Gujarat High Court High Court

State vs Shantaben on 26 June, 2008

Gujarat High Court
State vs Shantaben on 26 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/410/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 410 of
2005 
 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SHANTABEN
SHIVABHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 26/06/2008  
ORAL ORDER

Mr.

IM Pandya, learned APP, submits that as many as six irregularities
were found during the inspection and thereafter, a detailed and
reasoned order was passed confiscating 25% goods. The said order has
been set aside in appeal. Mr. Pandya submits that the order has been
set aside without taking into account the evidence and other material
on the basis of which, the collector had passed the order.
Considering the submissions of Mr. Pandya and also considering the
fact that the collector relied upon the condition No.6 of the
licence, issue Notice returnable on 11th July, 2008.

[K.M.Thaker,
J.]

kdc

   

Top