Karnataka High Court
S Shankaranarayana Bhatt Since … vs Mrs Fathimunnisa Begum on 15 October, 2009
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS T HE 15?" DAY OF OCTOBER A'
BEFORE
THE HON'BLE MR.JUsT_1c.E§H.EiL':".A" 15
RFANO. 67 oi%f2G0:3A1'
BETWEEN:
s. SHANKARANARAYANA BHATTD . A ' _
SINCE DECEASED BY HIS LRsV_---~ _ '
1.
SMT. KAVERAMMA, .
w/0 LATE S.SHANKARAN
;AY.ANA..Er:A:!_*_r.)---
AGED ABOUT--~75 " 1
sMT.EHAG:RA'1*}g:1,.V . __ 1. V
",,YANA,.BHAT'1',
1:)/0 LATE ,s1AIA'[:;KA1§Aj\1'A
AGED A130'm=j_ 50 ._
SM_T.PAD V A '''x:A1'I#§I, ' ' ' ._ -
13/ Q s.SHANK;ARANARAyANA BHATT,
AGEI)._AB.OUAT
.SM'1'.MAf.ATHI;
~ /0* s.sHANiLARANARAYANA BHATT,
" AGED ABOUT 46 YEARS,
. pi u
_ " sMT,;YAiviIEJVN"AVATH1,
._ - D/'0 sv.sI~:ANKARA:\zARAYANA.
A ' AGED'A'18_rjUT44 YEARS,
"SM;T...BI;{ARATHI,
D / "S. SHANKARANARAYANA,
A' ' AGED ABOUT 42 YEARS,
' "éR1.sREs:1VAs BEAT,
S/O SSHANKARNARAYANA,
AGED ABOUT 36 YEARS.
L//A
ALL ARE C / O LAKSHMI BHAVAN.
HOTEL/LAKSHMI RESTAURANT
NO. 109, ST. JOHN' CHURCH
ROAD, FRAZER "DOWN.
BANGALORE -- 560 005. "
(By Sri OHANDAN S RAO & K. sURYANA1:eAYA1s,tA"t§AO'; ADVSJ V'
AND:
MRS. FATHIMUNNISA BEGUM;
W/O MRJABBAR BAIG,
AGED ABOUT 66 YEARS.
R/O No.46. MILLER'S ROAD.
2ND CROSS, BENSON 5
BANGALOREW 560046. * 'A '-- 1 f ._.RESPONDENT
{By Sri K.K.VASANTH. AD'\I';}- If V
"E3/_s'._9'ej OF CPC, AGAINST THE
JUDGMENT_ AND DEC1~'{E_E3._ 34.12.2008 PASSED IN
O.S.NQ-.15983,/2OU3.AOfJ. TI.-_IE1 FILE..OF THE XXVI ADDL. CITY
c1V1LVJUDGE;1\AAYQ 1-IALL._' BANGALORE PARTLY DECREEING
THE sU1*:'EORw.'sEcAOVERY--. OF POSSESSION ARREARS OF
RENT AND -MESNEV IéRO';'et1fA1s,
TEIS~..RFA cOM_'IN'sK' FOR ORDERS THIS DAY, THE
COfJR'f_DELIV"ERED THE FOLLOWING-
J U D G M E N T
Eedrtied counsel for the respondent has filed
a’i’1::er:.1O dzited 15.10.2009. which reads as under:
if;-“1i1(3 appellants herein handed Over the
possession of the Schedule property On
12.4.2009, agreeing to pay mesne profit of
L/
Rs.2,00,{)O0/~ in twenty installment at’;..___
Rs.10,{)0O/~ per month; and issued
Cheques duiy drawn by Srinivas
Appellant No.7, commencing from %
2009, and out of them :fiVe”cheqAues’
already hongtéred. As such the
be dismissed.
2. In View of this, Af.heA°appea1 is “dis-,m.i»ssed. as
it does not survive fof’ Ce’ns’ic1%é»1j:1ti6n”_.AA,VA _
Sd/-
JUDGE