IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.190 of 2009
SAJID ANWAR, SON OF MD. IMDAD ALI, RESIDENT OF VILLAGE
AAMIN, P.S.- HUNTERGANJ, DISTRICT- GAYA.
Versus
1. THE STATE OF BIHAR
2. SHAKILA KHATOON WIFE OF SAJID ANWAR, D/O- MD. KHALIL
ANSARI
3. SONI PARWEEN,
4. RANI PARWEEN
BOTH MINOR DAUGHTERS OF SAJID ANWAR AND SHAKILA
KHATOON, UNDER GUARDIANSHIP OF THEIR MOTHER SHAKILA
KHATOON
ALL RESIDENTS OF VILLAGE HARDAWAN, P.S.- DOBHI, DISTRICT-
GAYA.
For the petitioner : Mr. Binod Kumar Sinha, Advocate
For the State : Mr. Jharkhandi Upadhyay, APP
-----------
2 24.09.2010 Mr. Yadav, learned counsel appearing on behalf of the
petitioner, submits that during the pendency of this application,
O.P. no. 2 namely Shakila Khatoon has solemnised her marriage
with one Md. Shamsher Alam on 9.5.2010. Learned counsel
makes that statement based on a copy of “Nikahnama” in his
possession.
Learned counsel has, therefore, taken a fair stand that
he would not be pressing the present application. It is stated that
the petitioner shall now file an application in the court below for
recall/modification/alteration of the order impugned based on the
fact that the O.P. no. 2 has since solemnised her marriage with
another person.
The application is permitted to be withdrawn with the
liberty aforesaid.
( Kishore K. Mandal, J. )
pkj