High Court Karnataka High Court

Sri K Balaraj vs Sri Mohammed Abdul Aleem on 19 June, 2008

Karnataka High Court
Sri K Balaraj vs Sri Mohammed Abdul Aleem on 19 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna


,..1_,

IN THE HIGH cock? 0? KAREAEAKA Am§g§fiG§aéR£

%’

DATED rams rflz 19″*nA3 0? sufifi 2a§é”~E’

pRsgxT~»A j
wan HON’BLE MR.JUs@iaE7K°z gAfi5flfiA$§a¢7
. §fiE .

was aoN*BLg,MRs.Jvs§:cE B V EAgAR§$3xA

§r§;x¢,253é72e§?_

_._.._…._ma….

AGED ABOUT 54 23333 1
R/A.N0.4, 4§’ymgH*0§_’_ ,
VBNKAEESHWARA LA2ovTpE.”g u*
BTM x STAGE, E5DIwALAV90si~
BAfiGALOREv56fl G68 V-s ” ”

. .i v *., ,».A§FELL%NT

(Bf SRI~V’I$K$H$EfiARAX%§A a SR2 A.MADHU$UDHAflA
RA03_A¥V$_gL&”‘ ‘

7fgu9

g {fi§a§m%a,AsbuL ALEEM
. ,4s!e M§fl$MSED JAFFER
*JAQED;A$OUT 45 YEAR$

R£A_gQ§2, Easawka LAXOUT

2m’s$AsE§ E§§IR%RA£fiR
BARGAL$RE~55$ ass

{BY SR: 3 A.MUaEEB & SR1 I H xasafigzg §mv$.,}

$313 REA IS FIL£Q fiEER §§§gg 41 RULE 1
R/W SE?1GE 9§ ¢§ $§é”A§§x§s¢ §§E;£$§GMENw AED
agcass ‘$%@ §” $;1i§éQ§? “””W@AssE§ IN
o.s.§c.1e2§g/$§fiS7=c§7§T$aQ~figzg Q? was XEXI
An9:$:Qfi§L-¢:T§V§:v:§ su§aEf MAXQ HALL aura,
BAfiGALdgE;’ 3fi¢§3$zfi${ ?HE5 SUIT FOR sygcxyzc
?ERFeRMA§cE_ ” V”V ‘£

$g:s A§fiEAL%c0M:MG an you nmxssxcx @313

“kV§A2,”fiA§§U&$s .5 nanxvzaza THE FGLLQHIEG:

” J U D G M E N w

A’ matter is gettled at the intemrenticrn

€h1’$3;s Court under Section 89 cf CFC» The

* :§#rt::7.as have filed a <::cm@rm"ais@ wtitien. It

is signeci by the appellant and the ymeer sf

{Q/.

VV_[;.R£s§$§§S§§’

_ 3 ,….

attarney halder esf the reswndeaut wsmbshaimaz

Bagum @ also by the learned aaunsaei fqr.._4 bar;th

the yartiaa. A cap}; csf tha yower

is enclosed ta tha zzcaxwrsznisa . ‘.’£’h:é-».

parties are present beferéfs i;h cf}

have been identified’ ,__b3z .*l_;fi’eir

ccunsel. ‘E’hey admit exehufifigaég “pf the
comrmm Se petitié:§i’;«.

2. ‘i:_er1:=.5$:V gzczzyxonaise, the

a.P§e3.}.a.mt _ $i;:la;3.M3.” tataié. sum cf
R.s_=».’}.’-.’~’;4_, fiCi.’g {;%§€s}.L;4%’~.__wit:;1;:i1z——-six maths fmm fiaday ta

t}:1:e v’-..;x: ‘ee., ‘=.:1f.>«.*:szifz.a:;*?$5z’1’%f;”~V Eééhich sshalé. be paid to his

.? *Q;.g.3§2*er §c.E’ ‘étto«:.4’£i;e:’§?’ Tzmlder Smbshahnaz Begum. if

;said Via not paid within six maths

:::*<:§_:m~ may agree that the jucigment anfi

0f the trial Ccaazrst shall Stand

'.:.V*.Qn'f3Lr:::ad. in View at' the settiezzwnt arrived

('ix

. j, 'tfiésjugét. _' £,ee«._.'

…4_.

between the partias, the zcespcndezaé… ..

ta witharaw Ex,Caseb:«3c:.:;’a351:?3fv2f3Tt§’%?…’

apwllani: shal; withdrayg thfe.v.”ca:@;é§:é;V:x£ ;§:d§.e;«¢'<,

by him in Crime 3~¥e.23':3";*«'.é5&a0fV8 Vigéadivala

pelice. _ ___ _

3. Cosn@razr;;=LseI §:iars:;fi:1t:t;.¢:: ‘u. 3;$ takem an

reward’ appeal is

czispased of ms; th@[“3::gs.gfimt%V’_én§.¢mree x the

trial Cmzrt az.>e r:*a<§£:§.i£'§.1ez«c§.L"..VA' .

3:1' ajziéw the settlement arritzm
bgftrxszeen the intarvaition of
thié " unéefi Sectim 39 of mac, the

erititlad £93: refund of em.-axe

fix

vbgmr

-5″.

in the abcve terms, thy Regi.st:’§:’_’v 33:31: ‘4 2

draw the decree .