Court No. - 50 Case :- CRIMINAL REVISION No. - 111 of 2010 Petitioner :- Ram Sanehi And Others Respondent :- State Of U.P. Petitioner Counsel :- Rakesh Pandey,Tapender Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
This criminal revision has been filed against an order passed in
appeal under Section 6-C of the Essential Commodities Act.
Confiscation proceeding is commenced under Section 6-A of the
Act and after issuance of notice, order was passed and it was
challenged in appeal.
I am of the considered view that present criminal revision will not
be maintainable against the order passed under Section 6-C of the
Act. Only writ petition is maintainable against the order passed
under Section 6-C of the Act.
Learned counsel for the revisionists prays that this revision may be
dismissed as withdrawn with liberty to approach the appropriate
forum.
As prayed, this revision is dismissed as withdrawn with liberty to
approach the appropriate forum.
Office is directed to return certified copy of the impugned order to
the learned counsel for the revisionists.
Order Date :- 18.1.2010
Rmk.