IN THE HIGH COURT or KARNATAKA AT BANGALORE A DATED THIS THE 17?" DAY 01:' THE I-ION"BLE MR. JUSTICE
REGULAR FIRS’I’A»,A_”i?’1?EAL~E$I (}.-;}’:4 Cap’ #098
B WE _
i. Srmlayanthi Ravés_h_a;nkaIfa;_ ”
W70 Sri.Ra v.ishankaxé; –
Aged §5..yeat::,V ._ _ .
Residngg _afN-an.
V C:§§Ss,; Main ._
J.P§’Na§gar, I iPii3’S6,.A”
‘
2. ” —
‘ ~ Sfo Sxhiiavishéiakéra,
” I abdutifl «years,
Residing at N0.27f9 ( I/26),
Sm B Cross,
Z Nandini Layout,
Bangaioz-M60096. …APPELLANTS
(By Smt.D.I.cc}akzishnan and
A’ ‘ *- ._ ‘Sri.R.Shivacharan, Advs.)
HAND:
Sri..I.K0nda Roddy,
S,/0 lam Junja Roddy,
Major, Residing at Farm Hausa
in Sy.Ne.l, Jamloabanda Kaval,
»§L/
Ring Road, Nandini Layout, V.
Bangalore-560096.
This REA. is filed under Section 95.5£c1>csF%a;;aiz;sea;e
judgment and decree dt.I2.2.()I passed is O,S.NG.463?fi97 on
the file of the XIV Add]. City Civii,_J<udge, Bar:';-ga.l6re;_
the suit for mandatory injuncfgioty, £1.-1d..s__;j<:;tnanen_t. _j
injunction.
This R.F.A,’ffif”sQrdcrs ‘tirissiay, the Conn
delivered the follow*iIi§§?5 :3
the Ceunsci far the appellants ‘
has settled amicably out of Court.
A<;cr)_1'ciés3Vgl}gV_. 'pcnnissian to withdraw tile appeal as
;1:ot_prcs.scdh. ' "
of the Marne filed, appeal is dismissed as not
Sd/–
Judge
Bkp.