Gujarat High Court
State vs Nikhil on 25 January, 2011
Gujarat High Court Case Information System
Print
CR.RA/577/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 577 of 2010
=========================================================
STATE
OF GUJARAT & 1 - Applicant(s)
Versus
NIKHIL
VIJAYBHAI ARDESHANA - Respondent(s)
=========================================================
Appearance
:
MS
CM SHAH, APP for
Applicant(s) : 1 - 2.
MR AMAR D MITHANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/01/2011
ORAL
ORDER
Petitioner
has challenged an order dated 29.6.2010 passed by the Additional
Sessions Judge, Junagadh by which confiscation of five cylinders
valued at Rs.6250/- in all came to be set aside. I am broadly in
agreement with the order under challenge. Even otherwise, the amount
involved is small. I do not find it appropriate to entertain this
petition. The same is therefore, dismissed.
(Akil
Kureshi, J.)
(vjn)
Top