High Court Karnataka High Court

G A Krishna vs G Ramu on 12 October, 2009

Karnataka High Court
G A Krishna vs G Ramu on 12 October, 2009
Author: H.Billappa
I

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 12TH DAY OF OCTOBER 2009
BEFORE

THE HONBLE MRJUSTICE HBILLAPPA ._  E
RFA.No.914[2008  V' V'

BETWEEN:   

1. (}.A.Krishna,
S / 0.Late Appajappa,
Aged 70 years.

2. Ashok Kumar.A.K.
S / 0.G.A.Krishna,
Aged 34 years.

3. Anand.A.K.    

5/  "
Aged 267..vyea.rs.V '   

AH are Res.   
Kemparma Street, -  '
Doddamavalli, A '

,E<a<1€a10"f'e -,4.  A """"  ..APPELLANTS

(I33;  Sukumar, Adv. ,)

 G -Ra_mu'," A
~ --« I jVV0-...L4ate Apps} appa,
.1  85--years,
   No.83; Kempanna Street,
A' -   Ddddag Mavalli,
' ISan,gaIore «-~ 4. ..RESPONDENT

Lg

{By Sri.S.VasudeVa, AclV.,)

This R.F.A. is filed under section 96 of CPC again-st~..the
Judgment and Decree dated 03.04.2008 passed’-. “in

O.S.No.3801/2003 on the file of the V Addl. City–CiVii’–‘Jt1d*ge;
CCH–13, Bangalore decreeing the suit for’~._permanentA

injunction.

This RFA. coming for admission ;i:’his gay; ::’the:”iCAoi:rt

delivered the following-

J U D G ME ;’_1§__
The learned counsel ‘the first appellant

and the respondent are present’~before They have

filed a joint men1o3–.whie’h reads. as nnd,er:–:WV’

The in the above matter

submit as fol};ows:– ‘

1. :wT’r_1e ‘h’as.’V’bezen filed by the respondent in
oV._s;No,g3aoiiz}2oo:3 on ltiiefiie of the V.Addl. City Civil Judge,

Bangalorevis-Tédeereeing the suit granting decree of permanent

ftddlllinjiinction against the appellants herein from restraining the

herein from interfering in any manner with the

V”4.yltpltaintitf/’respondent herein providing separate Water supply

at . V _ mater in the schedule property.

L,//

The above matter Caime up for hearing before the___eouI’t.

The appellants and respondent have agreed mutually

up the litigation in the best interest of family

the appellants and the respondent”’ ‘haVe7_; theft

following terms:-

1. The respondent is pipe line
with a water to the schedule
propertyat And also new
fresh’ supply line to the

V ~ first , l

2. the Water meter i.e.,
shall be fixed at a convenient

if in.e.’,’ :o._utside the premises of the respondent

3 ‘ensuring safety and security of the meter.

A supply shall continue as it was.

3. ~~p’ll’pi:*eVxwater meter and the fresh pipe line that is
proposed to be laid to the schedule premises will

be with a due formalities under water supply Act.

L///..

4

The appellant also consents for the same and
signed necessary documents.

4. The appellants and respondent agree thpatp they

would not interfere or obstruct the

Water pipe line that would be

appellants and respondent’ ‘ ‘ priemises

schedule property.

5. The appellants in to have

separate water_<_.'p.ipe.'V line" water meter for
their possessionlwhichitp is':inf-possession and

vioccupatiolnfg; "t.h'e.'respor1dent has no objection for

the ._sam_.e.'f' V.

If any i:>r’e-acl1.ojf ti1e”~~condition both the parties shall

;\}jé;i?g zgiglmtpt to ‘approach appropriate court/Forum for

necessary. relief ” ‘_.

l11L{riew.oIll§–t}1le said terms agreed between the appellants

respoiztdent herein, both parties pray that this I~lon’ble

Conlrtrbetl.-‘please to dispose off the R.F.A. in accordance with

_ _p _V Y -thfietea

2. The first appellant and the respondent, who are

before the Court, admit the terms of the joint

learned counsel for the parties submit, the

disposed off in terms of the joint memo. i

3. Accordingly, the appeal iséidisposedp itevrmsi

the joint memo filed by the partie’s:..:_VThe judgment decree

passed by the Erna (mist mi risimissoi/2053 5¢ands
modified in terms of the i ‘

Draw up ,V ” *

does not survive for

consideration. “AccordV.icnAgiy;”it is dismissed.

Sd/-S;

Iudgg