Gujarat High Court Case Information System
Print
SCR.A/631/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 631 of 2009
=========================================================
BHARATBHAI
DAYARAMBHAI KHEMANI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHOK N PARMAR for
Applicant(s) : 1 - 4.
MS CM SHAH, APP for Respondent(s) :
1,
UNSERVED-REFUSED (N) for Respondent(s) : 2,
MR AMIT J SHAH
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/01/2010
ORAL
ORDER
Rule.
Learned
advocate Ms. C.M. Shah waives service of Rule for respondent No.1,
State of Gujarat. Learned advocate Mr. Amit Shah waives service of
Rule for respondent No.2.
Petitioners
are original accused in complaint Annexure A. Complaint has been
filed by respondent No.2 herein, who is the wife of the petitioner
No.1. Rest of the petitioners are relatives of the petitioner No.1.
Complaint arises out of matrimonial disputes. Before the Mediation
Centre, the parties have compromised all disputes. A compromise
pursis dated 01.01.2010 is produced on record which is duly signed by
the parties and their advocates.
Considering
allegations made in the complaint, considering that the complaint
arises out of matrimonial disputes and also considering the amicable
settlement between the parties, no useful purpose would be served in
permitting the further investigation and trial in connection of the
complaint, Annexure A. The complaint Annexure A and the charge-sheet
filed by the police in connection with the said offence, is
therefore, quashed. Rule is made absolute. Direct service is
permitted.
(Akil
Kureshi, J.)
menon
Top