Gujarat High Court High Court

Mohmedali vs State on 4 September, 2008

Gujarat High Court
Mohmedali vs State on 4 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11283/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11283 of 2008
 

In


 

CRIMINAL
APPEAL No. 270 of 2007
 

 
 
=========================================================

 

MOHMEDALI
JAHIRUDDIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR IM PANDYA ASST. PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 04/09/2008 

 

 
ORAL
ORDER

1. By
way of this application through jail, the applicant-convict has
prayed to order to run sentences of imprisonment imposed on him in
connection with two different offences, concurrently.

2. Heard.

I have perused the relevant record. The convict is sentenced to
undergo five years imprisonment and to pay fine of Rs.3000/- and in
case of default to undergo further imprisonment for a period of 9
months in connection with Sessions Case
No.134 of 2006. The convict is also sentenced to undergo seven
years imprisonment and to pay fine of Rs.700/- and in case of default
to undergo further imprisonment for a period of 18 months in
connection with Sessions Case No.16 of
2006. From the record it transpires that the convict has preferred
two criminal appeals being Criminal Appeal No.270 of 2007 and 324 of
2007 through jail against his conviction.

3. By
way of this application, the convict has prayed to pass appropriate
order to run both the sentences concurrently. The prayer made by the
convict can be considered at the time of final hearing only, and
hence, Office is directed to tag and place for hearing this
application along with Criminal Appeal Nos. 270 of 2007 and 324 of
2007.

(M.D.

Shah,J.)

Umesh/

   

Top