High Court Karnataka High Court

Government Of India vs M/S Maurya Enterprises on 3 July, 2008

Karnataka High Court
Government Of India vs M/S Maurya Enterprises on 3 July, 2008
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03"' DAY OF JULY 2608

BEFORE

me HOWBLE MR. zusnce c.a. KUMARASWAMf;f""" V  Q 
REGULAR FIRST APPEAL, uo.1g75 or gmz   if V T  %    

E1511;

1 GENT. {IF INDIA
REP. BY ITS SECRETARY
DEPT. OF COMMUNICATIONS
NEW DELflI - 110 001

2 THE CHIEF 9057 MAsTEéz'%e}i5N§iéAL%%%'  "  
KARNATAKACRICLE     % 

BAfiGA!;OliE'~..:$69   %
3 "me su?ERiaiTEnI§EkM%os:5rV(>3_0UR'§"E)'EL1ia'»ER.EEV)-AV  

THE FOLLOWING: -

Srishanmugam, Senior Superinii£:ndent'of Poet 

Bangaiore West Division and-" Sri. Araviindiiijmmarg"Assietant
Solicitor General, appearing for present.

The respondent and. .K.\:Tish%inianath;OvO'fiearnedv counsel for

the respondent”are;’.ore;eemt’;–‘.V,a”*-t:ori’i;:ii*o’ri1ise petition under
Order XXIII Ruie cf:V_.”i”he Compromise petition
reads as under: Ah _ A
the”-Vi.nt_er\;ention of resolving the
, e;Ei$i:ing~…_dispute between the appeiiants
V’ V’and.._theV”re$pondent, the dispute has been
‘_”‘iam.i¢éb_iy:’ settled between the parties as
V foiiowé:

” vv”The appeiiants and the respondent
V’ agree that the judgment and decree
passed by the Court below in
6/.

a)

D)

d)

3

0.S.No.3006/01 dated 10-2-0′? be set

aside and in its place it shalt be
substituted as follows:

The respondent landlord agreed to
receive the rent from 1«3-99 to 28–2é:.”‘ V
04 at the rate of Rs.2B,OO49/«_*”p’erf’_’;». r

month ;

From 1-3-04 to 30-5-_07 at..th’e.zrate.of * ” it E

R.s.31,932/– per

With effect from 1–7+o?* etossp-642o1po%

at the rate ‘month;

The respondent    and

  has received

rent at-mgaraplsci Rs.17,000/« per

rnounth VVwithA._eff:ect from 1-3-99 up to

u.date’.z_ difference in rent is

V afireed towbe paid by the appelants

the respondent within 15 days
V’f”rorrs=V’the date of this compromise

petition;

«’The appellants agree to pay the

applicable service tax to the landlord
apart from the rent agreed herein
above.

02/

2. The respondent Iandiord has
accordingly executed the lease deed in

favour of the appeilants on the terms
mentioned herein above on this day with

effect from 1-7~07.

Wherefore, the appeiiantsand it
respondent pray this Hon’bie”-:.ACc;’i’1r1.AiV rrsey~
kindly record the above cornpromis_e’pefiti5n- _
and substitute / modify””‘s«t:he res _
agreed herein above in thee-cifcernstences ‘of.

the case and in the.iif4ter’est.;’of”jujsti»ce end

This Reguiaier ” ‘disposed of, in
terms of the said ecoimproniise’ petition.

x’i;a~.r.gfund the Court Fee as per
rules.» jj–.Qifice«_ §$:”~–d_irected to draw the dwree

accordingiik.

Sdfw
Judge