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