High Court Karnataka High Court

Akash Bhalchandra Desai vs The State Of Karnataka on 23 September, 2008

Karnataka High Court
Akash Bhalchandra Desai vs The State Of Karnataka on 23 September, 2008
Author: C.R.Kumaraswamy
IN THE HIGH comm' 0? KARNATAKA 5 1?  .
CIRCUIT BENCH AT DHARWAI$.j'::j~..   V 3
DATED THIS THE 23rd DAYl jOF:  'T
THE HGN'BLE MR.JusTiefi»c,R.Kv.§4A$As§vefAf§.:Y
CRIMINAE} ~1=?E:rITie 1§ 

BETWEEN: " VA  L'  V  'A 
Akash Bhalehaedm  

Age: 34 years, R;f'o:__. 'Shahéipur,  f 
B€1gaum_0.I.     ._ .,

... . Petitioner

(By Sr}   fxcivocate)

AND :*

 

'I'he_ State {Sf Kmgma,
B§,r«3;}1e Police of*'-makwadi
?0Hm_f__LStafion' ..... ..

_     _ ...Respondent

A ‘(By Sfl~§”‘;«H_.C§§tkhJndi, HCGP)

criminal petition is filed under Section 439 of the

of Criminal Procedure by the advocate for the petitioner

praying that this Honfble Court may be pleased to enlarge

~-the petitioner on Bail in P.S.Crime Nc>.85[20(}7 ofTila1<:wadi

Pofice Statimiz, Belgaum, new pending on the tile of the Spl.
/
(/J

Judge (Pr1.Sessions Judge), Belgaum, in Spi.(3ase No.87/07,
for the offence punishable under Sections 21 and the
N993 Act and Sections 3 and 4 read with 25 pf.–A"rms
Act. . ~ ;_.

This criminal petition coming’ on for day,

the Court made the fofiowing: .. =
0RDEE_V

This cnm” 12:1′ al petition undee of the

Code of Cximinal %:>jftExe’j;ze1\ir;2_eate ‘fer the petitioner

to enlarge the petitioner
on bail: of Tiiakwadi Police Station,
35.37/07, for the ofience punishabie

22 of the Namotic Brugs and

‘ ;.VPsyehot;t§1:xie’Substances Act and Sections 3 and 4 reaci with

* .2.s~¢f th§i.”;a§1¥;k~;:§ Act.

~ This case was heard for some tizzae. During the

of the arguments, the learned counsel for the

petitioner submitted that he wants to urge aii grounds in a

flesh bail petition and he seeks to withdraw the petition as

Q/’

not pressed at this stage. He also submitted

file a memo to that efiect. Accordingly,

The memo reads as under:

“It is zespccti1;i}1y’–.. pmyéd ‘to as.-‘; n”a:1«.g._:.+;–.
petition as not pztzssvéd Hbmjfy’ be
reserved to urge’ gI’0iif1(1-$ }”t2\ “age ficSh”pétition
in the interest o:f,3″iiSti€3€_’f’
in ‘V criminal petition is

dismissed __as{_ ‘ liberty to file a fresh

petition.

sd/-e
%%%%% Judgg