Gujarat High Court High Court

Mohmad vs State on 13 July, 2010

Gujarat High Court
Mohmad vs State on 13 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7471/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7471 of 2010
 

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

 

MOHMAD
SHABIR ABDULBHAI GHANCHI & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIVYESH A JOSHI for
Applicant(s) : 1 - 5. 
MS ML SHAH,A PP for Respondent(s) : 1, 
MR
TEJAS BAROT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/07/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Ms. Shah wavies service of rule for respondent State.

The
petitioners-original accused seek quashing of complaint Annexure-A
being M. Case No.5/2008 registered before Tharad police station.

Counsel
appearing for the petitioners as well as original complainant stated
that issues have been resolved between the parties and affidavit to
this effect is also filed by respondent no.2 original complainant
which is placed on record.

Considering
the nature of allegations made in the complaint as also the fact that
complainant does not wish to press the charges against the
petitioners any more, I do not find that any useful purpose would be
served in proceeding further with the said complaint. Complaint at
Annexure being M. Case No.5/2008 registered before Tharad police
station is quashed.

Application
is disposed of. Rule made absolute accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top