High Court Karnataka High Court

Mr Harsha vs State By N R Mohalla Police Station on 28 September, 2010

Karnataka High Court
Mr Harsha vs State By N R Mohalla Police Station on 28 September, 2010
Author: N.Ananda
i  - Mysore} *  

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY OF SEPTEMBERDVA4

BEFORE

THE HON'BLE    

CRIMINAL PETITION ND.%I§i21°4/i2o%1o'.   
BETWEEN: i H' i" 1 V

Mr.Harsha V  

Aged -about 31 years  
S/o.'I'hiii1me Gowda ..  «
No.456/1, 531 Cross  _  V
Tank road, 1\T.I.Ff:...IV\/i'oha1¥l_ia§ 
Mysore. 1  . . I 

. . .PETITIONER
(By Sri visiaiiai   
AND: V V " "  a

State by NfR.MohaII;:. it
Poiirge Station " 

...RESPONDENT

 Snbramanya Bhat, HCGP)

 Cri.P is filed under Section 438 Cr.P.C

-  préiyiiang to enlarge the petitioner on bail in the event of
_  his arrest in Ci'.No. 158/ 10 of Narasimharaja P.S.,

Mysore City. which is registered for the offences

  '"-punishable under Sections 406, 420 of IPC.

This petition coming on for orders this day, the
Court made the following:



ORDER

The learned Counsel for petitioner has filed a
memo for dismissal of petition as not pressed,«j11ojufei(er

without assigning any reasons.

2. Therefore. petition aisinissea; ‘ixziti1o’ut

reserving any liberty to petitioneratioii make –.su.ccessiVe_

application under Section ‘ V ”

nas;