Karnataka High Court
Abdul Samad @ Plastic vs The State Of Karnataka on 24 September, 2010
'1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2«i'I'H DAY OF SEPTEMBER 2o10;f.
BEFORE
THE HONBLE MR.JUSTlCl$ml§l.ANANDi5l':»~.VV 1:./.11' P
CRIMINAL PETITION NO;=/.-:1?l&§';_'_7:_g__/p?_:l»:(§'ir,()"__."' T P
BEI WEEN'.
Abdul Samad @ Plastic
S /0 Late Abdul Khudhoos
Aged about 55 Years ' '
Occ: Car Driver V
R/a House No.8."
9"" Cross, Sult_haip:i.:Roaii =:
Gousiyanagar " " '
MYSore. ...PET1TlONER
(By Sri K.A.C'i_iaD.drii'PSheltar,'«1§ltiy.]_ ;
AND:
T Stateof Kari'igita1<ei' **** ~ "
By Pelipcc. VNar.e4isiEmharaj a
Police. ST.a.T.iC1'lK,_' = '
Mysore '
'Rep by State: Prosecutor
_ _ Court a of Karnataka
"i3anga.1Qre. T' ...RESPONDENT
gysrie Vijiay Kumar Majage, HCGP)
This Cr1.P is filed under Section 439 Cr.P.C
praying to enlarge the petitioner on bail in
Cr.No.190/2010 of Narasimharaja Police Station.
Mysore city, registered for an offence punishable under
Section 20{b){1] of Narcotic Drugs and Psychotropic
-3
5.'
Substance Act, 1985 and under sections 109, i92(a) of
I.M.V.Act 1988 and under section 74 of K.M.V.Rules.
This petition coming on for orders this davy;_rtih'e
Court made the following: 7 "
O R D E R
The learned Counsel for p.<'3ti.l,tl_'OI1€I:~" that l"
petition may be dismissed with toi*.pet,itioné1tl.tei.i
file a bail application, after sheetis
2. His submission. is ree.orde-dis
Fletitilon 1s7§:{isffi3s’sed, lhléieeordingly.
Sd/-1
ledge
nas.