IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-23449 of 2009(O&M)
Date of decision : 25.08.2009
Munna Prasad
....Petitioner
V/s
State of Haryana and another
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Sachin Kapoor, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
This is a petition praying that sentence awarded in two cases
i.e. FIR No. 106 dated 20.10.2005 registered under Sections 328, 379/34
IPC at Police Station Kalka, District Panchkula and FIR No. 28 dated
18.05.2006 registered under Sections 328, 379 IPC at Police Station GRP
Kalka, District Panchkula be directed to run concurrently.
However, in view of the Full Bench decision of this Court in
Jang Singh Vs. State of Punjab, 2008(1) RCR(Crl.) 323 the issue
pertaining to the prayer for directing the sentences to run concurrently
cannot be considered under inherent jurisdiction of this Court.
In view of the above, the instant petition is not maintainable
and the same is hereby dismissed with liberty to the petitioner to avail of the
appropriate remedy, if available to him.
25.08.2009 (RAJAN GUPTA) Ajay JUDGE