IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-11607 of 2006
Date of Decision: December 04, 2008
Salig Ram
.....PETITIONER(S)
VERSUS
Rameshwari Devi
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - None for the petitioner.
Mr. O.P. Sharda, Advocate, for
Mr. B.S. Walia, Advocate, for the
respondent.
. . .
AJAI LAMBA, J (Oral)
Notice was issued to the petitioner to make
alternate arrangements.
As per Office report, fresh notice issued
to the petitioner has been duly served. None, however,
has put in appearance on behalf of the petitioner.
Order under challenge is Annexure P-1
whereby interim maintenance to the tune of Rs.500/- was
granted.
It seems that in view of nature of the
order being an interim arrangement, the petitioner is not
interested in pursuing the litigation.
The petition is disposed of.
(AJAI LAMBA)
December 04, 2008 JUDGE
avin