Punjab-Haryana High Court
Sukhwant Kaur vs Sumit Sharma & Others on 14 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CR No.5247 of 2009
Decided on : 14.10.2009
Sukhwant Kaur ... Petitioner
versus
Sumit Sharma & others ...Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. R.S.Budhwar, Advocate
for the petitioner.
****
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)
As per report, respondent No.3 has been served.
Mr. Ashok Chawla put his appearance on behalf of the
respondent No.3 before this Court and filed reply, whereby it has
been stated that the firm has no objection if the amount is
released keeping in view the fact that the petitioner is a major
and money is required for her marriage.
This revision petition is allowed and it is directed that
the FDR No.2287375 amounting to Rs.1,31,861/- be released to
the petitioner with upto date interest.
October 14, 2009 (AJAY TEWARI) sonia JUDGE