Gujarat High Court Case Information System
Print
SCR.A/1700/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1700 of
2010
=========================================================
VINABEN
SHANKERJI THAKORE & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SL VAISHYA for
Applicant(s) : 1 - 2.
MR KARITK PANDYA, ASST. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/10/2010
ORAL
ORDER
1. Petitioners are the
original accused. They seek quashing of the complaint at
Annexure-A , bearing I-C.R. No. 144/2010, filed
before Deesa Rural Police Station. The allegations made in the
complaint pertain to the offences punishable under Sections 323, 324,
504, 506(2) read with Section 114 of the Indian Penal Code.
2. Learned Advocates
for both the sides stated that the complainant and the accused are
family members, all disputes have been amicably resolved and the
complainant does not wish to press the charges, any further. An
affidavit is also filed, in support of the petition, which is taken
on record.
3. In addition to the
above developments, I have also perused the contents of the
complaint. Looking to the nature of the allegations, the compromise
between the parties and the fact that the disputes involve family
members, I see no reason to refuse the request for quashing,
particularly, when such request is made jointly by both the sides.
4. Under the
circumstances, this petition is allowed. The complaint at
Annexure-A , bearing I-C.R. No. 144/2010, filed
before Deesa Rural Police Station, is QUASHED. Rule is
made absolute.
(AKIL
KURESHI, J.)
Umesh/
Top