Gujarat High Court High Court

In This Criminal Revision … vs Unknown on 6 September, 2011

Gujarat High Court
In This Criminal Revision … vs Unknown on 6 September, 2011
Author: N.N.Mathur,
 CRIMINAL REVISION APPLICATION NO. 134 of 1997



  CORAM ; N    N   MATHUR, J
 (11.4.1997)


ORDER

In this Criminal Revision Application, the
petitioner has made certain allegations against the
Judicial Magistrate First Class, Baroda, Court No.1.
This cannot be a ground for quashing the order dated
10.4.1997 passed below Exh.23. If the petitioner wants to
make out any case on the basis of malafides on the part
of the Judicial Magistrate, he may apply for transfer of
ithe trial by moving application before the learned
Sessions Judge. It goes without saying that the party
moving for transfer of case on the ground of bias or
imalafides of a Judge makes the same with all
seriousness.

Learned Counsel for the petitioner seeks
permission to withdraw this Revision Application with a
view to approach the learned Sessions Judge. Permission
granted. Dismissed as withdrawn.

Date: 11.4.1997(N N MATHUR, J.)