IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.392 of 2008
RAHMATULLAH S/O- LATE AMEEN MIAN R/O- VILLAGE SIDHWALIYA
KHALAGAON P.S.- KATEYA, DISTRICT- GOPALGANJ.
Versus
1. THE STATE OF BIHAR
2. SHAHRINA KHATOON, D/O- ABBAS MIAN, R/O- VILLAGE
PATAHAIRWA TOLA BASANTPUR, P.S. & P.O.
KPATAHAIRWA, DISTRICT- KASHINAGAR (UP).
-----------
4 23.09.2010 Both parties present.
Learned counsel appearing on behalf of the petitioner
submits that a compromise was arrived at between the parties in
connection with present proceeding as well.
Mr. Wasi Ahmad Khan learned counsel appearing on
behalf of O.P. no. 2 also states before this Court that there has
been a compromise between the parties and she is not interested
in pursuing the present matter.
Considering the stand taken by both the parties, this
Court interferes with the order impugned.
The order dated 26.2.2008 is quashed and set aside.
( Kishore K. Mandal, J. )
pkj