IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
TA No.35 of 2009
Decided on :22 -04-2009
Smt. Archana
....Applicant
VERSUS
Sunil Kumar
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. D.D.Sharma, Advocate for the applicant.
Ms. Aman Sibia, Advocate for the respondent
MAHESH GROVER, J
Learned counsel for the applicant states that instead of pressing
the present application he would be satisfied if the applicant is permitted to
participate in the proceedings in divorce petition pending inter se between
the parties at Ludhiana provided she is given some protection as she
apprehends threat to her life as she was prevented from making statement in
the Court.
Respondent is present in Court. He has assured the Court that
he will not obstruct the applicant from participating in the proceedings in
any manner and will not pose any hindrance to her or anyone else involved
in the proceedings. Separate undertaking to this effect has also been
recorded which is placed on record.
In this view of the matter, I am of the considered opinion that
as no further orders need be passed in the present application and impact of
the order dated 20.4.2009 shall stand erased and the present application is
disposed of as such.
April 22 , 2009 (Mahesh Grover) rekha Judge