Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Kumar & Others vs The State Of U.P. & Another
2014 Latest Caselaw 2240 ALL

Citation : 2014 Latest Caselaw 2240 ALL
Judgement Date : 10 June, 2014

Allahabad High Court
Sunil Kumar & Others vs The State Of U.P. & Another on 10 June, 2014
Bench: Shashi Kant



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 17
 

 
Case :- MISC. SINGLE No. - 3236 of 2014
 

 
Petitioner :- Sunil Kumar & Others
 
Respondent :- The State Of U.P. & Another
 
Counsel for Petitioner :- Pramod Kumar Pandey
 
Counsel for Respondent :- Govt. Advocate
 

 
Hon'ble Shashi Kant,J.

Heard learned counsel for the petitioners and learned A.G.A. for the State of U.P.

By means of the present writ petition, the petitioner has challenged the order dated 28.04.2014 passed by the Additional Sessions Judge, Court No. 6, Hardoi in revision no. 151 of 2013, whereby the learned lower court has dismissed the revision and confirmed the order dated 14.10.2011 passed by the learned A.C.J.M., Court No. 1, Hardoi in complaint case no. 537 of 2011 for summoning the accused petitioners for their trial under Sections 323, 498A, 506 I.P.C. and section 3/4 D. P. Act.

Learned counsel for the petitioners have submitted that opposite party no. 2 is wife of the petitioner no.1. Their marriage was solemnized on 29.11.2009, after the marriage, opposite party no. 2 started quarrel to the petitioner because she want to live separately with petitioner no. 1 only on denial being angry, she has gone to her father's house. The petitioner has tried to bring back to her but she did not agree. The S.H.O. Kotwali Sahar investigate the matter and he found that no incident has been done by the petitioner. The petitioner is agreed to live with his wife but the father and the brother of opposite party no. 2 is not agree to send her. This is a matrimonial dispute which can be settled after the mediation. The petitioner has filed a case under section 9 Hindu Marriage Act, O.S. No. 326 of 2010 in which notices have been issued and ultimately above case was decreed in terms and compromise arrived at between the parties. Prior to passing of impugned judgment. The learned lower court below has not taken cognizance of the fact that above referred O.S. No. 325/2010 has been decided in the terms of the compromise arrived at between the parties in which it was settled that all the pending litigation will be withdrawn by the parties. As such, impugned judgment and order is bad and not sustainable in the eyes of law.

Opposing above submissions, learned A.G.A. submits that there is no infirmity or illegality in the impugned judgment and order and there is no occasion for interference in the impugned judgment.

I have perused the material available on record which shows that the learned A.C.J.M. Hardoi has passed a summoning order dated 14.1.2011, under Sections 323, 498A and 506 I.P.C. and Section 3/4 D.P. Act on the basis of the statement of the complainant recorded under Section 200 Cr.P.C. and the statements of the witnesses recorded in support of section 202 Cr.P.C. There was also injury report on the record as far as for decree of suit under section 9 of Conjugal Rights of Hindu Marriage Act has been decided on 05.07.2013 by Additional District Judge, Court No. 4, Hardoi on the basis of the compromise arrived at between the parties and in which it was settled that all the pending litigation will be withdrawn by the parties have not been brought to the notice of the revisional court and there is no any pleadings regarding that in the petition that above decision was brought to the notice of the learned revisional court.

Keeping in view of rival submissions raised by the learned counsel for the parties and material available on record, I am of the view  that there is no illegality in the impugned judgment and order and writ petition is without any force.

However, keeping in view of the facts and circumstances of the case, it is provided that in case, the petitioners file any discharge application before the learned Magistrate concerned, that will be decided in accordance with law after providing them opportunity of hearing.

Accordingly, this writ petition is finally disposed of.

Order Date :- 10.6.2014

Monika

 

 

 
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