Gujarat High Court High Court

State vs Kanta on 31 August, 2010

Gujarat High Court
State vs Kanta on 31 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/408/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 408 of
2010 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

KANTA
GAS SERVICES, (PARTNERSHIP FIRM & ITS PARTNER) - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC SEJPAL, APP for Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

This
revision application is filed by the State challenging order dated
13.4.2010 passed by learned Additional Sessions Judge, Rajkot. By the
said order, learned Judge was pleased to partially allow Criminal
Appeal of the respondent. Confiscation of 10% of the amount of 14
cylinders was upheld. Complaint of empty cylinder and Chakda rickshaw
was set aside.

Having
perused the order passed by the Collector as well as learned
Additional Sessions Judge which is challenged before the High Court,
I am of the opinion that no case for quashing is made out in exercise
of revision powers.

Application
is dismissed.

(Akil
Kureshi,J.)

(raghu)

   

Top