Karnataka High Court
P Dayananda Pai vs Smt Hemalatha Rathnam on 5 December, 2008
IN THE HIGH COURT OF KARNATAKA AT BéNGA;$R3 f*.
DATED THIS THE 5" DAY QF"BECEMB§fi"éQ58 ;Hgu
pREsENT7.:f'°
THE HON'BLE MR. Jflsjzgs K;L,MARqUk§TH"
Axn }_'
THE HON'BLE MRgJUsTi¢E{$.&}$A€¥ANARAYANA
..REArfi$;796%250i
EETWEEN
P DAYAwANaa'?A:*;« .b. 'W
5/0 LATE 9 §§PA5£MH£,PAI_ ;
50 YEARS' ' fm =,'nu'_
R/O NO 442,%11$H~CRoss;='
SADASHIVAHAGAR . ' " F
BANGALORE~56§ 005
{Ey Sr; BASAVARAJ BELAVANGALR, ABV.,)
"fiNfi_ "="
1 'k_sMT'HEMALA?3A RATHNAM
W/G.DR J M V RATHNAM
»A 60 YEARS
"a_C/0 SR1 SA?HYA SAI CLINIC
gwo 33 SUDHEELA ROAD
CHIKKAMAVALLE
BANGALORE~56G 004
4" 2 N VENKOBA RAG
65 YEARS
S/Q NOT KNOWN
... APPELLANT
R/O NO 1312
20TH CROSS J P NAGAR
2ND STAGE, BANGALORE
(By Sm'. H S CHANDRAMOULI, AB§2'.__,";E.R R2;
A A_ . .;R1~fiSéoN_bSNTls.
THIS REA IS FILED 'S/S. 96 .ANS =§RSSn: 41-?
R 1 OF CFC AGAINST THE 'JI;i3GMSNT".AN*B---ZDECREE 2:31'.
21.4.2001
PASSED IN o.$,NQ.=_10521z9o fay THE
xxvzu ADDL. cIT$:”‘~..V_C:v.1VL ” S:¢:)’S’-.1sESS1oNS JUDGE,
BANGALORE, QISMISS1NG_ 1TH:~;~;y Su1i:’=._FoR SPECIFIC
PERFORMANCE AND 9ScRBSI1~n:;~’THE.._Ssirrr jroa RECOVERY
OF Rs.1,62,000_/- A:.;e:~::;’*V.wz.*m~IS INTE’RE§ST @ 6% FROM
20.9.94 TILL THE-_DAjI’E ,o£j..:RSAL’:«szvrI’:*;N.
*1’H’I’S-.A:%EEé§3:;”–c6I~a§:’NS 6N””§OR ORDERS THIS DAY,
mwavmtm ..:r.* .DELIVER,EI3- .._THEj FOLLOWING:
AQSJSU S G M E N T
“”.IEifiiew of the memo filed by the learned
A”fi0QaSeiW ffifi “the appellant, the appealé is
diémisséd as Settled out of Court.
sci/=-3.
judge
Sd/-r
TL- Judge