Karnataka High Court
Mr Harsha vs State By N R Mohalla on 28 September, 2010
" V' _ Myssore;
IN THE HIGH COURT op" KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY OF SEPTEMBEE
BEFORE
THE HON'BLE
CRIMINAL PETITION N'Q.z{21ddd5/d20%i0".t
BETWEEN: it i' V V V
Mr.Harsha V
Aged about 31 years
S / 0.Thimme Gowda .. -
N0.-456/1, 5"' Cross . if _
Tank road, Nv.R;...Moha11a€ - '
Mysore. ' . . U
. . PETITIONER
(By s;<it\fi'shi:A:;V ';'§tti'J.]
AND: ' V'
State by N';"R..MohVald1da_»
Po1i§§3e'Station' ~ A
...RESPONDENT
ééfioramanya Bhat, HCGP]
'I"}:iis"'.VCr1.P is fiied under Section 438 Cr.P.C
prayiitig to enlarge the petitioner on bail in the event of
arrest in Cr.No. 159/ 10 of Narasimharaja P.S.,
_ ' -_IV{ysore City, which is registered for the offences
punishabie under Sections 406, 420 of IPC.
This petition coming on for orders this day, the
Court made the following:
nas...
ORDER
The learned Counsel for petitioner 4
memo for dismissal of petition as'”‘I1ot pitess-e_d;”.i1QWeVei”i
without assigning any reasons.
2. Therefore, petitions’-.is -.._vdisr.f1i’s:s:ed _5without
reserving any libertyv pe’i:itiorief’-.’t’o:1nake successive
appiication under Section».438″C1*,._P.C. it it
. . ‘ ‘ ..