Gujarat High Court High Court

Jyotiben vs State on 27 January, 2011

Gujarat High Court
Jyotiben vs State on 27 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/943/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 943 of 2011
 

 


 

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

 

JYOTIBEN
D/O BABUBHAI PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL L MEHTA for
Applicant(s) : 1 - 2. 
MS CM SHAH, APP  for Respondent(s) : 1, 
MR
DIPEN K DAVE for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/01/2011 

 

ORAL
ORDER

Rule.

Learned APP Ms.Shah waives service of rule on behalf of respondent
No.2 and Shri Dave waives service of rule on behalf of respondent
No.2.

Counsel
for the petitioners and respondent No.2 jointly submit that all
disputes between the parties have been resolved. Respondent No.2,
wife of the petitioner No.2 also does not wish to press the charges.
Affidavit to this effect has been filed by respondent No.2. In
addition thereto, I have also perused the allegations made in the
complaint which arose out of family dispute. No useful purpose will
be served in permitting further investigation into the complaint at
Annexure A. Under the circumstances, the complaint annexure A
bearing CR No.II-122/2010 of Chaklashi Police Station is quashed.
Rule is made absolute accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top