m THE HIGH coum' OF KARNATAKA AT BA1§<;A:,oRE
3 THE 1913 DAY OF }.£.'.P}CH," 'mm
BE-F033 T   A
THE HON'BLE MR. JUSTICE  
BETWEEN:
(131 fiK.')éFg1€ARASlLiHfl;w'Ai)VOCATE)
1.
13*'
'.'~''':.'"
R.GANGAMm-, _  
w/0. LATE    "
AGED: 43 Y..I§:.A.!2s.   '  »
V-1.0f:._ PIPEZLAINE,  A 'A A
APPELLANT
A inn." '
1111.11. "
i.:.Ui~:is"wA:~Ix:.
sje. VMUNIVENKATIAI-I.
AGE: can
A  P!PE I_.A.n1_E.,
 SESHADRIPURAM,
  - 3.
  A 
 s_/0. B.BORIAH_.
AGE: 50 YEARS,
OLD PGL-10E QUAR-TEES,
MALLESWARAM,
'TIFF -J'Ai1'A'i'A CG-G? 'x31'1NK,
BANGALORE -- 3.
6. RANGAMMA
7. RAMAIAI-I.
sic. eoeecowna,
AGE: 62 YEARS.
POLKZE QUARTERS.
SESHADRIPURAM.    A
BANGALORE-26.  
8. 13.101. VENKATESHQ ..
S '0. iviUfi'Pv'E}€%'i'I.%&!,
AGE: so YEARS,  
73, PIPE LANE RO£ii),*A  
mdensnwannm,     - l
BANGALORE-.3. d     '.
    g e L RESPONDENTS
(BY SR1 :S.K,._\’f_ENKATA_VREDDY,_ ADM, FOR R1. R2. R7 &
(R3,”‘i2¢i_, R5,;%nnRodAREdAnELETED)
 “”” REA ‘1S”FILE’Bw~U_/S. 96 R[W.0 41 R 1 CPC
l£GAINST”fl’!..’_HE ‘u.JU.DGMENT AND DEGREE DATED
14-1′ ’11ifiu”Gi}’.’PA3SED’ ‘EN ()3 l*!Q=955’.},l80 ON THE FILE
OF ‘THE CIVIL JUDGE, BANGALORE,
DISMISS’ING’._ THE SUE’? FOR DECI.AR£’.TION AND
J _: Possesslon.
‘ llmls A.P1ii.2A.L IS comma or: FOR ORDERS THIS
l elf)-A_f1*,,,4’i’!qllEn–..COURT DELIVERED THE FOLLOWING:-
-13.9%
J
The Appellant and hiir Counsel present. The
Respondents No.1, 2, 7 and 8 and their Counsel are
p__een1. Ihave perused the Petition filed under Order 23
R1ile3rea.’lw$!1:hSee1ion151oft1UeCodeofCivil
Procedure. 1 ne e”er”‘m’1 is ads.-.i…..-.d before t11..e (_3ou_:t.
_/
The petition filed under Order XXIII Rtriea r/w
Section 151 of Code of Civil Procedure
“1. The parties have…” ”
respect of the suit ec’ne;iuie_. 
past 3 decades. But due’$’t.’_*£ inte;’.#:1*.ie1a’ef%
*’…-m-…i.1_-,r f-.°2en.r1e and V “parties
i have now vvvdiepute
amicably put an end to
2 free have
‘ I’!
m.i.=.»»a, 1:.e.-=.n.@ Bou.r;d_e_r_\,r
A e Banmm —- 03; (2)
Survey No. 116/2. situate
measuring 27 games and
-(3) No. 121/2, Byaladakere Village
_ 1 acre 4 2/3 glmtas reference to
‘oi:11er properties in piaiut schedule.
3. T% apwliant am Re–epond…e-m _.o. 1. 2,
r
-4
9.11- 13 agreed to ac the properties i.e., No.
78, Kempaiah Boundary Pipeline.
Malleslrwaram, Bangalore — 03, Survey No.
116/2 measuring 27 guntas and Survey No.
121/2 measuring 4 2/3 guntas situate
Byaladakere of the prollerfif desrn-i’oed
V
lg— :1.’ ‘
an n it
in schedule ‘A’ to this petition and shareltlrle
proceeds in proportion mentioned -_,
below.
-8″
appellant shall be ton of sale
proceeds shell go to
the Rcspondents’VNc.VV11,” ti.
_ _.;-especit ioi’ proceeds reeei’uret1
No. 1é,!2, measun L..,no
 ‘lilo. 12112 measuring 1
s here so situate at Byaladakere
shall be entitled to get
sees 1.6., apliimant 50% and the respondent
no.
The parties have f'”fl’u’=f refit’. that in
in sunl-
an um sold, tl-.e ag.-pe!h.=.c.t sh_a.l1
e-r1.t.it1ex_!. to t:.a_ke possession of the 40% share in
the premises No. 78, Kempaiah Boundary
Pipeline. Malleshwaram, Bangalore – 03, i.e.,
Item (a) of schedule ‘A’ to this petition which
demarcated with letter ABDCEF and show in
green color in the annexure to this
eomeromifi wtiticn a-ad
share in Survey No. 116/2 measuring 27
R/
ale.-:w$tmr59%
–§f:i’Ifiuu1c
guntas and Sutvey No. 121/2 measurhsgbpl
acre 4 2/ 3 guntas situate
and to cieai if: afiy = V’
A’.
1315”: Instant: n1’n_
I V 7′
U1. acuv, nanny, .. u.w.-., I -‘.V
I..- …..-.
“J ‘”35
of !ter.n_ No. L) 15;. c
3 shall be entitled with their eeoflg» share
in pmmises No.eeet73 ojfiéfmmmhp ‘ 
Pipeline, – 03,
dema:.’-sated ‘sketch iii the red
‘p ” ” .o Lh_LI
‘.-‘W.
. heotn repondent No.2
 50% share in Survey
._No.v 27 guntas and Survey
eame’*etg;,,.v in respect of item in) as ‘c) of
‘”‘” to this pe’.:i%n mtrsut m%% to
.,,,A ‘V eépp-e’..M1t
The parties have fulther agreed that
other than the properties mentioned in this
compromise petition there are no other
properties which are liable for distribution or
_o
in ciisputes between them. This 00li1fJi’Oml§c'”‘
_.n.:A..!_
*’% of ‘m-.mm’e.b’.e pmp.-rhm ..L….
Q”
….–..A:l.1I.|._. .9 t_h_i.s petiiion more
fiifi
3.
ifiiffi
“”’:’.”.bed in thfi
\II’\I
I
petition without referernbe 1
and similarly the res;-gnnemg Nos;p1,’phh;~.,oe
AL
A , Ea”t *” meet on $e Sam’-*-rn 3′
particularly Item (a), (b). (c) of schedule ‘£;’–._of
plaint schedule properties. -f ” .
5. Tm 3:-.;.r+.’es pray tr: ._
be modified judggxiient term
fresh decree be drawn
in this compmmiee'<pefition; 
then' own costs out st of
justice and e 1;
 parcel of land]
__pr<V)Vp-'c'~.@fNO. 73, Kempaiah Boundaxy,
of' 'residential tenements measuring
145 "eet__i_?_.'_e,ai; to 'West on file fie'-ti'u':t-n "ide, 91
1:6
II} 'U Iaunmu nu. inns, in': –.9 –
O
 — .._… Eastern side, 81 feet North to
on the Wetem side, bounded as
East by : Private property
West by : P1pe”‘ ‘Road
Pri’v’a”se grew-rty
1’n!s.a.=m:.a.’un.11’s_a property.
0).
(/
b) All the piece and paroei of iand ‘beam
Survey No. 110;’: uny umu; _
–*-‘*3, sit1at….. at
c) All that piece of
Survey No. 121/2*V1::.§Vas1ii’iz_1Fg’ oVneT.4u-‘
2/3 guntaa, sittlafétfat 
‘I’hi_s _12cg_ule2:_1*”‘I4’i1–:V§e”§; ‘ of in tenn”‘””a of
the I V
‘3’]. _ _:_..
g.,.