Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Supreme Court - Daily Orders

Ramakka vs Thanamma (Since Deceased) By Legal ... on 5 December, 2014

Bench: Anil R. Dave, Kurian Joseph

                                                     1

  ITEM NO.13                               COURT NO.2                       SECTION IVA

                               S U P R E M E C O U R T O F            I N D I A
                                       RECORD OF PROCEEDINGS

  Petition(s)   for                   Special     Leave     to     Appeal    (C)         No(s).
  29368-29369/2014

  (Arising out of impugned final judgment and order dated 06/06/2013
  in RFA No. 2116/2010,06/06/2013 in RFA No. 2117/2010 passed by the
  High Court Of Karnataka Circuit Bench At Dharwad)

  RAMAKKA AND ORS                                                            Petitioner(s)

                                                    VERSUS

  THANAMMA (SINCE DECEASED) BY LEGAL HEIRS & ORS. ETC.Respondent(s)

  Date :                 05/12/2014   These     petitions   were   called    on    for   hearing
  today.

  CORAM :                HON'BLE MR. JUSTICE ANIL R. DAVE
                         HON'BLE MR. JUSTICE KURIAN JOSEPH

  For Petitioner(s)                   Mrs. Kanchan Kaur Dhodi, Adv.

  For Respondent(s)                   Mr. Shakil Ahmad Syed, Adv.
                                      Mr. Daanish Ahmad Syed, Adv.
                                      Ms. Uzmi Jameel Husain, Adv.

                                      Mr. Joseph Aristotle S., Adv.
                                      Ms. Priya Aristotle, Adv.
                                      Mr. M. B. Elakkuman, Adv.

                                      Mr. Nishanth Patil, Adv.
                                      Mr. Ashok Kumar Singh, Adv.
                                      Mr. Anup Jain, Adv.

                         UPON hearing counsel the Court made the following
                                         O R D E R

Mr. Shakil Ahmad Syed, learned counsel, has appeared and submitted that he has instructions to appear in the matter on Signature Not Verified Digitally signed by behalf of Respondent Nos. 3, 10, 12 and shall file Vakalatnama Jayant Kumar Arora Date: 2014.12.08 14:44:57 IST Reason: within one week.

He is permitted to do so.

2

Counter Affidavit be filed within four weeks. Rejoinder Affidavit, if any, be filed within two weeks thereafter.

In the meantime, final decree shall not be passed in FDP No. 133 of 2014 pending before the City Civil Judge, Bangalore.

The learned counsel on either side have submitted that the parties are closely related to each other and they would explore the possibility of resolving the dispute among them if the matter is referred to a Mediation Centre.

Accordingly, we refer the matter to Bangalore Mediation Centre, Bangalore, Karnataka, to explore the possibility of an amicable settlement of the dispute between the parties. The said mediation centre shall issue notice to the concerned parties so that the mediation can commence as soon as possible. The Incharge, Bangalore Mediation Centre, after making an endeavour for amicable resolution of the disputes, shall submit a report to this Court within a fortnight after the mediation is over.

List on 02.02.2015.




         (Jayant Kumar Arora)                        (Sneh Bala Mehra)
               Sr. P.A.                             Assistant Registrar