Gujarat High Court Case Information System
Print
CR.MA/8240/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8240 of
2010
=========================================================
VINODBHAI
NAGJIBHAI BHARWAD & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SM CHUDASAMA for
Applicant(s) : 1 - 3.MS GAYATRI B JADEJA for Applicant(s) : 1 - 3.
MR
MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/07/2010
ORAL
ORDER
RULE.
Mr. Maulik G. Nanavati, learned APP, waives service of notice of
rule on behalf of respondent No.1-State.
1. The
learned Counsel for the parties have submitted that there has been a
compromise and the original complainant does not wish to press the
charges.
2. In
view of the above development and bearing in mind the allegations
made in the complaint, I am of the opinion that no useful purpose
would be served in permitting further investigation in the complaint.
Therefore, the complaint at Annexure-A
bearing I-C.R. No. 190/10, dated 21.06.2010 registered with Nadiad
Town Police Station, is quashed.
3. Rule is
made absolute.
(AKIL
KURESHI, J.)
Umesh/
Top