High Court Karnataka High Court

Shivacharada Manjunatha @ S.S. vs Kottangada Aiyamma & Ors on 19 August, 2008

Karnataka High Court
Shivacharada Manjunatha @ S.S. vs Kottangada Aiyamma & Ors on 19 August, 2008
Author: S.R.Bannurmath & Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALCFRE

DATED THIS 'ms 19"' DAY or AUGUST, 2088 

PRESENT

THE HC)N'BLE MRJUSTICE S.R. sgumumaffikk  "C ~
3'     

THE HOWBLE MR. JUSTICE AN.VErsEL.IC-3f«E)5'¥liL}5«.Stiwbiifif-..__A 

REC-}UL,__A§_uR FIRST ApPE%Afmo.S%G2'g'L1997vj   

BETWEEN:

SR1. sH1vAv;;mRAon sv:Amué;m{iTHA'--   L 4 V
ALIAS $.55. ESH rcumx '- 5 '
5:0 LA"'i"E S.M. Sfi1\ifi;i~'*¥'f\

AGED 34 '{EARs','~ _  _ 
R.r'OF KAN(i;0R--.'v'ELLfi'xd.'E,' = _  'V
v1m.w::'; mms<,   '
KODAGU sxswlcr. *

 " APPELLART

" '(BY  *.{ISHWRN.&Tt§ FOR SR1. s.v. NARAYANA MURTHY,
'v.AD\A)' '  ; Q 

Ahiflz  V'

 1. sR144.'K0'.§"1'Ar§{5ADA AEYAMMA,

s/o"5A,
   AGEu"a3'i-YEARS,
* "  Rtisiorsm 0? Kswook VILLAGE,
 '_ \lI_RfiL3PET TALUK,
"S.Kx'3DAGU.

 --€::3R1. saxvacnnmua iammm,
w/0 LATE s.M. SHIVAPPA

 

3. SR1. SJ'. Mi5hHfio.DE:VAPPA,
S/O PUTTEGOWDA



(R2 AND R3 ARE DELETED AS I-'ER THE   
DIRECTION OF THE HOWBLE COURT ON 19.8.2008)".  »  

 s<t:;i30;»i.L§'t 5i"s  2 "

(BY SR1. 3. {.>!s§'~c3¢s.1';.:L'r;I9'?;, QM THE
FILE of THE CIVIL JUQGE, vIRg3'P. Efz*--,.._ms:~«:i3s::~as mi: SUE"?
mu Pfi\Rt1i'iON tit.   -   

This QLPPCIIL c61rJn;ing   this day,
BANNURMATH J.,_madg.~t2ze. fol£ew§_ng:>._  » " '

I9}-after' isimeporting settiement. At this

stage, leafrsegi counsel  the appellant has fitted a memo

 ex§§?e$$i,ng%_A. no 'a'esire to press the appeal against

  and 3 as the matter has been settled.

H»:=3fiCe,V_mé%}_:5 is aiiowed. Appeiéani: is perrnitieci to deiete

 R2 am:vi"R3. Appeiiantfia counsei to amend the cause--'£itie

 actferdingiy.

2. Today, a cempromise petitscerz under Order
XXIII Ruie 3 CFC is filed signed by the appeiiant and power

of attorney holder of respondent No.1. Sri.K.A.¥\iancia

%/

Kariappa. Learned counses appearing for the a;§ee’i–ieir:§

accepts execution 9? power of attorney by ‘

same is accepted.

3. The compromise Vpetitiim} taken. on «.

and made part of this orde,’ ..e,¢ffix.%vievsé’ of ‘t§:ej’v_ceI%§firba;:1ise ‘V

petition and the terms:”t.§aere§.:a””a§’i_(§ ‘£ir’1e._ pe§’fmeer;t”V::’na<ie in
the Court by way of Defideiid v'gfi'e*gance made by

the appeiIant:..s.r§Qfer jufiifihgenvt decree dated

19.4.97" deeéfiot survive for further
considefatien; «T§ieAj_ja.:_5'pe.§'i»».etands disposed of accordingly,

in terms of iEi1e:'sett'ie?t'aeé'ii:".

Sd/j__
Judge

( sd/..

6