IN THE HIGH COURT OF KARNATAKA AT BANGALORE-.___
DATED THIS THE am DAY OF MARCH 2010 «j -A
BEFORE
THE HONBLE MRJUSTICE s. ABDUL 4'
REGULAR FIRST APPEAL N0.60m2oO'6
BETWEEN :
M1". S.C. Damodar
Aged about 65 years _ _ if 3
S/0. late Sri. Chinnaswamy Naidu'=
No.6/2, Sh1'Vananda._Buildir..1g. _ V "
Kumara Krupa Road' ' '
Kumara Park East 1' _. _ 3 A. V
Bangalore -- 560' 00,1 " _ ' APPELLANT
(By Sri : E
AND:
1. Smt. Ja'ya.raAth.namAm_aV'~~*
Aged abut 4"'? , years
Y/'E;/.o.; __L1af;vs,-_ Sri. B;A--.----Na.njemariappa.
E2 , ' V '1V1i.ssv.A.v4N'aV'§ga{r1a.1a
" .B',+'0. 1ate5Sri'. B.A. Nanjemariappa
Dhakshayani
' AA Major... "
D'/Ac'). iate Sri. BA. Nanjemariappa
6%} B.N. Meenakshi
Major
2
D / o. late Sri. BA. Nanjemariappa
All r/ a. No.6/ 2, Shivananda Building
Kumara Krupa Road
Kumara Park East
Bangalore -- 560 001 REs£?o.N'ji«iNj_rs
{BY M/s. Esskay Associates, Advs.) V _ V
This RFA is filed under section 96: KT .'
1 of CPC against the judgment and 'decree "d_t.--5.V1.,2"Q_O6v
passed in 0.5. No.61 12/20O4o'1i_the file of the rIll".AdVd1. A
Civil and Sessions Judge, Banga.1o're {CClI._25).._ " '
This appeal comingon fort-Heflrihg this day-,..the Court
delivered the following: ' '_ 3 -. .
JUDGMERI'
i,;=;a:¥fied.:'f::ofi:3Eg,s'e; :i'or:'the appelllant has filed a memo
seekinglvvlpelnnissiorinl to withdraw the appeal.
However, he. seeks, g7ra1'i~t"l of three years time for the
..vapp..e_ll'¢aI1i:V.Lop_ vacatev»-arid deliver vacant possession of the
soh'edu];Ve»pflro_perty to the respondents.
” ._ ztienio is placed on record and the appeal is
disxtiissefd asfwithdrawn.
3. Having heard learned Counsel for the parties, I am
of the View that this is not a fit case for grant of three years
time to vacate and deliver vacant possession of
schedule property to the respondents. Havlng regaridto .
facts and circumstances of the case, Iiarnb of the it l
is just and proper to grant time
appellant to vacate the suit schedtgle pmperty
filing an affidavit within six weeks:
to vacate and deliver vacaht:’posdslesislorrpflthe suitschedule
property to the respondents.yoiuntarily”arid…aiso subject to
payment of pdse of the property
as and whenl’1’*a.t’vg1cc193a,1es.ytitre. Ordered accordingly. No
costs.
Sd/~
r EUDGE