Citation : 2023 Latest Caselaw 36148 ALL
Judgement Date : 21 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:84663 Court No. - 11 Case :- APPLICATION U/S 482 No. - 12516 of 2023 Applicant :- Raja Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Sachivalaya Lko And Another Counsel for Applicant :- Syed Fazal Abbas Rizvi Counsel for Opposite Party :- G.A. Hon'ble Saurabh Lavania,J.
Vakalatnama filed by Mohd. Hanzala, Advocate on behalf of opposite party No.2 is taken on record.
Heard learned counsel for the applicant, learned AGA for the State of U.P. and gone through the record.
The present application under Section 482 Cr.P.C. has been filed by the applicant for the following main relief:-
"Petition under section 482 Cr.P.C. for the quashing of the entire , Alial criminal proceedings of the Criminal Case no. 27349 of 2018, (State Vs. Raja), pending in the court of learned Judicial Magistrate-IIIrd, Lucknow, arising out of F.I.R. no. 0099 of 2018, Under Sections 392 and 411 I.P.C. at Police Station Madison, District Lucknow and for quashing of the impugned summoning order dated 28.04.2018, passed by the learned Additional Chief Judicial Magistrate, Court No. 28, Lucknow, vide Criminal Case no. 27349 of 2018, arising out of F.I.R. no. 0099 of 2018, at Police Station Madiaon, District Lucknow summon the petitioner to face trial under sections 392 and 411 I.P.C. and also for quashing the impugned charge sheet no. 01 of 2018, submitted against the petitioner vide Criminal Case no. 27349 of 2018, arising out of F.I.R. no. 0099 of 2018, under sections 392 and 411 I.P.C. at Police Station Madiaon, District Lucknow."
It is stated that this Court vide order dated 07.11.2023 passed in APPLICATION U/S 482 No. - 11039 of 2023 referred the matter to the trial court for the purposes of verification of the compromise entered into between the parties.
It is further submitted that in compliance of earlier order of this Court dated 07.11.2023, the order dated 30.11.2023 regarding verification of compromise has been passed by the Court of Judicial Magistrate, Third, Lucknow, mentioning therein that the parties were present and they have admitted that they have entered into an agreement voluntarily and their signatures have been verified by their respective counsels before the court.
For the purposes of deciding the present application in the light of compromise, reliance has been placed on the judgments of the Apex Court passed in the case(s) of Romgopal and others Vs. State of Madhya Pradesh, 2022 (1) SCJ 536, Gian Singh Vs. State of Punjab [2012 10 SCC 303], Mohd. Ibrahim Vs. State of U.P., 2022 SCC Online ALL 106, Gold Quest International Ltd. Vs. State of Tamilnadu, 2014 (15) SCC 235, B.S. Joshi Vs. State of Haryana, 2003 (4) SCC 675, Jitendra Raghuvanshi Vs. Babita Raghuvanshi, 2013(4) SCC 58, Madhavarao Jiwajirao Scindia Vs. Sambhajirao Chandrojirao Angre, 1988 1 SCC 692, Nikhil Merchant Vs. C.B.I. and another, 2008(9) SCC 677, Manoj Sharma Vs. State and others, 2008(16) SCC 1, State of M.P. Vs. Laxmi Narayan and others, 2019(5) SCC 688, Narindra Singh and others Vs. State of Punjab and another, (2014) 6 SCC 466, Manoj Kumar and others Vs. State of U.P and others (2008) 8 SCC 781, Union Carbide Corporation and others Vs. Union of India and others (1991) 4 SCC 584, Manohar Lal Sharma Vs. Principal Secretary and others (2014) 2 SCC 532 and Supreme Court Bar Association Vs. Union of India (1998) 4 SCC 409.
Learned Additional Government Advocate could not dispute the fact that the compromise has been entered into between the parties and now the opposite party no. 2 does not want to proceed with the proceedings in issue.
After considering the submissions advanced by learned counsel for the parties and perusing the terms of compromise duly verified by the trial Court vide order dated 30.11.2023 as also taking note of the observations made by Hon'ble Apex Court in the judgments referred above and the nature of dispute/crime, this Court is of the view that no purpose would be served in keeping the proceedings pending before the trial court and hence, the same are hereby quashed in terms of the compromise.
Accordingly, the present application U/S 482 Cr.P.C. is allowed.
Office is directed to send a copy of this order to the court concerned through email/fax immediately for necessary compliance.
Order Date :- 21.12.2023
Vinay/-
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!