Gujarat High Court High Court

State vs Nikhil on 25 January, 2011

Gujarat High Court
State vs Nikhil on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/577/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 577 of 2010
 

 
 
=========================================================

 

STATE
OF GUJARAT & 1 - Applicant(s)
 

Versus
 

NIKHIL
VIJAYBHAI ARDESHANA - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
CM SHAH, APP  for
Applicant(s) : 1 - 2. 
MR AMAR D MITHANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
ORAL
ORDER

Petitioner
has challenged an order dated 29.6.2010 passed by the Additional
Sessions Judge, Junagadh by which confiscation of five cylinders
valued at Rs.6250/- in all came to be set aside. I am broadly in
agreement with the order under challenge. Even otherwise, the amount
involved is small. I do not find it appropriate to entertain this
petition. The same is therefore, dismissed.

(Akil
Kureshi, J.)

(vjn)

   

Top