High Court Punjab-Haryana High Court

Ms. Harjit Kaur vs Dr. Parminder Charan Singh And … on 6 August, 2009

Punjab-Haryana High Court
Ms. Harjit Kaur vs Dr. Parminder Charan Singh And … on 6 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                                        --

                                 FAO No. 3930 of 2004
                                 Date of decision: August 06, 2009


Ms. Harjit Kaur                                            ........ Appellant

             Versus

Dr. Parminder Charan Singh and another                            .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                       -.-

Present:     Mr. I K Mehta, Senior Advocate with
             Ms Ranjit Mehta, Advocate
             for the appellant

             Mr. Harpreet Singh, Advocate for
             Mr. Kanwaljit Singh, Sr. Advocate
             for the respondents
                    -.-

        1.   Whether Reporters of local papers may be
             allowed to see the judgement?

        2.   To be referred to the Reporter or not?

        3.   Whether the judgement should be reported in
             the Digest?

Nirmaljit Kaur, J.

Mr. Mehta, Senior counsel appearing for the appellant states that the

present appeal has become infructuous as it pertains to the custody of the minor.

The minor have since attained the age of majority, i.e. 18 years.

In view of the statement made above, the present appeal is ordered to

be dismissed as infructuous.

(Nirmaljit Kaur)
Judge
August 06, 2009
mohan