Citation : 2022 Latest Caselaw 15720 ALL
Judgement Date : 2 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 86 Case :- APPLICATION U/S 482 No. - 16296 of 2017 Applicant :- Smt. Anita Tayagi And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Sunil Kumar Srivastava,Vinod Kumar Srivastava Counsel for Opposite Party :- G.A.,Saurabh Kumar Hon'ble Karunesh Singh Pawar,J.
Heard learned counsel for the petitioners and learned A.G.A. for the State as well as learned Counsel appearing for respondent no. 2.
Learned counsel for the petitioners submits that the dispute between the parties has been amicably settled outside the Court by way of compromise and the compromise entered into between the parties is on record along with supplementary affidavit. It is further submitted that since the dispute has been settled outside the Court by the parties, the proceedings impugned be quashed in view of the judgment of Supreme Court in the case of "Gian Singh Vs. State of Punjab" reported in "(2012) 10 SCC 303".
Learned counsel for respondent no. 2 as well as learned A.G.A. concede the argument of learned counsel for the petitioners.
Learned A.G.A. as well as the learned counsel for the opposite party No. 2 have no objection if the proceedings are quashed provided the compromise is first verified by the competent Court.
In view of the above the parties are directed to appear before the learned trial court on 24.11.2022 along with the copy of original compromise deed, if not already filed before it, and the learned trial court shall verify the compromise in presence of the parties or their counsels within one week thereafter and keep a report of the verification on the record of the Court after providing its copies to the parties.
For a period of two months, the proceedings of charge sheet no.2/17 dated 14.01.2017 along with cognizance order dated 31.03.2017 passed by A.C.J.M. IIIrd. Saharanpur as well as proceeding of Case no. 853 of 2017 (Crime No. 413 of 2016) State of U.P. Versus Tanuj Jain & others Under section 420, 120-B I.P.C. & 66B/72 of the Information Technology Act 2000 P.S. Behat pending in the court of A.C.J.M. IIIrd District Saharanpur., shall be kept in abeyance.
In view of the above, the petition is disposed of.
Liberty to the parties is granted to approach this Court again for quashing of the proceedings on the basis of compromise and its verification.
Office is directed to return the original compromise to learned counsel for the petitioners as per Rules of the Court in case it has been filed here.
Order Date :- 2.11.2022
Arun K. Singh
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!