IN THE HIGH COURT OF KARNATAKA, CIRCUIT
BENCH AT DHARWAD.
DATED THIS THE 01ST DAY OF DECEMBER, 2009
PRESENT
THE HON'BLE MRJUSTICE K. SREEDHAR'
AND
THE HONBLE MR. JUSTICEEMRAVCI
RFA No.V419/E-2ooE7_' C
BETWEEN:
Smt.Neefamfna .Ne.e'ia\/Va
W/o iate Ghandr3'S'heka'r:.--ia'h.
Gandhadamat'h,1'.;,agedab"ut 64 years 4
Occ: Agfitcuit]urist"f?: *
R/o Baha.ddur'o'an_d"i»Vi'i':«ag'e£ -- I
Talukavland Dist:'«K'op'pa.|'---._
Representedt by"'he"r.gerieral power of
Attorney Sr'!.S'hi.va.iah-._Gahdhadamath
Agegd "about 43. years, Occ: Agriculturist
R;7o':3a_h_ad.durband*-E--VIIIage
Cf Ta|u!<_ano'Dist: Koppal ----- 580 013. APPELLANT
._(B"y_Sr*i':4T"r_nCV_.__n{?;'Pétii, Adv)
AME):
~ , : .Smt.t§Ev2-a;nthavva
W/'o,Maha|ingaiah Wadeyar
'remath, Major,
" Occ: Agricuturist
'V ~.----R/0 Basapur Viilage
Taiuka and District
Koppai -~ 580 013 RESPONDENT
(By Sri: N P Vivek Mehta, Adv for R1, R2 deieteti)~4′.f;:’..’__:’17
This RFA is fiied under Section 96 or.c:;=pf(;–‘vagaijnst tine.
judgment and decree dated 07..i}2».-20074 pasisle1d’injj.O’S
No.2/2003 on the fiie of the Civi|_JTudg’e and’
Koppal, dismissing the suit for’*.pa*»r_tition ‘~a_Vnd_sep.arate._
possession.
This RFA is coming for Vxorderws this day,
KSREEDHAR RAO, Judge delivered.thefoilowing:5
Learned 4Cou_nse_i’V”Vf:oi~::: submits that
-I.
respondent. “iaio.__27..Is;’–_Va’ fo.r_mai “–pa:r_ty__and not a necessary
party fori.a.d,};:\i:d’iCat:i;p.n. fur-th_.er§ submitted that the Trial
Court has respondent No.2 is not a
necessary”p4arty.VV’ .In’A.tha:t..’i’view, Counsei for the appeiiant
fiiesa memo for”–d€.._i_e_tivng the respondent No.2. Request is
gra-n_tedV._fitRespondent No.2 is permitted to be deieted.
tVi.tie–“.’to amended.
AA [ Raifties are present. The Counsel appearing for the
VA are present. Appeiiant and respondent No.1 have
3-n
iied a compromise petition. They admit the terms of
compromise. The terms are lawful. Hence, the appeal is
disposed of in terms of the compromise and decree to be’
drawn accordingly.
~~~~