Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinay Kumar Shukla & Others vs State Of U.P. & Another
2019 Latest Caselaw 6215 ALL

Citation : 2019 Latest Caselaw 6215 ALL
Judgement Date : 9 July, 2019

Allahabad High Court
Vinay Kumar Shukla & Others vs State Of U.P. & Another on 9 July, 2019
Bench: Rajeev Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 11
 

 
Case :- U/S 482/378/407 No. - 2193 of 2019
 

 
Applicant :- Vinay Kumar Shukla & Others
 
Opposite Party :- State Of U.P. & Another
 
Counsel for Applicant :- Sushil Kumar Bajpai,Hriday Narain Tiwari
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Rajeev Singh,J.

Heard learned counsel for the applicant, learned AGA for the State of U.P. and learned counsel for the opposite party no. 2 and perused the record.

This application under Section 482 Cr.P.C. has been filed for quashing the proceedings of Case No. 6158 of 2017 (State Vs. Vinay Kumar Shukla & Ors.) arising out of Case Crime No. 25 of 2016 under Sections 498-A, 323, 504 and 506 I.P.C. and Section 3/4 of D.P. Act, P.S. Nagram, District Lucknow.

Learned counsel for the applicant and learned counsel for opposite party no. 2 jointly submitted that in pursuance of the earlier order dated 15.03.2019, the matter was sent before the Senior Registrar of this Court for verification of the compromise deed.

It is evident from the record that the factum of the compromise has been verified by the Senior Registrar vide his report dated 27.03.2019. The compromise deed is appended as Annexure 1 to the application, which goes to show that respondent no. 2 does not want to prosecute the applicants. In the compromise, it is mentioned that Rs.2 lacs shall be paid by the applicants to respondent no. 2 as one time alimony, out of which Rs.1 lac has already been paid by Demand Draft No. 595164 dated 25.02.2019. However, rest amount of Rs.1 lac is still due to be paid.

Learned counsel for the applicants undertakes that the rest amount of Rs.1 lac shall be handed over to respondent no. 2 within a week through demand draft.

Learned AGA has fairly conceded that compromise has been effected between the parties and the same has duly been verified by the Senior Registrar of this Court.

Hon'ble Apex Court, in catena of decisions, viz., Gian Singh Vs. State of Punjab, 2012 AIR SCW 5333, B.S. Joshi and others Vs. State of Haryana, (2003) 3 SCC 675 and Narinder Singh Vs. State of Punjab, (2014) 6 SCC 466, has held that inherent power can be used to do real and substantial justice. Hence, inherent power can be exercised to speed up the process of ending the criminal proceedings where the settlement is arrived at between the parties.

In view of the statement made by learned counsel for the applicants made at the bar and also the fact that parties do not want to pursue the case any further and the matter has been mutually settled between them by way of the compromise, no useful purpose would be served in proceeding with the matter any further.

For the discussions made above, the present application is allowed.

Entire proceedings of Case No. 6158 of 2017 (State Vs. Vinay Kumar Shukla & Ors.) arising out of Case Crime No. 25 of 2016 under Sections 498-A, 323, 504 and 506 I.P.C. and Section 3/4 of D.P. Act, P.S. Nagram, District Lucknow are hereby quashed.

Order Date :- 9.7.2019

VKS

 

 

 
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