Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Akash Jha And Another vs State Of U.P.And Another
2015 Latest Caselaw 2087 ALL

Citation : 2015 Latest Caselaw 2087 ALL
Judgement Date : 1 September, 2015

Allahabad High Court
Akash Jha And Another vs State Of U.P.And Another on 1 September, 2015
Bench: Rajesh Dayal Khare



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 51
 

 
Case :- APPLICATION U/S 482 No. - 34618 of 2008
 

 
Applicant :- Akash Jha And Another
 
Opposite Party :- State Of U.P.And Another
 
Counsel for Applicant :- Kapil Tyagi
 
Counsel for Opposite Party :- Govt. Advocate,C.P. Dwivedi
 

 
Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and the learned A.G.A. for the State-respondents. 

The present 482 Cr.P.C. petition has been filed for quashing the charge sheet dated 27.4.2008 submitted in Case No. 1187 of 2008 (State Vs. Akash Jha and others) arising out of Case Crime No. 188 of 2008 under Sections 420, 406 I.P.C. and 3/4 D.P.Act, Police Station Sihani Gate, District Ghaziabad, pending in the Court of Special Judicial Magistrat, C.B.I. Ghaziabad.

The contention of learned counsel for the applicant is that  vide earlier orders dated 18.12.2008 and 11.12.2008 passed by this Court, the matter was referred to the mediation centre.  Mediation centre's report dated 27.1.2010 which is on record, shows that applicant no.2-Amar Nath Jha agrees that he will remit to the complainant- Sri Satish Jha a sum of Rs. 1,00,000/-, which is remaining balance through a demand draft from a nationalized bank.

The matter is purely personal in nature, which has been amicably settled between the parties, no useful purpose would be served in keeping the petition pending.

Thus, in view of the well settled principles of law as laid down by the Judgment of the Hon'ble Apex Court reported in 2003(4) SCC 675 (B.S. Joshi Vs. State of Haryana) as well as the Judgment of the Hon'ble Apex Court reported in JT 2008(9) SC 192 (Nikhil Merchant Vs. Central Bureau of Investigation and another), the present application is allowed and the entire proceedings of Case Crime No. 188 of 2008 under Sections 420, 406 I.P.C. and 3/4 D.P.Act, Police Station Sihani Gate, District Ghaziabad, pending in the Court of Special Judicial Magistrat, C.B.I. Ghaziabad is hereby quashed.

Order Date :- 1.9.2015

Ashish Pd.

 

 

 
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 : IDRC

 
 
Latestlaws Newsletter