High Court Karnataka High Court

Smt.Saroja Mary vs Mr.N.Muniswamy on 30 September, 2010

Karnataka High Court
Smt.Saroja Mary vs Mr.N.Muniswamy on 30 September, 2010
Author: Dr.K.Bhakthavatsala
R.F.A.N0.55 1 /2009

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-IIS THE 30"! DAY or SEPTEMBER 2o_}.o'_D
BEFORE I

THE I-ION'BLE DR. JUSTICE  .

Reaufar First Anoeai No.551/2éQ'9C'{M'Dm I 

BETWEEN:

SMT. SAROJA MARY
AGED ABOUT 45 YEARS
W] O LATE ANAND

MEI POLYTECNIC

4'?" BLOCK, RAJMINAGAR
BANGALORE 560 010.

V I ' ' ;_ ..  APPELLANT

[BY SR1 S R sREEPi?ADAD.:=._ADv'«;;':

MR.N.MUN1swAMY--",--~.._  
AGED ABOUT 78   .
S/O LATE Cr-11KKANALAPPA 
NO.6Y, 15'": MAIN ROAD ' _ "
31w BLOCK, RAJAJINAGAR r

 _ BANGNDORE 560 0:0.' V  RESPONDENT

 tB3fO'SR1"":éA.ADAYyA REDDY, ADV.)

 I  FILED {US 96 OF cpc AGAINST THE

JUDGMENT  DECREE DATED:24.02.2009 PASSED IN
O.S.NO.48.22./_2'O03 ON THE FILE OF' THE XIV ADDL. CITY CIVIL

 -JUDGE. BANGALORE, [CCH--28) DECREEING THE SUIT FOR
 -  RECOVERYZOF MONEY.

 RFA COMING ON FOR ADMISSION, THIS DAY, THE

  DELIVERED THE FOLLOWING:



R.F.A.NO.551/2009

JUDGMENT

The appeliant and the respondent and their eouns-.ei

are present before the Court. To–day they _

compromise petition under Order 23 Rule u

pray that the appeai may be disposed of A ,

2. As per the terms of the coir1p”1=omisVe,’._the._appVeiiant has it

offered to pay a sum Vofz’Rs.4O;’O§:0f?”n.to thewrerspondent
towards full and final settierne-nit;:’of_::thVe..L’decree made in
o.s.No.4s22/2Q,oa:Vc_m the i5(I’VivAdditiona1 City

Civil Judge, ‘respondent/ plaintiff
has agreed

3. It is stated eoilfiipromise petition that a sum of

was dep_osi’ted by the appellant on 2.12.2009

pthrough in the said suit and the appeilant

has .r1o’~o’i3je(;tio:ri for the respondent to receive the same.

p [The ‘oalaneehvamount of Rs.20,000/– is paid by cash to the

Qrespotipdent and the respondent acknowledges receipt of the

* « 3-‘saine.

Le

M

R.F.A.N0.551./2009

4. Learned counsel for the appellant prays for refund of
the court fee paid on the memorandum of appeal. f

1) in terms of the Compromise the above appeal ll”.

disposed off. No costs.

ii} The trial court is directed to reileas-eethel’ea.I111r§tmlt” at

of Rs.20,000/- deposited» in o.s;N’e,4s22./’t:2ol03 %
on the file of the ‘Ald’diti0t}:al–.
Judge, Bangalore fayout the
respondent. V *

iii} The Registry is Court
fee paid;_”Oii’a:;:peethe ;men1d:randd€1:V.otl75 appeal to
the aepelaeetedee t 66(0) of the

Karnva.t.ai~;_a and v’lSuits Valuation

…..