IN THE HIGH comm 0? KARNATAKA AT BANGALORE
SATED THIS "me 17*" DAY OF' JUNE 2009
PRESENT
THE i-i0N"BLE MR..JUST¥CE K.:_. MA¥%£}UNATHt. j' E
Am
ms Homaze MRJUSTICE (LR. s<us¢A%§,ASwTA:*a%Y%A%%%
R.EG£JLAR FIRST AWEAL m%f<3,17o2x2oo7%Tj
§m
1
SR: *2" N PUTTASWAMY
s/0 LATE NANJAPPA A
AGES Aaom 58 YEARS . '
Sm GA%*;§Ti~éR: % _ ' -
wig sax "rim PUTETEASWAMY
Acgaga ABCUE" 42%vE,cx:-zs'- ' _ '
xumgaz .9usHézuz§$Ts+z;v'*
go V331 TN PUTTASWAMY ,
* §3xGE$} ;i:a<;:_n* 23 VEARS" -----
:e;af'£;--p s:;:\;::::as";.*2r$"'» ..
'-s,Ié::r;_Ts2.z I,rw't..-*r:=,:s$wAMv
Aé13E§}_ABOi3T'j2..1 :<EARs
KUMARI P;;iVx'-:',1¥iRA
_ 4 DIS $RI.. T ?~§_ PUTTASWAMY
" "AGES A$£Z3%.}'E' 19 YEARS
"=}7ap9ELLaNTs 1 TO 5 ARE
R11=;s1:.:»=ENTs 3:: No.134;2,
IILMAIN ROAD
% ..C::.--.:AMARA3PET
" BANGALORE - 55:3 915.
WAPPELLANTS
x {BY M/S: T N ARAKESWARA S: ASSOCIATES, ADVOCATTES}
AND:
SMT NIRMALQ DEVI URLIF
NIRMAIA KUMARI
WI!) HEEERACHAND
11650 finBOLE'3' 46 YEARS
NCL42/1, III FLGOR
M.P-'!-LANE, CSANIGARPET
NAGARTHARAPET CROSS ' 4
BANGALORE -- 566 002. J,.fi,.RESP0f'£'DENTAT f: » V'
(BY SRIYUTHS: R 8 SADASIVAPPA,
MCJHAN KUMAR T, ADVCICATES)
THIS REGULAR FIRST APPEAL IS FILEi3._UNDE'R SECTICVN 9v5"§i;.'§.0af}
WITH QRBER XL} RULE 1 OF CODE OF CiVI'E.,, PROCEDURE AGEINST THE
JUDGMENT N40 £)ECR£E DATED 4.4.2607 PA$':'5_EE'5--IN 0.S;NO,5182}1999
()N THE FILE OF THE 117" ADCSL. CYfY~"CEVIi.- 3'i;*.DGE, BM-iGfixLORE,
DEGREE-SING THE SUET FOR SPECIFIC"P.ERFi3RMANC_E;._
THIS RE*suLAR-.F:é::s':.APF'FAL :<':$:*arv::'r}.ti3 03x: FQR 0202325 BEFQRE
THE caum" mzsv --. Dji:-Y, i:.'L.M.!aN3uuA'rfi.' 1., DELIVERED THE
FOLLOWING:-- _ . g
The parties fife-éi the éfimpmmise petiticm. It is signed
bfitiie, aas wgtl a5' étfiéifvacivocates. The parties admit the
exet:;,nt'i432*s< petition. They have been identified
the téaffiéd for recpmtive parties. The {espondentg in
7f;sl§ and finaii séitfefiient cf her ciaim, has agreed to receive a sum
.1 iakhs ffam the appeilants and the appeliants have ag reed
2;"-fiafbresaid sum of Rs.13 iakhs on or before August 2009,
fai§:§_fa'g"vwhich the respondent is entitied to claim interest at 18%
“émnum from 1.9.2609 titi the date of realisation. The
(K/,
3
respondent has no objection far the appeflants to ”
original documents prwucect by her in the trial Court. H
it is open for the respondent to take back-‘she »c*rigi:§.=.zl
and hané over tlm same to the appellants :7:
appellants can make an appliwtion V-ttjiai. .!:§*.€–:
original documents, in View of the comp;t$mtse..a_:rivtéd’~
In the resuit, the Appeal’ ‘i5″allcrv;*<é:*J. and
decree of the trial Coast' fig htffeby' mo«qifigdV__by 'balding that the
-respondent, who is the tffiall is entitled for
a sum of Rs.1.3__ lavlttzs.Vé;méZ_; entitled to claim
interest at 28% per ttttttéxrrfz of Rs.13 lakhs is not paid
on or befosre the Registry is directed to
draw the .’l’artiesTto bear their costs.
Sd/-as
Sdfsé
fudgg