Gujarat High Court Case Information System
Print
CR.MA/1847/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1847 of 2011
=================================================
TARIF
HMIR KACHALIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
ASHISH M DAGLI for Applicant(s) : 1,
MR KARTIK PANDYA APP for
Respondent(s) : 1,
MR CHINTAN S POPAT for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/02/2011
ORAL
ORDER
Heard
learned counsel for the parties.
At
the outset, it is submitted by learned counsel for the private
parties that the petitioner and respondent No.2 have entered into an
amicable settlement and complainant on oath by filing affidavit dated
8th February, 2011 has declared that the grievances raised
in the complaint was the result of misunderstanding and the
complainant, who is present in the court, reiterates the contents of
the affidavits and apologizes for filing a false complaint.
It
is further submitted by learned counsel for the private parties that
since the matter is settled, the impugned complaint is required to be
quashed.
Having
heard learned counsel for the parties, on perusal of the record of
the case, including the affidavit dated 8th February,
2011, I am of the considered opinion that by quashing and setting
aside the impugned complaint, ends of justice would be met.
Accordingly, impugned complaint is hereby quashed and set aside.
This
petition is allowed to the aforesaid extent only.
[Anant
S. Dave, J.]
*pvv
Top