High Court Karnataka High Court

Sri Harish Boregowda vs Smt R Anitha on 16 September, 2010

Karnataka High Court
Sri Harish Boregowda vs Smt R Anitha on 16 September, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16'" DAY OF SEPTEMBER, 2030 

BEFORE

THE HONBLE MR. JUSTICE C.R.KUMARASWE'xMYg:V'   D" D

CRIMINAL PETITION No.749~OF 20:16 " "   4

Between:

Sri. Harish Boregowda.

S/o Sri. Boregowda.

Aged about 37 years. 

Residing at No.966,  _ ._

10"' 'B' Main. 41"' 'E Block,   
Rajajinagar, Bang_a]oreA--.w--E-.    D  'Petitioner

(By M/s. i\/LT. 3_NaDI§;aiVah::'-.Ass'ociatestufidvocates}

And:  ____    

Smt. R. Ani--ti1a, V'  *   ..
W/0 Sri. Hareish'BoIfe.go'wd~a;"
Aged about"I-30 years};  
C/o Ambika,"No'.89}3/F-J. 
10th Cross, Nextto FM Silks,

 ELVay._out,  **** 
'._Eg3an«g&aiore-3%O;<.__  Respondent

*$**=l=

A'F.his__v'CrD'i:rr1irIaI Petition is filed under Section
«$82 of Code of Criminal Procedure praying to set

""D.--:i."V"'a1s'ide the._."Order dated 31.12.2009 passed by the
_ 'P3.'sO.A,'Dif?z'I'C--1, Bangalore City in Cri.A.No.535/2009
'=at',P-..r1rI--'exure--A and set aside the order dated

--51.15'.2oo9 passed by the V Additional CMM,

xx"-.13Van_gaio1-e atAm'1exure--E3 1.e., C.M1sc.No.364/2009.

f/



This Petition coming on for Orders this day,
the Court made t.he foi1owing:-

ORDER

Learned counsel for the p€[itiOI1€.i_”‘:””

memo. Memo reads as under: ._

“The petitioner in the ahboireii’~C2is.e &nivo*s.t7i.A

humbiy submits thatfthis VI-{oh’bEes.»”Cg;ii_Vft be”

pleased to dismiss thieviféisbove ‘p_et’it.”ifori7_since
petition has become infftzctiiious «’ai1–d..vv1§<indly
grant iiberty to toh-edit"petitiaone"h:to'o_pproach this
Hon'ble Court. in"_theV and

equity."

In views,”cit:__mss’m_”‘–da..L_,eci,? 16.09.2010, this
criminalspet–it;io*hV«~..i_swdish:-i__ssed has having become

infructuous, »

sd/gt
I-‘Stage