High Court Punjab-Haryana High Court

Smt. Anita Devi vs Ram Karan on 3 June, 2011

Punjab-Haryana High Court
Smt. Anita Devi vs Ram Karan on 3 June, 2011
           IN THE PUNJAB AND HARYANA HIGH COURT
                       AT CHANDIGARH


                                       CM No.13971-CII of 2011 and
                                       FAO No.M-302 of 2007 O&M)
                                       Date of Decision: 03.06.2011

Smt. Anita Devi
                                                      ...Applicant/Appellant
                                  Versus

Ram Karan
                                                               ..Respondent

CORAM: Hon'ble Mr. Justice Rajesh Bindal

Present:     Mr. Pritam Saini, Advocate for the applicant-appellant.
                                     .....
RAJESH BINDAL, J.

Prayer in the application is for permission to withdraw the
present appeal filed by the wife against the judgment and decree of the
learned court below, whereby in a petition filed by the husband, divorce was
granted.

Learned counsel for the applicant submitted that during the
pendency of the appeal, the matter in dispute has been settled between the
parties and in terms thereof, the present applicant-appellant seeks
permission to withdraw the appeal.

CM is allowed. The main appeal is taken on board and the
same is dismissed as withdrawn.

(RAJESH BINDAL)
JUDGE
03.06.2011
sharmila