Gujarat High Court High Court

Bhavin vs State on 4 October, 2010

Gujarat High Court
Bhavin vs State on 4 October, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11803/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11803 of 2010
 

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


 

BHAVIN
YOGENDRA PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARDIK A DAVE for Applicant(s) : 1 - 3. 
MR KARTIK PANDYA APP for
Respondent(s) : 1, 
MS JIRGA JHAVERI for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/10/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Rule.

Learned APP Mr.Kartik Pandya and Ms.Jirga Jhaveri, learned advocate
waive service of notice of rule for respective respondents.

At
the request of the learned advocates for the parties, this
application is taken up for final hearing today itself.

The
complainant herself is present and she has reiterated what is stated
in her affidavit dated 30.09.2010. She further submitted that the
above affidavit is filed without any undue pressure, coercion or
threats. Besides, it is submitted that a petition for divorce under
Section 13B of the Hindu Marriage Act, will be filed before the
Family Court at Ahmedabad and she has no objection if the impugned
proceedings and FIR are quashed and set aside.

Having
heard learned advocates for the parties and on perusal of the record
of the case and considering the married life and age of the parties
and the settlement arrived at between the parties, prima facie, this
Court is of the opinion that ends of justice would be met if the
impugned complaint being CR No.I-192 of 2010 registered with Sole
Police Station, Ahmedabad is quashed and set aside.

This
application is allowed and the impugned complaint is hereby quashed
and set aside.

Rule
is made absolute to the aforesaid extent only.

Direct
service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top