High Court Karnataka High Court

K T Venkatesha vs Devamma W/O N Thimmegowda on 22 November, 2010

Karnataka High Court
K T Venkatesha vs Devamma W/O N Thimmegowda on 22 November, 2010
Author: Subhash B.Adi
D
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 22ND DAY OF NOVEMBER 2Q
BEFORE E 3

THE HONBLE MRJUSTICE SUBHASHTB;  4. _

REGULAR FIRST APPEAL NQTSOT./'2f'od%'».{£>ARi'   

BETWEEN

K.T.VENKA'£'ESHA.
S/O.N.THIMMEGOWDA,

39 YEARS.

R/OKYATHANAI-IALLI, .. 

KASABA HOBLI,   '
PANDAVAPURATLAUK;--._  '    

MANDYA DISTRICT 5?}'ii:1=434;~.A    * APPELLANT

[BY SRI.V.N.D}.1AD.i%fAK/;A.""R.T<j5f3Y..;v& SRI;S.M.KANcHE GOWDA,

ADVS.) V _ 

1. DEVAMMA; -  
w,'o.N_TH1MMEc.'ow:)A.
AGE 64 YEARS.  _____ A .

E 'u  rf1i';£:.D ON 27~5w2010
 _RI3PORT'I.N'(}_ DEATH OF Rwl)

  2.  

D/0,.__N; FHHMMEGOWDA,
AGE 29 YEARS,

., " *B,QTHs ARE R/O.KYATHANAHALLY,
* _ v KASABA HOBLI, PANDAVAPURA TALUK,
 MANDYA DISTRICT 571 434.  RESPONDENTS

 '(r3TSR1.G.R.PRAKASH, ADV. FOR R2}



2

THIS RFA IS FILED UNDER SECTION 96 OF CPC
AGAINST THE JUDGMENT AND DECREE DT.I3.1I.2003
PASSED IN O.S.NO.48/OI ON THE FILE OF THE ADDL. CIVIL
JUDGE (SR.DN.) SRIRANGAPATNA. DECREEING THE.-=.SUIT

FOR PARTITION AND SEPARATE POSSESSION. I
THIS RFA COMING ON FOR ORDERS. THIS

COURT DELVIERED THE FOLLOWING:

JUDGMENT

This matter was referred to

DAY}

89 of CPC. The parties appeared beib.re= the

have resolved their dispute they have
entered into an agreernent fxof before the

Mediatoreavony ‘Copy; of the agreement has

been provduoeid by both the parties.

” _Today _also, both the counsel submit that the

settled in terms of the agreement filed

Both the parties namely, the

I I _appelI”ant=§:K;TIVenkatesha [defendant before the Trial
and the respondent K.T.Prema [plaintiff before the
fi?riaIIICourt] are present before the Court. They admit the

“agreement arrived at between them before the Mediator.

%&>’v

‘ f

3

Accordingly, the same is placed on record. The appeal is

disposed of in terms of the compromise agreement_.~._:

3. Office is directed to draw a decree _ir__1» the K

compromise agreement dated 15- ‘1’ é

JUDGE:

JL