Gujarat High Court High Court

Trivedi vs State on 15 July, 2010

Gujarat High Court
Trivedi vs State on 15 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7714/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7714 of 2010
 

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


 

TRIVEDI
NITESHKUMAR JAGDISHCHANDRA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TS NANAVATI for Applicant(s) : 1 - 3. 
MR MAULIK NANAVATI, APP for
Respondent(s) : 1, 
MR ANKUR OZA for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 
ORAL
ORDER

Rule.

Learned advocate, Shri Ankur Oza waives service of rule on behalf of
respondent No.2 and learned APP, Shri Maulik Nanavati, waives
service of rule on behalf of respondent No.1.

Counsel
for the parties stated that the disputes have been resolved between
the petitioners and the complainant. Complaint arose out of the
family disputes. Both the sides have decided to put an end to all
disputes. Respondent No.2-wife of the petitioner No.1 does not wish
to press the charges any longer. Petitioners have, therefore, prayed
for quashing a complaint at Annexure-A dated 14.7.2008 bearing
C.R.No.184/2008 filed before Kalol Taluka Police Station.

Considering
the development and considering the fact that the complaint arose
out of the family dispute and no useful purpose would therefore be
served in permitting further investigation to such allegations,
complaint at Annexure-A dated 14.7.2008 bearing C.R.No.184/2008
filed before Kalol Taluka Police Station is, therefore, quashed.
Rule made absolute.

Counsel
for the petitioners has placed a settlement between the parties and
state that respective parties shall act as per the said settlement.

(AKIL
KURESHI, J.)

(ashish)

   

Top