Gujarat High Court High Court

Dashratbhai vs State on 17 January, 2011

Gujarat High Court
Dashratbhai vs State on 17 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/60/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No.60 of 2011
 

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

DASHRATBHAI
K BHATT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 


======================================================= 
Appearance
: 
MR MANAV A MEHTA for Applicant(s) :
1, 
MR DC SEJPAL, APP for Respondent(s) : 1, 
MR DEVANG VYAS, for
Respondent(s) :
2, 
=======================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 


Date
: 17/01/2011 

 


ORAL
ORDER

RULE.

Learned A.P.P. waives service of rule on behalf of the
respondent-State and Mr.Vyas, learned Counsel, waives service on
behalf of respondent No.2-original complainant.

Counsel
for the petitioner-original accused and respondent No.2-original
complainant jointly submit that all disputes between the parties,
arising out of criminal complaint being C.R. No.I-139 of 2010
registered at Ambaji Police Station, Dist. Banaskantha (at
Annexure-A) have been resolved and therefore, the complainant does
not wish to press the charges any further. They, therefore, jointly
submit that the said criminal complaint be quashed.

In
addition to the above, I have perused the allegations made in the
complaint. When the complainant does not wish to press the charges
and when it is stated that all disputes have been resolved, I see no
reason why request for quashing be not accepted. No useful purpose
would be served in permitting investigation and trial further into
the said complaint.

Under
the circumstances, criminal complaint being C.R. No.I-139
of 2010 registered at Ambaji Police Station, Dist. Banaskantha (at
Annexure-A) is hereby
quashed. Rule is made absolute. Direct service permitted.

Sd/-

[AKIL
KURESHI, J]

Bhavesh*

   

Top