R.F.A.NO.1463 OF 2010 81
MISC.CVL.N0.14068/2010
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 161' DAY or SEPTEMBER 20 16» Q _
BEFORE
'§'I-IE Honrmz mm JUSTICE V
R.F.A.No.1-463 oIa*S2o1._oDg S % _
AND M1SC.CV1.,.NQ.;'406é&/_2010 L f '
BETWEEN:
SRI.1-EMAILVAGANAM @ P.BAB_U.
AGED ABOUT 50 YEARS, ~ _ _
S/O LATE SR1.v.N.PEErHAMSA;_R;mr,.
R/AT No.70/51, _ .,
BANGALORE---- 56-O - _ APPELLANT
{BY SR1. K-i%APi%AYANA{ R
AND:
sR1.A.KANNAS,_%% . ._
AGED ABOUT 50 '
VS/0 SRLLANGA MUQHU, _
_ PRESEN*1L_¥. R/-AT No.57?"
LIJBBAY MAS,J.1D~-STREET,
'SANGAIQRE L.. 560 001. RESPONDENT
(BY’SR1′;’JANAf§Df:ANA.G., ADV.)
9£1–:IS.RI¥’A FILED U/O XLI R-1 R/W SECTION 96 OF cpc,
~ ~ ., =._AGAiNS’1′ JUDGMENT St DEGREE DTD 26.05.2010 PASSED
EN * O,S.No.26929/2008, ON THE FILE OF THE XXVI
ADDITTONAL emf cm}. 3: SESSIOSS JUDGE. MAYOHALL,
__ BANGALORE, PARTLY DECREEING THE SUIT FOR
“POSSESSION AND MAINTENANCE CHARGES.
R.F.A.NO.l-463 OF 2010 &
MISC.CVL.No.1-4068/20 10
MISC.CVL.14{)68/2010 FILED UNDER ORDER 4}, RULE
5 R/W SECTION 151 OF CPC PRAYING TO STAY OPERATION
OF THE JUDGMENT AND DEGREE DATED
IMPUGNED IN THE ABOVE APPEAL, PASSED BY THE V
XXVI ADDITIONAL CITY CIVIL AND SESSIONS _.§’JUD.(_j}E,_”
MAYOHALL, BANGALORE CITY IN O.S.N0.26’9_2’9/2O(V)V8.ll = O’
PENDING DISPOSAL OF THE ABOVE APPEAL,..__”EN
INTERESTOFJUSTICEAND EQUITY. I
THIS R.F.A. AND MISCCVL. APPLICATION lCO1\.ffI:I\f!3l{l
FOR ADMISSION THIS BAY, THE comm ‘–DELIv{e£_2es ‘THE
FOLLOVVING: ” _’
Junamefira
Learned Counsel that the
parties have at a
joint memo that the
appeal of the joint memo.
The jointmemol as’ I
‘The ‘Respondent respectfully
asunder ”
. well wishers and elders, the
. ‘d.ispLL_teV_betu2een them has been amicably settled as
“follo:os:_t – ‘
Thelagopellant shall quit and surrender vacant
psjsseésion of the suit schedule premises to the
~~resfpondent herein on or before 30.9.2010. ‘
” I The respondent shall pay sum of Rs.1,25,000/–
(Rupees One Lakh Twenty Five Thousand)
which is the refundable lease amount as under;
W
R.F’.A.NO.1-463 OF 2010 &
MISC.CVL.No.14068/20 10
a) A sum of Rs.40,000/– (Rupees Forty
Thousand.) by way of cheque N0238761,
dated 4.9.2010 drawn on Laxmi Vilas
Bank, Bangalore.
b} A sum of Rs.30,000/– (Rupees Thirty ._
Thousand) which is deposited in ,:”:iRC_:~..p’
No.10114/2007 instead” ‘oj*.p :HRc_
10114/2008 shall be withdraw-nz.by’ee,the
appellant immediately, *
C) A balance amount ofRsv4,5?3.,pOO0/–{Rupees ”
Fifty Five Thousand onllylpis payable by
the respondent to the. opp-ellant “on
30.9.2010, the –.dt;;te on ,wphl.c_i:.c¢pppei1ant
shall hand over the ‘vacant posvsession of
the suit schedule property. to ” ”
3. In the eventiof appella.ntfailing’ to surrender vacant
possession ..agreec:l_ ” -upon hereinabove the
respondent -shall deposit the-‘ balance amount of
Rs.5p5–,0OO”/a-r_ {Rupees–.._F”Jty ‘Fl-I)£3VV_’F”LOUSGI1d only) in
the court below cmd_execute the decree obtain by
4. The appellant of this Hon’ble Court to
permit him to witharau) the full court fee pay by
in the abouevcase.
l * .. _Vv’herefore~. it is prayed that this Horrible Court may
“be pleased dispose of the above appeal in terms of
~. this the interest of justice and equity.”
Thepjoint memo is placed on record. The appeal
V’stands’A_’disposed of in terms of the joint memo referred to
R.F.A.NO.I463 OF 2010 81
MISC.CVL.No. I4-068/2010
3. In View of the settlement arrived at and in the light
of the judgment of this Court in A.Sreeramaiah
South Indian Bank Ltd., Bangalore and Anotfief i.~
2006 KAR 4032), the appellant is entitled £o”r”‘re’£u;gdV:g'{.V u
the full Court fee paid on the memorézndtirlljtyof 1;;
In View of disposal totferthe
CV1. moss/2010 filed for ;l4r1t_eri:h.’§§:t§§t3:4:lst®ds disiriissed.