IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.441 of 2009
Date of Decision:-10.8.2009
Rajni Bahri ...Petitioner
Versus
Alok Bahri ...Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Anand Rohilla, Advocate for
Ms.Jyoti Chaudhary, Advocate for the petitioner.
Mr.H.S.Saini, Advocate for the respondent.
Rakesh Kumar Garg, J. (Oral):
In response to the show cause notice issued by this
Court, reply by way of affidavit of the respondent has been filed in
Court and the same is taken on record.
In the reply submitted by the respondent, it has been
specifically stated that the petitioner has already filed a fresh petition
under Section 125 Cr.PC for grant of maintenance before filing of the
present contempt petition and the aforesaid fact has not been
mentioned by the petitioner in the present contempt petition.
Learned counsel appearing on behalf of the petitioner
does not dispute this fact.
In view of the aforesaid fact, I am not inclined to proceed
further with this petition.
Rule discharged.
(Rakesh Kumar Garg)
10.8.2009 Judge
AS