"Age.a._5l years,
. 'v.,Oce_. Househoid 85 Agri.,
V TR/_nV'.'«:y;a1<a.:_--i,"
_ "'1_'Vq. VHiI'i(:'k__eI~'}.1f,
' ,_I-Iaveri.«I"3iV::tArict.
Haveri-District.
. Sri. Narayanappa
S / 0. Devendrappa Nadar,
Age. 54 years,
Occ. Agricuiture,
R/0. Makari,
Tq. I-Iirekerur,
Haveri--District.
. Sri. Vasappa _
S / 0. Devendrappa Nadarg
Age. 48 years,
Occ. Agriculture,
R /0. Makari,
Tq. Hirekerur,
I-Iaveri~DiStrict.
. Sri. Subhas
S / 0. DeVe.ridreip:13a f
Age. 39 is/eats,' ' _
Occ. _A_grie1;1"i:1.hje, 3 '
R / gal, Ma'kar5i¥,_, < A
Tq. :ET"IiI"3kC3"U.r,":V"-~__ ' b
Have1*iv-District." "
. Smt. Anri'api1rn.é:wW*'a, A A
W«/ 0. 'Basap'p9_.. Dasajr,
Smt! Jayamma
,W/0V'."'Chandrappa Toranagatti,
Age. 45 years,
"Gee. Household 8:. Agri.,
E R/0. Hole Sirigere,
A Tq. Harihar,
W
Davangere District.
2. Chandrappa
S / 0. Bheemappa Soppin
Age. 33 years,
Occ. Agriculture,
R / 0. haranagiri,
Tq. Ranebennur,
Dist. Haveri.
3. Sri. Hanumantappa
S/0. Bheemappa Soppin,
Age. 27 years,
Occ. Agriculture,
R / 0. I-iaranagiri,
Tq. Ranebennur,
Dist. Haveri. H
4. Smt. DhyamaVv8{'.;'r..,.-' =i _
W/0. »
Age, 55 years, , ' .5
Occ. Agri.cu_ltur'e 8a;,H.eu.sehold,«
R/0. Haranagiri, _
Tq. Rar1ebc:r'1nur,=':"-..a '
Dist. Ha:reri--. "
5. Smt.VD_evakka,VV .
_ W/ Vasappa 'So_ppin, V
' 40;_3:ears, """
V Occ. I-{o'use_h"o«1_d 85 Agr'1.,
L R,' Q: Liixganétgrakanahalli,
'Tq; '_HuviIiahadaga11,
Dist.'iBella'r3irf_.
-. Respondents
” Sriin-S;hrikant.T. Patil, V.M. Biradar, SP. Kulkarni, Adv.
g_*~fQr R.1a–f, R2 85 R3, R4 sd., Sri.S.G. Kadadakatti, Adv. for R5)
;I’hisiARegu1ar First Appeal is filed u/Sec. 95 of cpc against
judgment and decree dtd. 23.9.2006 passed in 0.3 No.
-(‘V
113/2001 on the file of the Addl. Civil Judge (Sr.Dn.), Ranebennur,
decreeing the suit for partition and separate possession.
This appeal coming on for final hearing this _
J ., delivered the following: w
JUDGMENT .
This appeal is preferred by the defe’i1d:ant in =1 13
on the file of Addl. Civil Judge, (Sr.Dn?)’,r.Ranei3e_nniir, the’
suit filed by respondents No.’ 1__ to Si’hasvi.:beein..decreed’ for partition
and separate possession of theirqlsharei. was argued at
length and therea1″:te«z’i.i:tij1e expreissed Wrieir willingness to
settle the disputellan_1″ic1ab’ly_.: Ae2Vo’i”.dinygly:, (-1. compromise petition is
filed today. signed by all the parties
and their reslpeetive parties are present before this
Court. They admit VtVhe..exeiei1ti”oh of the compromise petition. The
nieinti-ognedlflat'””Svl. No. A have been allotted to the
and he has taken possession of the properties
i Vii”‘-.«allotted’ to hivmilsflfsimilarly item B in the compromise petition is
-Qfialllotted to theishare of the plaintiffs and also defendant No.2 and
that they have taken possession of the properties
. a_liotted to them. Similarly item C in the compromise petition is
{V
allotted to the share of Devakka, who is the defendant No.3.in the
suit and respondent No.5 in the appeal. She admits thatV.Vs’hei*has
taken possession of the property allotted to her.
In View of the com romise arrived at in «-vieW7of~._tl1e. arties
taking possession of the properties; allotted to theril; reqiiesith
the Court to draw a final decree in te’frri:.s»of the
In the circumstances; disposedll of. The
judgment and decree passed Judge (Sr.Dn.),
Ienmbennurin ogtfifigr1is}eQe1t&eL»2s[o§/2006 m hmeby
modified.
Registry isldireetedtto. the final decree in terms of the
compromise petitioin-, V
Safa-E
Judge
5d/so
lodge