High Court Punjab-Haryana High Court

Krishan Gopal Kalra vs Smt.Punam Kalra on 31 July, 2009

Punjab-Haryana High Court
Krishan Gopal Kalra vs Smt.Punam Kalra on 31 July, 2009
CR No.1058 of 1998                                                [1]

IN THE HIGH COURT OF PUNJAB                         AND HARYANA AT
                 CHANDIGARH.


                                Civil Revision No.1058 of 1998

                                Date of Decision: 31 - 7 - 2009

Krishan Gopal Kalra                                       ....Petitioner

                                v.

Smt.Punam Kalra                                           ....Respondent



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                                ***
Present:     Mr.Vaneet Sharma, Advocate
             for the petitioner.

             Mr.Vinod Kumar Kaushal for
             Mr.B.R.Mahajan, Advocate
             for the respondent.

                                ***

KANWALJIT SINGH AHLUWALIA (ORAL)

Petitioner Krishan Gopal Kalra was married with Punam Kalra

on 3.2.1988 according to Hindu rites. Out of this wedlock, a daughter,

namely, Mrignalini was born on 25.10.1988. It is alleged that Punam Kalra

was thrown out of the matrimonial home and was ill treated for want of

dowry. Petitioner-husband had filed a petition for grant of decree of divorce

on the ground of cruelty and desertion. Ex-parte decree was granted in

favour of husband on 12.6.1991. Aggrieved wife filed an application for

setting aside ex parte judgment and decree on the ground that fraud was

played upon her, as no service was effected upon her. Order of ex parte

decree was set aside by the Additional District Judge on 17.2.1998. The

present revision petition has been filed against that order.

CR No.1058 of 1998 [2]

On the last date of hearing, counsel for the parties were orally

told that parties should remain present in Court. Today petitioner Krishan

Gopal Kalra and respondent Punam Kalra along their only child Mrignalini

are present in Court. Counsel for the parties have stated that parties have

arrived at a compromise. Affidavit of Krishan Gopal Kalra and Punam

Kalra have been submitted. They are marked as Mark `A’ and Mark `B’.

They be read as part of this order.

Counsel for the parties have jointly made a statement that

present revision petition be decided in view of the compromise arrived

between the parties. Therefore, impugned order passed by the learned

Additional District Judge on 17.2.1988 whereby ex parte decree was set

aside is upheld. Punam Kalra has stated that she will not prosecute the

petitioner-husband and petitioner-husband has agreed that as per agreement

he will buy a a house in the name of Punam Kalra worth Rs.9 lacs and will

pay a sum of Rs.5,000/- per month to her.

Counsel for the parties on instructions from Krishan Gopal

Kalra and Punam Kalra have stated that parties shall continue to visit each

other. However, Punam Kalra will not object to petitioner’s staying with

Nirmal Kumari to whom he had married during the period when decree of

divorce was subsisting.

In view of the compromise arrived between the parties, the

present petition is disposed off.

( KANWALJIT SINGH AHLUWALIA )
July 31, 2009. JUDGE

RC