High Court Punjab-Haryana High Court

Nagender Singh vs Smt. Jasvinder Kaur Alias … on 5 March, 2009

Punjab-Haryana High Court
Nagender Singh vs Smt. Jasvinder Kaur Alias … on 5 March, 2009
            Civil Revision No. 7122 of 2008                             (1)

           In the High Court of Punjab & Haryana at Chandigarh

                                Civil Revision No. 7122 of 2008 (O&M)

                                              Date of decision : 5.3.2009


Nagender Singh                                            ..... Petitioner
                                     vs
Smt. Jasvinder Kaur alias Balvinder Kaur and others       ..... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. S. S. Godara, Advocate, for the petitioner.

Rajesh Bindal J.

Prayer in the present petition filed under Article 227 of the
Constitution of India was for release of the petitioner from civil
imprisonment where he was taken into on account of non-payment of
maintenance to the respondents, as was granted by the learned Judicial
Magistrate First Class, Fatehabad, in a petition filed under Section 125 Cr.
P.C. It is admitted that during the pendency of the present petition, the
petitioner has been released from the jail to enable him to clear the arrears
of maintenance.

In view of this development, the present petition has been
rendered infructuous and the same is dismissed as such.

5.3.2009                                              ( Rajesh Bindal)
vs.                                                        Judge