Punjab-Haryana High Court
Sohan Lal @ Shera Ram vs Smt. Inderjit on 16 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
F.A.O. No. M-8 of 2001
Date of Decision: February 16, 2009
Sohan Lal @ Shera Ram ... Appellant
Versus
Smt. Inderjit ...
Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present: Mr. Gulshan Sharma, Advocate,
for the appellant.
Mr. P.S. Jammu, Advocate,
for the respondent.
S.D. Anand, J. (Oral)
The appellant – Sohan Lal @ Shera Ram son of
Makhan Ram, resident of Village Resulpur, Tehsil and District
Sirsa, aged 42 years, is present in person. His presence has been
obtained on account of persistent default on his part to pay the
arrears of maintenance pendente-lite. He states that he does not
want to prosecute this appeal.
The appeal shall stand dismissed, accordingly.
Insofar as the arrears of maintenance pendente-lite are
concerned, the respondent reserves liberty to approach the
learned Trial Court.
February 16, 2009 ( S.D. Anand ) vkd Judge