Gujarat High Court Case Information System
Print
CR.RA/410/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 410 of
2005
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHANTABEN
SHIVABHAI PATEL - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/06/2008
ORAL ORDER
Mr.
IM Pandya, learned APP, submits that as many as six irregularities
were found during the inspection and thereafter, a detailed and
reasoned order was passed confiscating 25% goods. The said order has
been set aside in appeal. Mr. Pandya submits that the order has been
set aside without taking into account the evidence and other material
on the basis of which, the collector had passed the order.
Considering the submissions of Mr. Pandya and also considering the
fact that the collector relied upon the condition No.6 of the
licence, issue Notice returnable on 11th July, 2008.
[K.M.Thaker,
J.]
kdc
Top