Citation : 2024 Latest Caselaw 6377 Kant
Judgement Date : 4 March, 2024
-1-
NC: 2024:KHC:9136
RFA No. 2028 of 2010
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 4TH DAY OF MARCH, 2024
BEFORE
THE HON'BLE MS. JUSTICE JYOTI MULIMANI
REGULAR FIRST APPEAL NO. 2028 OF 2010 (RES)
BETWEEN:
M/S.SPARKLEIZED,
NO.18/3, ALI ASKER ROAD,
BANGALORE,
REPRESENTED BY ITS PARTNER,
MRS.SHALIKA,
REP. BY HER GPA,
COL. HBS PHOKELA (RETD),
S/O LATE S.TAKHAT SINGH.
...APPELLANT
(BY SMT.PRAMILA NESARGI., SENIOR ADVOCATE FOR
SRI.HEMANTH KUMAR., ADVOCATE)
AND:
Digitally signed by MRS.UMA MALPANI,
THEJASKUMAR N W/O LATE SURESH MALPANI,
Location: HIGH AGED ABOUT 56 YEARS,
COURT OF
KARNATAKA R/AT G-1, CAVALCADE APARTMENTS,
NO.5, BENSON ROAD, BENSON TOWN,
BANGALORE - 560 046.
...RESPONDENT
(BY SRI.M.ARUN PONAPPA., ADVOCATE FOR C/R)
THIS REGULAR FIRST APPEAL IS FILED UNDER SECTION
96 R/W RDER 41 RULE 1 OF CPC, SEEKING CERTAIN RELIEFS.
THIS REGULAR FIRST APPEAL IS COMING ON FOR FINAL
HEARING, THIS DAY, THE COURT MADE THE FOLLOWING:
-2-
NC: 2024:KHC:9136
RFA No. 2028 of 2010
ORDER
Smt.Pramila Nesargi., learned Senior counsel on behalf of
Sri.Hemanth Kumar., for the appellant has appeared through
video conferencing.
Sri.M.Arun Ponappa., learned counsel for the caveator/
respondent has appeared in person.
2. This appeal is filed challenging the Judgment
dated:09.09.2010 passed by the Court of III Addl. City Civil
and Sessions Judge, (CCH.No.25), Bengaluru in
O.S.No.7985/2007. The Trial Court decreed the suit against the
defendant in part with costs holding that there shall be an
enquiry into the mesne profits as provided under Order 20 Rule
12 of Civil Procedure Code.
Mrs.Uma Malpani - the respondent herein is the plaintiff
in the Original Suit.
3. Counsel Sri.M.Arun Ponappa., on instruction
submits that the respondent/ plaintiff is not pressing the
Decree. Counsel further submits that the plaintiff is no longer
interested in pressing execution of the Decree. Hence, he
submits that appropriate order may be passed.
NC: 2024:KHC:9136
Learned Senior counsel Smt.Pramila Nesargi., submits
that appropriate order may be passed.
The oral submission made by learned counsel for the
respective parties is placed on record.
Since the plaintiff is not pressing for execution of the
decree, nothing survives for consideration in the appeal.
Accordingly, the Regular First Appeal is disposed of.
Sd/-
JUDGE MRP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!