Gujarat High Court Case Information System
Print
SCR.A/60/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No.60 of 2011
=======================================================
DASHRATBHAI
K BHATT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance
:
MR MANAV A MEHTA for Applicant(s) :
1,
MR DC SEJPAL, APP for Respondent(s) : 1,
MR DEVANG VYAS, for
Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/01/2011
ORAL
ORDER
RULE.
Learned A.P.P. waives service of rule on behalf of the
respondent-State and Mr.Vyas, learned Counsel, waives service on
behalf of respondent No.2-original complainant.
Counsel
for the petitioner-original accused and respondent No.2-original
complainant jointly submit that all disputes between the parties,
arising out of criminal complaint being C.R. No.I-139 of 2010
registered at Ambaji Police Station, Dist. Banaskantha (at
Annexure-A) have been resolved and therefore, the complainant does
not wish to press the charges any further. They, therefore, jointly
submit that the said criminal complaint be quashed.
In
addition to the above, I have perused the allegations made in the
complaint. When the complainant does not wish to press the charges
and when it is stated that all disputes have been resolved, I see no
reason why request for quashing be not accepted. No useful purpose
would be served in permitting investigation and trial further into
the said complaint.
Under
the circumstances, criminal complaint being C.R. No.I-139
of 2010 registered at Ambaji Police Station, Dist. Banaskantha (at
Annexure-A) is hereby
quashed. Rule is made absolute. Direct service permitted.
Sd/-
[AKIL
KURESHI, J]
Bhavesh*
Top