D
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22ND DAY OF NOVEMBER 2Q
BEFORE E 3
THE HONBLE MRJUSTICE SUBHASHTB; 4. _
REGULAR FIRST APPEAL NQTSOT./'2f'od%'».{£>ARi'
BETWEEN
K.T.VENKA'£'ESHA.
S/O.N.THIMMEGOWDA,
39 YEARS.
R/OKYATHANAI-IALLI, ..
KASABA HOBLI, '
PANDAVAPURATLAUK;--._ '
MANDYA DISTRICT 5?}'ii:1=434;~.A * APPELLANT
[BY SRI.V.N.D}.1AD.i%fAK/;A.""R.T<j5f3Y..;v& SRI;S.M.KANcHE GOWDA,
ADVS.) V _
1. DEVAMMA; -
w,'o.N_TH1MMEc.'ow:)A.
AGE 64 YEARS. _____ A .
E 'u rf1i';£:.D ON 27~5w2010
_RI3PORT'I.N'(}_ DEATH OF Rwl)
2.
D/0,.__N; FHHMMEGOWDA,
AGE 29 YEARS,
., " *B,QTHs ARE R/O.KYATHANAHALLY,
* _ v KASABA HOBLI, PANDAVAPURA TALUK,
MANDYA DISTRICT 571 434. RESPONDENTS
'(r3TSR1.G.R.PRAKASH, ADV. FOR R2}
2
THIS RFA IS FILED UNDER SECTION 96 OF CPC
AGAINST THE JUDGMENT AND DECREE DT.I3.1I.2003
PASSED IN O.S.NO.48/OI ON THE FILE OF THE ADDL. CIVIL
JUDGE (SR.DN.) SRIRANGAPATNA. DECREEING THE.-=.SUIT
FOR PARTITION AND SEPARATE POSSESSION. I
THIS RFA COMING ON FOR ORDERS. THIS
COURT DELVIERED THE FOLLOWING:
JUDGMENT
This matter was referred to
DAY}
89 of CPC. The parties appeared beib.re= the
have resolved their dispute they have
entered into an agreernent fxof before the
Mediatoreavony ‘Copy; of the agreement has
been provduoeid by both the parties.
” _Today _also, both the counsel submit that the
settled in terms of the agreement filed
Both the parties namely, the
I I _appelI”ant=§:K;TIVenkatesha [defendant before the Trial
and the respondent K.T.Prema [plaintiff before the
fi?riaIIICourt] are present before the Court. They admit the
“agreement arrived at between them before the Mediator.
%&>’v
‘ f
3
Accordingly, the same is placed on record. The appeal is
disposed of in terms of the compromise agreement_.~._:
3. Office is directed to draw a decree _ir__1» the K
compromise agreement dated 15- ‘1’ é
JUDGE:
JL