High Court Patna High Court - Orders

Md.Sarfaraz Alam @ Lal vs The State Of Bihar & Anr on 2 August, 2011

Patna High Court – Orders
Md.Sarfaraz Alam @ Lal vs The State Of Bihar & Anr on 2 August, 2011
                      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dismissed as withdrawn.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.)