Gujarat High Court Case Information System
Print
CR.MA/3052/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3052 of 2011
=========================================================
TUSHARBHAI
ALIAS THAKARSIBHAI RABARI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAT G POPAT for
Applicant(s) : 1,
MR KARTIK PANDYA AGP for Respondent(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/03/2011
ORAL
ORDER
1. The
learned advocates for the applicant as well as respondent
No.2-original complainant have jointly requested the Court for taking
up the matter as the parties have arrived at amicable settlement and
the offence alleged is under Section 379 of the Indian Penal Code,
which is compoundable with permission. The learned advocate for
respondent No.2 identified the respondent No.2, who is present in the
Court and he also submitted that there is no objection as the matter
is settled and if the complaint being I-C.R.No.13 of 2009 registered
with Unja police station, Mehsana along with Criminal Case No.324 of
2009 pending before the learned J.M.F.C., Unja be quashed.
2.
In view of the above submissions and in view of the fact that, now,
the complainant has no grievance at all and the offence being
compoundable, the petition is allowed in terms of paragraph 9(a).
Rule is made absolute with no order as to costs. Direct service is
permitted.
3. Learned
advocate Mr.Barot submitted that he will place on record Vakalatnama
for respondent No.2 during the course of day or latest by 22.03.2011.
(S.R.BRAHMBHATT,
J.)
Hitesh
Top