C.O.C.P.No.153 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.153 of 2008
Date of Decision:-10.9.2009
Smt.Shakuntla Devi ...Petitioner
Versus
Sumer Singh ...Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.R.D.Yadav, Advocate for the petitioner.
Rakesh Kumar Garg, J. (Oral):
The grievance of the petitioner before this Court is that
despite an undertaking given by the respondent, he has not extended
any financial help to her at the time of marriage of her daughter
Sunita.
I have heard learned counsel for the petitioner.
Petitioner was married to the respondent in the year
1978. The marriage between the parties could not work and,
therefore, the same was dissolved by judgment and decree dated
14.10.1995 passed by Shri Virender Singh, Additional District Judge,
Rewari.
The contention of learned counsel for the petitioner is that
at the time of passing of the aforesaid decree, the respondent had
made a joint statement with her that he will extend all financial help to
her at the time of marriage of their daughter Sunita and thus he is
C.O.C.P.No.153 of 2008 2
liable to be punished for contempt as he has not extended any help.
Be that as it may, since on the basis of aforesaid
compromise, a decree was passed, petitioner has an effective
remedy to execute the same.
I find no ground to continue with the present proceedings
in which petitioner has failed to serve the respondent for the last
about 1½ year.
Rule discharged.
(Rakesh Kumar Garg)
10.9.2009 Judge
AS