Gujarat High Court Case Information System
Print
CR.MA/3444/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3444 of 2004
=========================================================
KANTABEN
W/O ISHWARBHAI VALABHAI PATEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MC BAROT for
Applicant(s) : 1 - 3.
MR. D.C.SEJPAL, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1,
MR MANAV A MEHTA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 19/03/2009
ORAL
ORDER
Heard
learned advocate Mr. M.C.Barot for the Petitioner, learned advocate
Mr. Manav Mehta for Respondent No.2 ? original complainant and
learned APP Mr. D.C.Sejpal for the Respondent State.
The
learned advocates appearing for the parties have stated that the
matter has been settled and therefore the complaint itself would not
survive and therefore the present Criminal Misc. Application is
required to be disposed of. Accordingly, the present application
deserves to be allowed and the complaint is required to be quashed
and set aside.
The
present Criminal Misc. Application accordingly stands allowed. The
prayer in terms of paragraph 7(A) is granted. Criminal Complaint
being CR No. I 59/2004 registered with Deesa Rural Police Station
(Annexure-A) is hereby quashed and set aside. Rule is made absolute
accordingly.
(Rajesh
H.Shukla,J)
Jayanti*
Top