High Court Patna High Court - Orders

Parwej Alam vs The State Of Bihar & Anr on 3 August, 2011

Patna High Court – Orders
Parwej Alam vs The State Of Bihar & Anr on 3 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.1044 of 2009
                   Parwej Alam, son of Late Habul Hasan,
                   resident of village- Itawa, P. S.
                   Pakaridayal, District- East Champaran.
                                                      ... Petitioner.
                                                 Versus
                   1. The State Of Bihar
                   2. Ashmin Khatoon, d/o Latif Khan, w/o
                       Parwej Alam, resident of village-
                       Sherpur, P.S. Chakiya, District- East
                       Champaran.
                                               ... Opposite parties.
                                            -----------

4. 03.08.2011 The husband-petitioner has preferred

this revision application against the order

dated 19th January 2009 passed by the learned

Principal Judge, Family Court, Motihari

in Maintenance Case No. 239 of 2008 by which

the petitioner has been directed to pay a sum

of Rs.1800/- per month as ad interim

maintenance to opposite party no. 2.

Learned counsel for the petitioner

submits that there has been an amicable

settlement between the petitioner and his wife,

opposite party no. 2 and they are living

together. Therefore, this revision application

has become infructuous and he does not want to

press this application.

Prayer is allowed.

This revision application is,

accordingly, dismissed as not pressed.

Kanchan (Amaresh Kumar Lal, J.)