Gujarat High Court Case Information System
Print
CR.MA/7776/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7776 of 2008
=========================================================
JIGNESH
PRAKASHKUMAR GAJJAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 20/06/2008
ORAL
ORDER
Heard
Mr. Zubin F Bharda learned advocate for the petitioner.
It
is submitted that though at the relevant time the daughter of the
complainant was a minor, now on her attaining the age of majority,
the petitioner and the daughter of the complainant have got married
on 17th March, 2008. It is submitted that in the
circumstances, continuation of the investigation against the
petitioner would be cause undue harassment to both the petitioner as
well as the daughter of the complainant. It is submitted that in the
circumstances, the complaint in question is required to be quashed
in the interest of justice.
Considering
the submissions advanced by the learned Advocate for the petitioner
issue Notice returnable on 23rd July, 2008. Mr. Mukesh
Patel, learned Additional Public Prosecutor waives service of notice
on behalf of respondent No.1-State of Gujarat.
(HARSHA
DEVANI,J.)
Suresh*
Top