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