Gujarat High Court Case Information System
Print
CR.RA/93/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 93 of 2006
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
PATEL
BHIKHABHAI ISHWARLAL - Respondent(s)
=========================================================
Appearance
:
MR
KP RAWAL, APP for Applicant(s) : 1,
MS BANNA S DUTTA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/07/2010
ORAL
ORDER
The
State is in revision against order dated 19.10.2005 passed by learned
Judicial Magistrate First Class, Visnagar below application exh.20 in
Criminal Case No.2017/2004. By the said order, learned Magistrate was
pleased to discharge the original accused by accepting their
application. In the order itself it is recorded that the Central
Laboratory, Mysore had opined that samples of mango milk shake
conformed to the general standards laid down for an article of food
under the Prevention of Food Adulteration Act. It was on this basis
that accused were discharged. No case for interference is made out.
Petition is dismissed.
(Akil
Kureshi,J.)
(raghu)
Top