Gujarat High Court High Court

Vinodbhai vs State on 30 July, 2010

Gujarat High Court
Vinodbhai vs State on 30 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8240/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8240 of
2010 
=========================================================

 

VINODBHAI
NAGJIBHAI BHARWAD & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SM CHUDASAMA for
Applicant(s) : 1 - 3.MS GAYATRI B JADEJA for Applicant(s) : 1 - 3. 
MR
MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 30/07/2010 

 

ORAL
ORDER

RULE.

Mr. Maulik G. Nanavati, learned APP, waives service of notice of
rule on behalf of respondent No.1-State.

1. The
learned Counsel for the parties have submitted that there has been a
compromise and the original complainant does not wish to press the
charges.

2. In
view of the above development and bearing in mind the allegations
made in the complaint, I am of the opinion that no useful purpose
would be served in permitting further investigation in the complaint.
Therefore, the complaint at Annexure-A
bearing I-C.R. No. 190/10, dated 21.06.2010 registered with Nadiad
Town Police Station, is quashed.

3. Rule is
made absolute.

(AKIL
KURESHI, J.)

Umesh/

   

Top