High Court Karnataka High Court

Smt Sharadhamma W/O Late Sri … vs Basavaraju S/O Late Sri … on 18 December, 2008

Karnataka High Court
Smt Sharadhamma W/O Late Sri … vs Basavaraju S/O Late Sri … on 18 December, 2008
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKIE AT BANGALORE
Dated the 18"' day of December 2008
: B E F O R E :

THE HON'BLE MRJUSTICE ; v.JAGANNAT:j:f;§E:'V"- .V
REGULAR SECOND APPEAL No. 1604 I fZB06:    _

BETWEEN :   

1. S311; Sharadhamma,
W/o late Sn'. Nanjundappa,
Aged about 58 years, _v  V-
R/0 Karadihalli, Banavara"H_c$b1i,
Arasikere Taluk - 573 103,...  

2. Smt. M.P'adma, _ :
Wfo Sri B.He:nappa,  V
Aged about .35    v_ «V
R/0  H:ob1i,"*  u
Amsike}:£.:Ta;}1§1; ---.S73;.103_.out_ 44 
R10   '.;Hobli,
Arasik¢;e.Tamk.~ 573 103-.-----MM 

3. S ém_t." 
W] Age:':l"about 42 years,
R/o  Hobli,
, Arasikeim-_,T&1uk -673 103.
           14 ---Respondents
-. 2 .(  Muniyappa & Sri S.Ka1yan Baaavaraj,
' 1  for R4, R-2 and R-4 to R8. )

  Second Appeal filed under Section 100 of the

"ag§ainst the judgment and decree dated 22.2.2006
  in R.A.No. 106/2002 on the file of the  Judge
  (:3r§D::.) 85 Add}. mm, Arasikerc, allowing the appeal and
 aside the judgment and decree dated 23.7.2002
 passed in O.S.No. 35/1993 0:11 the file of the Addl. Civil

Judge (Jr.I)n.) & JMFC, Arasikere.

 



3
This appeal coming on for hearing this day, tlm court
delivered the follewm g : 
J U D G M E N T

When this matter was taken up today, b

counsel for the parties filed a

submitted that this appeal he r:1_.ispf of a,

said eompwomise arr1v’ ed at the and
the respondents. A . 3 Z

2. As per the t6@$” into between

the R151′ Rs.2,25,000/- to the
appeflaiite and’ amount, Rs.1,00,000/-

will paid’ heme 31.52009 and the balance will be

and the delay in payment

1 -:interest at 12% pa. till payment is made

_ the schedule properties will be subject to

.Vt».’ehmfge the payment is made and further it is

t between the parties that in the event of failure 11

‘T ” “fee part of the respondents to pay the amount to the

appellants, the appellants shall be entitled to enforce

the decree and ree(&«tl1e amount.

3. The appellants and R4 are present V.
court and admit the tnrms of the
into between them. The 1e,an3ed:v’¢ii1i1;scI’-.’At_’o¥7;« kk
have also signed the said and” .
for disposal of this appeal oi.’V.ti”-;£:_V_

4. The and
the appeal prefgrred allowed in
tenns of of the
judgents V

I)§ £1″ of the compromise.

Sdffi-1
Iudge