IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE gs: DAY OF FEBRUAIRYT;'2'O'fE-§.5__V''. : _
BEFORE
THE HON'BLE MR. JUSTICE3V:JAGANI\TATHAN: __
R.F.A.No.1560/2QC5? .
BETWEEN:
I.
D%{sT:'BELLAR¥,v _
SMTSHASHEKALA _
w/0 LATE PANDURANGA-'SH,E7I"FY;~.VA
AGE:42 YEARS, " " *
KIRANA SHOP,
GRAHAM ROAD, _ _ -
BELLARY~58s'j;:;3..V01. "
S /Q _L.ATE'.MA'f€{}ANALI,I' SATYANARAYANA SH ETTY,
AG:3:38 YE£'aRS;":.4 .
KIRAN -MERC'H'f\.N'T,,b '
CHINTRAPALLI; '4
RAMA§\?A_GAR," f V
TQ:_HAGAi¥21 VIBQMMANAHALLI,
APPELLANTS
* if J.:\/JfA;.S'T(1::6'§'c:'£fsIanth, Adv.)
'1.
'S'MTv;.I§RIS'HNA KUMAR1
w/0 I'-IIEGADE KATTE PRABHA SI-IETTY,
AA .AGE}'44 YEARS,
5]" , SINECURE, R/O TILUVALLIVILLAGE,
'TQHANAGAL,
DIS'I':HAVER}.
2. SMTSAKRAMMA
W /0 MANGANALLEA _$ATYANARAYANA SHETTY
A(}E:65 YEARS,
SINECURE, R/O CHINTRAPALL1
RAMANAGARA
TQMAGAR1 BOMMANAHALLI,
DISTBEILLARY.
3. SMTSAROJAMMA =
we LATE PANDURANGA SHETTY
AGE:45 YEARS, = V
KIRAN SHOP, GRAHAM RoA»D;*~.
BELLARY. " .- ..RESP{)NDENTS
(By Sri.K.S.Desai, Adv.)
This appeal is'.filed__11']'sv. €35 the judgment
and decree dt.25_,«1 passedaln'O.'S.E'Jo,_l38/2004 on the file
of the Prl. Civil. t}ud'__ge._t_(Sr;Drx-A) ar_1df&JI\/II?C, I-Iospet, decreeing
the suit for reC:'ove_;93< V0'f'x'1=to11"t:yfi;_ l
This"'éippe§iji? cd:1§1ing"'*Qh- foztubrders, this day, the court
delivered the _f0ll<jw"in.g_:"'.t * -- f
d ';l'I.l"IT;§__:(3«.IVI E N T
Heend. the lc'-:-a.1_"lrl1'ed ct:-unsel for the parties.
' _vt::§vl the short point being involved in this appeal,
thislalhjpeaiv of llnally at this stage itself.
Thtsvvllappeai is by the defendants 3 and 4 before the trial
aggrieved by the suit of the respondent-plaintiff for
}/
J
recovery of money being decreed and interest being awarded at
24% p.a. on the principal amount of Rs.85,000/–.
3. The main ground put forward by the appel1’an:ts’:V’_eoVnnset_ V’
is that the interest awarded by the triadlmcourt’-is onddptidze
side.
4. In View of the ground beingccnfinehd’–.on13%1to t’he%fa’te of V
interest, on hearing learned ¢ou;.~{§:;e1″”‘fo;~ the”1’espondent–
plaintiff, I am of theview the’ have been kept
at 12% p.a. and V’is;«VavI”Iowed in part in
so far as the and in all other
respects, athe jtid’g;men:t_c)f–.theVv_triai court is left undisturbed.
Appeal stands disposedbof above terms.
” 11111 .. w
Judge
Jm/~A’