High Court Punjab-Haryana High Court

Smt. Archana vs Sunil Kumar on 22 April, 2009

Punjab-Haryana High Court
Smt. Archana vs Sunil Kumar on 22 April, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                            TA No.35 of 2009
                          Decided on :22 -04-2009

Smt. Archana
                                            ....Applicant

                   VERSUS
Sunil Kumar
                                            ....Respondent

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. D.D.Sharma, Advocate for the applicant.

Ms. Aman Sibia, Advocate for the respondent

MAHESH GROVER, J

Learned counsel for the applicant states that instead of pressing

the present application he would be satisfied if the applicant is permitted to

participate in the proceedings in divorce petition pending inter se between

the parties at Ludhiana provided she is given some protection as she

apprehends threat to her life as she was prevented from making statement in

the Court.

Respondent is present in Court. He has assured the Court that

he will not obstruct the applicant from participating in the proceedings in

any manner and will not pose any hindrance to her or anyone else involved

in the proceedings. Separate undertaking to this effect has also been

recorded which is placed on record.

In this view of the matter, I am of the considered opinion that

as no further orders need be passed in the present application and impact of

the order dated 20.4.2009 shall stand erased and the present application is

disposed of as such.

April 22 , 2009                         (Mahesh Grover)
rekha                                      Judge