Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Urf Chhunnu Bajpayee And 2 ... vs State Of U.P. And Another
2022 Latest Caselaw 7900 ALL

Citation : 2022 Latest Caselaw 7900 ALL
Judgement Date : 25 July, 2022

Allahabad High Court
Anil Urf Chhunnu Bajpayee And 2 ... vs State Of U.P. And Another on 25 July, 2022
Bench: Manju Rani Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 81
 

 
Case :- APPLICATION U/S 482 No. - 14593 of 2022
 

 
Applicant :- Anil Urf Chhunnu Bajpayee And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Uttam Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.

Mr. Parmeshwar Yadav, learned counsel filed his vakalatnama on behalf of the opposite party no.2 today in the court, is taken on record.

Heard Mr. Uttam Kumar, learned counsel for the applicant, Mr. Parmeshwar Yadav, learned counsel for the opposite party no.2, Mr. Rajneesh Pandey, learned counsel for the State and perused the records.

This application under Section 482 Cr.P.C. has been filed to quash the Charge sheet dated 23.12.2012 and cognizance order dated 05.03.2013 as well as the entire proceedings of Special Session Trial No.141 of 2013 in Case Crime No.229 of 2012, under Sections 323, 324, 325, 504, 506, 452 IPC and Section 3(1)(X) SC/ST Act, P.S.-Indragarh, District Kannauj, pending before the court of Special Session Judge, SC/ST Act, Kannauj.

On 10.06.2022, the following order was passed:-

"Heard Shri Uttam Kumar, learned counsel for the applicants, learned AGA for the State and perused the record.

By means of the present application, a challenge has been made for quashing the charge sheet dated 23.12.2021 and cognizance order dated 5.3.2013, in Special Sessions Trial No. 141 of 2013, arising out of Case Crime No. 229 of 2012, under Sections 323, 324, 325, 504, 506, 452 IPC and Section 3 (i) (x) of SC&ST Act, Police Indragarh, District Kannauj, pending in the Court of Special Sessions Judge, SC&ST Act, Kannauj.

It is contended on behalf of the applicants that the dispute between the applicants and opposite party No. 2 have been settled and a compromise has been entered between them. Learned counsel for the applicants submits that a compromise has already been filed before the Court below and directions may be issued to the Court concerned to verify the same and send its report to this Court, whereafter appropriate orders may be passed by this Court.

Learned AGA has no objection to the aforesaid proposition.

Considering the fact that dispute between the parties have been amicably settled, this Court deems it appropriate to direct the applicants to appear before the Special Sessions Judge, SC&ST Act, Kannauj along with the opposite party No. 2 within two weeks from today for the purposes of verification of the compromise stated to be submitted before the Court below and after due verification of compromise, the Court below shall transmit its report to this Court. In the eventuality of applicants appearing before the Court below, the Court below is expected to undertake the verification proceedings within next 10 days. The verification report shall be transmitted to this Court within a week thereafter.

List this application on 25.7.2022 after receipt of the report from the Court below for passing appropriate orders."

In compliance of the aforesaid order dated 10.06.2022, a compromise verification report dated 27.06.2022 from Special Judge, (SC/ST Act), Kannauj is placed on record. As per the said report, the parties have entered into compromise and the compromise, so filed, has been verified in the presence of parties alongwith their counsel.

Learned counsel for the applicants submits that on account of compromise entered into between the parties concerned, all disputes between them have come to an end, and therefore, further proceedings against the applicant in the aforesaid case is liable to be quashed by this Court.

Learned A.G.A. does not dispute the aforesaid fact and submitted at the Bar that since the parties concerned have settled their dispute as mentioned above, therefore, he has no objection in quashing the impugned criminal proceedings against the applicants.

Before proceeding any further it shall be apt to make a brief reference to the following cases:-

1. B.S. Joshi and others Vs. State of Haryana and Another; (2003)4 SCC 675,

2. Nikhil Merchant Vs. Central Bureau of Investigation; (2008) 9 SCC 677,

3. Manoj Sharma Vs. State and Others; (2008) 16 SCC 1,

4. Gian Singh Vs. State of Punjab; (2012); 10 SCC 303,

5. Narindra Singh and others Vs. State of Punjab; ( 2014) 6 SCC 466,

In the aforesaid judgments, the Apex Court has categorically held that compromise can be made between the parties even in respect of certain cognizable and non compoundable offences. Reference may also be made to the decision given by this Court in Shaifullah and Others Vs. State of U.P. & Another; 2013 (83) ACC 278. in which the law expounded by the Apex court in the aforesaid cases has been explained in detail.

Considering the facts and circumstances of the case, as noted herein above, and also the submissions made by the counsel for the parties, the court is of the considered opinion that no useful purpose shall be served by prolonging the proceedings of the above mentioned criminal case as the parties have already settled their dispute.

Accordingly, the Charge sheet dated 23.12.2012 and cognizance order dated 05.03.2013 as well as the entire proceedings of Special Session Trial No.141 of 2013 in Case Crime No.229 of 2012, under Sections 323, 324, 325, 504, 506, 452 IPC and Section 3(1)(X) SC/ST Act, P.S.-Indragarh, District Kannauj, pending before the court of Special Session Judge, SC/ST Act, Kannauj are hereby quashed.

The application is, accordingly, allowed. There shall be no order as to costs.

A copy of this order be certified to the lower court forthwith.

Order Date :- 25.7.2022

Jitendra/-

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter