Gujarat High Court Case Information System
Print
CR.MA/14445/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No.14445 of 2010
=========================================================
NARENDRASINH
SUKHDEVSINH RANA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK Y JASANI for
Applicant(s) : 1 - 2.
MS CM SHAH, APP for Respondent(s) : 1,
MR
PREMAL RACHH, Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/01/2011
ORAL
ORDER
RULE.
Learned A.P.P. waives service of rule on behalf of the
respondent-State and Mr.Rachh, learned Counsel, waives service on
behalf of respondent No.2-original complainant.
Counsel
for the petitioners-original accused and respondent No.2-original
complainant jointly submit that the disputes between the parties,
arising out of criminal complaint being C.R. No.I-437 of 2010
registered at Gandhigram Police Station, Rajkot (at Annexure-A) have
been resolved and therefore, the complainant does not wish to press
the charges any further. They, therefore, jointly submit that the
said criminal complaint be quashed. An affidavit to this effect is
also tendered, which is taken on record.
Considering
these aspects of the matter, I am of the view that no useful purpose
would be served in permitting investigation and trial further.
Under
the circumstances, criminal complaint being C.R. No.I-437 of 2010
registered at Gandhigram Police Station, Rajkot (at Annexure-A) is
hereby quashed. Rule is made absolute. Direct service permitted.
Sd/-
[AKIL KURESHI, J]
***
Bhavesh*
Top