Gujarat High Court High Court

====================================== vs Mr Hl Jani on 12 October, 2010

Gujarat High Court
====================================== vs Mr Hl Jani on 12 October, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7441/2000	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7441 of 2000
 

 


 

For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE D.H.WAGHELA
 
 
======================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

PREMLATABEN
MAHENDRABHAI DESAI AND OTHERS 

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
MR SAURIN A SHAH for
Applicants. 
MR HL JANI, APP for Respondent No.1.  
MR YOGESH S
LAKHANI for Respondent No.2.  
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 07/05/2007 

 

ORAL
JUDGMENT

1) It
was submitted by learned counsel appearing on both sides for the
contesting parties that the parties had amicably settled the original
dispute of a civil nature and that the respondent no.2, who is the
original complainant, proposed to withdraw the complaint itself so as
to end the unnecessary investigation and criminal proceedings. It
was, on that basis, jointly submitted and requested that the petition
be allowed so as to quash the FIR registered as C.R.No.I-418/2000 at
Rajkot city ‘A’ Division, Police Station. Learned APP having no
objection, the petition is accordingly allowed so as to quash the FIR
as aforesaid. Rule is made absolute with no order as to costs.

(D.H.Waghela,
J.)

/malek

   

Top