High Court Punjab-Haryana High Court

Smt.Pushpa vs Rattan Lal on 12 February, 2009

Punjab-Haryana High Court
Smt.Pushpa vs Rattan Lal on 12 February, 2009
Crl.Misc.No.M-25716 of 2008                                      [1]

IN THE HIGH COURT              OF PUNJAB         AND HARYANA AT
                              CHANDIGARH.


                               Criminal Misc. No. M-25716 of 2008

                               Date of Decision: 12 - 2 - 2009



Smt.Pushpa                                               .....Petitioner

                               v.

Rattan Lal                                               .....Respondent



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present:     Mr.Sherry K. Singla, Advocate
             for the petitioner.

             None for the respondent.


                               ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

The present petition has been filed under Section 482 Cr.P.C.

seeking quashing of order dated 12.9.2008, Annexure P5 passed by the Sub

Divisional Judicial Magistrate, Talwandi Sabo whereby he has allowed

application of the husband for amendment of the reply.

Petitioner-wife has instituted a petition under Section 125

Cr.P.C.. A reply was filed. Lateron, it was averred by the respondent-

husband that petitioner was earlier married with one Madan Gopal on

24.1.2006 and no legal divorce was taken, therefore, second marriage of

petitioner Pushpa with respondent Rattan Lal was void.

The trial Court has exercised the discretion and allowed
Crl.Misc.No.M-25716 of 2008 [2]

amendment of the reply. Journey of the Court is to find out the truth. Fair

opportunity should be given to all to project their case. Therefore, no fault

can be found with the discretion validly exercised by the trial Court.

No merit. Dismissed.

( KANWALJIT SINGH AHLUWALIA )
February 12, 2008. JUDGE

RC