High Court Karnataka High Court

Smt Shashikala vs Smt Krishna Kumari on 1 February, 2010

Karnataka High Court
Smt Shashikala vs Smt Krishna Kumari on 1 February, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE gs: DAY OF FEBRUAIRYT;'2'O'fE-§.5__V''. : _

BEFORE

THE HON'BLE MR. JUSTICE3V:JAGANI\TATHAN: __

R.F.A.No.1560/2QC5? .

BETWEEN:

I.

D%{sT:'BELLAR¥,v _

SMTSHASHEKALA  _ 
w/0 LATE PANDURANGA-'SH,E7I"FY;~.VA 
AGE:42 YEARS, " " *   
KIRANA SHOP,
GRAHAM ROAD, _  _  - 
BELLARY~58s'j;:;3..V01.    "   

     

S /Q _L.ATE'.MA'f€{}ANALI,I' SATYANARAYANA SH ETTY,
AG:3:38 YE£'aRS;":.4  .

KIRAN -MERC'H'f\.N'T,,b   '

CHINTRAPALLI;  '4 

RAMA§\?A_GAR," f V 

TQ:_HAGAi¥21 VIBQMMANAHALLI,

 APPELLANTS

 *  if J.:\/JfA;.S'T(1::6'§'c:'£fsIanth, Adv.)

  

'1.

'S'MTv;.I§RIS'HNA KUMAR1
w/0 I'-IIEGADE KATTE PRABHA SI-IETTY,

 AA .AGE}'44 YEARS,

5]" , SINECURE, R/O TILUVALLIVILLAGE,
 'TQHANAGAL,

 DIS'I':HAVER}.



2. SMTSAKRAMMA
W /0 MANGANALLEA _$ATYANARAYANA SHETTY
A(}E:65 YEARS,

SINECURE, R/O CHINTRAPALL1
RAMANAGARA

TQMAGAR1 BOMMANAHALLI,
DISTBEILLARY.   

3. SMTSAROJAMMA  =
we LATE PANDURANGA SHETTY 
AGE:45 YEARS, =   V
KIRAN SHOP, GRAHAM RoA»D;*~.   
BELLARY.  "  .- ..RESP{)NDENTS

(By Sri.K.S.Desai, Adv.)

This appeal is'.filed__11']'sv. €35  the judgment
and decree dt.25_,«1 passedaln'O.'S.E'Jo,_l38/2004 on the file
of the Prl. Civil. t}ud'__ge._t_(Sr;Drx-A) ar_1df&JI\/II?C, I-Iospet, decreeing
the suit for reC:'ove_;93< V0'f'x'1=to11"t:yfi;_  l  

This"'éippe§iji? cd:1§1ing"'*Qh- foztubrders, this day, the court
delivered the _f0ll<jw"in.g_:"'.t *  -- f

d ';l'I.l"IT;§__:(3«.IVI E N T

Heend. the lc'-:-a.1_"lrl1'ed ct:-unsel for the parties.

'  _vt::§vl  the short point being involved in this appeal,

   thislalhjpeaiv  of llnally at this stage itself.

 Thtsvvllappeai is by the defendants 3 and 4 before the trial

  aggrieved by the suit of the respondent-plaintiff for

}/

J

recovery of money being decreed and interest being awarded at

24% p.a. on the principal amount of Rs.85,000/–.

3. The main ground put forward by the appel1’an:ts’:V’_eoVnnset_ V’

is that the interest awarded by the triadlmcourt’-is onddptidze

side.

4. In View of the ground beingccnfinehd’–.on13%1to t’he%fa’te of V

interest, on hearing learned ¢ou;.~{§:;e1″”‘fo;~ the”1’espondent–
plaintiff, I am of theview the’ have been kept
at 12% p.a. and V’is;«VavI”Iowed in part in
so far as the and in all other

respects, athe jtid’g;men:t_c)f–.theVv_triai court is left undisturbed.

Appeal stands disposedbof above terms.

” 11111 .. w
Judge

Jm/~A’