Gujarat High Court Case Information System
Print
CR.MA/2493/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2493 of 2010
======================================
DINESHBHAI
RAGHAVBHAI BHARVAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MRPRATIKYJASANI
for Applicant
Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/03/2010
ORAL
ORDER
Respondent
No.2-original complainant has filed affidavit dated 10.3.2010 and
declared on oath that a settlement has been arrived at between the
parties and now the complainant does not want to prosecute the
impugned criminal proceeding qua the applicant and, therefore, a
request is made to quash the impugned complaint qua the applicant.
Having
heard the learned counsel for the parties and considering the
affidavit dated 10.3.2010 filed by the complainant, which is placed
on record through his advocate, in order to meet the ends of justice,
I deem it just and proper to exercise power under Section 482 of the
Code of Criminal Procedure to quash the impugned complaint qua the
applicant.
This
application is allowed. The relief as prayed for in paragraph 8(A) is
granted qua the applicant.
(ANANT
S. DAVE, J.)
(swamy)
Top