High Court Punjab-Haryana High Court

Salig Ram vs Rameshwari Devi on 4 December, 2008

Punjab-Haryana High Court
Salig Ram vs Rameshwari Devi on 4 December, 2008
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                  Criminal Miscellaneous No. M-11607 of 2006
                              Date of Decision: December 04, 2008


Salig Ram
                                                        .....PETITIONER(S)

                                VERSUS


Rameshwari Devi
                                                       .....RESPONDENT(S)
                            .      .        .


CORAM:         HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -     None for the petitioner.

               Mr.   O.P.  Sharda, Advocate,                          for
               Mr. B.S. Walia, Advocate, for                          the
               respondent.


                            .      .        .

AJAI LAMBA, J (Oral)

Notice was issued to the petitioner to make

alternate arrangements.

As per Office report, fresh notice issued

to the petitioner has been duly served. None, however,

has put in appearance on behalf of the petitioner.

Order under challenge is Annexure P-1

whereby interim maintenance to the tune of Rs.500/- was

granted.

It seems that in view of nature of the

order being an interim arrangement, the petitioner is not

interested in pursuing the litigation.

The petition is disposed of.

(AJAI LAMBA)
December 04, 2008 JUDGE
avin