Karnataka High Court
Sri Harish Boregowda vs Smt R Anitha on 16 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16'" DAY OF SEPTEMBER, 2030 BEFORE THE HONBLE MR. JUSTICE C.R.KUMARASWE'xMYg:V' D" D CRIMINAL PETITION No.749~OF 20:16 " " 4 Between: Sri. Harish Boregowda. S/o Sri. Boregowda. Aged about 37 years. Residing at No.966, _ ._ 10"' 'B' Main. 41"' 'E Block, Rajajinagar, Bang_a]oreA--.w--E-. D 'Petitioner (By M/s. i\/LT. 3_NaDI§;aiVah::'-.Ass'ociatestufidvocates} And: ____ Smt. R. Ani--ti1a, V' * .. W/0 Sri. Hareish'BoIfe.go'wd~a;" Aged about"I-30 years}; C/o Ambika,"No'.89}3/F-J. 10th Cross, Nextto FM Silks, ELVay._out, **** '._Eg3an«g&aiore-3%O;<.__ Respondent *$**=l= A'F.his__v'CrD'i:rr1irIaI Petition is filed under Section «$82 of Code of Criminal Procedure praying to set ""D.--:i."V"'a1s'ide the._."Order dated 31.12.2009 passed by the _ 'P3.'sO.A,'Dif?z'I'C--1, Bangalore City in Cri.A.No.535/2009 '=at',P-..r1rI--'exure--A and set aside the order dated --51.15'.2oo9 passed by the V Additional CMM, xx"-.13Van_gaio1-e atAm'1exure--E3 1.e., C.M1sc.No.364/2009. f/ This Petition coming on for Orders this day, the Court made t.he foi1owing:- ORDER
Learned counsel for the p€[itiOI1€.i_”‘:””
memo. Memo reads as under: ._
“The petitioner in the ahboireii’~C2is.e &nivo*s.t7i.A
humbiy submits thatfthis VI-{oh’bEes.»”Cg;ii_Vft be”
pleased to dismiss thieviféisbove ‘p_et’it.”ifori7_since
petition has become infftzctiiious «’ai1–d..vv1§<indly
grant iiberty to toh-edit"petitiaone"h:to'o_pproach this
Hon'ble Court. in"_theV and
equity."
In views,”cit:__mss’m_”‘–da..L_,eci,? 16.09.2010, this
criminalspet–it;io*hV«~..i_swdish:-i__ssed has having become
infructuous, »
sd/gt
I-‘Stage