Dated this th: Isthday oriight >.wa a L. Present. -rm momma us B.N. Shankar, ; " » Aged aboutfil ;,__ _ .. S/0 B. Narayazia 7'; ' _ No. 231, 11% _ ' 2"' Block. ~5ayanagana; . 4. ~ _(By Sri. Adv. for Miss. Indus Law, Advs.) _ absout years, W13 iatckfi. Harayana Ran, _ i'~Eo.-_31,VSa1lcn1' ' pa, _ f_ 2.-~.B§.N. Ramanath. Aged about 66 yams, S/0 late 3. Narayana Rm, No. 42, Sadbury Road, Ashland, M.A.01721-U.S.A. B.N. Jagannath, Aged about 64 years, S/o late B. Narayana Rm, Re. 260, North Village, Drive, Ccntcrvillc, 0.H. Ohlyo-45459, 11.8.5. Smt. Shyamala Rathnam, Aged $0111; 68 years, ' " w/o Sri Ram Rathnam, T A No. 31, Sankrupa, Banashankaxi iiljfitagc' . " (Near Rishikcah'€3;;t$iool};._ g Smt. 51.; V , Aged about W10 ._ ' 3 No. 31, 'iicacxvcxir Coder Grmrc, - -- . New Jcrsy G'E.'.O0'9, _ %%%%% _ ab'<:-jut_5fi_ years, W]"o K3. Houaip.g?'Colony, 580. Jsmt. Katfiyami Krishnan, »Maja-xf, ' W/Qlatc B.N. Krishnan. Decpa, about 25 years, D/0 late B.N. Krishnan. Ms. Chandrika, Aged about 1'? years, DIG late B.H. Krishmm, iiinoo hfiinar rapmoaanhaci by Mother and Natural Guardian, Respondents 7 to 9 are
Residing at No. 44,
3’4 Cross,
Aglmfiothinagar, :
Vgayanagar,
Bangalore-560 040. %
(By Sli. V. B. Shiva Kumar, Adv. fdfi?-».1,
Sri R. Abhinav for Miss. Kumargi g.;.,; 1*-or R}-7,3 81$ 9
Sn’ K.V. Shyam Adv. {hr 6}
This RFA is fikzd 1._O:i’der xu Ruka 1
of c:pc.. against’ J am; dccifcé dated 27.3.2004
passed in o.s;;~:o;}1a5g5;_199s;’%@mk%t1gek«fi1ekar the xvm Additional
I City decmeing the suit for
partition aim ‘saga;-3. :m%: G sjT}s¢%_j3JkTA..1o- f 3.1.
‘I”h:ls _ apiieaivlfl for Settlement this day,
‘V J, the following:-
‘ ‘ palfics repmsented by their Counsel have
‘*3 t§fft1ement and in this regard, a compromise petition,
‘ under Older 23 Rule 3 of CPC., signed by the
V” and all the respondents. has bacn filed. So far as
fiespondent No.9 – minor ‘3 ooncezmod, we have already
permitted her natural guaniian and mothcrirespondent No. 7
to enter into eompmmise. She has also signed the oompmmime
a/W’
petition. The learned Counsel has also stated _
issued tho ccrtifioatxe uwzlcr Order 32 Rule -A
the compromise is in the itntexest of
2. The compromise petition is on. 3 ,
made part of this order. In the
appellant has agreed of
respondents as compromise
petition on or Both the
paras” s are ‘ a
” appeal is dispoiad of and the
dgcree 27.3.2004 passcdghe mrned 18°’
L-“”
Judge, Bangalore, in O.S.No. 3595/1995
‘ _stanfiS~ terms of the compromise petition.
Sd/-3
Judge
Sdfi-
Iudofi
Nsuj –