High Court Patna High Court - Orders

Sajid Anwar vs The State Of Bihar &Amp; Ors on 24 September, 2010

Patna High Court – Orders
Sajid Anwar vs The State Of Bihar &Amp; Ors on 24 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.190 of 2009
           SAJID ANWAR, SON OF MD. IMDAD ALI, RESIDENT OF VILLAGE
           AAMIN, P.S.- HUNTERGANJ, DISTRICT- GAYA.
                                             Versus
              1. THE STATE OF BIHAR
              2. SHAKILA KHATOON WIFE OF SAJID ANWAR, D/O- MD. KHALIL
                 ANSARI
              3. SONI PARWEEN,
              4. RANI PARWEEN
              BOTH MINOR DAUGHTERS OF SAJID ANWAR AND SHAKILA
              KHATOON, UNDER GUARDIANSHIP OF THEIR MOTHER SHAKILA
              KHATOON
              ALL RESIDENTS OF VILLAGE HARDAWAN, P.S.- DOBHI, DISTRICT-
              GAYA.
              For the petitioner       : Mr. Binod Kumar Sinha, Advocate
              For the State            : Mr. Jharkhandi Upadhyay, APP
                                           -----------

2 24.09.2010 Mr. Yadav, learned counsel appearing on behalf of the

petitioner, submits that during the pendency of this application,

O.P. no. 2 namely Shakila Khatoon has solemnised her marriage

with one Md. Shamsher Alam on 9.5.2010. Learned counsel

makes that statement based on a copy of “Nikahnama” in his

possession.

Learned counsel has, therefore, taken a fair stand that

he would not be pressing the present application. It is stated that

the petitioner shall now file an application in the court below for

recall/modification/alteration of the order impugned based on the

fact that the O.P. no. 2 has since solemnised her marriage with

another person.

The application is permitted to be withdrawn with the

liberty aforesaid.

( Kishore K. Mandal, J. )
pkj