IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CR No. 5225 of 2008
Decided on : 19-12-2008
Rajinder Singh Lambra and others
....Petitioners
VERSUS
Amardeep Kaur
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Aman Pal, Advocate for the petitioners.
Mr. Som Nath Saini, Advocate for the respondent.
MAHESH GROVER, J
Both the parties are agreed that in so far the impugned order is
concerned, the direction regarding providing one room accommodation to
respondent no.1 in H.No. 125, Phase no.4, Mohali be not insisted upon and
in that eventuality, the petitioner is ready to honour the impugned order.
Having regard to the fact that both the parties have agreed that
in the absence of the aforesaid condition, the impugned order is accepted, I
am of the considered opinion that nothing survives in the revision petition
which is disposed of as having become infructuous.
Petitioner shall only pay Rs. 7,000/- per month as maintenance
to the respondent.
December 19 , 2008 (Mahesh Grover) rekha Judge