E 1% HIGH COURT OF KARHATAKA AT
DATED THIS THE 19"' DAY OF JUE 2008
BEFORE
'rm aownm um. marten c.n.. xmum ggm V *7 =
REGULAR FIR81' APPEAL xo.goo3'1}~§s)oa_:2'_fi§$}._% fiA A
BETW%H:
1
(BY sm; Rmo _ANivf)'v:'2E_{§0b+4. fAD.S{OCATES)
MR. PASHUPATHI
AGED 52 YEARS
SON OF LATE R. -
PRESENTLY OF M
VENKATESI-IWARA AUTO ;_GAI§-'AGE ~ J
NO. BLVEERAPILLAI '
}E3ANGALORE_-,-560_04i2 :
APPELLANT
AID:
wufiui-I-Iuuuiwnlwnflwnlllnn
. .
'Am5:1r) 53 YEARS
% sou. OELAif1'E' M. RAMU
= PRESENRY Rssmme AT
N033 1, VEERAPILLAI STREET
BANGA_LC}RE --- 56 042
~ AGE!) 25 YEARS
09 c. CHANDRASHEKAR
BRESENTLY OF
VA VENKATESHWARA AUTO GARAGE
NO. 81. VEERAPILLAI STREET
BANGALORE - 560 042.
e/
(SECOND RESPONDENT IS DELETED
IN TERMS OF THE ORDER OF THE
HON’BLE COURT DATED 10.01.2008).
(BY SR1: M/S. NAG ASSOCIATES — ADVOCATES FO:E._R1″ 4 .f
R2 – DELETED)
THIS REGULAR FIRST APPEAL ISOFILED’
SECTION 96 OF CPC AGAINST THE
DEGREE DA’I’ED:06.07.2007 TPASSE-D”-._ IN
2763/2004 ON THE FILE OF THE ADDL. CIT?
JUDGE, BANGALORE (0014-23), ‘i3ECREEme*-:rHE’; SUIT
FOR EVICTION.
THIS REGULAR FIRS’;I’uV:d”AP’;??E.r31V;. ” oN FOR
ADMISSION THIS DAY, THE C{)L_.’-RT THE
FOLLOWING: A <
''''
The counsel are present.
Respondent counsel are present Both
a§§:ies_ memo. The Memo reads as
roiiawe’ R %
xxm Rule 3 of me Code of
z 1908, the appellant and
respondent in the above case hereby smte that
have entered into the compromise
hereunder documented am jointly and severally
“pray that this above appeal be disposed ofi on
the basis of the same.
U
Inview of this memo, this Regular First Appeal is
disposed of in terms of the Joint Compromise Memo. Oficg:
is directed to draw a decree accordingly.