IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 12"' DA.XQ_f€}A_?\fU'AI§§? 2{1VI_'{)V " W
BEFORE; I I '
TIII3 H'ON'BLE MR. JUSTICE ANAND.BV'Y:R'2XvVR'ED'DY ' %
REGULAR SECOND_AI'3E5EAL-»,F$Zo.559'OF=;i009
BETWEEN:
1. .
Son (Sf L:V14t'e_,./.\.'S':II1ti'I<TI';$;!I 'Kumai Das,
..yea_I'"'sV,.__' "
;2esIdinIgII;;: _V;'?G.S.4Bu_Ildi_ng,
I" Fi<}()I°. I;2I:;;I~,»I _ I
M}:II1_g'a1I)I*é45751 {_i{')_6 "
§\)
' 'GIIfijzI Bzii ..DiIS,
" W-.i.t'e of Laté"A;'S:inth<)sh Kumar Das.
AAg::.d,axbe)ut 75 years,
--R esVid»i:i;;._a'I;.Near Sai Baba Mandir,
" L;:<,:;'II'I£:Ii'III,'
Mangémire-575 006,
' Dsizksiiina Kannada.
* "'-.,RepI*esenIed by her son and
V' -'General Power of Attorney Hofder
First Appellant herein. APPELLANTS
(By shI~I.CyI~II Pfilsi.-Id Pais, AdmcgeI
{U
AND:
lVIrs.Shashi Jayztprakash Shetty,
Aged about 50 years
Wife of Late J ayprakash Shetty,
Residing at Jayanaga.
l\/iartili.
l\/Iangal0i'e--57S 006, j " * _ »
Dakshina Kannada.
(Sh.ri.Sampath Anand Shetty, A'd.y_0cate')_r"'
This Regular Apipeali::«tfi!et:%--.nndei' Seetion. 100 read
with Order Xfsill Rule I 'ef'C0'de::0fCIivil Procedure, 1908 against
the Jiiidgrnenfi. _ide._e'ree dated: 16.3.2009 passed in
R.A.N(').78:'200Si':in..the iileief the l Additional Civil Judge (Senior
Division) and iM.aiiga'lt)rei dismissing the appeal and
c<)nt'irining._the_jLidgrnent._a'nd decree dated: 19.3.2008 passed in
O.S..Na1i.557/i20()6' '(an the file of the Principal Civil Judge (Junior
'_ Diyisitiyni) Mangalmie,___Dv.K. and etc.,
0 Appeal coining on for admission this day, the Court
A de'l'i\'wered"'the f£;l.lt)wing: ~
JUDGMENT
” The appellants and the respondent are present before the
0 ii rt .
3
3
2. Shri Cyril Prasad Pais has entered appearance on behalf
of the appellants in the stead of the Counsel appe.arin_g earlier.
The same is taken on record.
3. The parties have filed a compromisepetitioni
reads as follows: V _ __ V _
“”COl\/IPROMISE PETITION FILED Ln§toEi§oRo.eRfXxiiti,
RULE 3 OF THE CODE on i(:”;1\/IL. Pnotctéoueeii l908 ii
The named above respectfully
submitas-_i’:etelulnd’e,ri’i . l
l. Theli2_espondenfiihaslfllyedlthe suit in O.S.No.557/2(){)6 on the
file of Cilvilliliiudge (Jr.Dn.) i\/langalore, D.K., against
5:._tlhe:,.,”e~.Appellants’ “”” ‘for the relief of permanent injunction
‘ them, their men and servants or anybody claiming
.”–throug”.ii–. ltytl under them from forcibly dispossessing the
il.”‘*Re:a;’pottdent from three items of the plaint schedule properties
i _ oriii any way interfering with the peaceful possession and
ii = renjoymeait of the plaint schedule properties by the Respondent.
The Trial Court by its Jttdgmem and Decree dated l9/()3/2()()8
was pleased to l)eei’ee the suit and granted an order of
Permanent injunction prayed by the Respondent
ix.)
{.33
.. clear inai’ketable title to the plaint schedule properties .
The Appellants herein aggrieved by the llflpugllfigii–:iljLli{ilg,lll6l1I
dated I9/03/2()08
R.A.No.78/2008 on the file of Civil 3L1dget—-{S_r:.iD:n;~l: (.3
and Decree filed
9.-
Mangalore. The 1″ Appellate Court \_5/2-is;p’§ea’éietl._:to–di§iini§si”:he
appeal in R.A.No.78/20()8_and eo_ntir_rned tihep’p§*tzdgirne’i’:tiand
Decree passed by the Trial in A V
The Appellants aggsiepved ‘by’ Jueliginenti and Decree
preferred the above” Appeal before this
H0n’ble. Court, V . V
The A-;3pellé1etS-.,anr;lii’i2eSpo’iident submit that in order to have
peace t21pIidrha1’int>”n,y’ iamily and due to the intervention of
the t’am_il’y Ema well wishers, the Appellants and
5:riies,.pOi1deiit iiiitE’]”l’til’i to settle the dispute amicably on the
V » t’r)Ali’o:winvg terms mentioned herein below.
.’The.iiRe.s:pt§’ncleiit admits and acknowledges that the Appellants
Dare i.np’o’ésession ofthe plaint schedule properties and have got
The
H l§’e.sponclent also admits that the Appellants have right, title
and intereet. over the plaint schedule properties.
3
A.
H ‘l
of their own wiil and ‘volition.
The Respondent ahs no objection on allowing the present
appeal by this Hon’ble Court and the prayer set._ont”i_n this
appeal
The Respondent admits the averinents wri’tten°’.._
statements and further Clarifies tliat tlieyere ti’ue.:_émd.elorreclt«.
The Respondent assures the A_ppellantS thatttshe.;h.a,sy vnc-3 dispute
nor will she at any time dispLife.._lthe_titlellof ‘lAplpellants.
The R-Appeiliants .«z-1I’i’ti ‘-Respo–ntl.e”nt submit that the above
co:7npr()rsi_ise’llisente,ife’tl._i’Iit.o’between them out of their own free
will and’ volit’ion’;”AlTheiieis no undue influence or coercion or
any sort of.,int’ei*ferenee by any third»~parties or parties to the
‘T’helAp’pel’i=:«;tnts and Respondent are aware of the terms of this
l”‘con’tprotii.ise petition and they have read and understood the
.. _’_z1bo’ve terms and they have signed this compromise petition
The Appellants and
Respondent hereby cont’i:”m 2-incl assure the other party that
they will not prefer any appeal. or challenge the terms of the
above settlement. The compromise entered between them is
Z
ll.
14.’
.0 filed—by him as a GPA Holder to Sushanth Karkeara on the file
6
irrevocable and no party can challenge the terms of the said
compromise.
The terms of the compromise shall be binding _4be_tw4ee_n the
parties and the terms of the compromise shall jgfiie’Ja~i–.l..:oir3er”all
earlier correspondences between the.V__._A~ppe.l@lants
Respondent notwithstanding an;/tihingcontaii2.eriv”tolithe?’ is
contrary in any other instrument or decree. i
. The Respondent further subni»its»t.hait the..Ju’dgimeh_t and Decree
dated ; 19/03/2003 if-01.Q.S.i\iiOii55i7:i2iO’Q§ on ti1i€”l’i’iE,ti of Principal
Ciyil ‘l\/lan_ga..lo’re may be set aside.
.The iApipetllant.. and’ R:e”:s.._oonideiit submit that the Judgment and
D-ecree l:{i.A.l%lti:i’fi8/iIZ.()(}8 on the file of E” Additional Civil
(Sr.Dn.ii ivi’a’i1gal()i’e may be set aside.
“The.v-..’:1.”i’viiippellant submits that the Original Suit No.2/2010
v Principal Civii Judge (Sr.Dn.) Mangalore, D.K., against the
Respondent herein shall be withdrawn immediately after
recortling conipmmise in thisgappeai. The above said
7
Susharith Karkera has also given his consent to withdraw the
above suit.
l5.The Respondent submits that the Original Suit N’o;:l’2s1/2009
filed by her pending before 3″” Additional
Mangalore D.K.._ shall also be withdrawn
recording compromise in this Appe.al_.
i6.That both the Appellants iilijeafiirhe
respective costs of the pro».’:leed_Vings.
t–hei’Appeil’ia.nts and the Respondent pray that the
above appealty iI]ltt’}’_il)’t3T’ The Judgment and Decree dated
I6/()3/.2()()9ill'”passe.dI– by the 1 Additionai Civil Judge (S£’.Dn.}
D.K.l”i’ri——–R.’A.No.78/2008 may be set aside and also
A ‘ .l£l_§Ilgil’l]E§ilil[ and Decree dated l9/O3/2008 passed in
on the file of Principal Civil Judge (Jr..Dri.)
Ma’riga}.__ore~.«i,’ D.K., may be set aside in terms of the above
eonipromise entered into between the parties and further pray
decree also may drawn up in terms of the above
settlement, in the interest ofjustice and equity.
5
On being satisfied as to the bunat–fides of _t_
the petition is allowed. The office is §jVi1″ectecf*’t’dvd
in terms ofthis order.
{IV
1′::?i*\?\a’~V'[1{3″c1.V decree