High Court Karnataka High Court

Eswara Rao L vs Nagesh Rao V on 4 January, 2010

Karnataka High Court
Eswara Rao L vs Nagesh Rao V on 4 January, 2010
Author: Dr.K.Bhakthavatsala
R.F.A.N0.739/1998
A4 } LAM
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS T RE 4"' DAY OF JANUARY 2010

BEFORE

THE HON'BLE DR. JUSTICE K.BHAKTHAx*'ATS5i;§"- A.

R.F.A. NO.739/1998

BETWEEN:   ._

SR1 LESWARA RAG
SINCE DECEASED BY I,.RS.

1. SE'./IT. I. LAKSHEVIIDEVI
W/() E,A'§'E LESSWARA RAG
AGED A.BOU'l" 65 YEARS  .

2. I..[\§AC:ESHWAR RAD   _  ; 4""[--Ajé;\':»i:N1_)I~;:) v.c.0.
S/O I.A'I'EI..ESWA.RA RAO -- V  1 _.~..:)'2~.f[jE1_)_'_.:7_12.2009}
AGED ABOU"I"-45 YEARSZ.-"'    V "

:3. 1..NAvI:jAIaN r<éér'.r3fAI'2 A4 ' 
55/0 1,A7I_'E. L..':~:sxvm§A_ Im A1"3.()U--'l' 42 YIPI:1,1,AN'1S

 [BY '$121 B,.CAi§tE1'I').ANAN[)A es:

   $_:=,1;;;(}1AJ DDA. ADVS}

A A' AND:

5 .. 1 ' "  xv NAC E1 RAO
 ' 5=,<,<3 :;A*.:f1~: NARASINC}ARA(A)
 IV'i~A_u'{)_R, '_m:R(:1~-1A.N"§"

._ 'AéTA§"\:.K 'I-3U:\:I3 ROAD

  'B1::1.1;ARY ...RI«3SI-'ONDEN"I"

AA A' (BY SR: I.).1..§\3.RA(). ADV.)



R.I*'.A.N().739/1998
_ 2 _

THIS RFA FIIEI3 UNDER SEC'T'IO§\3 96 CH"? C'..PC A(_}AINS'I"
THE d1EDGMEE\§'I'  DECREEE E)/XTEZE) $7.998 PASSED IN
O.S.N('.).422/88 ON 'E'I"H£ FILE OF "I'§%E PRI..CIVII. JUDGE.
BE-I.I,ARY. PAR'I'I.Y I)i£CRI*Z£9ZING TPIIC SL511' FOR RI.*ICL'(.)VfrIR'.(" OF
MONEY.

TPIIS RFA COMINC} ON FOR ORDERS. '1'HIS DAY. 'I"_rI[B
COURT DEBLIVEREI) THE FOLLOVVING: 7 

JUDGMENT

This appeal is directed e1g_§ai11st: the jL1dgrn_enfj_e’a15id T’

decree daiieci 17.9.1998 made in j_

the file of the Principal Civil Jrlclge “{—S’r;Dn.} .’I§3:ei’1a1*jgA4.”‘r ‘V

deereeing the suit for Rs.73,8C8.9é3r;: with
interest @ 12% p.21. i”r0r1i'”t:-he :ff1Va1:_e:ti1I reéilisaztion

from the defe1’1danL.

2. rf3_f”i”E’:~r>; ‘appe}.i:3._r11, have come on record.

Appellamt. No.”‘1.V(e}v e Sri i~A.7.N’:-Ween Kumar is present. before

the C;fei.11j_1_’._eV -a.1_(mg;7§ Kxrvi-t:–§Ti’1’a?1_ema/rd,ecre;e holder and his _ ‘the _(T.Q(){§1_;’=f3′. They have filed a joim” memo in Court.

.,_t’0..day. ” _At;:eo1~cii11g to the joint memo. the

A resfp.(3»1’1aC£e.ntr/decree holcier has agreed to receive a sum

I _€§s.90,000/~ towarcls £1111 and final seH.Iement. of the

;1 mpL1gnecE decree. O11 63.8.1999 the appellam has

RJ?AJkL739/1998
i3,

cleposiixcci e-1 573L111] of Rs.65.000/» with this Cioufl. The

balance an1(;)i.1ni of Rs.25.000/~ is paid by CEISII 110$-he

i”esp01’1de1’1t and the resporidem acliiiowledgcrs 1’C:’H(.T€”ipuii _:(}.f’,,,,

Rs.25.000/»» from E-lpp€H’c’11’1′(. N0.1[c). As H

mer1’10._ the appeal is disposed off.

Registry is; ciimci_e.d io refui’1d éuilriiissii3lc_”_;r:£)11i’i. i%:<§*~_ '

to 2-:.ppel1a.i1I No. He]. diifetf'i.r;id"A-to zivjciéase
Rs.65.000/~ in favour ovfiifhie 1"€3ép§§I"1'C1f3§fi.',3'§iC(1l'f3éAhb1C1C1'.

i

11 Rh