High Court Karnataka High Court

Basavannachar vs Puttabasappa Dead By Lrs on 21 September, 2010

Karnataka High Court
Basavannachar vs Puttabasappa Dead By Lrs on 21 September, 2010
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA. BANGALORE

DATED THIS THE 218'? DAY or SEPTEMBER 

BEFORE
THE HON'BLE MR.JUSTICE»A}1.BILLAP§A:  A
R.S.A.NO.301 OF 2096  A A A
BETWEEN: A "

Basavannachar

S/0 late Mallarma Char

Aged 55 years

Occ: Agriculture

R/0 Raghavapura Village H  v

Begur Hobli, Gundlyrptzt Taluk ' - _ _  
Dist. Chamraj Nag'ar.'§,-'       

(By Sri.  Acivl)
AND: A A

Puttabasappa . 
     ..... 

1 .. A ‘Srrxrt: .

W3/.0″-Late-Pu f;ta.E_3a’Sappa

Age 81A’yearS

‘Smt. Siddamnla

” 4 .L__ateVVPuttabasappa

:9’ _

Puttaswam appa
* .. V “/’0 late Puttabasappa

L1//.

Mallarmachar, dead by LRs VA ii

6.

Age 60 years.

H.P.Basvaranjappa
S/0 Late Puitabasappa
Major, 58 years.

. H. P. Lingaraj appa

S/0 Late puttabasappa
56 years.

A11 are R/0 I’-Iasaguli Village V

Tq. Gundlupet — 571 111.
Dist. Chamaraja Nagary.

Kamalamma 1 _–

W/0 Mallanachar . ‘
95 years i V ‘

R/0 Raghayapuira1i{i_1a1ge’ ~ V

Begur Hébli, ” 1 ..

Gundiupet + ’57i1ei’v.11:f1′;i

Gundlupet — 1.151.

. _Dist. Qharitaraj Nagar. A.

L’ _Mah’a(iVev.ap.p “‘ V

8/ O ..Maiiya.pp . V
55*years A
R/0 HasaguIyiflvillage

IGund1upet Tq. « 571 1 1 1.

-..Charnaraj.. Nagar Dist.

; .Sar0jarhma
. “D/01\/iallannachar
__ ‘ “?0—- years

|\J

. Secretary of PLD ”

(sgéisrij P.

R/0 Kothalavadi
Harave I-Iobli

Chamaraja Nagar (Tq) & (Dist) -571 313.

10.Yashodamma

D / 0 Mallannachar

67 years.

R/0 Haliare Viliage.

Hulla Halli Hobli,
Nanjangud Tq. — 571 301.
Mysore Dist.

11.Smt. Sharadamma

D/0 Late Mailannachar

62 years

Raghavapur Village. 1
Gundlupet Tq. W f5?”‘l, ll 1::
Chamaraj N agar “–{Dis_j:’tV)

.’.., ‘

12.Subbam.manni”~,

D/0 Late Mallvalimfaehéirl I
58 years –_ ‘ V * -.

R/0 Raghavapur Village».
Gundlupet ‘rq~.,– “537 IV’ 111, ”

Chamaraj Nagaf Dist.

Sid,’ Vil.Rarig–araju_Assts. for R1 to R5

*=i€=!¢=l¢**

i V ‘iriais’R.s.A. is filed U/S of 100 of
“-..’~..judgme:3t and decree
._vv”‘-R:A.Ne.l”£/2003 on the file of th

dismissing

dated

L//,..

CFC, against the
19.11.2005 passed
e Civil Judge (Sr. Dn.)
the appeal and confirming the

…Resp0r1dents

ya Reddy 8: Deshraj, Advs. for R5.

: Sri. ixenkate-msowda Adv. for R9, R10 & R12.)

judgment and decree dated 31.10.2002 passed in
O.S.No.188/92 on the file of the Civil Judge (Jr. D11.) &
JMF’C.. Gundlupet..

This jR.S.A. coming on for admission this

deiivered the foliowingv

JUnGMEN1_f’

The appellant, the Respondent

10, 11 and 12 are present before X .

2. The Respondent.s;..¢_.’1.. tof 4§.,A3§1*ey_vrTe’presented by GPA
holder. the respondent No.5, A H

3. is”1’r’ep1’esez1ted by GPA holder,

the appeilarlt. 0′ ‘ 0

4. The dead and represented by LRS

1 1″ E1nd….l2.

. Respo1’r_dent Nos? 87; 8 are deleted.

0′ have filed compromise petition under

0rder 3″ofCPC, which reads as under:

31/

1. The plaintiff/ respondents filed suit for specific-‘–.__

performance in O.S.100/I982 which
renumbered as O.S.273/1989 subseque_r_i::tiy -1-
was renumbered as O.S.No.188/1992.ib.eVfore
Civil Judge (Jr. on.) & LIMFC4.sunddiiipe_iiie5i~’

which was decreed directing’ to:ie§{ecL1te…t11e”

sale deed of Sy.No.212 ah«–.eXtent._of 4

guntas, which was confir1ne’d_in
before Civil Judge'{Sr. I*Jn.J” Chamarajaniagara
which are subject’ ‘ rnatter of –._ReguIar

Second Appeal 30 «. 2″

2. Srmt. Karnai..ainv1na.iWV;7.o”Mai_1an11achar was also

ownverwjvo’f._ti1e.::_1an.d” who has not
signed’ the land, but both
courts h-axi/e’erred.’everi«.directing to defendants
to exectited the:reg1:.s_ter”ed sale deed to the entire

extent of siiitiansd, which is totally error of

lJudt–hvA’i1=parties amicably compromised the

avs’V’the Plantiffs LRs respondents 1 to 5

AA agreed; that they have no claim for entire

.e>{t_ent of 4 acres 22 guntas in Sy.No.212, but

flihey are ready to restrict their prayer of suit to

“only to the extent of 2 acres 11 guntas and

they have no claim more than above stated
extent to 2 acres 11 guntas of land situated at

Hasaguli Village, Taluk Gundlupet even in

future neither Plantiffs Lrs nor and their leg.a”l”–.T

representatives also no have no right of

over remaining 2 acres 1 1 guntas.

4. The defendant/appellant herei’n’~alsoL to

execute the registered sa1e:”:.dee_’dr~’lonly

extent of 2 acres 11 gulraas 0VfA],andV at’vVHos,gi,11i_:’§

Village in Sy.N0.2l2 ~ind”i1orthEern
side A schedule land, Sl:1’oi7crr1;’jg3.tj’s1§etCh’beioar.
East : Mahadefafipa land
West : Govt. Vonriwh. if V I ‘V

North : v _
South : delf’endantseVovf1″i.lrenfiairiing 2 acres 11
guntas land inSy.2 A l

Maleyappa

2 — 11 g A Mahadevappa
” . ” – and Revanna’s

A D_e°endants l 8: 2 Sy.No.2l 1

.}?laint:i–f:1″‘s {Rs agreed that as per

of sale they have not cleared the

Bank loan of Rs.10,032/– and not paid
Rsl3§OOO/– h3()rtgage to 4*” defenda11t.’s

V.

Mahadevappa so for, though it was condition-.__

of agreement of sale, Original plaintiff had

only Rs.8,OOO/V advance + 1,000/»

F

Thousand onlylaccording their _

attorneys own contention in:’e’\’fi(ier1c’ein«sttit_._ V

6. Hence, the plaintiff has to’~..p”ay 3

consideration amount oii._’;Rs.12;25o/»–s
appellant as per,’above—-compromise”toV-the
extent of 2 Acre, eAgAm’1%tas;””t};ere,_after the
defendant-appellant”ii;/ill deed to
the extent”oj:fL:V1’2 acre schedule
above “iit:”.para 5 land, this
umu_snui}xfiy_fidPfifinsfis_§ay RSQHLZSO/»
consideration «deducting
Rs.4.O0O/V adivanced remaining
Rs.10/168/’ _d€pos’iteC1 «mg. »tr,il’al’~”‘llvcourt to be
withdrawn ‘ltl’1f’.V a}dlp”e–Ila_nHt._v excess arnoimt

Rs.2;2l8/’gvllltotierefunded to respondents

.herein,”‘%Vap’;5eIlant: has to redeem

of land and execute the

reg.iste’red salemdeed within with in two

{rnofiths,%~e

V

7. If the

plaintiffs LRs failed to pay the a1″11oL1r1.t~.,_»

they wiii loose ali rights even to this 2

1 1 Guntas.

registration other stamp duty

deed.

terms

sale.

10. With

The Plaintiffs LRs oniy h:«we._4to

éflh ‘

e’iia.€’geS of ‘”s atiet’ if

If the plaintiffs LRs faiIed__to-eornplyhhtiie

they Wiil Iosehthe ri fhtvt’o’fy_a,t¥reenient of

t¢f~m;?._ it V heippellant and

respon<?Ien_ts_in"–thi"s5jjRSApheiye' entered in to

compromise. 31;; rHe"n.c'e-.,

to pass order

acoord«_'i11g.Vtelftthe ._o'o1jriprorr1ise petition in the

interest.4'ofji1s.tiCe a,ri'd. ,_eciuJ'.ty.

7. ‘appellant;-Vthemfiespondent No.5, the Respondents

iogii Vjami :2

are present before the Court admit the

terms ofthe’ coinpromise and its due execution.

Thez’R:espondents 1 to 4 are represented by GPA

H. V’ ” – _ -~ _hoI’der,–.. Re

spondent No.5 and he admits the terms of

V..

9

Compromise and its due execution on behalf ofg the

Respondents I to 4.

9. The Respondent No.9 is represented T’

the appellant and he admits the ‘£(3i:*.II1S:;”‘G}C:

behalf of the Respondent No.9.

10. The compromise 1’s”i.r_1 thel’h’eset;.in:’t”e.1f.est ofthle parties

and therefore, accepted.

11. The learned the submit that the

appeal may be_disposed.;:of, in°tei*rIis-.of V_tl31e compromise.

12. Accordingly,’ “is disposed of, in terms of
compromise.’ The j’udgm.e’ntAanVd’ decrees passed by Trial Court
Appellate”””Court in O.S.N0.188/92 and

‘modified in terms of the Compromise.

1uDraw up.thle’ decreeixd terms of the compromise.

Sd/-‘-.

Judge