Gujarat High Court High Court

Ghanshyambhai vs State on 18 April, 2011

Gujarat High Court
Ghanshyambhai vs State on 18 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10080/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10080 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 10080 of 2010
 

In
CRIMINAL MISC.APPLICATION No. 10080 of 2010
 

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

 

GHANSHYAMBHAI
LAXMANBHAI BAROT & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS BRAHMBHATT for
Applicant(s) : 1 - 5. 
Mr.L.R.Pujari, APP for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

Learned
advocates for both the parties submit that this is a matrimonial
matter and it is amicably settled between the parties by way of
reunion.

The
respondent no.3-complainant is present in the Court. She is
identified by learned advocate Mr.Hardik Pandit. Learned advocate
Mr.Pandit submits that he will file his vakalatnama for respondent
no.3-original complainant during the course of the day. This Court
ascertained from the complainant about the fact to which she stated
that the reunion took place between herself and the applicant and now
she is residing with her husband and other family member and she has
no grievance against the applicant herein.

Learned
advocate for the applicant placed reliance on the following decision:

1. B.S.Joshi
and others V/s State of Haryana and Another, (2003)4 SCC 675.

Considering
the judgment referred hereinabove and the facts as well as
submissions made by the learned advocates for the respective parties,
this application is allowed. The complaint being I-C.R.No.74 of 2010
registered with Gadh City Police Station, Banaskantha is hereby
quashed and set aside.

Direct
service is permitted.

(
M.D.Shah, J )

srilatha

   

Top