Gujarat High Court High Court

Dharmendra vs State on 17 March, 2011

Gujarat High Court
Dharmendra vs State on 17 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2865/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2865 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 3507 of 2011
 

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

DHARMENDRA
AMARSINH HANJARA AND OTHERS- Petitioners
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ASHISH M DAGLI for Petitioners. 
MR LR PUJARI, ADDL.PUBLIC
PROSECUTOR for Respondent No. 1. 
MRS SHILPA R SHAH for Respondent
No.2 - Original
Complainant. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/03/2011 

 

 
 
COMMON
ORAL ORDER

1. Rule.

Learned APP Mr.L.R.Pujari waives service of notice of rule on
behalf of the respondent No.1-State and learned advocate Ms.Shilpa
R.Shah waives service of notice of rule on behalf of the respondent
No.2-original complainant.

2. Heard
learned advocates for the parties.

3. The
present petitioners are arrested in connection with C.R.No. II –
41 of 2011 registered with Udhna Police Station for the offences
punishable under Sections 323, 504, 506(2), 188 and 114 of Indian
Penal Code. Except offence punishable under Section 188 of IPC, all
offences are compoundable offences. For the offence punishable under
Section 188 of IPC, the imprisonment is for one month and a fine.

4. Taking
into consideration the fact that the dispute is of personal nature,
and after arresting by the police all the accused were released on
bail. The affidavit of complainant is also placed on record in which
it was categorically stated by the complainant that without any
pressure or threat he has entered into settlement with the accused
persons and now he has no grievance.

5. In
view of the above, the petition is allowed. The complaint C.R.No.
II – 41 of 2011 registered with Udhna Police Station is hereby
quashed and set aside. Rule is made absolute.

[M.D.Shah,
J.]

syed/

   

Top