High Court Karnataka High Court

Sri M Krishnappa S/O Late M … vs Smt Lakshmamma W/O Late M … on 19 February, 2009

Karnataka High Court
Sri M Krishnappa S/O Late M … vs Smt Lakshmamma W/O Late M … on 19 February, 2009
Author: H.Billappa
 Ami,   Q
 1;" %s:n:.Lasgss§;r.a;:ama,

  R/a,No.,3'?!10, 1 Main Row,
" ~ u 1 ' " - ._ Marenahaili, Vijayanagar,
' .. ff Vsangaiore -560 040.

   2;; Smt.Arasamma,
' if»  aboutésyears,
' V --   W/o.M.Mun§krishnappa,
" " R/a.No.62,

in THE HIGH COURT or KARNATAKA,  % 
omen mus THE 19*" may or FEBRUAEWQ  A T   "  
BEFORE;

THE HON'BLE MR.JU$T!C'E"?5;BiLL.A»§'?§: 1 é   

aEA,_N..o..1$r_m ma  
  

   

RFA.198l2008
 ;

Sfi.M.Krishnappa_, "   
Aged aboutdayears, »  A_  *
S/o.|atevi.M.Muniya;$pa,_ ~ W '
R/a.No:v48!3?;*%!'Main,   _ .
Marenahaiié, Vzjayah-aQar."'   ~
Bangafore   « "~  ' " -  .. APPELLANT

(By s:s.3iRa§1nesh; ~A'dvA.')-  ;

AgedVabou€i66A§rears,
Wla;..!ate_M.M§aniyappa,

Sanegumvanahaiii,

V



Bangalore --560 079.

3. Smtshantamma,

Aged about 4? years,

W!o.C.Ramu,

Ria.No.3, 6"' Main Road,   
Shantaveri Gopalagowdanmar, '
Mudatapalya,

Bangalore -560 079.

4. Smtsusheeiamma, .  

Aged about45year~s, ' "
Wlo.P.Ramaiah,  
Rla.No.15l4, n Main,   
Marenahalli, Vijaymjfs-2gar;,_ _ ____ H
Bangalore   ~ V

5. Smt.Manju'!a;"' ¥:.,__ _ * _ *

Aged a?)out3'l.fy:ears*,'   
Wlo.M.M.Kr%shrfij':?9a,"% _   ' -
Rla.No.1'i1, i-Main,   ._   
Marenahalii, 4_\/"ijayan_a"gar--, 
Bangal(:re--56D 040;--  

'. ,.    '  ..... .. g
 Aged about 4-fiziears.
 .Sio..taie_lV!ur:iyapj3.a.

R!a'.N0.3612;,._'Ii'¢Méin,
Ma:*enaha!!E,L'3£i}ayanagar,

  Lk Bang'alqrg --560 040.

'  €5{i.M.Devaraju,
  41 years,
'-   Siolate Muniyappa,
  v  _MREa.No.37l10.#Main.
' ' -__ "  Marenahaiii, Vijayanmar,
A ~  Bangalcre---560040. .. RESPCNDENTS

L/'

 



( By Sri.M.J.A!va, Adv. for R.1, 2, 4 ta 5)
AND:   

1. Sri.M.Krishnappa,
Aged about 48 years,
S/ojate M.Muniyappa,
R/a.No.48!37, 1| Main,
Marenahalli, Vijayanagar,

Bangalore-560 040. V ._

2. Sri.M.Siddaraju,

Aged abotR43y¢ars,  _  -  '
S/mate      
Rla.No.3612,. Ii M__ai-é1.;,..g'. " ..j   »
Marenahalli; \_fijaf_yanag'*ar_  A  . =
Bangalqre..e56Q_   '

3. Sri.M..Dev&ra}U;7T~.._     
Aged about 41% years,..; V.  ._ '
S/o.Iate Mu'niyappa,_ ' "
Ria.N,c.--37/10,"iMain; -
Mare:1aha*I!i, Vljayanwar,

 "  Bangalore -560 040.

 

Aged--.about".a§7 g2ears,

 3 RIa.No,3';.6"'Main Rom,
" ~ --« 1 ' " -- .\ "Shamav-e_ri Gopaiagowdamgr,
: ' ..fMudalapaIya, .
 _ 'fiangaiore -560 079. .. RESPONDENTS

f .1..(B§§rSrI.R.Bhadrinath, Adv. forR-4)

V

This RF-‘A.Crob. in RFA.No.1%!08 is flied ulQ,XLl’f2′;?,z’ ,.
of the CPC, against the judgment and decree1—-dt.21′-1tj%–6?i.e’
passed in OS.No.496iO2 on the me of the City Civil. &
Judge, Bangalore, partly decreeéng _the,_;st1it1for’pert5titm’_’and,_ ‘
separate -« session and the cross.v-o=lajeciersA_at’e– prEayi:_1g’te 7
grant 1/ ” share each to the r em N031 to

schedule ‘A’ and ‘8’ properties, _

This RFA and RFA.Crob. atgtcommgmte states this A

day, the Court delivered the foilewirig ,_

The 2 and azso the
respondefits the Court. The learned
counseitvfor the teamed counset for the
respondetitsfi the learned counse! for the

V etc .7_*ete present. They have filed a memo

patties may be permitted to We the

I datw 3-2-2D09 and accept the present

V _ petition.

AA The erwent commemlse pefifien dated 19-2-

 '    reads as uncterz-

It/'

 



ttts;tAsg§mmed that the defendant No.1/appellant haein

~ , Céttrt. This Hotfble Court after hearing the matter was
* . fiieased to grant an interim order from drawing up the

COMPROMISE PETITION FILED UNDER XXIII ‘ V.
THE CODE OF CML ”

Tm appellant and respondents above narn§ti’4._rve$pactft:Ii*,t.t K

submits as foilcwsz-

1. The respondents No.1 {:15 ha\te._filed;_§ a sttttrct patii4fi’ctt”
and separate ‘b against ifte__appéi!afit at1€§”:aIso ” ‘
against the Respondents 6 Wt t:tty Civil
Judge at Bangatotefjin Tné Ieamm
Trial Judge after on record and
aiso on orafiand tevidetiée has proceeded
to de¢reé..tuh€{§uit~vxjf1Ft§..p!a§t1fiffSffé§f)ondents No.1 to 5
ho|din3g.,V.th.é§Vth é 1 to 5 are entitled to
1:fi32fh’t$!§afe’«ié§t4″th§~!§em N’6;’1″Vto 9 of the ‘A’ sctaeaute
Pktqpetty’ “a§itd; the suit of the
ptatnttrt/respcndeéntsf’t;t ta 5 in respect of *3′ schedule

4;F3roperhu(- ., V’ ‘V
” beifi§: ” aggrteved mains! the judgment and decree
Fan 0.S.No.496l2002 had preferred the
acifigrfigftanying Regular First Appeal before this Hctfbie

é/,

fine! decree proceedings and catted for V.

admitted the matter.

It is submitted that at the we-v¢nti%cint¢ ”
wishers, family friends and retetivee,f1’the._p-arties ‘ijn.__tt%e_e
above appeal have now’ detibereted uper’: thiez ”

and intend to mmmefiiee the H ‘ in
manifmtation of best uneereianding the vparifiee have
determined to reeo§ee_tt’ee as per the

fottowing.ter§r:s:- ”

it is .that4:ttte’te;:§eeIteg1t”and respondents No.2
et’4″ te. 17 ttieftegehtufepreeentativeslchitdren of
the 1″ respondent is the wife
of eitM:It1_;.n’iyappa and mother of the

4; eppettaetirespondents No.2 to 7. The parties have
‘ and to satie the entire mfier and the
V’ ” 1» . properties here as under:–

‘ ‘ has agreed as under:–

appetlant and the respondents herein agree that

– L fthe suit schedute property item No.8 & 9 are the sen

acquired property of the appdtant and further we man
the suit schedute Item Noe’! to 3 are the sat’ wired

L//t

u mentioned in j to

pmperty of Mmuniyappa and item No.4
ancestral properties of M.Muniyappa. I ‘_
The appellant and the respondent No.1,_2,,§~–t9’7.:are en? *4

entitied for their respective share in V
schedule property allotted = T aecarasngiy e _

respective shares have they have
been put in :_’of ,rte5pectiveA shares as
specified in the schedute toms Petitiom

2. e ggnperfie, ifriéntiotieii’ to

etmseecgmproznsseemizian are being aliotted to the

eeee .SmfQLek$hmam}na i.e., Ptaintiff No.1 in

L and the Respondent No.1 in the

abo3ie_e;Aipe’ei*-ehd”‘she is put in pos%ion of the
saifi?’ iaro£:e%r:y.e’ee

_ Qompromise Petition are being ailotted to fine
of Smt.Arasamma, Piaintiff No.2 in
L e e.s.No.496/2902 and the Rmxdent No.2 in the
above appeal am she is wt in pew of me

said property.

a/

share of Smtsusheetamma i.e., Plaintiff
O.S.No.496!2002 and the Respondent’*No,§”in”ttiaa
above appeal and she ifaupqt in ” ”

said property.

The properties men!i9I1e£i*.§n’f_D’ to

this Compromise are to the
share of $mt.M.Manj:.iia Plaintiff” No.5 in

No.5 in me
abpva appeal gut in of the

a ffaaapertifiiitnentionad in *5′ sguflgg to
__ Petition are being allotted to the

‘share_6£1$fiMikréshnappai.é., Defendant No.1 in

_ _ and the appeltant in the above
V”appéa!.a_ndv he is put in possession of me said
.provpedy.

.1tt’tttTriéanéropem mentioned in t0

t athis Compromise Petition are being atiotted to the
7′ share of Sri.M.Siddaraju i.e., Defmdant No.2 in

0.S.No.-49612002 and the Raven! No.6 in the
above appeal and he is put in pmmion of the
said property.

improvement or enjoyment of their te _

them under this Compromise petition.

The parties to this cempromiee
no right, title or in ofTti:e’A’propertiee”–..%
falter: to the share of “orope!1ie$”‘ett£ier”‘thie

Compromise petition and__°jet}a!.l_v hatter no to
interfere with eachother

The parttjee:«te1thieféoofterorotseutiéitton including fltetr
legal eno they eteoegree that they shall
not cie§mii._’e;jy mteee teee: in me schedule
ptreeeeee _a||o§tedtr: favourtvot other perttw.

Altttje oartieeirtot :’t’ttt:st”reompromtee petition agree that
they shat!’ not depfive the iegitimate share of the 3″‘

=i.resu”per1dettt’*–end__A€Jso does not obstruct her legitimate

, in the suit schedule propertm if ctaimw

.. V’ V%reepondent No.3 in View of the decree. They
.’ ‘ wotitttenitertake that they shall provide her 1l32th share

_ tetttetsuit schwute properties if she files any fine!
er 4_ decree proeeedirm before the competent court.
* ‘- C-‘Further the perm atso undertake to settle the matter

amicably with the respondent No.3 in future and atlot
her 1!32th share in the schedule propetiee in View of
the decree passed by the trtet Court.

V

A. allottedirwmm to Shanfiwnma

‘4’ :},’AIi £1-egg piece and parse! of the property bearing No.1, Division
_’ N.¢.’2$; 1″ main road, Marenahaui, Corperatima Ward No.35,

WHEREFORE it is hereby. most respectfufiy %
the parties herein having cQmprpmised”‘t5ij$. ‘Fibvrfibie ‘” 2
Court may be pleased to drawitahe ifiirfial “€)e’:_r’eé in T

of this Compromise petition in the i nt_érest of
equity. e
.A.

All that piece and parcei of No.1, Division
No.29, 1*’ main ‘read, ee;eeee;:,eeepeeam Ward No.35,
Bangalore. cm the northern
side and 18€f9e5i_u§:i.Vtliesééthérneeside and North to South so
feet.

East by ‘~. * i to Susheelamma

west by ‘ – e¢eJeeeeyee::eeed to Kempaiah

Nannie; n ‘ Ree ;

_ Respondent No.3 i.e., in the remaining
.. Property bearing No.1 and thereafter
remaining land in the wme numwr

A/,

‘Road

East by : Property allotted to Siddaraju

Wat by : Property allottedlreserved to ; ~ ,
i.e., remaining land in propefiy.b§afing* No.1 ‘~

North by : Property atlotted V

Susheeiamma

South by : Road

1. As: that pie¢e1_and_’bérc§;i om many bearing No.1,
Division M299 a¢ manrm,% Mamhaas, Corporation Ward
No.35, aangaam-eA; to West 40 feet am North
to South”1’00T.f.é=et. isvbéunded on:-

East b’. L %: A ‘i’Ptop ért;}_:a!!c%téd to Devaraju

West by A : – Pr::pe%ttyk”aikatted to Siddaraju

Non2:.a-.».y_ -Rosie ¢

2 §.§II’V”–¥i:a{i=.’§iece and parcel’ of the pmperty beating

N,¢;43:35z; ‘(Cid No.48), 1* Main. Marenahalli, Corporation

W§rd..Nd.35, Bangalore, measuring East to Ww 35 feet and
to South 35 fea. This property is bounded on:–

by : Private Property

“West by : Road

North by : Road

{//

South by : Property beionging to Lakshmamma

3. At! that piece and parcel of the
No.43m3, 2*” Main, Marenanaui, corporatsorry1rarayrr%r4¢.35,y

OHI-

East by : Private ”

West by : Road r ”

North by : Property rremrrgrrrg tojmrqniyappa
southby : jyfirar r t r

4. Au that pie;g;ear:dTrr%%par¢e: rrme property bearing
No.37l1V6,%”VDivi§$i9n M§ifi’,”vMarenahafii, Corporation
Ward Ne,35y, 3angié;rarsre,y%rr*rre,ar~;uring Em to West 30 feet and
North to Sbuth is bounded unz-

Easyby 2.’ ” _’H’P1ropérty beicnging to Venkatagiriappa

wesrrbyrrr Propeny bearing No.48I1O
%%r4qrtr; by 1; % Property bearing Noam belonging to

Bhagavath

Road

4′ 5 Au that piece and parcel a the property nearing
$49.48/10, Division No.29, 1″ Main, Marenahani, comcmion
” “Ward No.35, Bangalore, measuring East to West 30 feet and

‘ North to South 57 feet. This property is bounded on:-

East by 2 Property No.3?i’lG and N0.37f9

kg

Bangalore, measuring 40′ x 30′ feet. ifs’; i::5£zrS.d.edv..’ V’

3. An that piwe and parcel of the property bear§ng’4*£)iv§S§bn H
No.37i7, 2″” Main, Marenahalli, Conooration \{\:iard.: %
Bangalore, measuring East to West_22’_feei k
and on southern side 23′ feet and my 4g’a$t”e:m.b T

26′ feet and on wastem 27′

bounded on:-

East by : Property beefing-No;4n2/2,”
West by : _

North by : House jio

4. Au tna; anam-ca; “the property bearing
No.48l17O;%”DivE$§§qn M:a”ifi’;VyMarenahafli, Corporation
Ward Ne.35,% Eafigé’;bfe,» §1a»a;.ss;:ring East to west 24′ feet and
North to south 16’bbs*eei§b% :5-operty is bounded on-

Eastby : Propeny bearing No.37l1O allotted to

“K.r§s.hsvuappa

= ‘V: ‘ ~ _ . Property belonging to Chennakmhava

Noitnbbbyb Property atiotted to Krishnappa bearing
No.37/10

, All that piece and parcel of the propeity bearing No.1,

Division No.29, 1″ main road, Marenahalii, Cotporation Ward

L//

V Snuff; by : V .. Pfopojty belonging to Chennakeshava
and parcel of the property bearing No.41,

V’ _ No.35, B_ango’lore, measuring East to West on northern side
‘-5§’Tfoef southern side 60′ and Nmh to South on eastern
snags» feet and western side 32’ rear, This prmrty is

« on:~

_ ‘ éast by : Propmty bearing No.42

No.35, Bangaiore, measuring East to West 40′ feet
to South 100’ feet. This property is bounded on:- u ”
East by : Galti & Property beloming to I-“‘Afa__§:lr*aVa..:B;ai’% =

West by : Property a!idtedto..Krishm:iép’f§ a:”~’

North by : Road
South by : Road

2. Au that piece aw; property bearing
No.48/28 (om ‘No.48/f_lV)v,’7 2″‘ Main,
Marenahalli, ca;,ao.aao:.wam M135, oooangalme, measuring
24′ x 40′ feo__t.~ ;Fhiéi;ori:Jpetjtg:bou:§£iod_ mi-

Eastby ;._1I§ite’:s;e.w:o% A A

wat by %%%% 3? poopenybeam¢~o.4s;4 belonging to

o??n-Wnirajv L A

North by « _ ” ‘

1t3§vxis§onv’Vi~iIo’,:;!9;.”’2”’ Main, Marenaham, Cormration Ward

L4/.

West by : Remaining property bearing No.41 _
Ailotted to Devaraj and property belonging
Te Muniyamma in the same No.41 ,_v _ _

North by : Road
South by : Road

4. An that piece and parcel of bea;mg:~;a.4«;,A
Division No.29, 2″‘ Main, Megenahelfi Cot}-,c$5*zs;tie:i were

No.35, Bangalore, measfifieg in feet and North
to South 17 feet.’ isa;;undedj¢n;.

East by ;% ya-operty €3)eeri§_q..lSl’e.’41-Veallotied to Devaraj
West by ; to Manjunath

North by

South by % % aiyopenyamg No.41 belonging to
” _ ‘Mtmivarrsma

V; The éppeisant, the respondents 1 and 2 and also

to 7, who are present before the court,

the terms’ — of compromise and im due execution.

‘y ” The compromise is in the best intamt of an

– and hence acceptw.

‘V V’ 3 I’ ‘I ….. .. 7

5. Accordingly, the Judgment and
the Trial Court in O.S.No.496l200¢; stands modifiefin %,
the compromise. The respondent
compromise. Therefore, the
respondent No.3 and also will mhqfe. A
and the cross-objection in terms
of the compromise; .. ht 1′
Draw up ihé’ ” V
Judge