High Court Punjab-Haryana High Court

Smt.Shakuntla Devi vs Sumer Singh on 10 September, 2009

Punjab-Haryana High Court
Smt.Shakuntla Devi vs Sumer Singh on 10 September, 2009
C.O.C.P.No.153 of 2008                                                  1


    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.


                                      C.O.C.P.No.153 of 2008
                                      Date of Decision:-10.9.2009


Smt.Shakuntla Devi                                      ...Petitioner


                                     Versus


Sumer Singh                                            ...Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.R.D.Yadav, Advocate for the petitioner.

Rakesh Kumar Garg, J. (Oral):

The grievance of the petitioner before this Court is that

despite an undertaking given by the respondent, he has not extended

any financial help to her at the time of marriage of her daughter

Sunita.

I have heard learned counsel for the petitioner.

Petitioner was married to the respondent in the year

1978. The marriage between the parties could not work and,

therefore, the same was dissolved by judgment and decree dated

14.10.1995 passed by Shri Virender Singh, Additional District Judge,

Rewari.

The contention of learned counsel for the petitioner is that

at the time of passing of the aforesaid decree, the respondent had

made a joint statement with her that he will extend all financial help to

her at the time of marriage of their daughter Sunita and thus he is
C.O.C.P.No.153 of 2008 2

liable to be punished for contempt as he has not extended any help.

Be that as it may, since on the basis of aforesaid

compromise, a decree was passed, petitioner has an effective

remedy to execute the same.

I find no ground to continue with the present proceedings

in which petitioner has failed to serve the respondent for the last

about 1½ year.

Rule discharged.




                                              (Rakesh Kumar Garg)
10.9.2009                                               Judge
AS