Gujarat High Court
State vs Patel on 12 July, 2010
Gujarat High Court Case Information System Print CR.RA/93/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 93 of 2006 ========================================================= STATE OF GUJARAT - Applicant(s) Versus PATEL BHIKHABHAI ISHWARLAL - Respondent(s) ========================================================= Appearance : MR KP RAWAL, APP for Applicant(s) : 1, MS BANNA S DUTTA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 12/07/2010 ORAL ORDER
The
State is in revision against order dated 19.10.2005 passed by learned
Judicial Magistrate First Class, Visnagar below application exh.20 in
Criminal Case No.2017/2004. By the said order, learned Magistrate was
pleased to discharge the original accused by accepting their
application. In the order itself it is recorded that the Central
Laboratory, Mysore had opined that samples of mango milk shake
conformed to the general standards laid down for an article of food
under the Prevention of Food Adulteration Act. It was on this basis
that accused were discharged. No case for interference is made out.
Petition is dismissed.
(Akil
Kureshi,J.)
(raghu)
Top