Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Janakkumar Prahladbhai Patel vs State Of Gujarat
2021 Latest Caselaw 3122 Guj

Citation : 2021 Latest Caselaw 3122 Guj
Judgement Date : 23 February, 2021

Gujarat High Court
Janakkumar Prahladbhai Patel vs State Of Gujarat on 23 February, 2021
Bench: Nikhil S. Kariel
       R/CR.MA/19554/2020                                  ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

     R/CRIMINAL MISC.APPLICATION NO.            19554 of 2020

=====================================================
            JANAKKUMAR PRAHLADBHAI PATEL
                        Versus
            STATE OF GUJARAT & 1 other(s)
=====================================================
Appearance:
MR TEJAS P SATTA(3149) for the Applicant(s) No. 1
MR MAHESH K POOJARA(5879) for the Respondent(s) No. 2
MS MOXA THAKKAR, ADDITIONAL PUBLIC PROSECUTOR(2) for
the Respondent(s) No. 1
=====================================================

CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL

                            Date : 23/02/2021

                               ORAL ORDER

1. Heard learned Advocate Mr. Tejas P. Satta for

the applicant, learned APP Ms. Moxa Thakkar for the

respondent­State and learned Advocate Mr. Mahesh K.

Poojara for the original complainant.

2. With the consent of learned Advocate for the

applicant and learned Advocate for the respondents,

present application is taken up for final disposal

today.

3. By way of this application, the applicant prays

for quashing of criminal complaint being FIR No.I­

R/CR.MA/19554/2020 ORDER

C.R. No.88 of 2019 registered with Idar Police

Station, Sabarkantha on 28th May 2019 for the

offences punishable under Sections 420, 406, 467,

120B and 465 of the Indian Penal Code and quashing of

subsequent proceedings arising therefrom.

4. Learned Advocate Mr. Tejas P. Satta for the

applicant submits that pending the complaint, the

parties have settled the dispute interse and whereas

no fruitful purpose would be served, if the complaint

is permitted to continue against the applicant

herein.

5. Learned Advocate Mr. Mahesh Poojara appearing

for the original complainant submits that he has

filed an affidavit to this regard at page No.17 of

the present application. Complainant Namankumar s/o.

Nareshkumar Rameshchandra Desai is present in the

office of learned Advocate Mr. Mahesh Poojara and the

complainant may be permitted to join the meeting.

Permission is granted.

6. Learned Advocate Mr. Mahesh Poojara has

identified the complainant. The complainant has

joined the meeting and upon inquiry by this Court, he

R/CR.MA/19554/2020 ORDER

confirms the fact of settlement and that he would not

have any objection, if the complaint is quashed.

7. Learned APP Ms. Moxa Thakkar strongly opposed

the present application and she further submits that

the offences committed by the applicant are serious

in nature and therefore, no indulgence may be shown.

8. Having heard learned Advocates for the

respective parties, this Court is of the opinion that

while allegations levelled in the complaint against

the applicants are serious, but looking to the

averments made in the affidavit filed by the

complainant dated 23rd October, 2020, more

particularly, since the issue is resolved and that he

does not wish to proceed further with the impugned

FIR and considering the judgments of the Supreme

Court in the cases of Gian Singh Vs. State of Punjab

& Anr., reported in (2012) 10 SCC 303, Madan mohan

Abbot Vs. State of Punjab, reported in (2008) 4 SCC

582, Nikhil Merchant Vs. Central Bureau of

Investigation & Anr., reported in 2009 (1) GLH 31,

Manoj Sharma Vs. State & Ors., reported in 2009 (1)

GLH 190 and Narinder Singh & Ors. Vs. State of Punjab

R/CR.MA/19554/2020 ORDER

& Anr., reported in 2014 (2) Crime 67 (SC), no

fruitful purpose would be served, if the complaint is

proceeded any further.

9. In view of the discussions and observations

above, the criminal complaint being I­C.R. No.88 of

2019 registered with Idar Police Station, Sabarkantha

on 28th May 2019 for the offences punishable under

Sections 420, 406, 467, 120B and 465 of the Indian

Penal Code and quashing of subsequent proceedings

arising therefrom and all consequential proceedings

arising therefrom is hereby quashed and set aside qua

the present applicant.

Rule is made absolute to the aforesaid extent.

Registry to communicate this order to the concerned

Court/authority by Fax or Email forthwith.

(NIKHIL S. KARIEL,J)

Pallavi

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter