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stated criminal miscellaneous cases are dismissed as withdrawn.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)