IN THE HIGH COVE'? OF KARNATAKA
CIRCUIT BEIUCH AT DHARLWAD
vamp 11113 THE 24'"! DAY 93 «
nsmm
mm HonrnLE MR. wanes 533023. mcmegm A
REGULAR sscorm Armin 160,435' oiaffi
fig! E EEE: J . 3 A L Z
1, GAYANAPPA V'
S/O MR HANUMJSPPA .§ENA;a; _
AGE : 55 : AG--RI'c:iUI;;'UR1i:
R/OTENGUIW1 V' "
TQ : K:;s§aI':'_Aé:;:.~ . I
SINCE DaCEAsE'a_'BY L.R.s
1(a) SIvfl".«--._}:IQLIYAM,MA..\
.- 'W/0 GYANAPPA JENAR
~ AGE: 70 Y"EA.RS»
czmtci' HOUSE HOLD WORK
_ R[{)'T£§E¥IAGUN'I'i VILLAGE
V KB?-$.H'.TAGI
ui%.fi:.¢fJ..;...AGR1cuLTURE
R1 <:3'--TEN'GU'r£TI, TQ ; KUSHTAGS
» APPELLANTS
._ 153i' SR! RAVI s BALIKAI. AIj)V.,)
AMRASIMCHAR
'.__ _
DIST: BIJAPUR - -.
RESPONDENTS
(BY SR! SANTHQSAHAEIT1 1{ATA€§i’,Ti_;m3(§i; FOR PROPOSED
A _p:,1(1g.;'(:;pA:H<2LDB;:z 1:-'Vow: .R1(a))
RSA FILED –zJj-s..:1,.1?oo G}? aye' AGAENST THE JUDGEMENT 85
DEGREE D'Ti"'£)"." –:2aj;j;:1.o4:rA;z=~*As–s;E-D m""R.'A.N0.4:a/92 on 'THE FILE
OF THE <:,zvn,. J'U.i3{3;Eg (SvR;"-..__fiN.§, KOPPAL, ALLOWING THE
APPEAL AND $1E'FT!_N(.¥," 'ASl.DE.. f1*'=:+1E JUDGEMENT AND DEGREE
mm. 29.3.92..VPA5sE1) 3151- _0'E?~.._N"O.48/81 ON THE FILE" OF THE
CIVIL JUDGE (JR, oN.),-1K'usm-AGI.
THi'$,RS£ GGMiN€£v.._QN FOR ORDERS THIS BAY, THE COURT
'i 3ELZVE RED'A"FHEA. 1§"0LL()WlNG:_
mac. CVL. _1_Q885 or goes
the learned counsel for the appellants
an 1.4.2009 he could not be presmit befom this
!£iS 1*1€: had gone nut of Dhaxwad to attend the marriage
' Cxéiféiiiony of one of his rctlatives. Appreciating I113 expianatien
I mean the card-er dated 1.4.2009 and restore the
appeal ta file.
01:99:12 on mac. CVL. Nos.1o3o24_/_o9 ,
100791/09. ”
Meallwhilc the first appellant
The apflfillants’ side has flit:
applications for bringing tin; ‘ deceased
appellant No.1 and the legal the deceased
respondent on
The Sri Santosh S
Hattikatafi__ha.s me allowing of these formal
Misc. CV1. ” é
Pérllsiilg the ailldéfiilts filed in suppsrt of the said Misc.
on hearing the learned advocates, I
V 6136111 itj:l1stV__vic these applimtions. The legal heirs of the
‘ ” alpflellant No.1 and the legal heirs of the deceased
V am permitted to came an rmrd. The appellants’
clirected ta amend the cause title suitably.
figéi
At the behest of both the si€i.es,;’_”‘e.I*;;e .
18.11.2008 permitting the appeliagts to
is recalled. The application delay in
filing the recalling appficetieh. _appreciating the
explanation ofl’ea*ec1._:’~’Ifhis iehe parties have
entered into a a joint request to
this Court so that they would
live in hazm any time to come.
A jc}irztLAeo1f1p1f’§)rr1£se “;3e’i:i1:ion is filed; the same is signed
N5; Me) A Hfefv himself and for the other legal
deceased first appellant, 1(a) to ltd) and
Vlffl capacity as their power of attcmey holder
‘ ” the thumb impression by the appellant No.2
‘V ifespondent – (1)) in his awn capacity and in his
as the power of attorney holder of the respondent –
ta)’ besides by their respeefive learned advocates. The
Jparties are pxesent: before
1111;. They am identified by
thm’r Rearmed advocates. All the parties state
entered inter the compromise of th€iI’ OWfi ‘
any duress from anybody. Tm; jam:
compromise petition are exu’acf:edL:’Lf1:is?::*eiIi}J<L*l;iW:
"HEREIN, the abdvé' " and the
Respondents have di$p_1fifé_ and have
entered into mi: fix; fo..}i@vi11g'f¢nI1s:–
(1) The A. Chfllapur
has thé s§_LjI~so;4s/ I981 befare the Munsifi',
Kushtafi herei::'1 for declaration of
v _ 'fa; and zwecfification of 'Record of
9f the suit lam} Sy.No.33 measuring
IO—.._jac1jf3sGu11tas situated at Tcngunti village, 'Pal:
Kgshiafi, Dist: Kappa}. The said suit was dismissed.
A *.Ti1s 5above Appeal arises out of the Judgmmt and
-“Decree passed in RA. No.43/1992 passed by the Civil
V Judge (Sr.DI1.) Kappa}, thereby aliowing the Appeal and
decreasing the suit of 1aintifi’/ late Respondent
Narasimhaehar A. Chfllapur. After V’ ‘
Respondent, Sri Na1’asimhn’C}iar’« ._ »7
Respondents No.(a) and (b) have’V$i1eeeeded._ L?
91’ the deceased Respondefieiand “an: on
record as his L.Rs,. ‘_i.11ten?ei1i”;iVon of the
elders and wen the parties
have amimbxygeuea
The received a sum ef
/’ Five Thousand enly) from
the presence of the elders and
nxe …. xrillage and in lieu thereof the
‘ have fiven up all their mntmfions urged
‘the V respect of the suit schedule land. The
Reeponéents de hereby agee and admit that the
A 5.’ herein are the ewners of the suit schedule
V’ and that they are in possession and enjoyment ef
the said land. The Respondents herein do hereby agee
and admit that the Appellants and their successors
should enjoy the suit schedule land aefthe
hereinafter.
(3) The Respondents herem hasze 2 up ¢«;l1a_~,’vm% ‘
made in the 51131: 0.3. N()_;§a3:/_ 1981 do not
press the claims medeirz _ The Appellants
are at liberty ,te. get es the Kabjedar
ewners in the i?e§ren11e__Reeorde as per this Decree.
IT IS m:mp~cee b3r%’kkt;he Appenams and the
Respondente may be passed as per the
above teams in t’he..»ir:tere$i;: ofjustiee.”
~ the compromise arrived at, the
judgrejeiits ef the Iewer courts are modified.
z’1’h:e legal representatives of the I”€SpDI1d6I1t have
V of Rs.25,00{}/-« fmm the appellants; they have
admitted that the appeflante are the ewnae of the
schedule land. Their suit is dismissed. The office is
ciirected to draw up the modified decree in
compromise petition.
BNS