Gujarat High Court
Sattar vs State on 17 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8325/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8325 of 2008
In
CRIMINAL
APPEAL No. 689 of 2006
======================================
SATTAR
@ GHELA UMARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR MENGDEY, APP for Respondent(s) : 1,
None for
Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Rule.
Mr. Mengdey, Ld. APP waives service of rule.
Convict
prisoner has preferred this application for direction to run
concurrently sentences awarded to him in separate sessions cases.
No
such relief can be granted at this stage to the applicant as sought
for in this application. Application deserves to be dismissed.
In
the result, application stands dismissed. Rule discharged.
(
J. R. VORA, J.)
(
J .C. UPADHYAYA, J. )
*Pansala.
Top