Citation : 2023 Latest Caselaw 19380 ALL
Judgement Date : 27 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:49729 Court No. - 28 Case :- APPLICATION U/S 482 No. - 6224 of 2023 Applicant :- Mohammad Ajam Khan And Others Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Civil Secrt. Lko. And Another Counsel for Applicant :- Santosh Kumar Yadav Counsel for Opposite Party :- G.A.,Vishal Kumar Yadav Hon'ble Shree Prakash Singh,J.
1. Heard Sri Santosh Kumar Yadav, learned counsel for the applicants, learned A.G.A. for the State, Sri Vishal Kumar Yadav, learned counsel for the opposite party no.2 and perused the material placed on record.
2. Supplementary affidavit filed today on behalf of the applicants is taken on record.
3. By means of the instant application, the applicants have prayed for quashing of the entire criminal proceedings of Criminal Case No.25945 of 2019 arising out of Case Crime No.375 of 2017 under Sections 498A, 323, 504 and 506 I.P.C. and 3/4 of Dowry Prohibition Act, 1961, Police Station-Talkatora, District-Lucknow, on the basis of compromise executed in between the parties on 29.05.2023.
4. Learned counsel for the applicants submits that due to certain misunderstanding, the instant F.I.R. was lodged against the applicants. He added that later on, the parties sat together and have amicably settled their disputes, which has been reduced in writing on 29.05.2023. Thereafter, the applicants filed an Application U/S 482 No.6224 of 2023, wherein this Court vide order dated 30.06.2023 has directed the court below to verify the said compromise deed and in compliance thereof, the compromise deed was verified on 14.07.2023. He submits that now there is no dispute in between the parties and they have settled their dispute. He submits that further criminal proceedings in the instant matter would amount to harassment and, thus, the instant criminal proceedings may be quashed.
5. Learned counsel for the opposite party no.2 has also supported the version of the learned counsel for the applicants and submits that parties have amicably settled their dispute and the opposite party no.2 has no grievance, hence, criminal proceedings against the applicants may be dropped.
6. On the other hand, learned counsel for the State has no objection to the submissions aforesaid.
7. Considering the aforesaid submissions of the learned counsel for the parties, I find that compromise has been entered into between the parties on 29.05.2023 and said compromise has been verified on 14.07.2023 and, now, as per the statement of learned counsel for the parties, they do not want to press the aforementioned criminal proceedings relating to Case Crime No.375 of 2017 under Sections 498A, 323, 504 and 506 I.P.C. and 3/4 of Dowry Prohibition Act, 1961, Police Station-Talkatora, District-Lucknow.
8. In view of the above, as the applicants and opposite parties have entered into compromise on 29.05.2023 and no grievance remains to be agitated and, as such, further criminal proceedings in the aforementioned criminal case are liable to be set aside in view of the Judgments of the Apex Court rendered in B.S. Joshi and others Vs. State of Haryana and another (2003) 4 SCC 675; Nikhil Merchant Vs. Central Bureau of Investigation (2008) 9 SCC 677; Manoj Sharma Vs. State and others, (2008) 16 SCC 1; Gian Singh Vs. State of Punjab (2012) 10 SCC 303; and Narindra Singh and others Vs. State of Punjab (2014) 6 SCC 466.
9. Accordingly, entire criminal proceedings of Criminal Case No.25945 of 2019 arising out of Case Crime No.375 of 2017 under Sections 498A, 323, 504 and 506 I.P.C. and 3/4 of Dowry Prohibition Act, 1961, Police Station-Talkatora, District-Lucknow are hereby quashed.
10. The compromise shall be part of this order.
11. The application is allowed accordingly.
12. Consigned to records.
(Shree Prakash Singh, J.)
Order Date :- 27.7.2023
Piyush/-
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!