Patna High Court – Orders
M.M.Sharma vs Union Of India Thru.C.B.I. on 16 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.35391 of 2010
M.M.SHARMA, SON OF LATE KRISHA NANDAN SHARMA
Versus
THE UNION OF INDIA THROUGH SUPERINTENDENT OF POLICE, C.B.I.
-----------
3/ 16.11.2010 Learned counsel for the petitioner is permitted to
withdraw the application since the petitioner has been granted bail
by the court below under the provision of section 167 (2) Cr. P. C.
The application is dismissed as withdrawn.
JA/- (Anjana Prakash, J.)