High Court Punjab-Haryana High Court

Sanjiv Singla vs Unknown on 18 December, 2008

Punjab-Haryana High Court
Sanjiv Singla vs Unknown on 18 December, 2008
F.A.O No. 213 of 2008 (O&M)                                            ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                       F.A.O No. 213 of 2008

                                       Date of decision : December 18 , 2008



Sanjiv Singla,
                                             ...... Appellant.

                                  through Mr.Baldev Kapoor, Advocate

                     v.
Anamika Singla @ Anomika Singla,

                                             ...... Respondent

                                  through Mr.V.M.Gupta, Advocate


CORAM : HON'BLE MR.JUSTICE AJAY TEWARI

                                ***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J (Oral)

This order be read in continuation of the order dated

25.11.2008.

The respondent is present in person as is the father of the

appellant. Both parties have agreed that a sum of Rs.7.50 lacs would be

paid by the appellant to the respondent in full and final settlement of her

claim(s) against the appellant. It is further agreed that the appeal against

the decree of divorce granted by the trial Court be dismissed with a

modification that allegations of cruelty be deemed to be effaced from the

record.

Consequent to the settlement, a cheque bearing No.263679,

dated 18.12.2008, drawn on Vijaya Bank, has been handed over to the
F.A.O No. 213 of 2008 (O&M) ::2::

respondent in Court.

In the circumstances, this appeal is disposed of. It is, however,

made clear in the event of the cheque not being encashed, the appeal will be

deemed to have been dismissed on merits.

                                        ( AJAY TEWARI           )
December 18 , 2008.                          JUDGE
`kk'