High Court Karnataka High Court

Mohammed Sharif vs State Of Karnataka on 12 October, 2009

Karnataka High Court
Mohammed Sharif vs State Of Karnataka on 12 October, 2009
Author: Huluvadi G.Ramesh
According to the prosecution, near Nagarbhavi Main Road, on
13.3.2009

, the aiieged incident has taken place at 10.45 pm. The deceased

Somesh is murdered by three persons by assauiting him.

Heard the counsel representing the parties.

According to the petitioner’s counsei, case is entirely ~

circumstantial evidence. The overt act. attributed’ is against”‘accueed’v.3.V’and

and there is no specific overt act attributed against thee petitioner Who’

accused. Recovery is oniy a mobiie pl:one__ that too at the insitatncegof the if”

accused. Nothing has been stated against thispetitioner. ‘ Accordingiy, he has

sought for grant ofbail as ‘ther’e no ‘prin’;a’facie case against the petitioner.

Per contra,’government’plveaderisubmitted, petitioner and other accused

are habituai offender:-Iithey are involved in two more cases and that there is a

priina facie’ca–Se against the petitioner.

‘ It n*oticed.v.,petitioner also is invoived in some other cases. It is seen

petitionerfalso ‘ac.”conipan.ied the other accused. In the event of grant of baii,

W.

petitioner is likeiy to abscond and tamper with the witnesses. Accordingly,
petition is dismissed.

Sd/–

An

JUDGE