High Court Karnataka High Court

Mohammed Shareef S/O Late Sab Jan … vs State By South Police Mysore on 23 June, 2008

Karnataka High Court
Mohammed Shareef S/O Late Sab Jan … vs State By South Police Mysore on 23 June, 2008
Author: Huluvadi G.Ramesh
IN ma HIGH COURT OF M
BANGALORE V *    %

DATED THIS THE 23"' DAY OF '   

THE HUMBLE MR. JIESTICEj4i«1§LU$?Aw{§i'.G.R}Xfx%iESH %

CRIMINAL Pgrlifilgm  o%%1~{2_§os

BETWEEN:

Mohammad Sharccfl H  
S;'o1ateSab:}an_Saf_o, " _ "  - 
Aged abcziit ;'§@V'ycafs7   " ._ 

Door N6.3:Q3';'v-2vi.gs}in;~«.B39936,  f 
   

Mandya §i§uiot.    ;'    ' ...PE'I'I'I'IONER

(_BySV'V§'ri-;G.I'*.d,V:1XVn;'=m;i'a":'--§i Smt.Asha.B.L, Advs.)

 1       

V   2   Poiice, Mysore,
« A ' '~..%Myso"rc. Diétrict,
 Mysorfi A

Re;}§:i'esented by State Public Prosecutor,

"  I ~.,High Court Building,
 ~*Ba:1galore. ...RESPONDENT

(By Sri.H.C.Siddagangaiah, HCGP)

‘i”U’*
011%”

sd/3,

later he surrendered before the Court. But stati;sgV_V’that._hc has

not produced any cogent evidence regardingéih’ i’i1j§:rjcs

suffered by him in the accident, .the1fzfiaI ti).

him bail. Accordingly, sought bf

4. In the fa<:1§*a_;3d of fhé' cése, it is for the
triai Court tn expedite thfig ffij;~€§»_'§:vent if the trial is not
cancludeci' féififif1}f;I'lfiiS::Vfi';Cii'1?…t§6 date of receipt of this
or:iei'; '(Sn bail subject to conditions.

Aécofd.ingl§é of.

Iudgg