Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 1]

Rajasthan High Court - Jaipur

Dr. Vishal Kirti Jain S/O Shri Chandra ... vs State Of Rajasthan on 22 September, 2021

Author: Satish Kumar Sharma

Bench: Satish Kumar Sharma

      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

      S.B. Criminal Miscellaneous (Petition) No. 5884/2021

1.     Dr. Vishal Kirti Jain S/o Shri Chandra Kirti Jain, R/o House
       No.42/3 Ahinsha Parisar Nijatpura, Police Station Kunthal,
       District Ujjain (M.P.). at Present Resident Doctor, Room
       No. B-80 R.d. Hostel S.M.S Medical Collage Jaipur.
2.     Dr. Vivek Kumar Singh S/o Shri R.P. Singh Bahaduriya,
       R/o Ward No.07 Subhash Nagar Rasulabad Kanpur, (U.P.).
       at Present Resident Doctor Room No. A-57 R.d. Hostel
       S.M.S Medical Collage Jaipur.
3.     Dr. Satendra Pal Aggarwal S/o Shri Ramesh Kumar Goyal,
       R/o House No.15C-27 Duri Police Station Duri District
       Sagrul (Panjab). at Present Resident Doctor, Room No. C-
       88 R.D. Hostel S.M.S Medical Collage Jaipur.
4.     Dr. Kuldeep Puniya S/o Shri Kashiram, R/o New Abadi Gali
       No.20 Near N.M.P.G Collage Hanumangarh (Rajasthan). at
       Present Resident Doctor Room No.108 R.d. Hostel S.m.s
       Medical Collage Jaipur.
5.     Dr. Talreja Shyam Manoharlal S/o Shri Manohar Lal, R/o
       Talreja Bhawan No.06 Kanwar Nagar Sindhi Colony Near
       Seva Medal Jalgaun (Maharashtra). at Present Resident
       Doctor Room No.A-106 R.D. Hostel S.M.S Medical Collage
       Jaipur.
                                                                  ----Petitioners
                                   Versus
1.     State of Rajasthan, through Public Prosecutor.

2. Ghanshyam Choudary S/o Shri Gajraj Singh, R/o Jaluki Road Laxmangarh District Alwar. Rajasthan.

                                                                ----Respondents


For Petitioner(s)        :     Mr. G.K. Sharma
For Respondent(s)        :     Mr. Riyasat Ali, PP
                               Mr. H.S. Sinsinwar



HON'BLE MR. JUSTICE SATISH KUMAR SHARMA Order 22/09/2021

1. This petition has been filed under Section 482 Cr.P.C for quashing of Cr. Case No.115/2018, State Vs. Vishal & Others, pending in the court of Additional Chief Judicial Magistrate No.1, Jaipur District, Jaipur arising out FIR No.13/2016 registered at (Downloaded on 22/09/2021 at 10:43:37 PM) (2 of 2) [CRLMP-5884/2021] Police Station Moti Doongari, Jaipur City (East) for the offences under Sections 147, 323, 341 IPC and Section ¾ of the Rajasthan Medical Attendance Act, 2008.

2. Heard Learned counsel for both the sides and perused the material available on record.

3. Learned counsel appearing for both the sides have submitted that compromise has been arrived at between the parties and on the basis of which the accused petitioners have been acquitted by the trial court for offence under Sections 323 and 341 IPC and trial under Section 147 IPC and ¾ of the Rajasthan Medical Attendance Act, 2008 has been directed to continue. The dispute is purely of a private nature between the parties now they have amicably settled all their disputes, therefore, the present criminal proceedings may be quashed in view of the legal position expounded in Gian Singh Vs. State of Punjab & Another [(2012) 10 SCC 303].

4. Learned Public Prosecutor submits for appropriate directions.

5. In view of the above legal position and to secure the ends of justice, being the dispute private in nature, this petition is allowed and the proceedings in above Criminal Case No.115/2018, State Vs. Vishal & Others, pending in the court of Additional Chief Judicial Magistrate No.1, Jaipur District, Jaipaur pending for the offences under Section 147 IPC and ¾ of the Rajsthan Medical Attendance Act are hereby quashed.

(SATISH KUMAR SHARMA),J Arn/52 (Downloaded on 22/09/2021 at 10:43:37 PM) Powered by TCPDF (www.tcpdf.org)