Gujarat High Court Case Information System
Print
SCR.A/1746/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1746 of 2009
=========================================================
BHOGILAL
JAMNADAS KANSARA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PM DAVE for
Applicant(s) : 1,MR ASIT B JOSHI for Applicant(s) : 1,
MR RC
KODEKAR, APP for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2,
MR GC RAY for Respondent(s) : 3,
MR MANAN A
SHAH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/02/2010
ORAL
ORDER
Heard
the learned advocates appearing for the parties for final disposal
of the matter.
Petitioner
original accused seeks quashing of Special Case No.6/09 arising out
of Inquiry Case No.2/08 produced at Annexure A to the petition.
Learned
counsel appearing for the parties jointly submit that the issues have
been resolved between the parties. It appears that between the
complainant and the accused there was a land deal of agricultural
land and the dispute arose out of such transaction. It is the case
of the petitioner that the complainant lost at all stages right from
GRT to the High Court and thereafter present complaint was filed.
In any case, it is not necessary to go into all these allegations
now since both sides have decided to close the proceedings.
Advocate for the complainant has produced on record compromise
pursis. Considering the above developments, considering the nature
of allegations and the dispute between the parties, Special Case
No.6/09 arising out of Inquiry Case No.2/08 is quashed. The
application is disposed of accordingly.
(Akil
Kureshi, J.)
(vjn)
Top