Court No. - 20 Case :- CRIMINAL REVISION No. - 2403 of 2001 Petitioner :- Sanjeev Kumar Respondent :- The Principal Judge Family Court & Others Petitioner Counsel :- Braham Singh,Madam Singh Respondent Counsel :- Govt. Advocate Hon'ble Ram Autar Singh,J.
Heard Shri Madan Singh learned counsel for the revisionists and learned
AGA for the respondent no.1 on this revision and perused the record.
the learned cousnel for the revisionists submits that parties have filed
compromise in case no. 5 of 2009 Smt. Bhavana Vs. Sanjeev Kumar in the
Court of Principal Judge Family Court Moradabad on 20.09.2009, on the
basis of which execution proceedings have been dismissed by the court below
in the light of compromise filed by the parties.
Supplementary affidavit alongwith relevant papers has been filed on behalf of
the revisionists in support of submission made by learned counsel.
Consequently this revision is disposed of in the light of compromise filed by
the parties in the court below.
Order Date :- 15.7.2010
Abhishek Sri.