jjj:---g
IN THE HIGH couwsr or KARNATAKA AT
DATED THIS THE 12*" D£¢Y"bF«MAacHu,7;évaoé V
3?
2;
'33
THE HON'BLE MR. JU$TICE"£5.w:iiI V§§\§:lJ§'eO§{AlA GOWDA
aesgma a:1Rst.APPEAL 140/zoos
agnna
191/2008
BETWEEH: «A
§a%1'.Hr4.s. hamesh,
Ska Bate ..shankar:-.,-ape,
aAe;ed a*.2o§:t.43 yea-.5,
We "K9'd!'ma'ri1chenahaIli village,
._ "-§<asaia'a..,ieiofiiE;." Devafiahaiii Taiuk,
A 'B'anga.l'ore: Rural Dlstrict.
Appellant
Elna
my 5'}: L..".'. C!'=!da=nan-da\,n,-9., A-Jvi)
A N I7:
1. Sri. Gaddl Patl Sudhakar,
R/e Anjalah,
Aged about 36 years,
fil
Arundel Pat, Guntur,
Andhra Pradesh 522001.
Sri. E. -. Lmgappa,
S/o late B.M. Mallalah,
Aged about 36 years. _
{U
3. Srnt. V. Honnamma,
wig Llngappa,
Aged about 50
4.' Sr}. L. shivaprasad. 00 it 0
S/o Llngappa,
Aged atgouigz years. ~~~
SJ'!
6. am. L. hla;i;'i{{i~a_;'
D./o""1Jfl9aP§9fl.".
I Aged *abpVut_28
ta .6 ara 'ri'a"t' Shanthinagar,
. féf" Ward.,afi9ddabaiiapur,
" _Bi€3g:a_lg)u*s!' R_ti_ral District 562110.
Respondents
‘ {B”.5fi.. A. Madhusudhan Rec,
3.
. DN Prasad, Advs. for C/R1)
This Regular First Appeal is mad undmfsjection 96 of
CPC against the Judgment and dacreg dated 20.12.2007
passed In 0.S.No.104_5/2006 on the file of: thI.=_.- cwu Judge,
(Sr.Dn.) and JMFC, Devanahalli, partly dacrgfaifgfi 4_
for deciaration and specific perfornjance cf’ce!ift;a’a’Ci. ~ _
BETWEEN:
1. Srl. B.M. ungappanflé,
an-I- |_.|._. In an ‘.–‘I;”guI.- –
DID IHIIE D.|”l. l”|flllfi|dF_1.’,– ‘
Aged about 58 yea’VVI_r§.:’
v. AA
w/o B-M; %%urs%gap:>a;.%%%%% %
Anarl ishnnifi l:’I “tannin n
“-‘..””‘”v
l”\’ 3” In
.-Ii IEQIEQ’
. .
S10 8.1%.. Unf§;.a;apa”,~.__ «. ‘
Aqagi about_35_jyear§’;»«.
DJ
4. _s_rI. L. An_&nd§, A”
:2-I.-… D mm 1-1, …. ..
3/0 D.I’I. Lr–:.Igvp|-‘flu,
” ‘A39-ad about 33″years.
k.2==tm;; L1 mmula,
~. A ‘ -_:D/c .B._M~., Llngappa,
Aged $991.1: 3!.) years,
n .a,…. ~..:
_ – nth …-…a
” Cf’ “(IV ‘I’ VVHIU;
AA v~snan’tm Nagar”,
V. Doddabaliapur,
Bangalore Rural District 561203.
Ann-Ilnnts
… . .,..,………….
Jr
A N D:
1. Sri. Gaddipati Sudhakar,
S,/o Aanjayya,
Aged about 37 years,
F-‘.,/-:2 No.5-ZQ–1fl/19,/1,
Arundel Pet, Guntur,
Andhra Pradesh State.
2. Sri. M.S. Ramesh,*~.,V_ .
S,/o iate Shankarapt!’a_,A V
Aged about 44 years,
R/o Kc menchenavhseliiwwviiiage,’ ”
Kasaba Hohii;.Deivanalj.aIii..Te’i_;aig,’
fiangaioéfe Eurgzi .:’)is’t’r.ii:i: Sffiiifi; ‘
Respondents
(By i5r|. Afiedhueudfi” I Ran’,
£’uI ‘ . ” . ”
:1′: . . SD94 _Pres¢-.6, . for Ci!!!)
‘( jfhisivkegiiiier Appeal is filed under Section 96 &
é iiei*iEler’ew.Order 41Ruie 1 of csvc against the-judgment and
tie;ree”d’_ated–.20.12.2007 passed in o.s.No.1o45;2oo5 on
t it ftae fiieof tEgLeV’Civii Judge, (Sr.Dn.) and sure, Devanahalli,
parting’ ‘idetreeinq the suit for specific performance of
\.fi
-Iain-\d:|.lI:|l’I”‘
i..£…E_!i..fl..Ii..I1…I.
After hearing the learnedMcounseisyss.
finds an existence of element oii._settié:inenti,’Adi’rectjed’both ‘
the parties to find out chances ofV’settiemerit.’.,éj
were also called to the “a”ndi_’ sdisrzjussed the
matter; In pursuavnce’ ofethev.vssrn§;atoday, compromise
-1:
E1
:1-
in
‘:3
as
-3
in
5; 0
‘3
‘-1
QB
18
ill}
5%
4:
ilb
rrtition signed 5
counsels,i1asffbeen”.fiied i_nV}s”§F”V””‘1i1Gi2GG3 airing with
sketc_h,_ petition is taken on record and is
made p_arAtAVVof”th._i_:§orci.ein.____ . ‘
2.”!-Ksv the dpoities have settied the matter, the
anAd”decree impugned in both the appeals, which
V stands modified in terms of the compromise.
is siiiiieiofisithe respondent No.1 stands decreed in terms of
the compromise petition.
office is directed to draw fresh decree in terms of the
compromise petition.
In View of the settiernéfit, the aims
cases are entitled for refund of thiewetjtire_.=Co’u§’i’_ff§é; =
‘2’!