Gujarat High Court Case Information System
Print
CR.MA/2018/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2018 of 2011
=========================================
KUMARSINH
@ DHARMAVIRSINH YASHWANTSINH JADEJA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
HARDIK A DAVE for
Applicant(s) : 1 - 4.
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR PB KHANDHERIA for Respondent(s) : 2,
None
for Respondent(s) : 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/03/2011
ORAL
ORDER
1. By
way of this application, applicants have prayed to quash and set
aside F.I.R. registered vide I-C.R.No.46 of 2011 before Gandhigram
Police Station, Rajkot.
2. Today
when the matter is called out, complainant is present in the Court.
It is submitted by the complainant that applicant and complainant are
neighbors and they have settled the dispute and he has no grievance
against the applicant. Affidavit to this effect is also placed on
record.
3. Heard
learned Advocates for the respective parties. Dispute is of purely
private nature. This Court has gone through investigating papers more
particularly medical certificate. On perusal of medical certificate,
it appears that injuries are of simple in nature.
4. In
view of above; settlement arrived between the parties and taking into
consideration incident which took place and medical certificate, in
opinion of this Court, no useful purpose would be served in
continuing with the criminal proceedings and it will be harassment to
the parties. Hence, a case is made out to exercise powers under
section 482 of Criminal Procedure Code.
5. In
the result, application is allowed. Complaint being F.I.R.
registered vide I-C.R.No.46 of 2011 before Gandhigram Police Station,
Rajkot is quashed qua present applicants.
[M.D.Shah,
J.]
satish
Top