High Court Punjab-Haryana High Court

Paramjit Kaur vs Gurmail Singh on 16 January, 2009

Punjab-Haryana High Court
Paramjit Kaur vs Gurmail Singh on 16 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

                                            FAO No.970 of 1988

                                            Date of Decision: 16.1.2009


Paramjit Kaur
                                                        ..Appellant.

Vs.

Gurmail Singh
                                                        ..Respondent.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present:    Ms.Mridula, Advocate for the appellant.

RAKESH KUMAR JAIN, J.

This appeal is directed against the order of Guardian Judge,

Jalandhar whereby the application was allowed and respondent was directed

to deliver the custody of minor Navdip Kaur to her father Gurmail Singh. At

the time of admission of the present appeal on 20.12.1988, status quo

regarding the custody of minor child was ordered to be maintained. Navdip

Kaur was born on 23.11.1979 and as of now she must be 28 years of age,

therefore, she has ceased to be a minor and as such, the present petition has

become infructuous.

Dismissed as infructuous.




                                             (Rakesh Kumar Jain)
16.1.2009                                           Judge
Meenu