1
3: THE men com? 01-" KARHATAKA AT
mmn 71-33 THE 2:» DAY or Aueufi, 2T:;ii%c'$% T _ L .
PRESEEIT *_
TI-IE I-IC)N'BLE naIR>.»,I_'£.)'S'1;'4I€',Ii Mk _
THE HOIPBLE
BETWEEN:
1 s1NGER;fvIDIAAL1MI1:Ep~««%A%%L %
(mmgmngxz KIEGWN AS, *
SI!I§}EI*?:__S1N;?INCi=.._1£e£.4_;C'iféi33!\IE_CDI%iPAN1'] A
Raexsmasn 0FFI£:EAT A-25x4, 2ND moon
€'£(Z%~£)PI§RA'I'1VE.V.--fiiDUSTRIAL ESTATE
ZVNEW 31'31J'H*V11<'3 I
REP. BY rsmacmfi
(1335 32-1: magma HALML as Y SHE'ITY,ADV. )
k1% " " fizsrma JAGAHATH
X Wii.'2}Lb\TE PADAM JAGAHNATH
mgr: ABGUT 70 YEARS
X 2 u PADAM JAGANHATI-I SANJIVNATI-I
' S] 0 LATE PADAM JAG-ANNATH
'L AGED ABOUT 33 YEARS
%% x T}; PADAM JAGANRATH DEEPAKNATI-I
S! O LATE PADAM JAGANNATH
AGED £1' 36 YEARS
ALL ARE RIAT 210.301, PROMENADE PLACE
45/2,PROMENAI1)E ROAD
BANGALGRE-569042
RESPONDENTS
€/
(By Sri : KAMAL as BI-IANU FOR R2 & R3 ) % f i
TI-{IS RFA man U/3 95 CFC
JUDGMENT 1Z)ATED:25.2.2010 ,p.as3Et)_ % IN,
OS.N€).25029l2007 on ma xrmk mam.
cm CIVII. & SESSIONS JUBGEA, _MA¥oH».LL
BAHGALQRE, PARTLY DECREE__IN(3 "SUIT-2.'
E..JEc'I*m.N'r,' ARREARS cm-gE.NT,
ms APPEAL c0M.mc§FL F_QR.}&m§1iIS'.$ 1ON nus
DAY, MAHJUNATH FQLLGWIEGI
.
of the “sewed their dispute.
to vacate the prexnisea
or; 2011. The appellant has also
damages at the rate of Ra.25,CDO/«- pazu.
of suit an the appellant vacam the
the appellant undertakes to pay the
V. on or befarc 5th of every month. Tim
: has also agreed to pay the arrears of
Rs.10,03,450f- on or before 209* January 2011 and
filrtheragreeathattheappellantvcroufinxatinductarzy
third party and that he would voluntarily vacate and
hand swer pnasesaion of the property to the Respondent
‘V
3
without causim any damage to the
appellant has aha agreed to pay and
eonsumptien charges axfl ”
3..’1’he appellant has
before. this court within t1iisf’ :i:’eeI-{six} the’
abawbwms’ 1 . ._ %
4. The Jegrint and it is
signed Counsel and
The partim are
the mpgcfive
“5, appeal is dkposed of in term
by m::d1fy1ng’. ‘ the decme of the ‘Ii-ml’
Xlfisvlew’ ‘ 0f the settlement a.rrrvad_’ at the instance
‘:21’ the appellant is» entitled fer of full
Sd/-3
JUDGE
5d/-‘-.
JUDGE