High Court Patna High Court - Orders

Manohar Sharma @ Munnu vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Manohar Sharma @ Munnu vs The State Of Bihar on 23 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.1404 of 2011
                    OM PRAKASH SHARMA @ UMA SHANKAR SHARMA
                                                Versus
                                     THE STATE OF BIHAR
                                                  with
                                   Cr.Misc. No.1437 of 2011
                               MANOHAR SHARMA @ MUNNU
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

02/ 23.02.2011 Both the above stated criminal miscellaneous cases arise out

of Complaint case no.1140C of 2009 and accordingly, common order

is being passed in the above stated criminal miscellaneous cases.

At the very outset, learned counsel for the petitioners points

out that the above petitioners have already been acquitted by the

learned court below on the basis of compromise and accordingly, he

prays to permit him to withdraw the above stated criminal

miscellaneous cases.

Permission is accorded and accordingly, both the above

stated criminal miscellaneous cases are dismissed as withdrawn.

      shahid                                             (Hemant Kumar Srivastava,J)