Gujarat High Court High Court

Bharatbhai vs State on 12 January, 2010

Gujarat High Court
Bharatbhai vs State on 12 January, 2010
Author: Akil Kureshi,&Nbsp;
   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