tn)
Smt.H&ma}a'€ha M3I!1is.«1hi_, Adv. far R4}
*3?'-'1-K
This MFA. is filed under Ordsr 43 E?;.;:'i:«;:
against the Qrder dated 6.12.06 on --..:pa4$seaCi--« in
C},S.?\§0.237<:1:'{}6 an the {fie {if X'v'i'fi--.Add}. C§i¥13-{,'%'°ii$i}}_hI<igé;L.
Bangaiare (CCH432), ailowing 'i'--i1e"d 'f?=.'i§;11p;;{:,n~§;2,, '
injumttion' : _
MFA NO.133§42'{}6:
BET\"FEi£N:,
Smi:.Usha(}0pi:1ath?
'&?¥ff:3I{.S.{}§)§,ri:1a2Ih, -
Aged ab:31i1t_ 32:11[§%e_aI3_;'. V V
R51} 6753;, I{3'§31§i<3£%j Dr-£33; E:,aj;":mL'"£[ '
Near V¥'ip~r§$'-Ségggvorate C)f"i';.<:;é,"V
C§135§}1£1--.§E1I'§XlTi'1":vi':S1_:Z;". - I
Banigaicxra -- V ...APPEI,,JANT'
s;~;€.?;n;)a sé:asad;'z$;a~u;
_ "i9?'
Smt\fatsaia.S.Bhat,
"fig late Sri.Subr3ya.M.BhaL
Aged 65 years,
Beth resiéifi at
No.33§,22" Main.
Bangaiore-§6G{)76. mRES?¥.)N'i}§j'E¥_5i"E§__
{By M:'s-Law' Assizciatea, A:ivsV fur. V' " 'V
Smt.Hema}a':ha Mahiahi? Ad';-2 {Ear R3-H1"}i:v -3 _ «
swzrzac T
This MEA. §§:"'~§i}e:.§ u:3§ié§._}f?i*{§€;-E" 43 Ruie mg; of Cm
againgt the erder dazed"L._6:';1i2.Ot3f_ nan}: _£.A.N0.,I passed in
{}.S.1\§0.23«<i§f§}6 <?:;1_¥.hr: f-iie'.mf..».XVIK"~Aé(§1. City' Civii Eudge,
Ba:}ga10re,{_ (ZTC}Ei{--3Z)_, r¢§¢}et£11g'~~I;_;iL}\¥0';:{ flied fer U..50.39 R 1 &
2c:fCPC fer . *
TE2;€S't": E'§;f§,F.s'a§;'.~.ct::11ir:g'V(3:2;f£br hcafing this day, the Court
de;ii*i='é§"e~zi.. $3.18 fcj§i'Ga¥i'n - H ' V
. l §fiDGMENT
T¥3e3r__iia}{:= EEFAS are arising out ef the mterint Carder
jwasgae XVIII Ada}. mg; «jug; guage? Bangaiere by 3
giféer dated 6.12.06 afiewing E.A.No.l fikzd by
'SfifKV.SV.Gc1pin3fh anfi C?th€¥'S fiat f€§}'¥3§}CII'3§'§f injun£;:t%v;m ifé
AA «.{).S lN:::.2374f(}6 anfi dismissing §(A.N{2.§ iiieci by ths appaiiazai
Sn1i.{,fs%aa 'G(':_p§fi&t§§ in (}.$.1"Je.2341
XV
an LA: in the said suit far gzrazzt of i€E}§p0.§$if}'
injunatiem.
The learned XVII} Additihnai'7.Cit§f"-.Ci*e?§}
Ridge, Bangalore considered' the said'f.--A';s ,i£1=.b0_:h
the suits, by 3. coznmmi' Oféicr Vdatc.-d_"{';.,'§Z'.{'?v{S,
mgected LA.No.I in Q.S;N0;'2;?;A'}1 1o,f"~2.{}{':6 ..':m;x:§?1.f
aliewed the i.A..Na i_ix_14 0.s;1-:¢g2374 g£20<;»6;
Thraretafier the"v'VL'&'3.\:§;3c_}}an§' *~pfei';§rrs:é%i§ MFA
N0.I335§ Of ,2j0Qé afiii NOX3354 {if 2906
bafiare this EE.;3"fi--'ble--:_ ciiafiezagixzg file said
commcm Order'd:%._£'ed' 6,3: ._ » -
paitties ¥}:i?:ret;§"i2'€;;ss:; taéiched 3 C-Of1f§€}nSfiS
3:15-.set£:'§e"d_. me diimutcs. a3t:;'of'Céurt and repay: the
W VVA;3_§:ei1an'i.a,:2dV,?%he Respondent ccnsant
az3*:d.fa.g:*e€{ ih_a’t*ff}::§s E~I_c:¥fl”b}:3 Cam”: be pica:-sad to
:.iis::1iS;:.’ih’e4′ V;=,;3’ii~ as settied out of C0131.
%% _ “f’ ¥’:.€.’a “z’–\%_i;}é}}ant azzd her husband
(S£§,K.S’.~Gopinaih’) have settled the dispute bafore
the F:i:’;:ii:g__C:>urt by ifiing a Cempremise Petition
E ‘ iii Na«1768 c:f2€*(}3. In pursuanae of the said
V”s%g:’;I}:”e:x1ent, this Jeint Memo is flied by the parties
The Appezliant shall be entifleé ta czmfixluc
to rasiée far a further periad of fear years in the
” suit ssheduis progericggr viz” Na.6′?.r”3? Rainbew
Zirive, Sarjapur Rzirgad? Bangalsre 568035, subject
ta: her giving an undsrtaking to this Han’b§e Cszmrt
that she wesuld quit and éeliver vacant possesgéan
cf the said property ta her husband
Sri.K.S.G0pinath immediately upon fiompletian of
the saici period {sf four years an car before
)9?”