Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishalkumar Laljibhai Desai vs State Of Gujarat
2025 Latest Caselaw 83 Guj

Citation : 2025 Latest Caselaw 83 Guj
Judgement Date : 2 May, 2025

Gujarat High Court

Vishalkumar Laljibhai Desai vs State Of Gujarat on 2 May, 2025

                                                                                                                       NEUTRAL CITATION




                            R/CR.MA/8764/2025                                            ORDER DATED: 02/05/2025

                                                                                                                       undefined




                            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                               R/CRIMINAL MISC.APPLICATION NO. 8764 of 2025
                                          (FOR CONSENT QUASHING)

                      =======================================================
                                 VISHALKUMAR LALJIBHAI DESAI & ORS.
                                                Versus
                                       STATE OF GUJARAT & ANR.
                      =======================================================
                      Appearance:
                      MR RJ GOSWAMI for the Applicant(s) No. 1,2,3,4,5,6
                      MS SHRUTI PATHAK APP for the Respondent(s) No. 1
                      MR HB CHAMPAVAT for the Respondent No.2
                      =======================================================

                          CORAM:HONOURABLE MR. JUSTICE DIVYESH A. JOSHI

                                                        Date : 02/05/2025
                                                              ORAL ORDER

1. With the consent of learned advocates appearing for the parties, present application is taken up for final disposal today.

2. Rule. Learned advocates appearing for the parties waive service of notice of Rule.

3. By way of the present application under Section 528 of the Bhartiya Nagrik Suraksha Sanhita, 2023 (for short, the 'BNSS'), the applicant prays for quashing and setting aside the FIR being C.R.No.11192060220174/2022 registered with Viramgam Police Station, Ahmedabad for the alleged offence punishable under the provision of the Indian Penal Code as well as under the Atrocity Act as also subsequent proceedings.

4. Heard learned advocate, Mr. R.J. Goswami for the applicant, learned APP Ms. Shruti Pathak for

NEUTRAL CITATION

R/CR.MA/8764/2025 ORDER DATED: 02/05/2025

undefined

respondent no.1 and learned advocate, Mr. H.B. Champavat for respondent no.2, who is permitted to file his Vakalatnama in the Registry. I have also heard the respondent no.2 - complainant, who is present before this Court. Learned advocate, Mr. Champavat identifies respondent no.2 and confirms correctness and genuineness of the affidavit filed by him.

5. When the matter is called out, learned advocates appearing for the parties have submitted that now the dispute is amicably settled between the parties and, therefore, the respondent no.2 has filed an affidavit before this Court, copy of which is placed on record. It is also stated in the affidavit that he will deposit the amount received from the Government after registration of the FIR. Upon making inquiry, the respondent no.2, who is present before this Court, has stated that he has settled the dispute with the present applicant and, therefore, if the impugned FIR is quashed, he has no objection.

6. Therefore since now, the dispute with reference to the impugned FIR is settled and resolved by and between parties, which is confirmed by the original complainant through her learned advocate, the trial would be futile and any further continuation of proceedings would amount to abuse of process of law. In view of the above and in view of the judgment in case of Gian Singh Vs. State of Punjab & Anr., reported in (2012) 10 SCC

NEUTRAL CITATION

R/CR.MA/8764/2025 ORDER DATED: 02/05/2025

undefined

303, Narinder Singh & Ors. Vs. State of Punjab & Anr., reported in 2014(2) Crime 67 (SC) and Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Karmur & Ors. Vs. State of Gujarat, recorded on Criminal Appeal No.1723 of 2017 dated 04.10.2017, more particularly, paragraph 15 thereof, the impugned FIR is required to be quashed and set aside.

7. Resultantly, this application is allowed. The impugned FIR being C.R.No.11192060220174/2022 registered with Viramgam Police Station, Ahmedabad and all other consequential proceedings arising out of said FIR are hereby quashed and set aside.

8. Rule is made absolute to the aforesaid extent.

Direct service is permitted.

(DIVYESH A. JOSHI, J.) Gautam

 
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 : MAIMS

 
 
Latestlaws Newsletter