RFA 772/2010 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 215T DAY OF SEPTEMBER. 20 BEFORE THE HON'BLE MRJUSTICE A.s.BoPA3Ji§A' ,1";-I B. R.F.A.No.772/2910 BETWEEN: A A 1. Srntsavithri Ben R.PateI, W/0 R.Pate1, Age: Major, Residing at _ C/0 M/s.Anand 'I'imbefS~ _ 1 V B.B.Road, Byatanaraya'riapurav,.Vi" Banga1ore-92. V ' ' . .. 2. Smt.'I'ara W/o:P.S.Patc;5l._ Age: Major, B " Residing at V C / 0 M / Ar1and"'I'if11be1fs- B.B,Road,'"Byatariarayafiépura, B§J§1ga10re-92'.A- APPELLANTS '(By Rfifieyfunazgthraj and Sri B-.yI.H_aia$wxamy. Advs.) ' I1. Sr£1t..S"'f1a1;é:1<'<:iarn1na, AA W/o l'a..*:i3 Bsanjeevaiah, Age,: 64 years, A "R_/0' N0. 127, 7*" Main, "ISM Cross, RPC Layout. _ __ 7Vij ayanagara East. Banga1ore--40. RFA 772/2010 2. Sri J.M.Murthy - Deleted. 3. Sri Sri Shivarnurthy ---- Deleted RESPONDENTS
{Respondents 2 81 3 are deleted vide Court order dt.2l.9.2010)
(By Sri A.Madhu-sudhana Ran for CI R1)
#3000!
This Regular First Appeal is filed under Sectionv j’.§3r€:’-Viol; .,
against the judgment and decree dated 1.3L’20–l.0v passed in
O.S.No.3690/2004 on the file of the XXIV «_Addl;.’City=._Civil’ and
Sessions Judge, Bangalore, decreeing tl1e..suit._for”declaration
and Permanent ifllunction. ‘ * –. V. 2 -. W
This appeal coming on ‘Orders =’r.his. Court’
delivered the following: V
l. Merno if ‘”1 filed seeking to delete
respondent l’i\los.2Vl&i.’l on record and the appellants
are pennitteci .l to dVel.ete.v_llresnpondent Nos.2 8: 3. Appropriate
< .endC.rs:'ementi.Vp_to be'"marl..e'in the cause title.
–?I’he_V”pla’Ities.._have also filed a compromise petition dated
terms of the compromise petition read as
‘ Vunderi ..
it ffl. The appellants hereby confirm that
Respondent No.1 is the absolute owner of the suit
schedule property and are hereby withdrawing all
their claims in respect of the suit schedule
l
property.