Gujarat High Court Case Information System
Print
SCR.A/1654/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1654 of 2009
======================================
PARASMAL
CHHAGANRAJJI CHOPRA & others
Versus
GUJARAT
OVERSEAS and another
======================================
Appearance :
MR
SANDEEP N BHATT for Applicants
MR RB GOGIA for Respondent No.1
Mr.
Shivang Shukla, Additional Public Prosecutor, for respondent
No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2010
ORAL
ORDER
1 This
petition is filed by the applicants-original accused under Articles
226 and 227 of the Constitution of India read with Section 482 of
the Code of Criminal Procedure, 1973 to quash the complaint being M.
Case No.73 of 2009 registered by the Gandhidham Police Station on
23.4.2009 for the offences punishable under Sections 420, 406, 120B
and 114 of the Indian Penal Code.
2. Learned
counsel for the applicants [original accused] and learned counsel for
respondent No.1[original complainant] jointly submitted that the
parties have arrived at a settlement and compromise purshis duly
notarized dated 12.4.2010 is produced on record. Learned counsel, on
the basis of the compromise purshis, submitted that the parties have
settled their disputes amicably and respondent No.1 has no objection
if the impugned complaint is quashed.
3 Having
heard the learned advocates for the parties and considering the facts
and circumstances of the case and compromise purshis dated 12th
April 2010 arrived at between the parties and so declared on oath,
I deemed it just and proper to exercise powers under Section 482 of
the Code and quash the impugned complaint qua the applicants.
4. The
notarized compromise purshis dated 12.4.2010 is ordered to be taken
on record and shall form part of this order.
5 This
application is allowed accordingly. The impugned complaint is quashed
qua the applicants.
(ANANT
S. DAVE, J.)
(swamy)
Top