TJ
‘E’E”iIS E13I3TI'”?’ION’ COMINC3 ON FOR C)RDERS “EH15
DAY. ‘I.’f’i.E COURT MAE).E TEFL FOLLC}\-VENG:
ORIDER
Heard both sides in respe-rcf. of }.)’c.’3l’I.’1!”‘»'”,v~’.,’«:.)1L3.’:§:}w’}.t.
the petitmnm’ agai11st; \s.rh0m; and ~Qthe1:_*s». c:*;1;:@ ‘ViVs
regjsirred for the offence,*p_u1’1ish-21}j’i’£:* uncié-?:i $<:?<:t.i{)_1'is
399 and. 402 of [PC i'1:n.~* pending in
S.C.No. £33§,:–
2. S_LlVb’£”E1.§’.§Si01ji.,,Cf _'(.}i_e’..peti.t.ic>m:r’s Counsel is
i.hai:,~”tih’cA_jjj;:t.i'{ié;11–r32:*”–.iS=in uC3’Li’S;[O(iy for nearly” th3’e€
m0:1t.V’hs ‘2;1,_mi1 thei”€fkj:fc;’i:c ‘p€ released on baif.
B1Ej VOI].i}1€ other hand. subn1iSsi011 of
S.P.P for the State ii11ai,, t.hr:: petitioraer
“._i£?;1V5 VVé116’sv£:_§):.1’di:1g ezarfier and trial got; cielayed and
i4h1’Cre§Q1’cé’ ‘graitat of ball at this stage would again
V. ” }*v1:~i;_1n;)vié:r the i;1’1’a}.
4. Télkilig 1’1c>t:c-2 of i’h_<«: abave 5.-:eubn1i.s;sin nlacie
amid (:h.2:1.:.1Ce3s; 0f the pz=zt;it[i<)ne;1' 2i}3S(T€,)I"1(§iI'1§§ also cara'r'1ot:
in'
be ruI€:<:I 0511",, 1 am of the vriew that. the t';1":§e1.i (?()1.1ifi1"'C8.I1
be c:1iI*ec:t,cd to expeciiie thé-3 'ma: emci he=:11ce
foiloxsving order.
The trial (:oL11*t shali er1d::1;?i\}-*E)’L3’z’A{;_()l.dispQSé <)ft,}i11.e
casse within {three numths,
The petition s€,a:1giV$'T'd.§s;L5{3é{j§d 0f é.'éijQfding13r.
Dvr: