Gujarat High Court Case Information System
Print
CR.MA/8645/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8645 of 2010
=========================================================
PATHAN
FIROZKHAN @ MUNNA AMANUKHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
MEHUL SHARAD SHAH for Applicant(s) : 1,
MR MAULIK NANAVATI, APP
for Respondent(s) : 1,
MR D.K.Chaudhary for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/08/2010
ORAL
ORDER
Rule.
Learned APP, Shri Maulik Nanavati, and Shri D.K.Chaudhary, waive
service of rule on behalf of respondent No.1 and respondent No.2
respectively.
Counsel
for the parties stated that after filing of the complaint, both the
sides have decided to resolve the disputes. All issues have been
amicably settled. The complainant does not wish to press the
charges. In particular, they pointed out that one injured witness,
namely, Shri Manilal Devla, is also present before the Court and
files an Affidavit that he also accepts the settlement.
Considering
above development, considering the nature of allegations in the
complaint and the fact that both sides have decided to resolve the
dispute, I am of the opinion that no useful purpose would be served
in permitting further investigation and trial into the allegations
contained in the complaint at Annexure-A being C.R.No.I-108/2010
registered before Dahod (Rural) Police Station under Sections 147,
148, 149, 324, 325, 427 and 506(2) of IPC and Section 3(1)(x) of the
Atrocities Act, the same is, therefore, quashed.
Rule
is made absolute accordingly.
(AKIL
KURESHI, J.)
(ashish)
Top