Gujarat High Court High Court

Hasumatiben vs State on 25 February, 2010

Gujarat High Court
Hasumatiben vs State on 25 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1751/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1751 of 2010
 

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

 

HASUMATIBEN
W/O JAYANTILAL RATANLAL PANDYA & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SR DIVETIA for
Applicant(s) : 1 - 5. 
MS CM SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/02/2010 

 

 
ORAL
ORDER

Rule.

Learned APP Ms. C.M. Shah
waives service of Rule for respondent No.1, State of Gujarat.
Learned advocate Mr. H.N. Brahambhatt waives service of Rule for
respondent No.2.

Petitioners
are original accused. They seek quashing of complaint and the
subsequent charge-sheet arising out of the complaint filed by
respondent No.2 herein, copy of which charge-sheet is produced at
Annexure A to this petition. Incident is an old one for which
complaint was lodged way back in the year 1989. Complainant is the
wife of petitioner No.4. Allegations pertain to matrimonial
disputes. Both sides submit that the disputes have been resolved.
Parties have compromised. Complainant does not wish to proceed
further with the complaint and affidavit to this effect is also filed
at Annexure B to this petition.

Considering
the nature of allegations and considering the resolution of disputes
between the parties, I find that no useful purpose would be served in
permitting further investigation and trial of the said complaint.
Charge-sheet, Anenxure A, is therefore quashed. Rule is made
absolute.

(Akil
Kureshi, J.)

menon

   

Top