High Court Karnataka High Court

Sri H N Thimmegowda vs The State By Yelahanka Police on 6 June, 2011

Karnataka High Court
Sri H N Thimmegowda vs The State By Yelahanka Police on 6 June, 2011
Author: C.R.Kumaraswamy
1

IN THE HIGH COURT OF KARNATAJKAAT E3_;3{NG'#;{[g{)'§'2;E"..

DATES THIS THE 67" DAY :33: JLWE; .€2'::i 1  
BEFORE a  g - .

THE HC)N'8LE MR. RJSTICE €.._R. KUMARASWAjv§Y_H 
EE§Eé;Nu%E ?E.:Em§2xs"';2.z:Ei E    "

BETWEEN: X§«:._'%fE 5"? "'€..'j"

SR}. ms. THIMMEGOWDA

S/O LATE NARAYANAPPA

AGED ABOUT 55 YEARS

WORKING AS A EEO.

YELAHANKA N4 « V
BANGALORE NORTH T;é\'LL}'¥<i 'L
PERMANENTLY RESIDING   .
HONNADEVIPURA \£ILL»i\_GE"""   
sHAKALADEvANAEuaA'iE.C;ST ' V  ._  

MADURE HOBLI-; ~DQ'DD.ABA"L:§3_APU'RAVTALt}iH_g ';\,_--*c>c:m"E)

AND: » - . ..  ..
1. THE STATE BY YELAHANKA POLICE;
BANGALORE NORTH TALUérf B3~11_fi\\ins'5;i'»!_ "
 stzoma " , 
BAN£3ALC;=RE? £363 502,  RESPONDENTE3

{B*E”–SRI.;:_’3SATFiES§~§ R. 51:22:, HCGP)

” ;§’E*?fLI-S CIV§JE?~’lI¥\§/ii PETITION FILED UNDER, SECTION 438 CODE OF

4*«.V.V’cE.:’:v–2:r~¢,::_L EEOEEBURE PRAYENG ‘:0 ENLARGE THE PETETIGEEEER on: BAIL EN

“§’HE”:_ E1%’E§’§£'{ SF HES ARREST I94 CRIME NO.95g’.?iC%ll GP YELEWANKA FQLECE

V” V–‘i”S_%”;és’?:@%a:, SANGAEQRE Cm: FQR THE OFFENSES ?i.§f’éESHA§%..E :}E'<£§}E§€
E SE<Z?;T:§§':iS 354; SS4, 553%,. 58E 0? §E§DEA§%i EEEAE CGQE A559 SECT'I0§'»é

"A 3r{£.§}{12j; SCES'? mi; 198%,

pg

THIS CREMENAL PETITEON COMING ow FOR oeoees

CGURT THES DAY, THE COURT MASE THE FOLLOWING:-

QRDERC

teamed cotmsei for the petitionerV"h_a's._fiieo .$$_"_iAM'€:"?T§'G'V

6.6.201?" The Memo reads as unoe's=:.:V"'*i.

"The undersigned couhseii r'e;:1_ue»st thi§;~ i¥£o.;f1'bIe Court

to ieave of this HonA'bVI_e_ ahsvvifithsiraw the

petition as fiQ~€';1«!'_f§_$3S€(§_." 1;

2. In view: of 1′, this Criminai Petition

is dismissecif as

3. At this::~:tege,x’!ee’:=hed:’..eounsei for the petitioner submits
that pet_E»ti;onve_ii wiii .s’u-rrehsgier before the Court below and move

fo’r-._VAregjuiaVr h_eiii.’4.._ih__case if the petitioner makes an appiication

for te’gtiI*et tifie same shall be disposed of by the Court

below as44’e:go’eodi.ti’oosiy as possibie.

35%;’?

EJEQE