Gujarat High Court Case Information System
Print
CR.MA/943/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 943 of 2011
=========================================================
JYOTIBEN
D/O BABUBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL L MEHTA for
Applicant(s) : 1 - 2.
MS CM SHAH, APP for Respondent(s) : 1,
MR
DIPEN K DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/01/2011
ORAL
ORDER
Rule.
Learned APP Ms.Shah waives service of rule on behalf of respondent
No.2 and Shri Dave waives service of rule on behalf of respondent
No.2.
Counsel
for the petitioners and respondent No.2 jointly submit that all
disputes between the parties have been resolved. Respondent No.2,
wife of the petitioner No.2 also does not wish to press the charges.
Affidavit to this effect has been filed by respondent No.2. In
addition thereto, I have also perused the allegations made in the
complaint which arose out of family dispute. No useful purpose will
be served in permitting further investigation into the complaint at
Annexure A. Under the circumstances, the complaint annexure A
bearing CR No.II-122/2010 of Chaklashi Police Station is quashed.
Rule is made absolute accordingly.
(Akil
Kureshi, J.)
(vjn)
Top