High Court Karnataka High Court

Abdul Samad @ Plastic vs The State Of Karnataka on 24 September, 2010

Karnataka High Court
Abdul Samad @ Plastic vs The State Of Karnataka on 24 September, 2010
Author: N.Ananda
'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.