Court No. - 2 Case :- FIRST APPEAL No. - 2 of 2009 Petitioner :- Capt. Sarabjeet Singh Respondent :- Harpreet Kaur Petitioner Counsel :- Yashovardhan Swarup Respondent Counsel :- A. Preet Singh Hon'ble Uma Nath Singh,J.
Hon’ble Devendra Kumar Arora,J.
In the matrimonial dispute, impugned herein, both parties, namely,
appellant Capt. Sarabjeet Singh(husband) and his wife Smt. Harpreet
Kaur are present in Court. The wife has also brought the children
staying with her, in Court.
Though they have been living separately for the last about six years, but
on being persuaded a good sense seems to have prevailed, and now they
have decided to live together on the condition that Capt. Sarabjeet Singh
(the husband) will stay at the place of his wife with children in order to
gain their confidence.
We appreciate the gesture shown by both parties but since there have
been some disputes between the parties and that they have levelled
cross-allegations, which we do not expect them to repeat in future, we
direct the SSP/D.I.G., Lucknow to post two police personnel, one of
them being a lady, to keep watch, from a distance, in order to facilitate
the restoration of normalcy in the family life of parties to the litigation.
During the course of hearing, Capt. Sarabjeet Singh undertakes that he
will deposit the entire charges connected with the schooling of his
daughter by tomorrow.
List the matter on 28.07.2010. Both the parties (excluding their
children) shall remain present in Court on the next date of hearing.
This matter shall remain part heard.
Order Date :- 22.7.2010
Ashwini/ML