High Court Punjab-Haryana High Court

Sukhwant Kaur vs Sumit Sharma & Others on 14 October, 2009

Punjab-Haryana High Court
Sukhwant Kaur vs Sumit Sharma & Others on 14 October, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                                 CR No.5247 of 2009
                                 Decided on : 14.10.2009


Sukhwant Kaur                                     ... Petitioner


                            versus


Sumit Sharma & others                             ...Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. R.S.Budhwar, Advocate
          for the petitioner.
                              ****

1.Whether Reporters of local newspapers may be allowed to see
  the judgment?
2.To be referred to the reporters or not?
3.Whether the judgment should be reported in the Digest?

AJAY TEWARI, J. (ORAL)

As per report, respondent No.3 has been served.

Mr. Ashok Chawla put his appearance on behalf of the

respondent No.3 before this Court and filed reply, whereby it has

been stated that the firm has no objection if the amount is

released keeping in view the fact that the petitioner is a major

and money is required for her marriage.

This revision petition is allowed and it is directed that

the FDR No.2287375 amounting to Rs.1,31,861/- be released to

the petitioner with upto date interest.

October 14, 2009                            (AJAY TEWARI)
sonia                                           JUDGE