Karnataka High Court
K Kalpana vs G K Venkat Rao on 10 November, 2010
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE mm DAY OF NOVEMBER 2oE1~0i"re._:%%
BEFORE
THE HON'BLE MR. JUSTICE ANAND ABY'ROARE;£§i3Y'_'_:»AV
MISCELLANOUS E-r==-IAPPEBAL M;.OV67O02 EOE A E
BETWEEN:
1. Smt. K. Kalpana V V_ ;
Aged about 32 years,"n _ ;
W/0 A.R. Purushotham, _ '
2. Sri. A.R.
Aged »
S/o R. Ra.§nafiswj_amy.' E_ '
Both I and 2 re_siOding..ai"No;3'I'5_,_ _ '
11"" Cross;T10ih4_1\/Iain)'CV. 2
Indiranagar lLSiage,'-- ' V' .
Bangalore -- 56'O038._]_ ...APPELLANTS
3 {By ' Shyam&KoDadi':1ya, Advocate)
V B' Sri. G:~K. Venkai Rao
é 'Aged about years,
H " ' Krishhamurthy,
i7_r"cprietor,
2 GKV Stocks,
No.'?68, I0--C Cross,
5&1 Main, 2'" Stage,
West of Chord Road,
Bangalore ~« 560 086. ...RESPONDiENT A'
(By M/s N upor Associates, Advocate for CaV€flt01'/RESl:)O§1tl0l.il)'
This appeal is filed under Section,_37:_fla).,loft'Arbitra.tion..arid*
Conciliation Act, 1996, against the judgment and Vdecree dated
17.02.2006 passed in A.s.No.22;/2003 on. the file =-i)jf«-v..the-* VI
Additional City Civil Judge, 'Bangalorel"._Citj;7 (CCH--ll),
dismissing the appeal filed under sectio'n._34.._of the"A.rl;)itration and
Conciliation Act, [996 to set-._asi(ie the" award dated 02.05.2002
and further award dated (}3.03.'200.3} by the learned
arbitrators, " . vi '
This appeal: cldi;riing,v:lonifor Ii?§1rthelr"Ofders this day, the
Court delivered'the_fol'i-oW_ing:.,}.._ V_ A
1111
The lparties' and'«.ti:eirv4co--t1nsel have filed a joint memo to
state that the m_atter'has been settled in terms of the joint memo.
A 2,,-Aceordinliglliy,'the appeal stands disposed of in terms
oi' the joint = . V 0.0.»
3. The respondent acknowledges handing over of "
dated cheques in favour of the respondent. The respondent * H
the order sheet in this regard.
E
*a1b/~.