Gujarat High Court Case Information System
Print
CR.MA/7724/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7724 of
2010
=========================================================
GANESHRAM
GHEVARRAM DEVASI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAHENDRA K PATEL for
Applicant(s) : 1,
MS ML SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/08/2010
ORAL
ORDER
Petitioner
is the original accused. He seeks quashing of complaint Annexure-A.
Offence alleged in the petition is one punishable under Section 70A
of the Bombay Prohibition Act on the ground that he was found in
possession of transporting jaggery in contravention of the provisions
of the Act and permit. It is alleged that 100 tins of jaggery was
found being transported in vehicle of petitioner without any permit.
He was therefore, charged with said offence.
No
case for quashing is made out. All defences of the petitioner
however, are kept open to be urged before the trial Court at the time
of trial.
Disposed
of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top