Karnataka High Court
Saleem @ Dr Saleem S/O Late Abdul … vs State By Wilson Garden P S on 31 August, 2010
M _.. -1- IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 3131 DAY OF AUGUST. 2010 BEFORE THE HON'BLE MRJUSTICE SUBHASH CRIMINAL PETITION NoC4'273/l&o1oClV:" BETWEEN: Saleem @ Dr.SaIeem S/o Late Abdul Gani Aged about 37 years ; R/a No.519, 6"} Main Road Opposite Brooke Bond FaCIQI:Y'~., White Field V " ' , Bangalore City. I . 1' ....PETI'i'IONER g§Qll§hanvl'aSzO}\ssts., Advs.) 1. State Wilson Garden _P.S " B3.nga1or"e._ ' ' Viiajaji Nagar pgs """ " 'E ' * I Banga10re;rt ~. I' -Represjentecilby ' The State; Public Prosecutor I'~§igl'1 Court of Karnataka High Court Buildings ~ «Bangalore. ...RESPONDI3N'I'S (By Sri. Satish R.Gi1ji, HCGP) THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 '' "CR.P.C PRAYING THAT THIS I°ION'BLE COURT MAY BE PLEASED TO ORDER OF CONCURRENT RUNNING OF SENTENCE IN [1] C.C.NO.5822/O8 [2] C.C.NO.7553/2008 ON THE FILE OF THE IV ACMM. , BANGALORE. -2- THIS PETITION COMENG ON FOR ORDERS THIS DAY, THE COURT MADE THE FOLLOVVING: 0 R D E R Government Pleader is directed to take notice-f:o1?_V_ the respondents.
2. Petitioner has sought for” run11i_ng~–
concurrently in C.C.Nos.5822/2008 and [755v3)~2oo8′-be-thepm.
file 4th Add}. Chief Metropolitan.Magistrétet”Banga’iore:._
3. Petitioner has been con_\:rit:tedV._Vsepa..rate1y both the
cases. Petitioner submits”«-that,’«_bo%tE1V pertains to same
offence and also submits in the provisions of
Section 427′”the-.Vpsentent:e*n1ay be ordered to run
concurrentiy. ”
4. Considetring’ the suomission, this petition is allowed.
fs_;¢’n:en¢ee”‘na’=cL”c,_No.5séé/2008 and C.C.No.7553/2008 shall
run ..eonei1’1’re11tI’y. e~ . V V Q
Sfiféé
§u&cjé
=:=Ap/_