Citation : 2022 Latest Caselaw 19196 ALL
Judgement Date : 29 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 87 Case :- APPLICATION U/S 482 No. - 39258 of 2022 Applicant :- Arjun Khetrapal And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Sujeet Kumar, Chhaya Gupta Counsel for Opposite Party :- G.A.,Amit Daga Hon'ble Dr. Gautam Chowdhary,J.
Heard Mr. Sujeet Kumar learned counsel for the applicants, Mr. Amit Daga, learned counsel for the opposite party No.2 and learned A.G.A. for the State.
Sri Arjun Khetrapal (Husband), applicant No.1 and Niharika Tyagi (wife), daughter of the opposite party No.2 are present in the Court room in person.
The present 482 Cr.P.C. application has been filed praying for quashing of charge sheet dated 7.7.2022, cognizance order/summoning order dated 3.8.2022 passed by learned Chief Judicial Magistrate, Ghaziabad against the applicant nos.1, 2 & 3, under Sections 498A, 307, 406, 323 I.P.C. & 3/4 Dowry Prohibition Act in Case No.31227 of 2022 (State Vs. Arjun Khetrapal & others) arising out of Case Crime No.416 of 2022, Police Station- Indrapuram, District- Ghaziabad pending before the learned Chief Judicial Magistate, Ghaziabad as well as entire proceeding of Case No.31227 of 2022 (State Vs. Arjun Khetrapal & others) arising out of Case Crime No.416 of 2022, Police Station- Indrapuram, District- Ghaziabad, pending before the learned Chief Judicial Magistrate, Ghaziabad.
Learned counsel for the applicants submits that the present dispute arises out of matrimonial discord between the applicant no.1 and the daughter of the opposite party no. 2. The present criminal case has been lodged against the applicant no.1 and his other family members but that no real criminal offence had actually occurred.
It is thus submitted that the present criminal prosecution has been lodged by the opposite party no. 2 i.e. father of the victim owing to some misunderstanding and misgivings between the parties, with passage of time they have been able to resolve their differences and they have decided to live separately.
He further submits, at present, the opposite party no. 2 does not wish to press charge against the applicants.
Sri Amit Daga, learned counsel for the opposite party no. 2 does not dispute the correctness of the submission made by learned counsel for the applicants. In fact, in the Memorandum of Settlement (Compromise) dated 25.11.2022 filed by the opposite party no. 2, she has supported the contention advanced by learned counsel for the applicants.
Paragraph nos. 1 & 2 of the said Memorandum of Settlement (Compromise) dated 25.11.2022 reads as under :
"Parties have now mutually agreed that they will file joint petitioner under Section 13(B)(1) & 13(B)(2) of Hindu Marriage Act for dissolution of their marriage by mutual consent.
Parties have mutually agreed that they shall file the joint petition u/s 13(B)(1) of Hindu Marriage Act, 1955 within one week of execution of the present Memorandum of Settlement, i.e. on or before 29.11.2022"
In view of the fact that the husband and wife do not want to pursue the case any further as stated by them and as the matter is purely of personal nature and family dispute, which has been mutually settled between the parties, in view of the compromise dated 25.11.2022 , therefore, no useful purpose would be served in proceeding with the matter further.
Thus, in view of the well settled principles of law as laid down by 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 Apex Court reported in J.T., 2008(9) SC 192 (Nikhil Merchant Vs. Central Bureau of Investigation and another), the proceedings of the aforesaid case is hereby set aside.
The present application is accordingly allowed.
Order Date :- 29.11.2022
Sachin/-
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!