High Court Karnataka High Court

Smt Usha Gopinath S/O K S Gopinath vs Sri K S Hemanth on 19 December, 2008

Karnataka High Court
Smt Usha Gopinath S/O K S Gopinath vs Sri K S Hemanth on 19 December, 2008
Author: Huluvadi G.Ramesh
tn)

Smt.H&ma}a'€ha M3I!1is.«1hi_, Adv. far R4}

*3?'-'1-K

This MFA. is filed under Ordsr 43 E?;.;:'i:«;:  

 

against the Qrder dated 6.12.06 on  --..:pa4$seaCi--« in
C},S.?\§0.237<:1:'{}6 an the {fie {if X'v'i'fi--.Add}. C§i¥13-{,'%'°ii$i}}_hI<igé;L. 
Bangaiare (CCH432), ailowing  'i'--i1e"d 'f?=.'i§;11p;;{:,n~§;2,, '

injumttion' :  _
MFA NO.133§42'{}6:
BET\"FEi£N:,

Smi:.Usha(}0pi:1ath?    
'&?¥ff:3I{.S.{}§)§,ri:1a2Ih,     - 
Aged ab:31i1t_ 32:11[§%e_aI3_;'.  V V  

R51} 6753;, I{3'§31§i<3£%j Dr-£33; E:,aj;":mL'"£[  '
Near V¥'ip~r§$'-Ségggvorate C)f"i';.<:;é,"V 
      
C§135§}1£1--.§E1I'§XlTi'1":vi':S1_:Z;".  - I
Banigaicxra -- V    ...APPEI,,JANT'

 s;~;€.?;n;)a sé:asad;'z$;a~u;

 _  "i9?'



 Smt\fatsaia.S.Bhat,
"fig late Sri.Subr3ya.M.BhaL

Aged 65 years,

Beth resiéifi at

No.33§,22" Main.   
Bangaiore-§6G{)76. mRES?¥.)N'i}§j'E¥_5i"E§__ 

{By M:'s-Law' Assizciatea, A:ivsV fur.   V' " 'V
Smt.Hema}a':ha Mahiahi? Ad';-2 {Ear R3-H1"}i:v  -3 _ «

swzrzac T

This MEA. §§:"'~§i}e:.§ u:3§ié§._}f?i*{§€;-E" 43 Ruie mg; of Cm
againgt the erder dazed"L._6:';1i2.Ot3f_ nan}: _£.A.N0.,I passed in
{}.S.1\§0.23«<i§f§}6 <?:;1_¥.hr: f-iie'.mf..».XVIK"~Aé(§1. City' Civii Eudge,
Ba:}ga10re,{_ (ZTC}Ei{--3Z)_, r¢§¢}et£11g'~~I;_;iL}\¥0';:{ flied fer U..50.39 R 1 &
2c:fCPC fer . *     

TE2;€S't": E'§;f§,F.s'a§;'.~.ct::11ir:g'V(3:2;f£br hcafing this day, the Court
de;ii*i='é§"e~zi.. $3.18 fcj§i'Ga¥i'n  - H '  V

. l §fiDGMENT

  T¥3e3r__iia}{:= EEFAS are arising out ef the mterint Carder

 jwasgae XVIII Ada}. mg; «jug; guage? Bangaiere by 3

 giféer dated 6.12.06 afiewing E.A.No.l fikzd by

 'SfifKV.SV.Gc1pin3fh anfi C?th€¥'S fiat f€§}'¥3§}CII'3§'§f injun£;:t%v;m ifé

AA «.{).S lN:::.2374f(}6 anfi dismissing §(A.N{2.§ iiieci by ths appaiiazai

Sn1i.{,fs%aa 'G(':_p§fi&t§§ in (}.$.1"Je.2341 

XV



an LA: in the said suit far gzrazzt of i€E}§p0.§$if}'

injunatiem.

The learned XVII} Additihnai'7.Cit§f"-.Ci*e?§}  
Ridge, Bangalore considered' the said'f.--A';s ,i£1=.b0_:h  
the suits, by 3. coznmmi' Oféicr Vdatc.-d_"{';.,'§Z'.{'?v{S, 
mgected LA.No.I in Q.S;N0;'2;?;A'}1 1o,f"~2.{}{':6 ..':m;x:§?1.f

aliewed the i.A..Na i_ix_14 0.s;1-:¢g2374 g£20<;»6;

Thraretafier the"v'VL'&'3.\:§;3c_}}an§' *~pfei';§rrs:é%i§ MFA
N0.I335§ Of ,2j0Qé afiii NOX3354 {if 2906
bafiare this EE.;3"fi--'ble--:_ ciiafiezagixzg file said

commcm Order'd:%._£'ed' 6,3:  ._  »   -

  paitties ¥}:i?:ret;§"i2'€;;ss:; taéiched 3 C-Of1f§€}nSfiS
3:15-.set£:'§e"d_. me diimutcs. a3t:;'of'Céurt and repay: the
   
W  VVA;3_§:ei1an'i.a,:2dV,?%he Respondent ccnsant

az3*:d.fa.g:*e€{ ih_a’t*ff}::§s E~I_c:¥fl”b}:3 Cam”: be pica:-sad to

:.iis::1iS;:.’ih’e4′ V;=,;3’ii~ as settied out of C0131.

%% _ “f’ ¥’:.€.’a “z’–\%_i;}é}}ant azzd her husband

(S£§,K.S’.~Gopinaih’) have settled the dispute bafore

the F:i:’;:ii:g__C:>urt by ifiing a Cempremise Petition

E ‘ iii Na«1768 c:f2€*(}3. In pursuanae of the said

V”s%g:’;I}:”e:x1ent, this Jeint Memo is flied by the parties

The Appezliant shall be entifleé ta czmfixluc

to rasiée far a further periad of fear years in the
” suit ssheduis progericggr viz” Na.6′?.r”3? Rainbew

Zirive, Sarjapur Rzirgad? Bangalsre 568035, subject
ta: her giving an undsrtaking to this Han’b§e Cszmrt
that she wesuld quit and éeliver vacant possesgéan
cf the said property ta her husband
Sri.K.S.G0pinath immediately upon fiompletian of
the saici period {sf four years an car before

)9?”