1
RFA N{3.1(}65f290'8
IN THE HIGH comm 012' KARNATAKA AT B;§.i."~E€§?2;-A.iV_'..(V,"'.4"i'{"}'."'*;,.f.V_""'. 2
DATED THIS THE 22% DAY (>1? axing'.
BEFORE.' "3
THE HOIIFBLE ma. .:tJs*':*z::_<::'E,_%1<;. fi'Hgx1§f»::;vA'rs.uA
REGLFLAR FIRST APPE!¥.£;'NG...1066f20Q8"{§§P)
BETWEEN:
1. Prabhatnani, 58:y'e;:1rs,:"
W / 0. Venkatara1na1i§.appa,::._
No.1,, Laggerc:.\r'i1ia.gté,._ ,.¥;".~s:e11y:_35 P.<;st--,fi if V '
Bangalore ---
2. N.PI'a:3ad 1<u.n:;.ar, 3§2'3*ea.»:.s;,
S/o. Natarajruz Ché:.ttiai=,» * -
200, II Mam Road, Layout,
Bax1ga1ora-"5f60086. ' '
3. N.1,.-gflisiami, V.
" "us;
206, H Main Read, Mahalaxmi Layout,
' --¥3anga1qre:._._.--' 559 035.
4. ;7() years,
S] G. "iiarivfiowda,
Isaac No.23;z_3, sy. No.8/3,
= V Llaggcre Viflage, Pcenya Post,
»1_':3a;1'g2aipr¢ -- 56%} 058.
_ "««-'5.V'.Lakkamma, 56 years,
w. Wfo. G.Venkatappa,
v N{). 11.21, 4&1 8 Cross,
«~ Sriramanagar, Mahalaxmi Layout,
Bangalore «--- 568 086.
Appellants
(By Sri.K.S.Desa.i. 8:. Harsh Desai, Adv. for appaflaat)
RFA N0.1066f2(§08
AND;
3.. BK. Gowrazama,
41 years, W/0. Rajaxma,
Ne. 13, Anjaneya Tempic §¥ Street,
Link Road, Seshdripur.-am,
Bangalore -- 560 020.
2. Venkatappa,
'73 years, S/o.Gurappa,
No.198, Laggere Village, .
Peenya, Bangalore --- 560 058. " ' * _ ' Respondents
(By Sri 9 R sundazesh, fi(ivv:,"f&r ' .
(133; Sri O Shivaram"'£3h;7¢,' Adan, 2"<;~::'R-'2} V.
This t2eg:i1a:+ffix~siA i'1};1=Qd"11i}1der section 96 cm against
the jucigzaaeixi a:1dV V ciafed 28.02.2007 passed in ()8 No.
1277/1999 on the tilt: ~of.:'he_. ma}. City Civil Judge, Bangalore.
CCZH~8, decreeing thc stzitflézi tefms of compromise petition.
Thisgfipgcal ofi fair Oréers this day, the Court daiiveraci
I z ..... .. H
JUDGMENT
Léa:_negiv~CQfi.=fiSei for ‘thfi appeiiants files a memo. The memo is
” “c*9uutt§19$_i:gned by the appeflants.
— ‘”2:. §:iAth¢: Eight of the meme flied by the learned Counsel for the
‘ Tapj:V}e’l1éfits, the Appcai is dismissazzd as withcirawn with iiberiy take all}
K___mmvW,,. .
RFA. N3. E 06652098
3
such contentions in fsixecution Case: N0.S88/ £>d0{)’?’7£)§1
Civil Judgfi, Eangalere City, in accoI’d£ii1fEie’v:<i§§i..'la\;z.,' V
In View of the above, fl1eVsR§:gistét;'y._v'iS V 1T:<§
Court fee, in accordamzcz with law.
Since the c:(>»appe11z%a1″ii;.V::s«’hF:1:9.’:\*§;v –_fl1at the Ceurt refilnd
chfique may be iszé-magi in:”f1ié:* Kumarj appellant
No.2, the Regjsfiy’ Court fee fl in
favour ‘-
Si/ai N0 ' . V' h Bjs A