High Court Karnataka High Court

Sri M S Neelakantaiah vs A N Narasimhaiah on 6 October, 2010

Karnataka High Court
Sri M S Neelakantaiah vs A N Narasimhaiah on 6 October, 2010
Author: Ravi Malimath
E

IN THE HEGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 631 day of October 2010 
BEFORE A jfw  
THE HON'BLE MRJUSTICE RAVI MAI..:;MAifHfi ft  
R.F.A.No.1116/2005 A A  T A

BETWEEN :

SR1 M S NEELAKANTALAH,.=' 

S/0 LATE M N SUBBA RA0,=.,_  A

AGED ABOUT 71 YEARS, R/A'I?_No.5,

'GIRIJA NILAYA', 2ND AA' CR0-SS.   

GELEYARA BALAGA, ..13AN0iAL,0RE.:aS;'«.E
"T    -    ,  APPELLANT

[By Sri A  

1. SR: A N NAR,/3aSIIxf{_}¥1;\}AH.
S /*0 NARAYAT*§A= IYENGAR.
_ _ AGED ASQUT 75 YEARS, R/AT No.60,
 ram CROSS, MALLESWARAM,
 :EAI»I.GALom::"5S0 003.

'   _ ''55:; A3" 

. VS,/'O_A'.NV'NARASIMHALAH,
AGED ABOUT 35 YEARS, R/AT NO. 101,
1- 1' FLOOR, SHARADA NIVAS APARTMENTS.
~. BETWEEN 13TH AND 14'?H CROSS,
'MARGOSA ROAD, MALLESWARAM,

A  BANGALORESSO 003.

 3. SR1 RAJANNA,

FATHER'S NAME NOT KNOWN
TO THE MDPELLANT.
AGED ABOUT 65 YEARS, R/AT N060,

13"?" CROSS, MALLESWARAM. :



Eu

BAN(}ALORE--56O O03.
 RESPONDENTS

[By Sri G A SRIKANTE GOWDA &
SR1 M MURALI BABU, ADVS. FOR C/R3.
SR1 SANJAY NAIR, ADV. FOR R1–2.)

THIS REA IS FILED U/O VII R 1 I2/\’2’v.’::sv9e{“‘e’Pe”sfdd’
AGAINST THE JUDGMENT AraAD»..4DE.oI§E’E.-‘II
8.7.2005 PASSED IN OS.NO. 96.116/;2oe3″o.N.’
OF THE VIII ADDL.CIry_c_I_vIL

CITY (CCH:15), DISMIsS.IfNo. THE FOR
DECLARATION AND Ir3ERMAI\IENf’r_IE.joNo’rI0N

THIS APPEAL’ eomlno HEARING THIS
DAY, THE COURT DEIINEREVDV’§fHE~~I?*oi;3;oWING:

_
A”IneiI11oVV’o_f atcon1p”I_;=on1ise petition under Order 23

Edieips gr been filed in the court today

‘ ;VVsigned”~bpy:t1’I_e counsel for the appellant, counsel for

and 2 and Counsel for respondent

No.3.Vlg_ItV has also been signed by the appeliant and

three respondents. The counsels have identified

their respective clients who are present in the court

today. Counsel for respondent No.1 subniifgigflt-{she—

1st respondent has signed the compromise petition,
but due to his advanced age of 72 years and failing

health, it is a medical risk for him to be p1’esen.t_ in

the court today. Hence, an affidavit is fi1ed”:i:jytuh:is..

son, respondent No.2, swearing to the ‘

further contends, he has been”ai1’ti1oprifsed<

respondent to do such acts asffrnayfbe

effectuate the comp1'omis'e-.izthat he
entered into. Nor1e'~~..of or their
counsels object to hisppabspenceé the affidavit is

accepted.

2. In fvi_eW’v. <5r.£he Vcompromise petition filed
before Vtiieis:c'ouirt, ttnheappeal is disposed off in terms

of the comprornise -petition.

(j1*(i€17.f;:d o_cc01’dingly. Sd
. it Iudqs

if ‘ ‘ i. Dvr: