Citation : 2021 Latest Caselaw 9162 ALL
Judgement Date : 30 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 15 Case :- U/S 482/378/407 No. - 1103 of 2021 Applicant :- Uttam Kumar Opposite Party :- State Of U.P. & Anr. Counsel for Applicant :- Alok Kumar Mishra Counsel for Opposite Party :- G.A. Hon'ble Alok Mathur,J.
1. Heard Sri Alok Kumar Mishra, learned counsel for the applicant as well as learned Additional Government Advocate for the State of U.P. and Sri Arjun Kumar Kaushal, learned counsel appearing for opposite party no. 2.
2. By means of present application u/s 482 Cr.P.C., the applicants have prayed for quashing the entire proceedings of Criminal Case No. 3897 of 2020 - Vednath Vs. Uttam Kumr and two others, pending in the Court of Additional Civil Judge (Senior Division)/Additional Chief Judicial Magistrate, Sitapur arising out of Complaint Case No. 244 of 2015, under Sections 420, 467, 468 I.P.C., Police Station - Tambaur, District - Sitapur, in the light of compromise dated 07.10.2020 (Annexure - 1 to the affidavit filed in support of application).
3. It has been contended by learned counsel for the applicants that this Court by means of order dated 10.12.2020, directed the parties to appear before the Court below for verification of the compromise. In compliance of aforesaid order, the parties appeared before the Court below on the date fixed and has verified the compromise and a report/order dated 12.01.2021 to this effect has been submitted for perusal of this Court. Therefore, the proceedings of aforesaid criminal case may be quashed in view of the compromise dated 07.10.2020.
4. Learned counsel for the applicants in support of his contention has placed reliance on the judgment of Hon'ble Apex Court in the case of Manoj Sharma Vs. State, (2008) 16 SCC 1, Narinder Singh Vs. State of Punjab, (2014) 6 SCC 466 and Yogendra Yadav Vs. State of Jharkhand, (2014) 9 SCC 653 and has submitted that the applicants as well as opposite party no. 2 have compromised the dispute and as such opposite party no. 2 does not want to press the present case against the applicants.
5. Learned counsel appearing for opposite party no. 2 and learned Additional Government Advocate have stated that they have no objection in case the proceedings of the aforesaid case are quashed in the light of the compromise.
6. Heard learned counsel for the parties and perused the record.
7. From the perusal of the record it is apparent that the parties have entered into compromise and have settled their dispute amicably.
8. In this regard, the view taken by the Apex Court in the case of Manoj Sharma Vs. State (supra), Narinder Singh Vs. State of Punjab (supra) and Yogendra Yadav Vs. State of Jharkhand (supra), which have been relied upon by the learned counsel for the applicants finds force that this Court in exercise of its inherent power under Section 482 Cr.P.C. can quash the proceedings as the dispute has been amicably settled between the parties.
9. In the light of the fact that the settlement has arrived at between the applicants and the private respondents and does not effect the public at large, and would only amount to private dispute between the parties, no useful purpose will be served will be served by allowing the applicants to be prosecuted in the said trial, therefore the proceedings of the aforesaid case are quashed, accordingly this application under Section 482 Cr.P.C. is allowed.
Order Date :- 30.7.2021
A. Verma
(Alok Mathur, J.)
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!