Karnataka High Court
Prem @ Premkumar vs State Of Karnataka on 4 August, 2009
IN THE HIGH COURT OF KARNATAKA AT BAKGALORE
DATED THIS THE 43'" DAY OF' AUGUW, 2099
BEFORE
THE HON'BLEI MRJUSTICE SUBHASH BADI
CRIMINAL PETXTICDN N{).36'77I2009
BETWEEN:
1 PREM @ PREMKUMAR
s/0 GURUMURTHY,
AGED ABOUT :29 memes, I
R/A THYAVANGI VILLAGE,
CHANNAGERI TALUK
DAVANGERE I)IS'I'.
2 VLJ1 @ VLJAYAKUMAR
sgo MANJAPPA, .
AGED ABOUT 26 YE£if§S,..
AUTO DRIVER, * ' ' _ 1
RM. BEHIND corron MILLS, 2 J
NEAR R H CERCLE, SRi'KFxM:'BAi35VANE.§V "
NIT'I'UVALL_I., m§VANA;GERE3': * V' j'
_ _ PETITIONERS
VSTKTE <":§«*"i«:4§'R§¢A.fi':x§<A
' V ' ' BANG1%..LOI§¥§2--' 1. V ..
BY EX1fa%N3£0N_ P€T)'E..E'CE (IN BOTH CASES}
mp; .3? 3 P 12-' z:~::'*:<:;-1 coma'? BUILDINGS,
RE'3PONDEN'I'
V. V (By Sr-i.HQNNAPPA,HCGP}
" V' --.G.RL.P FELED U/S. 482 CiR.P.C BY THE ADVOCATE FOR THE
'--__""féE*FI:1'I0rJI:R PRAYIINEG THAT THIS HONELE COURT MAY BE
~«._F'LE§'ASE£) TO EHRECT BOTH THE SENTECES TO RUN
~CiOC1}RREN'{'L.Y AWARQEE) IN Ci.C.N0: N310? DT: 16.89.2008 AND
-2-
C.C.NO: 2857;'2007 DT: 26.11.08 RESPECTIVELY PASSED BY JMFC
(13? COURT} DAVANGERE AND SHALL BE RUN COCURREINFFLY
LODGED AT CENTRAL PRISON, BELLARY.
THIS PETITKDN COMING ON FOR A1:}M:LssIoN
THE COURT MADE THE F'OLL(.')WiNG: 4
0 R . fli. _
Pcttittioners have been convicted»AAin..'AC.C. byu
judgment and sentence dated
pmxishable under Section
years and he is also datcd
26.11.2008
for the 392 for a
period oftwo years. V
2. Pefiiifinefs’ h for rzlnnm g the sentence in
c.c.No.2357′;200? .c1″..é.~.’:§,c:..:%”_.}%v25.11.2003 conctlrrentiy with
_. ,gentcm;e ~<:.c.1\it3A.:r:;§[_2t3o? ciated 16.9.2008.
1 of the matter is not disputed by the iearncti
. V » V Govc*:;_1incnt.i5'1¢f«:.&er.
n 1.4. Thifi Court; has taken a Vifiw that, in case if the accused
_' is Cgizivfitcd in more £11311 one ofience, he can seek for manning
'ihc~Sentence concmrctntiy under the provisions of Sections 427
V' " C:'.P.C.