Gujarat High Court Case Information System
Print
CR.MA/7441/2000 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7441 of 2000
For
Approval and Signature:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
======================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
======================================
PREMLATABEN
MAHENDRABHAI DESAI AND OTHERS
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
MR SAURIN A SHAH for
Applicants.
MR HL JANI, APP for Respondent No.1.
MR YOGESH S
LAKHANI for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 07/05/2007
ORAL
JUDGMENT
1) It
was submitted by learned counsel appearing on both sides for the
contesting parties that the parties had amicably settled the original
dispute of a civil nature and that the respondent no.2, who is the
original complainant, proposed to withdraw the complaint itself so as
to end the unnecessary investigation and criminal proceedings. It
was, on that basis, jointly submitted and requested that the petition
be allowed so as to quash the FIR registered as C.R.No.I-418/2000 at
Rajkot city ‘A’ Division, Police Station. Learned APP having no
objection, the petition is accordingly allowed so as to quash the FIR
as aforesaid. Rule is made absolute with no order as to costs.
(D.H.Waghela,
J.)
/malek
Top