In the High Court of Jharkhand at Ranchi
Cr. Rev. No.869 of 2010
Jamil Akhtar @ Md. Jamil Akhtar................Petitioner
VERSUS
Smt. Zohra Khatoon............................. Opposite Party
CORAM : HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. Himanshu Kumar Mehta and Mrs. Manjusri Patra
For the opposite party : Mr. Ziaul Haque
8/ 16.11.11
Learned counsel appearing for the petitioner submits that in a proceeding
initiated under Section 125 of the Code of Criminal Procedure by the opposite party
the petitioner was directed to make payment of Rs.2500/- per month as allowance for
maintenance . That apart, litigation cost was also awarded. That order was challenged
before this Court in this revision application. Meanwhile, execution case was filed by
the opposite party before the Principal Judge, Family Court, Ranchi for execution of
the order passed by the Principal Judge, Family court, Ranchi earlier. In course of
time, the parties got their dispute settled amicably whereby they arrived at settlement
that the petitioner should pay Rs.8 lac as one time permanent settlement which the
petitioner did pay and therefore, Misc, Case was disposed of and since the order has
been passed by the court in Misc Case No.62 of 2010 whereby execution case was
disposed of, the petitioner would not be pressing this application and hence, he may
be permitted to withdraw this application.
Permission in the facts and circumstances stated above is hereby
allowed.
Let this application be withdrawn.
( R.R.Prasad, J.)
ND/