Gujarat High Court High Court

Kumarsinh vs State on 3 March, 2011

Gujarat High Court
Kumarsinh vs State on 3 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2018/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2018 of 2011
 

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

KUMARSINH
@ DHARMAVIRSINH YASHWANTSINH JADEJA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARDIK A DAVE for
Applicant(s) : 1 - 4. 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR PB KHANDHERIA for Respondent(s) : 2, 
None
for Respondent(s) : 3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 


 

ORAL
ORDER

1. By
way of this application, applicants have prayed to quash and set
aside F.I.R. registered vide I-C.R.No.46 of 2011 before Gandhigram
Police Station, Rajkot.

2. Today
when the matter is called out, complainant is present in the Court.
It is submitted by the complainant that applicant and complainant are
neighbors and they have settled the dispute and he has no grievance
against the applicant. Affidavit to this effect is also placed on
record.

3. Heard
learned Advocates for the respective parties. Dispute is of purely
private nature. This Court has gone through investigating papers more
particularly medical certificate. On perusal of medical certificate,
it appears that injuries are of simple in nature.

4. In
view of above; settlement arrived between the parties and taking into
consideration incident which took place and medical certificate, in
opinion of this Court, no useful purpose would be served in
continuing with the criminal proceedings and it will be harassment to
the parties. Hence, a case is made out to exercise powers under
section 482 of Criminal Procedure Code.

5. In
the result, application is allowed. Complaint being F.I.R.
registered vide I-C.R.No.46 of 2011 before Gandhigram Police Station,
Rajkot is quashed qua present applicants.

[M.D.Shah,
J.]

satish

   

Top