Citation : 2026 Latest Caselaw 1560 Guj
Judgement Date : 23 March, 2026
NEUTRAL CITATION
R/SCR.A/10/2016 JUDGMENT DATED: 23/03/2026
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION (QUASHING) NO. 10 of 2016
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR.JUSTICE J. L. ODEDRA
==========================================================
Approved for Reporting Yes No
✔
==========================================================
DHRUMIL ANJANBHAI PATEL
Versus
NARESH KALURAM PRAJAPATI & ANR.
==========================================================
Appearance:
MR YN RAVANI(718) for the Applicant(s) No. 1
MR. MANTHAN V SHUKLA(10021) for the Respondent(s) No. 1
MR KM ANTANI, ADDL.PUBLIC PROSECUTOR for the Respondent(s) No. 2
==========================================================
CORAM:HONOURABLE MR.JUSTICE J. L. ODEDRA
Date : 23/03/2026
ORAL JUDGMENT
1. Present application is preferred by the Petitioner (Original Accused) under Section 482 of the Code of Criminal Procedure, seeking quashing of FIR being CR.No.I-105 of 2015 registered DCB Police Station, Ahmedabad for the offences punishable under Sections 408, 420 and 114 of the Indian Penal Code.
2. Heard Mr. Y.N. Ravani, learned Advocate for the Applicant and Mr. K.M. Antani, learned APP for the Respondent
NEUTRAL CITATION
R/SCR.A/10/2016 JUDGMENT DATED: 23/03/2026
undefined
No.2- State.
3. Rule was issued in the matter on 05.01.2016.
4. Today, learned Advocate for the Petitioner has submitted that the matter has been amicably settled between the parties and they are now not willing to proceed with the complaint any further.
5. The Respondent No.1 (Original Complainant) appears to have placed on record, a duly sworn in Affidavit dated 08.10.2025, wherein the deponent-Respondent No.1 appears to have been identified by learned advocate Shri Manthan V. Shukla. On going through the said affidavit, the say of the learned advocate Shri Ravani gets credence, as indeed, as per the affidavit, the matter appears to have been amicably settled between the parties and that there appears to have no objection of the respondent No.1, if the concerned FIR is quashed. The affidavit reads thus:
"I, NARESH KALURAM PRAJAPATI, respondent No.1 herein, Age: 42 years, Residing at: 303, Kasturi Flat, Judges Bungalow Road, Vastrapur, Ahmedabad, do hereby solemnly affirm and state on oath as under:-
1. I am the original Complainant and I am filing this affidavit and fully conversant with the facts and circumstances of the case and I am duly competent to file this affidavit.
2. I say that I have gone through the memo of petition and the facts and grounds stated in the memo of petition are not disputed by me. At the outset I say and submit that the disputes and grievances of both the sides have been amicably settled and now I have no grievance against the petitioner. In the facts and circumstances as narrated above, I at my free will, wish and desire am stating on
NEUTRAL CITATION
R/SCR.A/10/2016 JUDGMENT DATED: 23/03/2026
undefined
oath that I do not wish to prosecute any further against the petitioner as the dispute between us has been amicably settled. I state that the FIR CR.No.I-
105/2015 dated 25.12.2015 with DCB police station, Ahmedabad may kindly be quashed.
What is stated hereinabove is true to the best of my personal knowledge, information and belief and I believe the same to be true and correct."
6. Considering averments made in the Affidavit as also the submissions made by the learned Advocate for the petitioner, the present Application deserves consideration and is hereby allowed. The FIR being CR.No.I-105 of 2015 registered with DCB Police Station, Ahmedabad qua the applicant, together with analogous proceedings in respect thereof, are hereby quashed and set aside. The petition stands disposed of in aforesaid terms.
Rule is made absolute. Ad-interim relief in terms of para-11(b) granted earlier by this Court vide order dated 05.01.2016, stands vacated.
(J. L. ODEDRA, J) SUDHIR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!