Karnataka High Court
B Mokshaguru S/O Late K Basavaiah vs M/S Sri Saraswathi Iron Foundry on 7 July, 2009
{By Srilj Nehru AéIi-f.)V
IN we HIGH mum" or KARNATAKA AT mwmgoag _
DATED 11415 THE 7*" ww OF JULY, 2ee9% A .
9REsENT % HA
THE HGMBLE Ma.JUs»m:E !\'l;.!§UMAR,.~~"--l
me Hc>~'aLE MR. c-.:vvbA
REGULARAVFIRST'APf'%EA#%§'__§}3§. %s$Vsf;i2%:t:}01
BETWEEN:
Sri. B. Moksha"gVur;_:,'_.V _ «_ V V
S/o late K_.,i3as;aVa%iah';:,,
Aged about 53'years,
No.138, 7*'? 'A! 'cross; ~
III stage, 4"' B£iock,._ *
Basaveshwar"ar_gaAgara,_ ' " "
Bangaiom.-S60 G29.' .
1 ' " Appeliant
Amp': T. %
i V' M/s Sif£1Saras9§ a¥sti*;i Iron,
Foundry, a"~--Par%:hership
-- --. .['_j;-«Firm registered under the
. ' 'Iii'di8E3 Partriership Act
-s'ituate at No.31, Magadi
.R,oa7d, Bartga!ore--560 023.
« Rfe';3resented by its Partners:
$mt.C.M. Jayamma
We :ate B.V. Asmath, 351/ %
PERFOREW-¥!§§CE.' * V
Aged about 61 years.
1. Sri. A. Harish,
S/o iate B.V. Ashwath,
Aged about 39 years.
2. Srl. A. Ramesh
S/o fate BM. Ashwath
Aged about 36 years
Ah the three partners
Are residing at No.17,
5"' Cross, Prashanthan,agara,,-~~-- "
Banga¥ore-- 560 079. ' '
" Resgmndent
(By Sri. K.K.Vasanth for R1__t_d as} ' ..
11-us "'R§GULAR;, .k;='1s*e.s*r APPEAL IS men UNDER
SECTION :95 OFACPC, 1903 AGMRST THE Juocsmem' Am)
oecase cam: 2o.%o4%.2ca1JkT%pAssea IN o.s.No.,29/97 on
"me FILE *9? THE xx *»ABE>L. cm cxvn. sums,
BANGALORE, PARTLY DEf;RE£-':'ING ma surr FOR specmc
?*fi{isi.«."L'appeai 'Vtdhiihg on for hearing, this day,
N.£{Vt:V5MARJ..._., --d_éi--:v_ered the foiiowing:
A _ _ 3 U D G M E N T
'fhis pfainttffs appsa! against the Judgmwt and
_e:f t'h.e Tria! Court which had dismissed the suit of
1.'tTAi'1«e"'Vg;Vo!"'ai'2-itiff for specific performance, but decreed the suit
T *:'..f§r"refund of the advance amount paid with interest at
iz% p.a. from the date of suit tiii the date of payment. \}I/
ORDER
Appeai is partiy atlowed. Th-e”fés;:a’end–ent’
interest at 18% p.a. on ns.5,so,ooo/§tfro.-finefiateoi snt24’i.§..[
rm the date of payment. The cVief§hdantv.sha:li”Vpéy bf
the cost of the suit.
In View of the.compr_arri”i_se High court
ta refund hakf iafipellant paid on
this
Parties tct this appeal.
% sd/__
ttttt Judge
§§§w
Eiégfa