Gujarat High Court Case Information System
Print
CR.MA/7471/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7471 of 2010
=========================================================
MOHMAD
SHABIR ABDULBHAI GHANCHI & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIVYESH A JOSHI for
Applicant(s) : 1 - 5.
MS ML SHAH,A PP for Respondent(s) : 1,
MR
TEJAS BAROT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/07/2010
ORAL
ORDER
Rule.
Learned APP Ms. Shah wavies service of rule for respondent State.
The
petitioners-original accused seek quashing of complaint Annexure-A
being M. Case No.5/2008 registered before Tharad police station.
Counsel
appearing for the petitioners as well as original complainant stated
that issues have been resolved between the parties and affidavit to
this effect is also filed by respondent no.2 original complainant
which is placed on record.
Considering
the nature of allegations made in the complaint as also the fact that
complainant does not wish to press the charges against the
petitioners any more, I do not find that any useful purpose would be
served in proceeding further with the said complaint. Complaint at
Annexure being M. Case No.5/2008 registered before Tharad police
station is quashed.
Application
is disposed of. Rule made absolute accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top