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 18, Cited by 0]

Gujarat High Court

Chhaganbhai Somabhai Bagda(Dalit) & vs State Of Gujarat & on 31 July, 2017

Author: A.J.Desai

Bench: A.J.Desai

                R/CR.MA/18560/2017                                                 ORDER



                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
                                FIR/ORDER) NO. 18560 of 2017

         ==========================================================
               CHHAGANBHAI SOMABHAI BAGDA(DALIT) & 1....Applicant(s)
                                   Versus
                     STATE OF GUJARAT & 1....Respondent(s)
         ==========================================================
         Appearance:
         MR MAULIN G PANDYA, ADVOCATE for the Applicant(s) No. 1 - 2
         MR LB DABHI, LD.ADDL.PUBLIC PROSECUTOR for the Respondent No. 1
         ==========================================================
          CORAM: HONOURABLE MR.JUSTICE A.J.DESAI

                                      Date : 31/07/2017


                                       ORAL ORDER

1. Mr.Mahesh Poojara, learned advocate appearing for Mr.Ashish Dagli, learned advocate states that Mr.Ashish Dagli, learned advocate has instruction to appear on behalf of respondent No.2 - original complainant and shall file his appearance at the earliest. He has identified the original complainant, who is present in the Court and states that the matter is settled between the parties.

2. With the consent of the learned advocates appearing on behalf of the respective parties, the matter is taken up for final hearing today.

3. Rule. Mr.L.B.Dabhi, learned Additional Public Prosecutor waives service of Rule on behalf respondent No.1 - The State of Gujarat and Mr.Mahesh Poojara, learned advocate for Mr.Ashish Dagli, learned advocate waives service Page 1 of 4 HC-NIC Page 1 of 4 Created On Tue Aug 01 01:51:55 IST 2017 R/CR.MA/18560/2017 ORDER of Rule on behalf of respondent No.2 - original complainant.

4. By way of the present application under Section 482 of the Code of Criminal Procedure, the applicants have prayed to quash the FIR being C.R.No.I- 89 of 2017 lodged with Gondal Taluka Police Station, Rajkot for the offence punishable under Section 326, 323, 506(2), 143, 147, 149, etc. of the Indian Penal Code and Section 135 of the Gujarat Police Act as well as all the consequential proceedings arising from the said FIR.

5. Mr.Mahesh Poojara, learned advocate appearing on behalf of the original complainant has identified original complainant, who is present in the Court and who has filed Affidavit dated 31/07/2017, which is taken on the record. It appears from the Affidavit that compromise has been arrived at between the parties and original complainant has no objection if the impugned FIR is quashed.

6. Learned advocate appearing for the applicants placed reliance on the decision of the Hon'ble Apex Court in case of Gian Singh versus State of Punjab & Anr. reported in 2012(10)SCC 303 as well as in the case of Jitendra Raghuvanshi & Ors. V/s. Babita Raghuvanshi & Anr. reported in [2013(3)] 54 (3) G.L.R 1875 and submitted that since the matter is settled between the parties, there is no need to proceed further with the trial.

It is the case of applicants that now there is no dispute between the applicants and original complainant.

7. Mr.L.B.Dabhi, learned Additional Public Prosecutor has opposed this application and submitted that considering Page 2 of 4 HC-NIC Page 2 of 4 Created On Tue Aug 01 01:51:55 IST 2017 R/CR.MA/18560/2017 ORDER the nature and gravity of the offence, the impugned FIR may not be quashed.

8. I have heard learned advocate appearing on behalf of the respective parties and perused the impugned FIR as well as Affidavit filed by the original complainant dated 31/07/2017, which reads as under:

"I, Anilbhai Dineshbhai Parmar, Aged: 37 years, Gender: Male, Religion: Hindu, Res. At Village:
Bojpara, Taluka: Gondal, District: Rajkot, the respondent no.2 herein, hereby solemnly state and affirm on oath as under:
1. I have gone through the application filed by the applicant and I say that the alleged incident was occurred due to the misunderstanding on both the part. At the time of incident, some scuffle made between the parties therefore I got irked at the time of lodging FIR.
2. Subsequently, we and the applicants herein have decided to settle the issue amicably. That as per the settlement the applicant no.1 also gave consent and he has no objection if the FIR being I-

C.R.No.90/17 registered before Gondal Police Station filed by the applicant no.1 against my relatives may quashed by this Hon'ble Court. In above mentioned circumstances I am filing this affidavit and I have no objection if the impugned FIR be quashed qua the present applicants.

3. I say that I have no objection if the FIR against present applicants/ accused at Annexure- A registered vide C.R.No.I-89/2017, which is registered before Gondal Police Station, District:

Rajkot (Rural) for the offences punishable under section 326, 323, 506(2), 143, 147, 149 of Indian Penal Code and Sec.135 of G.P.Act is quashed and prayer made by the applicants in the present application is granted by this Hon'ble Court.



                                        Page 3 of 4

HC-NIC                               Page 3 of 4      Created On Tue Aug 01 01:51:55 IST 2017
                   R/CR.MA/18560/2017                                             ORDER



4. I say that at the time of incident I got irked due to some misunderstanding and therefore I lodged the present FIR, but thereafter I realize my misunderstanding and thereafter due to interference and persuading by our Friends and neighbour, I have decided to compromise with the present applicant and neither I have been threatened nor enticed by any person including the accused for compromise.

I say that whatever is stated herein above is true as per my belief and knowledge.

Solemnly affirmed at Ahmedabad on this 31 day of July,2017."

9. It appears from the Affidavit that the applicants and respondent No.2 - original complainant have jointly arrived at compromise and the original complainant has no grievance against the applicants and the matter is amicably settled between the parties.

10. Considering the overall facts and circumstances of the case and considering the fact that the dispute between the parties is now resolved, the present application is allowed. The FIR being C.R.No.I- 89 of 2017 lodged with Gondal Taluka Police Station, Rajkot for the offence punishable under Section 326, 323, 506(2), 143, 147, 149, etc. of the Indian Penal Code and Section 135 of the Gujarat Police Act as well as all the consequential proceedings arising from the said FIR, are hereby quashed and set aside qua the applicants only. Rule is made absolute accordingly.

Direct service is permitted.

[A.J.DESAI, J.] *dipti Page 4 of 4 HC-NIC Page 4 of 4 Created On Tue Aug 01 01:51:55 IST 2017