Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Shringar Creation vs Mr. T. N. Umesh
2023 Latest Caselaw 11296 Kant

Citation : 2023 Latest Caselaw 11296 Kant
Judgement Date : 20 December, 2023

Karnataka High Court

M/S. Shringar Creation vs Mr. T. N. Umesh on 20 December, 2023

Author: V Srishananda

Bench: V Srishananda

                                          -1-
                                                      NC: 2023:KHC:46627
                                                    RFA No. 1820 of 2022
                                                C/W RFA No. 1825 of 2022




              IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 20TH DAY OF DECEMBER, 2023

                                       BEFORE
                     THE HON'BLE MR JUSTICE V SRISHANANDA
                   REGULAR FIRST APPEAL NO. 1820 OF 2022 (EJE)
                                         C/W
                     REGULAR FIRST APPEAL NO. 1825 OF 2022

              IN RFA 1820/2022
              BETWEEN:

              1.    M/S. SHRINGAR CREATION
                    REPRESENTED BY ITS PARTNERS

                    MR. D. G. RAKESH
                    S/O. SRI. D. T. GOVERDHANSA,
                    AGED ABOUT 49 YEARS,

              2.    MR. D. G. RAM
                    S/O. SRI. D. T. GOVERDHANSA,
Digitally           AGED ABOUT 45 YEARS,
signed by R
MANJUNATHA
Location:     3.    MR. D. G. ARVIND
HIGH COURT
OF                  S/O. SRI. D. T. GOVERDHANSA,
KARNATAKA
                    AGED ABOUT 42 YEARS,

                    AT BASEMENT SHOP PREMISES,
                    BEARING MUNICIPAL No. 727,
                    SITUATED AT OTC ROAD,
                    CHICKPET, BANGALORE-560 053.
                                                           ...APPELLANTS
              (BY SRI. NAGENDRA A, ADVOCATE FOR
                  SRI. JANARDHANA G., ADVOCATE)
                           -2-
                                       NC: 2023:KHC:46627
                                    RFA No. 1820 of 2022
                                C/W RFA No. 1825 of 2022




AND:

MR. T. N. UMESH
S/O. SRI. TALLAM N NANJUDA SETTY,
AGED ABOUT 68 YEARS,
RESIDING AT NO. 106,
SERPENTINE ROAD,
KUMARA PARK WEST,
BANGALORE-560 020.
                                           ...RESPONDENT
(BY SRI. SHREENIVASA G A., ADVOCATE)

       THIS RFA IS FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 OF CPC.,    AGAINST THE JUDGMENT AND DECREE
DATED 11.10.2022 PASSED IN OS No.550/2019 ON THE FILE
OF THE XV ADDITIONAL CITY CIVIL AND SESSIONS JUDGE,
BENGALURU, DECREEING THE SUIT FOR EJECTMENT.


IN RFA 1825/2022

BETWEEN

M/S KANCHE CO SRINAGAR SILKS
REPRESENTED BY ITS PARTNERS


1 . MR D T JAWAHARALAL
    S/O LATE D G TUKARAMSA DHONDALE
    AGED ABOUT 67 YEARS

2 . MR D J SUDHIR
    S/O SRI D T JAWAHARALAL
    AGED ABOUT 35 YEARS
    R/AT NO.4 SUBRAMANYA LANE
                              -3-
                                          NC: 2023:KHC:46627
                                       RFA No. 1820 of 2022
                                   C/W RFA No. 1825 of 2022




    AKKIPET CROSS
    BANGALORE-560053.
                                               ...APPELLANTS
(BY SRI. NAGENDRA A, ADVOCATE FOR
    SRI. JANARDHANA G., ADVOCATE)

AND

MR T N UMESH
S/O SRI TALLAM N NANJUDA SETTY
AGED ABOUT 68 YEARS
RESIDING AT NO.106
SERPENTINE ROAD
KUMARA PARK WEST
BANGALORE-560020.

                                             .....RESPONDENT
(BY SRI. SHREENIVASA G A., ADVOCATE)

    THIS RFA FILED UNDER SECTION 96 R/W ORDER 41
RULE 1 OF CPC., AGAINST THE JUDGMENT AND DECREE
DATED 11.10.2022 PASSED IN O.S No.549/2019 ON THE FILE
OF THE XV ADDITIONAL CITY CIVIL AND SESSIONS JUDGE,
BENGALURU, DECREEING THE SUIT FOR EJECTMENT.

      THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
THE COURT MADE THE FOLLOWING:


                          ORDER

M/s. Shringar Creation, a partnership firm, represented

by all the three partners, who are the appellants and Sri T.

Nagendra Koushik, Special Power of Attorney holder of Sri T.N.

Umesh - respondent, in RFA No.1820 of 2022 are present.

NC: 2023:KHC:46627

2. M/s. Kanche Co. Sringar Silks, a partnership firm,

represented by its two partners, who are the appellants and Sri

T. Nagendra Koushik, Special Power of Attorney holder of Sri

T.N. Umesh - respondent, in RFA No.1825 of 2022 are present.

3. They present a compromise petition under order XXIII

Rule 3 of CPC signed by partners of appellants and Special

Power of Attorney holder of the respondent in both the cases.

4. Contents of the compromise petition is read over to the

parties and they agreed that the compromise petition depict

true terms of settlement and there is no force, undue influence

or coercion in reaching out the terms of the compromise.

5. Accordingly, there is no impediment for this Court to

accept the compromise petition and dispose of the appeals in

terms of the compromise petition.

Accordingly, following order is passed:

ORDER

(i) Both the appeals stand disposed of in terms of the compromise petition.

(ii) Office is directed to pass a modified decree in terms of the compromise petition, appending the

NC: 2023:KHC:46627

copy of the compromise petition as part of the decree.

(iii) Refund of permissible Court fee is allowed.

     (iv)    No order as to costs.



                                        Sd/-
                                       JUDGE




MR
 

 
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