High Court Karnataka High Court

Smt Ameenawwa vs Smt Rajebi on 26 November, 2009

Karnataka High Court
Smt Ameenawwa vs Smt Rajebi on 26 November, 2009
Author: B.S.Patil
  ' "B'U[')DE'SAB

RSA No. 022/2007

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

BATED THIS THE 26TH DAY 0:5' N0VEMBER,~«~2.OQV9'__C'  " 

BEFORE

THE I-ION'BLE MR.JUSTI:Cfi CBCLSTVPATIL .1: '-

REGULAR snconm AppEALV§:.<j;'1222/2'o¢T ' V

Between:

1. SMT.AMMEN'AWWA" 

DEAD BY LRS

1. SMT.HAZA.RA:I'H_i  I 
AGED 48f¥EA;i€s, _  '

W/0 RAJE:3ABv'I){\RGVAf)';.V  T

OCC:HOI,JSEI;§§)LD ' WORK. 1' 

2. KASIMSAB 
s /0 PAJESAB DARGA__D* 
AGE:38».YEARS,  " 
Qc.c:AGR1C,ULT'URE.

»  --»S/Q RAJESAB DARGAD
 ' __T.AG4Ej:315"Y1::A1_as,
 QCc;m~RIcULTURE.

 T4. '"SA1I;$:Lis'A'i3

 s/'Q FEAJESAB DARGAD
 x :AGE':'23 YEARS
. _ O'CC:AGRICUL'FURE.

  KUMARI MODINBE

S /O RAJESAB DARGAD



RSA No. 1222/2097

AGE: 18 YEARS
OCCIHOUSEHOLD WORK

APPELLANTS I TO 5 ARE RESIDENTS
OF HEBBALLI,
DHARWAD TALUK.

(By Sri.B.R.SatenahalIi, Adv for  "t'oA5.)_ -3  S

And:

1.

SMTRAJEBI  
W/O KARIMSAB THAKKED "
AGE:-49 YEARS,  
R/O JALAGAR ONI   _ ._ 
HEBBALLI VELLAGE AND POST
TQ:DHARWAD_~58O o.0V1,._  '
SMTJAIRABI _ _ S  _  --- "
W/O BABU'sAB- NAREGA'1_.LA_  '
AGE:48 '{E2'§_RS, ' ' _   ., 
HOUS-E§t{O~LD WORK.  
R /5:) MISHHKQTI A--ND«.POST
TQ:KALG£~{AA'IAj'C'aJ: '  " '_ '
DIST:DHARWAD--.f.   

s:m*.FA'1*O131 ' - 

W./OS'HUSAINSA33__GANJIGATTI
"AGE:'45"YEARS

. 1"-.ijiOUSEir{_O*{.D WORK
" . .R'/'AQ.'M_ISH'RII{OTI AND POST

" *rcQ:KA?;,GH,A'rAGI

S' ..DIST:DHgfiRWAD.

SMTHUSAINBI

AA : W/0"ABDUL KI-IADARSAB CHUHIWALOE

._ Alf}E:48 YEARS,
"HOUSEHOLD WORK

R/ O GARDEN PETH POST

I-EUBLI. RESPONDENTS

S AP?ELi«AN*rs ,

RSA No. l 222/2097

[By Sri.G.N.Arennavar, Adv)

This appeal is filed under Section 100 of CPC againsti’the

judgment and decree dated 08.02.2007 p.as_sed~ pin.’
R.A.No.40/2004 on the file of the 11 Addl. Civil Jgttge (st’,jDn-;;-.._,_T T.

Dharwad, allowing the appeal filed against the judgment and

decree dated 28.01.2004 passed in OA,Sb.No.42’4’/’1–996″*on,the l” V

file of the H1 Addl. Civil Judge (Jr.Dn.}’,’ Dharwad and__etc…_V *

This appeal coming on for padmissiolnk this the lC4o’urt

delivered the following: .

1. This appeal is filed.:xagainst;V’_»elthejildgnqent and decree
passed by the 11 Addl. cj.ty.:’_civl1_V Dharwad,
allowing the herein in
R.A.No.-40/ ‘ fldecreeing the suit

o.s.No.4:é4

2. Sri.G.N.AfennaVar_i’ l’ea:r11ed counsel has filed vakalath for

…..responrlients 1 to _____

_,The::”acppelllan.ts and the respondents are present before

the coilrt. V.

it * :Lea1v9ned counsel for both parties submit that the matter

“settled out of court by an amicable settlement reached

–.l_4lbet’viveen the parties and as also the other interested persons. A

RSA N0. E 222/2007

compromise petition under Order XXIII Rule 3 of the Code of
Civil Procedure is presented into the court today. As the

compromise petition bears the thumb impression of persons

who are not parties to this proceeding, this court expressed;

difficulty in accepting the compromise and lthelu V’

decree in terms thereof as all the signaltories are not ypa.r_t1’es;” In?

these circumstances, both the learned’._cou_nsel fov_:fAthe*

submit that the compromise petiti.olni,may be lpla§?_ed”on”record V

and treated as a joint memo fi1€?d”‘byil._:l;olth.of them’ agreeing to

the terms of the same and disposed of

accordingly.

5. appellants.and~the~_res~pondents are present before

the court. are their learned counsel. They

V submitgjth-at theyhaye settled their dispute. They also submit

l3_that.psilncel’ sev_ei=a_1 other sharers are there, they have agreed to

of those persons who are legally entitled.

l _In the««..liglj:t’o.ifi”‘the compromise they submit that the suit be

–. i”~di”sposed.of as settled out of court and the judgment and decree

be–..set. aside.

‘ i

,.,w..

RSA No. E222f2007

6. In the light of the submissions made by both the learned

counsel and as both parties have voluntarily entered

compromise and have filed the compromise peti’t;:7.oni,f ~

the compromise petition on record, _e_1ppe_a’1Wis” of.

Having due regard to the fact that appellarite, resporiderrts..Aa’r:c1

other third parties have settledtheir dispute thepi

compromise filed before this lallithe ffifppellants
and the respondents seel-A:…_l?L8gVel.fiof;’_the’=Cotirt._to dispose of the
suit itself as settled and decree
under challenge a.,side€., isdisposed of as settled
out of court. filed is placed on record

and it will rofffi _s
JUDGE

Jrryl/A.’