IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
TA No.331 of 2008
Decided on : 23-03-2009
Smt. Arpan Deep
....Applicant
VERSUS
Sh.Rajwinder Singh
....Respondent
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Vijay Lath, Advocate with
Mr. Naveen Sharma, Advocate
for the applicant
Mr. R.S.Bajaj, Advocate for the respondent.
MAHESH GROVER, J
Learned counsel for the parties have stated that due to
intervention of the Mediators at Mediation Centre of this Court, the parties
have amicably resolved the matter and have started living together.
In this view of the matter, learned counsel for the applicant
states that the present petition has become infructuous and the same may be
disposed of as such.
Ordered accordingly.
March 23 , 2009 (Mahesh Grover) rekha Judge