High Court Karnataka High Court

Mohammed Gouse S/O Mohd.Moulana vs The State Of Karnataka on 16 June, 2008

Karnataka High Court
Mohammed Gouse S/O Mohd.Moulana vs The State Of Karnataka on 16 June, 2008
Author: Huluvadi G.Ramesh
  

  Petition is filed under Section 439 of
V..V_LC;;?,VC. "praying to enlarge the petitioner on baii in Sp}.
"C,C;NG;2~if08 on the file

IN THE HIGH COURT OF KARNATAKAAT
BANGALORE 7 

DATED THIS THE 15*" DAY or A  

THE HONBLE MR. JUSTICE   

CRIMINAL Pm_1;1oN% %;*:{).223us()%1?%2m;si

B EEN:

Mohammad Gouse,       
S/0 Mohd.Moulana, "       '
Hydersabwalc,   :_

Aged about 55 years;  * 

Occrfiusiness,  ._ ~     '
R/0 Ghodwadi, Tq. Humnabad,'=   
Dist:Bidar.  *  ' ' . ...PETITI0NER

(By Sriv,.R,}3.Dt3$!iL=§paV;jcia,V Ad§;}..   
AND:  _   

  of   
Hutnnabzéd Poiiés Sta'ti0n.' ...RESPONDENT

IIIIIMI

of the Pr}. Sessions Judge, Bidar
,»/

39*

. ” . 1§é;£;o1}di:;gly, écffifion is dismissed as withdrawn.

(Crime No.l3lfO8 of Hnmnabad 13.3., Bidar I)isi;}i§_t}w.yvhich is
registered for the offence P/U/S.20(b)(ii)(c)

This Criminal Pctititm naming {his

Court made the following:–

Q

Learned. fcgj? has sought for
permission =i’t£:’uV V