Punjab-Haryana High Court
Avtar Singh vs Palwinder Kaur on 7 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
F.A.O. No. 212-M of 2005 ( O&M )
DATE OF DECISION : 07.10.2009
Avtar Singh
... APPELLANT
Versus
Palwinder Kaur
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Sandeep Bansal, Advocate,
for the appellant.
Mr. S.S. Chambial, Advocate,
for the respondent.
***
SATISH KUMAR MITTAL , J. ( Oral )
The appellant has filed an application (CM No. 23372-CII of
2009) for withdrawal of the appeal filed by him on the ground that the
parties have already filed a petition for dissolution of marriage under
Section 13-B of the Hindu Marriage Act, 1955 in the court of Additional
Civil Judge (Senior Division), Ajnala. The prayer made in this application
has not been opposed by counsel for the respondent.
For the reasons stated in the application, which is duly
supported by an affidavit, the appellant is permitted to withdraw this appeal.
Appeal is, accordingly, dismissed as withdrawn.
October 07, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE