Gujarat High Court High Court

Kantaben vs State on 19 March, 2009

Gujarat High Court
Kantaben vs State on 19 March, 2009
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3444/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3444 of 2004
 

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

 

KANTABEN
W/O ISHWARBHAI VALABHAI PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MC BAROT for
Applicant(s) : 1 - 3. 
MR. D.C.SEJPAL, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
MR MANAV A MEHTA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 19/03/2009 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. M.C.Barot for the Petitioner, learned advocate
Mr. Manav Mehta for Respondent No.2 ? original complainant and
learned APP Mr. D.C.Sejpal for the Respondent State.

The
learned advocates appearing for the parties have stated that the
matter has been settled and therefore the complaint itself would not
survive and therefore the present Criminal Misc. Application is
required to be disposed of. Accordingly, the present application
deserves to be allowed and the complaint is required to be quashed
and set aside.

The
present Criminal Misc. Application accordingly stands allowed. The
prayer in terms of paragraph 7(A) is granted. Criminal Complaint
being CR No. I 59/2004 registered with Deesa Rural Police Station
(Annexure-A) is hereby quashed and set aside. Rule is made absolute
accordingly.

(Rajesh
H.Shukla,J)

Jayanti*

   

Top