Gujarat High Court High Court

Sattar vs State on 17 July, 2008

Gujarat High Court
Sattar vs State on 17 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   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