High Court Punjab-Haryana High Court

Sukhwinder Kaur And Another vs Malkiyat Singh on 14 July, 2008

Punjab-Haryana High Court
Sukhwinder Kaur And Another vs Malkiyat Singh on 14 July, 2008
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                                  ****

Criminal Misc. No. M-50200 of 2007 (O&M)
Date of Decision : 14.07.2008

Sukhwinder Kaur and another
…..Petitioners
Vs.

Malkiyat Singh
…..Respondent

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Parminder Singh, Advocate along with
Sukhwinder Kaur- petitioner No.1 in person.
Mr. Pravindra Singh, Advocate for the respondent.

****
RAJESH BINDAL J.

Learned counsel for the petitioners submits that during the
pendency of the present petition, the dispute between the parties has been
settled and now the petitioners are residing with the respondent in their
matrimonial home. Accordingly, the present petitioner has been rendered
infructuous.

Dismissed as infructuous.





July 14, 2008                                       ( RAJESH BINDAL )
renu                                                      JUDGE