R.F.A.N0.55 1 /2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-IIS THE 30"! DAY or SEPTEMBER 2o_}.o'_D
BEFORE I
THE I-ION'BLE DR. JUSTICE .
Reaufar First Anoeai No.551/2éQ'9C'{M'Dm I
BETWEEN:
SMT. SAROJA MARY
AGED ABOUT 45 YEARS
W] O LATE ANAND
MEI POLYTECNIC
4'?" BLOCK, RAJMINAGAR
BANGALORE 560 010.
V I ' ' ;_ .. APPELLANT
[BY SR1 S R sREEPi?ADAD.:=._ADv'«;;':
MR.N.MUN1swAMY--",--~.._
AGED ABOUT 78 .
S/O LATE Cr-11KKANALAPPA
NO.6Y, 15'": MAIN ROAD ' _ "
31w BLOCK, RAJAJINAGAR r
_ BANGNDORE 560 0:0.' V RESPONDENT
tB3fO'SR1"":éA.ADAYyA REDDY, ADV.)
I FILED {US 96 OF cpc AGAINST THE
JUDGMENT DECREE DATED:24.02.2009 PASSED IN
O.S.NO.48.22./_2'O03 ON THE FILE OF' THE XIV ADDL. CITY CIVIL
-JUDGE. BANGALORE, [CCH--28) DECREEING THE SUIT FOR
- RECOVERYZOF MONEY.
RFA COMING ON FOR ADMISSION, THIS DAY, THE
DELIVERED THE FOLLOWING:
R.F.A.NO.551/2009
JUDGMENT
The appeliant and the respondent and their eouns-.ei
are present before the Court. To–day they _
compromise petition under Order 23 Rule u
pray that the appeai may be disposed of A ,
2. As per the terms of the coir1p”1=omisVe,’._the._appVeiiant has it
offered to pay a sum Vofz’Rs.4O;’O§:0f?”n.to thewrerspondent
towards full and final settierne-nit;:’of_::thVe..L’decree made in
o.s.No.4s22/2Q,oa:Vc_m the i5(I’VivAdditiona1 City
Civil Judge, ‘respondent/ plaintiff
has agreed
3. It is stated eoilfiipromise petition that a sum of
was dep_osi’ted by the appellant on 2.12.2009
pthrough in the said suit and the appeilant
has .r1o’~o’i3je(;tio:ri for the respondent to receive the same.
p [The ‘oalaneehvamount of Rs.20,000/– is paid by cash to the
Qrespotipdent and the respondent acknowledges receipt of the
* « 3-‘saine.
Le
M
R.F.A.N0.551./2009
4. Learned counsel for the appellant prays for refund of
the court fee paid on the memorandum of appeal. f
1) in terms of the Compromise the above appeal ll”.
disposed off. No costs.
ii} The trial court is directed to reileas-eethel’ea.I111r§tmlt” at
of Rs.20,000/- deposited» in o.s;N’e,4s22./’t:2ol03 %
on the file of the ‘Ald’diti0t}:al–.
Judge, Bangalore fayout the
respondent. V *
iii} The Registry is Court
fee paid;_”Oii’a:;:peethe ;men1d:randd€1:V.otl75 appeal to
the aepelaeetedee t 66(0) of the
Karnva.t.ai~;_a and v’lSuits Valuation
…..