Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt K Sujatha vs K V Naidu
2021 Latest Caselaw 3471 Kant

Citation : 2021 Latest Caselaw 3471 Kant
Judgement Date : 22 October, 2021

Karnataka High Court
Smt K Sujatha vs K V Naidu on 22 October, 2021
Author: N.K.Sudhindrarao
                           1


IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 22ND DAY OF OCTOBER, 2021

                        BEFORE

     THE HON'BLE MR. JUSTICE N.K. SUDHINDRARAO

                   R.F.A NO.546/2020

BETWEEN:


SMT. K. SUJATHA
W/O BCK REDDY
AGED ABOUT 64 YEARS
R/A NO.34/3, 1ST MAIN,
1ST CROSS, NANJAPPA LAYOUT
VIDYARANYAPURA,
BENGALURU-560 097.

REP BY THROUGH HIS GPA HOLDER
SRI. D.SHIVANNA
S/O. DURGAIAH
AGED ABOUT 66 YEARS
R/A NO.139/A, 13TH A MAIN,
1ST STAGE, 1ST PHASE,
MATHIKERE, BENGALURU-560 054.          ...APPELLANT


(BY SRI. RANGA SWAMY .B AND
 SRI. B.R. SHARATH GOWDA, ADVOCATES-THROUGH
V.C.)

AND:

1.     K.V. NAIDU
       S/O. K.C. NAIDU
       AGED ABOUT 51 YEARS
       R/A.NO.13, 4TH CROSS,
                         2


     GOWDARA PALYA, 1ST MAIN,
     DOLLARS COLONY, RMV 2ND STAGE,
     BENGALURU-560 094.

2.   H. RAMAKRISHNAIAH
     S/O. LATE MUGANNA
     AGED ABOUT 70 YEARS
     R/A PAKEGOWDARAPALYA
     SILVEPURA POST
     BENGALURU-560 090.

3.   S.G. SHIVAKUMAR
     S/O. T.L. GOPALA KRISHNA SHETTY
     AGED ABOUT 62 YEARS
     R/A NO.202, KASTURBA ROAD
     SHIMOGA-577 202.

4.   S.G. RAMESH BABU
     S/O. T.L. GOPALA KRISHNA SHETTY
     AGED ABOUT 60 YEARS
     R/A NO.202, KASTURBA ROAD
     SHIMOGA-577 202.

5.   M.A. PRASHANTH
     S/O. M.B. ASHWATH NARAYANA
     AGED ABOUT 44 YEARS
     R/A NO.556, 1ST MAIN ROAD
     HEBBAL, BENGALURU-560 024.    ...RESPONDENTS

(BY SRI. P.N. NANJA REDDY, ADVOCATE FOR CAVEATOR -
RESPONDENT -1)
     THIS RFA IS FILED UNDER SECTION 96 OF CPC
AGAINST THE JUDGMENT AND DECREE DATED 17.12.2019
PASSED IN O.S.NO.892/2016 ON THE FILE OF THE LX
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE,
BENGALURU.
                             3


     THIS  RFA    COMING   ON  FOR           HEARING  -
INTERLOCUTORY    APPLN   THIS DAY,          THE   COURT
DELIVERED THE FOLLOWING:

                      JUDGMENT

The learned counsel for the appellant filed a

memo dated 18.10.2021 which reads as under :-

"The counsel for the appellant respectfully submits that, the appellant and the respondents have settled their disputes out of Court and hence the appellant intends to withdraw the above appeal. Therefore, this Hon'ble Court may be pleased to take the same on record and permit the appellant to withdraw the appeal in the interest of justice and equity".

Memo is placed on record.

Appeal is dismissed as withdrawn.

Sd/-

JUDGE hd

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter