IN THE HIGH COURT :1)? KARNATAKA AT 3MsGAL0:2..§«.
Damd: 'I'hi$ the 426*?" day of November '. ' '
BEFORE
THE H()i\£'BLE2 MRJUSTECIE ' _
REGULAR SECOND Awgaz Ne,_§230i{52€ui{}§ "v'. u
BE'I'WEE';N :
sm' GAN(3'rAM;MA'=--_ _
W/O LATE RAJANNA' . .
AGED ABOUT 66 'YEARS ' ' '
R/AT BA.NAS;%{ANiKAR§_,} "
BEHiNIf§_.RA;1E'L§&'A&'AS'ZfA'I'I()g!\E'=. '
.. ' 4. APPELLAN1'
(By Sui; s1D§ji5TS§1§52;a§§A.:f>i2'g;sA§> S KABBUR, ADV. )
AND: A . A V 1
_ SR: NAGANH5.
.. 3; 1;': NANJF:.P§fA _
'A<'3':EI3' ABGUTS1 YEARS
R,l}5{I-DABASFET,
V _ " s_GMp1)RA_j.H0s3L1
._ * .._V%~NE:Lk;e.(1;;z~z'GAI,A TALUK,
' BANGA_.i;0RE RRURAL DISTRICT' 562 1:1.
"V " RESPONDENT
” ” ” M/S.JAYARAJ &–, ASS(f}CIA’I’ES FOR’ {‘:/R 3
_ §~?SA F’iLE:D ms 109 cm CFC AGAi§\ES’E’ THE
_;,jI3§GEMEN*:’*< AND DECREE DATED 01.08.2898 PASSED
3;»: RA.NO.138/Z300'? are THE F§LE3 01»? THE PR1,-.<:mL
JU£'}GE'; (SR,DN,} BA,N'C'rAL{)RE RURAL DIS'I'RIC3',
BANGALORE}, ALLOWING THE AP§'E3AL AND SETTINC}
2
ASIDE THE JUDGEMENT AND DEGREE DA’F{*3D
2’9.11,2(){)? PASSED IN €)S.1\§0.281f 1996 ON THE FEE;
09′ THE CIVIL JUDGE (JR.[)N.) AND
N ELAMAN GALA.
‘THIS APPEAL <:M1NG ON__,E’.O,_R <;§§1"'m~*:;*%§e',<;:. *';*»I»1'_;fs;
mar, *1*m«: COE3R'1' DEELEVERED TH 1:~(.f:.;,1;ci:w}jr~éi4:'g " _ j
J U D G
when the matiger
petitimn under Orderv2"'L~;.¢V:"i?1}k:_' «"t"'f .:?:»C–.x§?as fiifid and
it is szlgled by counsel
r€:pr<3s;6::'11';i.¥1:5g: ». "
‘Q II: §:§:?%§;;;r;§};ffi§$e petition it is statafi
that fthe ‘Lpartitsag ” a.g”eed to get. their Ixames
” inn tiuéfl to the extent cf 34 gtmtas,
634:}: ._;9t:g7ar_cijs itami of suit pmperty is cancemed
armf.wthe:.: aiso stated that iflifi-i€3i1.iZ is net avaiiabie
for partéfion. in terms caf ma crompmnixise. ageed £0
V.”w’.”t3at.s%€:en E336 paliies, the prayer made is to dispose of
appeal. “$3/,
‘ V
3. Both the parties am presgfint and Si} also
the camisei and they admit the terms A.
compromise petition that is fflfid. Even tfaa = M
Eiad dacrfied the: suit of the plaiiitiff in tr;-:S;3;(:éz1f.:
$11311: in the guit property and ‘£h€:’.af§1f}i{:1}a.té:V_::Q:1I’E ”
aiiawed the appeal filed by
4. In View {bf ‘~3;1_1t-3 ezifiéréti imie
between the parties, tha fjiésposed of in
terms of I;13x;g§,e. :2The: – *€:ofn«;:jfi’>11ai1.37é petition shall
farm paI’tT’é.:1ri.p9_i*§:;e1i iiiis efdéiz
3d/«Li
Iudgé