High Court Karnataka High Court

Laxmibai W/O Devendra Gouda Patil vs Jainabi W/O Sayyad Ibrahimsaab … on 25 February, 2010

Karnataka High Court
Laxmibai W/O Devendra Gouda Patil vs Jainabi W/O Sayyad Ibrahimsaab … on 25 February, 2010
Author: A.S.Bopanna
I .

- "cm

IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 25TH DAY 09 FEBRUAR§{,_' éG:4i'{§ VV.

BEFORE

THE HON'BLE MR. JUs'I'1c1--:'A;'s;  

R.S.A N0. s'5e12oLov2f .

BETWEEN:

Smt.Lax:rnibai W/  '  
Gouda Pat1'1_"'    "  - 
Aged about      

Patil, ....   

Sri . R at     {zen  goud a
A g e  5 4   . 

Both  6 
Tq: Gadag, -Dist: ?Ga.dag.

S.iff'«i.LjfiétiifthahW"--3-firanganagouda Patil

 «Age:  years,
 rR:/'Q.Yalavgyttj, Tq: Shirahatti,
 

S19i;'.S}<i:air;1';'V1'1ago\2vda S/o.Devendragowda

 Patilvv 1

" 'A:g_e: 44 years,

_ R»/d.'.Ma11asamudra,
 85 Dist: Gadag.

 ' Smt.Pushpa W/ofifasant Kontey

Age: 34 years,
R/o.Nasa1apur, Tq: Raibag,
Dist: Belgaum.

9..



to

6. Smt.Padmavathi W/o.Parasappayya
Deshpande
Age: 58 years,
R/o.Hosur, Tq: 85 Dist: Gadag.

7. Smt.Shrikantbai W/o.Shanthinath . ._ 
Malladad  p
Age: 55 years,  v  
R/o.Mal1asarnudra,

Tq: 85 Dist: Gadag.  V  V'

" _   'Apvpe-v1.IVants.

(By Sri. S.P.Ku1karni, Advocate.)   

AND:

Jainabi W/o.Sayyad Ibrahipm.s'aab='~.,  ._
Koppal _    7 
Age: Major,  A       
R/o.Gadag.    * 2    .

   '   '_    Respondent.
(By Sri.Ja.y-akiJ.~ina'i'i:;:S.. Patil, 'A-émjcate.)

This"'._RS3A'is"fi'1-ed»l}t;!ppS,. 100 of cpc against the
Judgment and D'eci'e'e,_.d-ated 15/7/2002 passed in
R.A.No._11/2001' pa 7.t_.h"e" file of the District and
Sessions"J.udge',~._Gadag, dismissing the appeal and

:_'j'c'o'-nfir'-min,g.p «the "judgment and decree dated

'I3/9V",«'..1V98V5,pas.sed in O.S.No.115/1982 on the file
of' theg.Cix_;i'L_J"udge, Gadag.

This  coming on for final hearing this

 day, th"e..(3Qu'rt delivered the foliowingz

JUDGMENT

This appeal is by the legal

D’ representatives of the original defendant in

i

M.

compromise petition under Order 23 Rule 3 of CPC

dated 25/2/2010 is filed. On behalf

appellants the power of attorney holder

the compromise petition. By theysaid it

is agreed that the appellants have

the sale deed dated 5/2/’rigors to 3 s ”

acres 20 guntas in RfS.Noy,.ou3v/_1″;..__”I’he”‘respondent
herein has given up “agreement of
sale for the bal.var1:c.e l and also
for the full The power of
attorney l1e0.ltiver;l;’7¥§:.;o.f “awpvpellants and the
respondent power of attorney holder

of the responclent before this Court who have

:_.’o’e.e_n i’:cl;’°er;tVifi.ed h’y’~–t–he respective learned counsel

parties. They agreed to the

lit’v….v.comp1’olrnis_elentered into between them. A perusal

.._lel’_j3.of”the corripromise petition does not indicate that

V,’c.olrnpryon1ise is contrary to law. Therefore the

‘co;rn_plromise is accepted by this Court.

e

‘-

3) In View of the compromise entered into

between the parties the right of the resp_Q..n_d_er1t

herein under the judgment and

13/9/1995 which was passed_by_7″the’_’:V.iiL:oWe1=L V

Appellate Court is affirmed onily

which sale deed has alreacijf”-beeni*~exe.cLitVed,j’an.d” in ” V

respect of the balance €Xt€’pI1.tVVV:A-ilpli”I§.Sii\iU»63.y;1 and
R.S.No.64/1 as mentioned. and

decree stands se4t”a_side”.w ‘ –

4) In the appeal is

disposed :bf. N’o~ojrdeiiirVas”‘t.o costs.

5) Thiet4__4i1*egVVistr§if” directed to draw the

decree term s of”-vthepcompromi se.