IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1132 of 2009
Md.Sarfaraz Alam @ Lal, son of Late Azimul
Haque Khan Saheb, resident of village- Lal
Moti, P. S.- Taljhari, District- Sahebganj
(Jharkhand).
... Petitioner.
Versus
1. The State Of Bihar
2. Nusrat Praveen, D/o of Sah Ahmadeen,
resident of Muhalla- Vishwanath Ganj, Ward
No. 5, P. S. -Khagaria, District-
Khagaria.
... Opposite parties.
-----------
3. 02.08.2011 The husband-petitioner has preferred
this revision application against the order
dated 17.4.2009 passed by learned Principal
Judge, Family Court, Khagaria in Maintenance
Case No. 21 of 2008 by which the petitioner has
been directed to pay Rs.1500/- per month to his
wife and Rs.1000/- per month to his minor son
for their maintenance.
After some arguments, learned counsel
for the petitioner seeks permission to withdraw
this application.
Prayer is allowed.
This revision application is
dismissed as withdrawn.
Kanchan (Amaresh Kumar Lal, J.)