High Court Karnataka High Court

Smt Manjula vs Manjegowda on 26 August, 2010

Karnataka High Court
Smt Manjula vs Manjegowda on 26 August, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 26"' DAY or AUGUST, 2019

BEFORE

THE HON'BLE MR. JUSTICE A.N. VENUGOPA1.A."GoiAi,pA,f-'AAT 

REGULAR FIRST APPEAL.i\E_O.8i0'/2é.Qv3'V"":    A

BETWEEN:

1. Smt. Manjula,

Aged about 55 years,

W/o. Angadi Rajanna,   

Opp. Temple, Adtivafii v'iVlIage,:, 
Kasaba Hobli, Ha'SSian_'ifaIu5a,k:,.  "

Hassan District.  V  1

2. Srfi':. 'Hemaya*c.|'ji,  
Aged A 'a_Vbo.ut 40 \,'.ear,_<3,
.~ 'W/_o. Charidrashekar.

.   V.Sié'*1't iianaka véwitanakalakshmi,

  Avgéed :a.b"u_t 38 yea rs,

 ,V'i,4_/:¢;.,._"P.Satishkumar.

A  B<j;,

8a(i)'<_H'irann'aia'n,.b   __
' aged a bo ut D35 "y.e"a rs,
S/'ow. ivate Sri*._Ha«m;amanthegowda,
'~ _ R/o. VN,o'.'S'O8, Aduvalli village,
. 1__,"Kasaba"?-§o..b_I.i,' Hassan Taiuk,
 :'i4abss_an District.

1*,o8(5)bKfiSbhabpa,

ag'ej_d.rabout 60 years,
 ' "/.o.«.~" late Ramanna @ Ramegowda,
.. R/o. No.508, Aduvalli village,
"Kasaba Hobii, Hassan Taluk,
Hassan District.

 8{c) Sri Manju @ Manjegowda,

S/o. late Ramanna @ Ramegowda,
Dead by LRs

8c(i) Smt.Radamma
Aged about 52 years



W/o.Late Manju @ Manjegowda
R/o.Shivakrupa, P & T Colony
Hassan.

8c(ii) Smt.H.S.Man3'uIa

8(d)

8E;(i')

Aged about 35 years
W/o.Sri Chandrashekar .

D/o.Manju @ Manjegowdal y A.
R/o.Shivakrupa, P & T Colony 
Hassan. "  

Sri Gangadhara 
aged about 55'y~ears,"

S/o. Sri Ramarinza @ --Ra1fn:e

Kasaba Hobli, Hassan'
Hassa~:1'D;.iVstrict:._ :; 

Ya In k,

Sri1.AS'\2L.'aVFTJ,\;:"»--r 

---._S/o. Sri Ramegowda,

Dread by-L..Rs A 

S  ¥as'h'oda'

__AgVed ab'ou.t_._38 years

 W/oylfate Swamy.

 Both
of No.508, Aduvalli Village

Kasa
Hass

I "' V'   t  K-.q'rnV QB  vya

Agje__d£about 19 years
V___v'E3/o;Late Swamy.

 .. ;8e(.ii'E)~ 1' Mr.Nandan

Aged about 18 years
W/o.E_.ate Swamy.

8e(i) to 8e(iEi) are all residents

ba Hobli,
an Taluk and District.

T A M
R/o. No.508, Aduvalli fviI|age«,_  __ 



8(f) Sri Raju

Aged about 42 years

S/o.Late Ramanna @ Ramegowda
R/o No.508, Aduvalii Véilage
Kasaba Hobli, Hassan Ta|t:k""  
Hassan District.  . "

9 Sri Ganganna @ Gan'gegowd'a_ 

Aged about 70 years  g V'  '  
S/o.Karigowda @ HanuAm_arzthego'v-ma"
R/o Yogihaili, Dyava|ap'ura.Po's,t A'
Via Shanthigrarfia, o'udgJa"H.o'b,yIi'r«.y
Hassan Taluk. "      

10 Sri LaVks:hm_egcy'wd:a'  _ .  

S/ o. Kga ri g1o'wd.a'= @ 1 Ha nu_m._a rIth'eg'owd a

Dead      '
10(a) Smt;'3a_yan9.ma--.4V  V _
 Aged' ab'oiJ't_ 6»O_ye__a'rs '
'W/'o,yLa"te_ S~-ri'-!_ak.shrhegowda @ Papanna

1O(b)_Smutx.Mvarrra'tha'
'. __Ag_ed ab'ou.t.._36 years
,,.,rp/o;E,ate Sri Lakshmegowda @ Papanna

    %VGVA'r1anesh

Ag'e_dfabout 34 years
v___vS/.o..;V'Late Sri Lakshmegowda @ Papanna

 _ g1o("d).smt.Tharadevi

Aged about 31 years _
D/o.Late Sri Lakshmegowda @ Papanna

 10(e) Smt.Maha|akshmi

Aged about 28 years
D/o.Late Sri Lakshmegowda @ Papanna

10(f) Pushpa



Aged about 27 years  ~  

D/o.Late Sri Lakshmegowda @ Papanna'   '

10(g)Smt.Hamsaveni  i 
Aged about 26 years   A';   = =  
D/o.Late Sri Lakshmegowd'a_@-.Papanna w, «. '

All are residents of  
Hosakoppalu Village  2

H.N.Pura Road, Kasaha E-logbl-i"' -- I' 
Hassan Taluk and D'i:-;_t_ril~ct. ~_  R. " '

    RESPONDENTS

(By Sri M.Mi_a njl;iavRnath;'- Adyffof' R2? 
Sri B.C.Raje_eva; *:§.dv;._VfOVr'~~R_-'1_;   '
Smt. A.F<...Sl':.aradan1i:».a;'A:!\f.';ifor; R2 to R5)

*-.THIS'RFAfj~.IS*R»FI=LED__ UNDER SECTION 96 OF CPC
AGAINST" _THE ~14.A3:.;Dc3E<:v'lENT AND DECREE DATED
25.02.2003 PASSED IN.-~O.S.NO.1O1/1993 ON THE FILE OF
PRLCIVIL 3.LlD'GE (SR.DN.) & CJM, HASSAN, PARTLY
D~E*I:RE'EINO Tr-:«E.____.S.UIT FOR PARTITION AND SEPARATE

l '   . P'ossFSslIO N.

   R.TNpIiSi,".A:§FEAL COMING ON FOR ORDERS THIS DAY,
'-THE COU'R__TfDELIVERED THE FOLLOWING:

JUDGMENT

This appeal arises out of a suit for partition and

Vigseparate possession. The Trial Court decreed the suit.

‘ Defendants 1(a) to (c) filed this appeal. Parties being

close relatives, tracing the relationship to Angadi

/1

Lakkanna, the propositus, have entered:”»:’i”r1tt;._a

compromise. The compromise petition has.«.beevn:si:§ned”by’_

all the parties and their learned:’counyse=’_4. l,ea’rr4iedvcjoui:.se|’;

who appear for the parties,

Smt.Sharadamba and Sri–..:B§”‘.”Cp.Rai.eeya for:t’he”a’ppe|lantsl

and respondents respectiyely;iidenitifiedélthe parties, who
admit the execution c:omvp«ro’mise Qetition. Sri
B.C.Rajeev’a Vqcomxpvromise arrived at is
in the

entered into a compromise,
the comipromirse. bei_ng:¥i’awfu|, the compromise petition can

a$’%€Q’tedI” i sssss H4 .

result, the appeal stands allowed. The

” . .imipuVg’n.éid decree stands modified and a modified decree in

termxsyof the compromise petition is ordered to be drawn.=

The suit schedule property which has been agreed to be

sold and the proceeds realised being agreed to be

apportioned in accordance with law by the appellants, the
parties are at liberty to sell the suit property and apportion

t

/2″‘

the sale proceeds amongst themselves in ac_cp’ae’d’aVVn¢e’»l’with

law.