Citation : 2023 Latest Caselaw 20711 ALL
Judgement Date : 4 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:157358 Court No. - 87 Case :- APPLICATION U/S 482 No. - 4666 of 2023 Applicant :- Shravan And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Krishna Dutt Awasthi Counsel for Opposite Party :- G.A.,Girja Shanker Sen Hon'ble Neeraj Tiwari,J.
1. Heard learned counsel for the applicants, learned A.G.A. for the State and Sri Girja Shanker Sen, learned counsel for the opposite party No. 2.
2. The present 482 Cr.P.C. application has been filed to quash the impugned order dated 11.01.2023 as well as entire criminal proceeding of Case No. 2124 of 2021(State Vs. Shravan and others), arising out of Case Crime No. 143 of 2017, under Sections- 308, 325, 324, 323, 504, I.P.C., Police Station- Sirauli, District- Bareilly, pending in the court of learned Chief Judicial Magistrate 2nd, Aonla, Bareilly.
3. The case was heard on 02.03.2023 and the Court has passed the following order:-
"Heard learned counsel for the applicants, Mr. Girja Shanker Sen, learned counsel for opposite party no.2 and the learned A.G.A. for the State.
This application under Section 482 Cr.P.C. has been filed for quashing the impugned order dated 11.01.2023 passed by learned Judicial Magistrate, 2nd Aonla, Bareilly as well as entire criminal proceeding of Case No. 2124 of 2021 (State Vs. Shravan and Others), arising out of Case Crime No. 143 of 2017, under Sections 308, 325, 324, 323, 504 I.P.C., Police Station- Sirauli, District Bareilly, pending in the Court of learned Judicial Magistrate, 2nd Aonla, Bareilly on the basis of compromise so entered into between the parties.
It is submitted on behalf of the applicants that both the parties are known to each other very well and the dispute between them is due to some misunderstanding. He further submits that on account of intervention of well-wishers of the applicants and opposite party no.2, they have settled their disputes and arrived at a compromise. On the basis of said compromise, an affidavit has been filed by opposite party no.2 before the court below that he does not want to press the criminal proceedings initiated by him against the applicants. It is, thus, contended that proceedings of the aforesaid case be quashed in the light of law laid down by the Apex Court in the case of Gian Singh v. State of Punjab : (2012) 10 SCC 303.
Learned counsel for opposite party no.2 also does not dispute the correctness of the submissions made by the learned counsel for the applicants.
Whether a compromise has taken place or not can at best be ascertained by the court, where the proceedings are pending, after ensuring the presence of the parties before it.
Put up this case on 03.05.2023 as fresh before the appropriate Bench.
Learned counsel for the parties undertake that they shall make a fresh compromise application before the court below within a week from today for verification of the aforesaid compromise. They further undertake to ensure their presence before the court below or any other transferee court, as the case may be, on 24.03.2023 and the court concerned, thereafter, shall ascertain the veracity of the compromise. If the said compromise is verified, the same shall be made part of the record and report to that effect, will be prepared and the parties would be allowed to obtain certified copy thereof and file the same before this Court.
Office is directed to send through FAX a copy of this order within 24 hours.
Parties are also directed to produce certified copy of this order along with a fresh compromise application before the court concerned within a week from today.
Till the next date of listing, no coercive steps would be taken against the applicants in the aforesaid case."
4. Pursuant to order dated 02.03.2023, compromise has been verified by the trial Court vide order dated 25.05.2023 and the same has been received from Judicial Magistrate, Aonla, Bareilly on the very same date.
5. Learned counsel for the opposite party No. 2 has not objected the aforesaid fact and submitted that in case proceedings is quashed, he would have no objection.
6. In view of the facts and circumstances of the case, the applicants 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 :- 4.8.2023
ADY
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!