High Court Karnataka High Court

B N Shankar vs Lalithmma on 15 April, 2009

Karnataka High Court
B N Shankar vs Lalithmma on 15 April, 2009
Author: S.R.Bannurmath & Gowda
 

Dated this th: Isthday oriight >.wa  a  L.

Present.

-rm momma us    

 

B.N. Shankar,  ;  " »

Aged aboutfil ;,__ _ ..

S/0 B. Narayazia 7'; ' _

No. 231, 11% _ '  
2"' Block. ~5ayanagana;  .   4. ~

_(By Sri.  Adv. for Miss. Indus Law, Advs.)

_  absout years,
 W13 iatckfi. Harayana Ran,

_ i'~Eo.-_31,VSa1lcn1' ' pa,
_  

  f_ 2.-~.B§.N. Ramanath.
 Aged about 66 yams,

S/0 late 3. Narayana Rm,
No. 42, Sadbury Road,
Ashland,
M.A.01721-U.S.A.





B.N. Jagannath,

Aged about 64 years,

S/o late B. Narayana Rm,
Re. 260, North Village,
Drive, Ccntcrvillc,

0.H. Ohlyo-45459, 11.8.5.

Smt. Shyamala Rathnam,
Aged $0111; 68 years, ' "

w/o Sri Ram Rathnam,   T A 

No. 31, Sankrupa,
Banashankaxi iiljfitagc' . "

(Near Rishikcah'€3;;t$iool};._ g 

Smt.  51.; V ,
Aged about 

W10 ._ ' 3
No. 31, 'iicacxvcxir   

Coder Grmrc, - -- .
New Jcrsy G'E.'.O0'9, _ 

 %%%%% 
_  ab'<:-jut_5fi_ years,
 W]"o K3. 

 Houaip.g?'Colony,
 580.

Jsmt. Katfiyami Krishnan,
»Maja-xf,
' W/Qlatc B.N. Krishnan.

 Decpa,

 about 25 years,

 D/0 late B.N. Krishnan.

Ms. Chandrika,
Aged about 1'? years,

DIG late B.H. Krishmm,
iiinoo hfiinar rapmoaanhaci by



Mother and Natural Guardian,
Respondents 7 to 9 are

Residing at No. 44,

3’4 Cross,
Aglmfiothinagar, :

Vgayanagar,

Bangalore-560 040. %

(By Sli. V. B. Shiva Kumar, Adv. fdfi?-».1,

Sri R. Abhinav for Miss. Kumargi g.;.,; 1*-or R}-7,3 81$ 9
Sn’ K.V. Shyam Adv. {hr 6}

This RFA is fikzd 1._O:i’der xu Ruka 1
of c:pc.. against’ J am; dccifcé dated 27.3.2004
passed in o.s;;~:o;}1a5g5;_199s;’%@mk%t1gek«fi1ekar the xvm Additional

I City decmeing the suit for

partition aim ‘saga;-3. :m%: G sjT}s¢%_j3JkTA..1o- f 3.1.

‘I”h:ls _ apiieaivlfl for Settlement this day,

‘V J, the following:-

‘ ‘ palfics repmsented by their Counsel have

‘*3 t§fft1ement and in this regard, a compromise petition,

‘ under Older 23 Rule 3 of CPC., signed by the

V” and all the respondents. has bacn filed. So far as

fiespondent No.9 – minor ‘3 ooncezmod, we have already

permitted her natural guaniian and mothcrirespondent No. 7

to enter into eompmmise. She has also signed the oompmmime

a/W’

petition. The learned Counsel has also stated _

issued tho ccrtifioatxe uwzlcr Order 32 Rule -A

the compromise is in the itntexest of

2. The compromise petition is on. 3 ,

made part of this order. In the
appellant has agreed of
respondents as compromise
petition on or Both the

paras” s are ‘ a

” appeal is dispoiad of and the

dgcree 27.3.2004 passcdghe mrned 18°’

L-“”

Judge, Bangalore, in O.S.No. 3595/1995

‘ _stanfiS~ terms of the compromise petition.

Sd/-3
Judge
Sdfi-

Iudofi
Nsuj –