Gujarat High Court Case Information System
Print
CR.RA/400/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 400 of 2011
=========================================
KEHULKUMAR
KANTILAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR NS SHETH
for Applicant(s) : 1,
MR
HL JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/11/2011
ORAL
ORDER
The
present petition has been file under sec. 397 read with sec. 401 of
the Code of Criminal Procedure for the prayer that the impugned order
imposing fine of Rs. 5,000/- by the Sessions Court, Nadiad at Kheda
in Sessions Case No. 136 of 2010 may be quashed and set aide on the
grounds stated in the application.
Heard
learned advocate Mr. Sheth for the applicant.
Having
regard to the application and the papers as well as the impugned
order, it does not call for any interference with the impugned order
looking to the conduct reflected.
In
the circumstances, the present revision application deserves to be
rejected and accordingly stands rejected.
(Rajesh
H. Shukla, J.)
(hn)
Top