Gujarat High Court High Court

Shailendrasinh vs State on 15 July, 2010

Gujarat High Court
Shailendrasinh vs State on 15 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7689/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7689 of 2010
 

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

 

SHAILENDRASINH
MOHOBBATSINH GOHIL & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRPRATIKYJASANI
for
Applicant(s) : 1 - 4. 
MR MG NANAVATI, APP for Respondent(s) :
1, 
MR HOVEWALLA for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
ORAL
ORDER

Rule.

Learned APP Mr.MG Nanavati waives service of rule on behalf of
respondent No.1 and learned advocate Mr.Hovawalla waives service on
behalf of respondent No.2.

Petitioners
are the original accused. They seek quashing of complaint Annexure A
dated 28.5.2010 filed before Gandhigram Police Station, Rajkot being
CR No.195/2010.

Counsel
for the parties submitted that after filing of the complaint, there
has been settlement between the parties. The complainant, respondent
No.2 herein, has decided not to press the charges. Affidavit to
that effect is tendered on record.

From
the documents on record, it emerges that disputes have been resolved
amicably between the parties. Though the complaint includes reference
to section 307 of the IPC, I have perused the documents and prima
facie find that the injuries caused to the complainant were not
serious. Considering the nature of injuries, considering the
settlement between the parties and the fact that the complainant
has decided not to press the charges, I am of the opinion that no
useful purpose will be served in permitting further investigation
into the complaint at Annexure A. The impugned complaint is therefore
quashed. Rule is made absolute.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top