IN THE I"I}GI~'I COURT OF KARNATAIQX AT BANGALORE
DATED THIS THE 14m DAY 039' DECEMBER 2010
BEFORE V
THE HONBLE MRJUSTICE ANAND
MISCELLANEOUS CIVIL No;'14
303 0L2ef1_"t) V n
T.O.S.NOE.OF 2009s.'
Between:
C.K. Baljee,
Son of Late C. Baijee,
Aged about 59 years,
Residing at N0.12,4.,
Defence Colony} 3j:j<1.e-Main,
Indi1*anaga1g- " » -.
Bangaiore. _ "
[By Just Laxin A(}:«_rQ'cafe._s)""
z .....
~ ' -.SorV1'(if-1ate'C.Ba1jee.
A Sincgte _Ci'j{:(ieased,
'Repijesented by
Igegal representatives,
Z
.. Applicant
1(a)
Respondents 1{a) to ((2)
("LP
Renu Baljee
Wife of Late Harsh Baljee.
Aged about 57 years,
N amita Gandhi
Daughter of Harsh Baljee.
Sumita Lamba
Daughter of Harsh Balj eeja. .
Aged about 34 years,
Ba1jee's Restaurant, .
No.26, The Mall.4Shim1a'.'" * .
2.
Man] u ' C
Wife of Naféla V' C
Aged..abo'utl 5§3;_yea.rs;.. C
ReVsiding"at.VNo'.3,16000:," _
Brehon
Brookuesfieldf
WI, USA{ . A " u
residing ;
.. Respondents
UdayaA';E"fo11a..vSenior Counsel for Respondent
1'(;.--'\..~3C}, Respondent No.2 Served)
Civil Application filed under
Seo'tio"n l5llVo_f Code of Civil Procedure, 1908, praying to
modify the order' dated 09.09.2009 and direct. the
' 'Registry. totrefund the full court fees paid in the matter.
l"i'.his Miscellaneous Civil oomirlg on for Orders this
the Court made the following: '
%
ORDER
The present application is filed to state thatrithe
testamentary suit was filed seeking grant of _
the will of one late Baljee, in favotiif of t1’1e’v*p:etitioneVr. it
During the pendeney of the petietiorigthe’=1fr1atter’Via:as:i;_*’
compromised and it was agree_d—that ipro’batei.:he.i._grantedh
in favour of the petitioner and_..aeeording1’y,” «wtamsppvvcfiecreed
and this Court had direeted. per cent of the
court fee to the_:pe_titior1Wer.’ ::V;The..V:’Vpreserif’application is
filed tofgstate,’ of the Division Bench
decision vs. SOUTH INDIAN BANK
MAI;LESI:fV§Z:f&RAM BRANCH, BANGALORE &
V”–..AAi\:?.OTHER~i;’;teported in 2007(1) Kar.L.J. 57. the
pet.it.i”onerA to refund of the full. court fees paid
‘and an appropriate modification of the earlier
A “:ioi”A(ieir”~«_.a1id decree, to refund the full court fees paid.
é»
Learned counsel for the lesponcleni; has no 0bjeCi.iefi’L'<.t.d.A'
the application being aliowed. Aee0rding1y;'.. {fhe-.«i§/iiéei'A'
CV1. 14303/2010 is allowed. The""03"fiee u
refund the full court fees paid to * . ~. V'