Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rehan Ahmad vs State Of U.P. And Another
2023 Latest Caselaw 20256 ALL

Citation : 2023 Latest Caselaw 20256 ALL
Judgement Date : 2 August, 2023

Allahabad High Court
Rehan Ahmad vs State Of U.P. And Another on 2 August, 2023
Bench: Neeraj Tiwari




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:154693
 
Court No. - 87
 

 
Case :- APPLICATION U/S 482 No. - 41829 of 2017
 

 
Applicant :- Rehan Ahmad
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sunil Kumar Pathak,Balbeer Singh
 
Counsel for Opposite Party :- G.A.,Hitesh Pachori
 

 
Hon'ble Neeraj Tiwari,J.

1. Heard Sri Mithilesh Kumar Shukla alongwith Sri Balbeer Singh, learned counsels for the applicant, learned A.G.A. for the State and Pintu Tiwari learned counsel for the opposite party No. 2.

2. The present 482 Cr.P.C. application has been filed to quash the entire proceeding of Complaint Case No. 930 of 2016(Smt. Nida Vs. Rehan Ahmad), under Sections- 354A (ii), (iv), 354(d), 384 I.P.C. Police Station- Sadar, District- Agra, pending in the court of A.C.J.M. Court No. 5, Agra.

3. Learned counsel for the applicant submitted that this Court vide order dated 02.08.2023 passed in Application U/S 482 No. - 32862 of 2018(Rehan And 5 Others Vs. State of U.P. and Another) has allowed the application and quashed the criminal proceeding against the applicantsin light of compromise entered between the parties.

4. He next submitted that as this case is also between the same parties as in Application U/S 482 No. - 32862 of 2018, therefore, this application may also be allowed on the same terms and conditions and criminal proceeding against the applicant may be quashed.

5. Learned counsel for the opposite party No. 2 has not object the aforesaid fact and submitted that in case criminal proceeding against the applicants are quashed, he would have no objection.

6. In view of the facts and circumstances of the case, the applicant and opposite party no. 2 do not want to pursue the case any further as stated by them. The matter has been mutually settled between the parties, therefore, no useful purpose would be served in proceeding with the matter further.

7. Thus in view of the well settled principle 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 judgement of the Apex Court reported in J.T. 2008(() SC 192 (Nikhil Merchant Vs. Central Bureau of Investigation and another), as well as judgment of the Apex Court reported in (2012) 10 SCC 303 (Gian Singh Vs. Stated of Punjab) and reported in (2014) Supreme Today 642 (Narinder Singh & others Vs. State of Punjab and another), the proceedings of the aforesaid case is hereby quashed.

8. The present application is, accordingly allowed.

9. No order as to costs.

Order Date :- 2.8.2023

ADY

 

 

 
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