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.)