Gujarat High Court Case Information System
Print
CR.MA/1417/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1417 of 2010
=========================================================
MUKESHBHAI
RADHELAL NIMAVAT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
MR
HEMANT RAVAL, for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/02/2010
ORAL
ORDER
Rule.
Learned APP Shri KP Raval waives service of rule on behalf of
respondent No.1 and learned advocate Shri Hemant Raval waives service
of rule on behalf of respondent No.2
Learned
advocates appearing for the parties submit that the issues between
the parties have been resolved. Affidavit of the original
complainant is also filed.
Considering
the nature of allegations and in view of the settlement between the
parties, I find that no useful purpose will be served in permitting
further investigation into the allegations. Complaint bearing
No.I-256 of 2009 registered with Surendranagar Police Station, dated
1st December 2009, at annexure A is quashed. Rule is made
absolute accordingly.
Direct
service is permitted.
(Akil
Kureshi, J.)
(vjn)
Top