Punjab-Haryana High Court
Ms. Harjit Kaur vs Dr. Parminder Charan Singh And … on 6 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
--
FAO No. 3930 of 2004
Date of decision: August 06, 2009
Ms. Harjit Kaur ........ Appellant
Versus
Dr. Parminder Charan Singh and another .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. I K Mehta, Senior Advocate with
Ms Ranjit Mehta, Advocate
for the appellant
Mr. Harpreet Singh, Advocate for
Mr. Kanwaljit Singh, Sr. Advocate
for the respondents
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J.
Mr. Mehta, Senior counsel appearing for the appellant states that the
present appeal has become infructuous as it pertains to the custody of the minor.
The minor have since attained the age of majority, i.e. 18 years.
In view of the statement made above, the present appeal is ordered to
be dismissed as infructuous.
(Nirmaljit Kaur)
Judge
August 06, 2009
mohan