High Court Punjab-Haryana High Court

Sohan Lal @ Shera Ram vs Smt. Inderjit on 16 February, 2009

Punjab-Haryana High Court
Sohan Lal @ Shera Ram vs Smt. Inderjit on 16 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                           F.A.O. No. M-8 of 2001

                             Date of Decision: February 16, 2009


Sohan Lal @ Shera Ram                                ... Appellant

                              Versus

Smt. Inderjit                                       ...
Respondent

CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.

Present:    Mr. Gulshan Sharma, Advocate,
            for the appellant.

            Mr. P.S. Jammu, Advocate,
            for the respondent.


S.D. Anand, J. (Oral)

The appellant – Sohan Lal @ Shera Ram son of

Makhan Ram, resident of Village Resulpur, Tehsil and District

Sirsa, aged 42 years, is present in person. His presence has been

obtained on account of persistent default on his part to pay the

arrears of maintenance pendente-lite. He states that he does not

want to prosecute this appeal.

The appeal shall stand dismissed, accordingly.

Insofar as the arrears of maintenance pendente-lite are

concerned, the respondent reserves liberty to approach the

learned Trial Court.

February 16, 2009                                   ( S.D. Anand )
vkd                                                        Judge