High Court Patna High Court - Orders

M.M.Sharma vs Union Of India Thru.C.B.I. on 16 November, 2010

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The application is dismissed as withdrawn.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.)