High Court Karnataka High Court

Sri.Guman Singh vs Sri.S.Ramakrishna on 10 August, 2009

Karnataka High Court
Sri.Guman Singh vs Sri.S.Ramakrishna on 10 August, 2009
Author: S.Abdul Nazeer
-1...

In THE man center or KARHATAKA A1' f if r.- % 

DATED THIS THE wk DAY OF' ;gqQUs*r,.--20£>é§j   «

BEFORE

mm H(}N'BLE MR.JUS'l'ICE'S5ABI§L{L"NAZEl§R;   3

R.F'.A.NC}.574 ow  "   ' 

BETWEEN:

SRI.GUMAN SINGH. '    _  - 
S/O LATE sR1.HAB*1';3,,.51    ~ _ 
AGED ABOUT 4§*'Y,EA,RS.'' ,;  "  '

SHOP No.2 INTHE'PR01~"ER'FY.I\§e.,.,:£§1f:;' A

10TH MAW-,%-VIJAYANAGAR,'  ' 
BANGALU:RE~560;{)_4O  _ h' _  APPELLANT

(By Sri R B sA£>As:\fAié:éA;';ag:>s3;;---

AND:

I "~sRA:.3,.§§A~iAi<1é1's:HNA

S--,'_G"S_RI s.=:§Aw,1A%a SI-E3'i"i'Y
AGED" AI3(}EJ"i?.,5§*.VY'1.?.ARS

-  R]A N'0;3057,=.11rrH MAIN,
 VIJAYR-NAGAQA,
 B.5NGAL£}RE~560 040  RESPGNDENT

   B SHIVA KUMAR, ADV. FOR C] R)

 THIS RFA IS FILEI3 {US 96 cape AGAINST THE

 ""V;§ijDGMENT AND DEGREE DATED: 22.4.2009 PASSED IN
 «0.S.N0.10554/2006 ON THE FILE OF THE XIE AD{)L.(IlITY

CIVIL 85 SESSIONS JUDGE, BANGALORE CETY,
(CCH.N().27), PARTLY DECREEING THE SUIT FOR

EJECZTMENT AND MESNE PROFITS



-2...

THIS RFA COMING ON FOR ADMISSION 
BAY, THE COURT DELIVERED THE FOLLOWING: e  H   e 

JUneMENT,__

This appeal is directed against the ;eeeeeeee'eeeee eeAj'

decree in O.S.Ne.1{)554/2006  '22e4..__2{)€)9»"._:ofi:VVtE:e

file of the 12th add}. (fity cm: Juc}e",i..Baf1ga1ore§  

2. The appeflant is  suit

and the respomieet   filed by the

plaintifi   "' t1'1._eW'cV1efeI1dant and for
deteI'Ininatiei1,VVef  The court: below has
directed  defeeidefit in  vacate and deiiver vacant
 _s11i1:'V§f'eV1:uises within sixty days from

the  'bf anti decree. It has further

T' 'eV3 <Viireeteei""«f0r separate enquiry for recovery of

'  b3fMa?.eLy ef mesne profits under Order 20 Rule

 L A  e 1  :2  of Civil Procedure.

3. when the matter is taken up today for

admission, learned counsel for the parties submit that

r'



-3-

the matter has been amicably settled by the    

They have filed an application under Qmr 23  sfof L: s  

the Code of Civil Procedure  T _ 

settlement which are as 1.mder:=i  _V

"The parties  to  ..appg~.;a1 

submit as follows: "  _  1    , A H

1. The parties to the 

that the  V' flit: above

appeal   .__.S:3tt1ad:l v hem;-en the

  at the

i;t1teifijareI_11:';i[cAiI'T1'g§;x:_' and the We11~
wisffirsfi in {Lbs  

2. The.._VAppe11ajt/.t,e;nant has agreed 1:0

. vaisaite. and "'dsfi§rer':'vacant possession of the

  ?fé'r{',¥1"££§§1111(B H "" 'shop premises to the

..   or before tile and of April

  iflas also ageed to pay the

V  @ Rs.8()0/-- per meat}: to the

 n rsspfifident can or before 53' 0f each cakzndar

'  M fllcsuth.

 3. The. Appenant submits that he has
paid the rent/damages for the scheduie

premises txptzydate to the respondent and

-4…

the appellant has agreed to receive the

advance amount of Rs.8,000/– from the
respcndentj landlord on the date the
appellant vaeates and delivers vaeefit ~ ‘

possession of the suit scheduk: M

premises to the respondent.

4. The Appellant submits that “ha f

other claim’ s against the reefionderafi. ‘

5. The that he

hae I10 td upto 303* April
20 to –to “vacate and deliver
vaeaitzt suit schedule shop
premisee’ tcjjthe’ respefident

A ‘ 6., Eeéspondent/landlord also agrees to
tl;aé}j=g'”éu:Iva:1ee amount of Rs.8,0<.)0/–
Tfhousand only) to the appellant

texxarfi: on the date the appellant vacate-5 and

" "f Vdeiivers vacant pessession of the suit
"SCAhedule shop 1:;-remisee to the respondent.
TV 7. The Respondent admits that he has

received the rent] damages upto-«date from
the appellant and further agrees to rewive
the rent/ damages '@ Rs.80f)/– per month.

i

'am

8. The Reswndent submits that in View

of the amicable settlement between A4
appellant and himself, the respondent ‘ * ‘~ .;.

not claim the me-sne profits i;’mm._

appellant and that the re$pv5iideI1tt_v11as’ _V

other claims against the appeiiant _t A’

9. The parties to the
that they have no egahxst eecli

other. ‘

H the xeifetlmstanoes, the
partfiee to pray that this
Hon’bie..__Ce1iit ijplema to modify the

V in terms of the above

” _ Ajjetition, in the interest of

A ‘Thetjappeilaxit above named prays that

‘He:fi’ble Ccmrt be pleased te order for

V ef Court fee to him in accordance

3 , few, in the interest of justice and

equity.”

4. The appeilant as ales the respondent anti their

‘ iearneé Acivecates are preeent before the Court. ?erusal

lk

%5′:’

ix}
\

-5-

of the application shows that the parties

learned Advocates have sigled the:-: $91116.

the learned Counsel far the pazties, i’

the Coznpromise entered into

lawful, just and reasonablvtxjt .

5.111 the of
in terms czf the the
parties. The of tile court

below stanéis No costs

Sd/-.

Iudgé