High Court Karnataka High Court

Mr P Prathap vs Novomi Premalatha on 1 June, 2009

Karnataka High Court
Mr P Prathap vs Novomi Premalatha on 1 June, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE»

DATED THIS ms 15"' any or JUNE, 2099,, 5  

BEFORE

THE HON'BLE MR. susncs A.N. \:fENi}GQPTAL4§:"f$VC)W:D;5;.V  T

CIVIL REVISION PETITI0NV':'?\'_Q.;é§7/2bC7,5§>'~ . 1 "

BETWEEN:

Mr. P. Prathap

S/o Prema Kasim,

Aged 71 years,

No.10, Fort, "     
Ko1az*--S63 101.    1: .'  ..;P§:rmoNER

(By Sri S.Visw;sw;::aiéT1§_--,'_ =      T

AME) :

1. Novt:mi__Prerfi--3Ea_tha  -- '
D/o K,V.Mithra,'C"~,    
Major, e,/o."r.:<';Raj, _  '
B-40, Austin'vTov;.n Laycut,

 'Stage, Bangalore--47.

 2'. « .E_mma:iuel"£?_rasanna
  Kama: l'~%i*thra*,.
. S-;'___z_'a Kv.V*;.Mithvra',
'Major, Niatuihi Mansion,
H'utch._égewda Street,
 Akld.thi;3':rnanahalii,
  .. Shanthinagar,
" .VBa'nga¥ore~560627.

  ..._""."3.VfPrasanna Kumar Mithra



 f§O;%4§fs. La§!:thfi;.major

K 'V V   ~i2.Fv%--rs. Qfisha, major

S/e K.V.ithra, Major,

C/0 Vinik Viila,

930.618, Mahalakshmi Layout,
Bangalore-560 O86.   

4. Subash Jan Kasim, Major,
S/o Late 3.F.Kaslm

5. Smt. Rathna Prabhakar, majc}';%.
D/0 late. J.F. Kasim.__ _ 

6. Mr. Vinod Prabhakavr,fi\.?.%'ajoi«é__L  
S/o lteJ.F. Kasim.   '
7. Smt. Geetha;'m§3jor,::A__ __ 
D/<3 S/o._I.-:-zte uJ..5f.V_I(;asEn§_._  

8. Sri. 'way Ka.v:f'fiVaé'r-»,j j:*'x1§j'<:~.s:'_',""~-- ' M
S/o.la'tg.3,F.i,:.?9.{a'ta.3.F.Ka5iVr§§fA _

" __£':/0 l_a1¢.J ;'FTri:§;ssim.

11L.Mf. uc:a$,§% E::x1kA:nar, major
Siczlaiqe ;i.F.Kasim.

 'V£}[a.1ate.J.F.Kasim,
 Respondents-4 to 12

Are residents of 530.618,

Mahaiakshmi Layout,
Bangalere-550 G86.

13. Mr. Ssurwh Kumar, major
S/o.Saroja Samuel,
R,/o.:~ao.1733,2*”‘ Stage,

impugned order cannot be sustained. The parties haying

accepted the order dated 20.1.2004 have to act isiV:te.”rtif1s.A’

thereof. The court below has to radiate the ”

parties as per the said order,v.:wh–ich

unchaflenged.

In the result, this CivilReiimlonhV’Petit§–9i1j’~_:isfailowed.
Impugned order is set._asid’e-“”an_;d the lower ‘Court is

directed to regulate the rnatter the order dated

20.1.2004 meet

Sintethe bending consideration from a

long..«:tirne~, theV”Co:iVirt__’Al:’:elow is directed to expedite the

eroceedilne.s–.eV’nd__ conclude the same within a period of 4

VVfro’m._t’i”i,edate a copy of this order is placed on its

V «V record .hiti’V.eit’her of the parties. {earned counsel on both

KlV’ll-sides4_.suv6mit that, they shail keep their respective ciients

–‘ before the Court below for taking further orders on

T ‘iSl.6.2009. The Court below is directed to take the matter

it on its board on 15.6.2009 and pass appropriate orders.