Citation : 2023 Latest Caselaw 19721 ALL
Judgement Date : 28 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:49725 Court No. - 28 Case :- APPLICATION U/S 482 No. - 7278 of 2023 Applicant :- Satya Prakash Yadav Alias Satya Prakash And Another Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Lko. And Another Counsel for Applicant :- Ajeet Kumar Yadav,Subhash Chandra Yadav Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Sri Satya Narayan Yadav, learned counsel has put in appearance on behalf of the opposite party no.2 by way of filing vakalatnama, which is taken on record.
Heard learned counsel for the applicants, Sri Sushil Kumar Pandey, learned A.G.A. for the State, Sri Satya Narayan Yadav, learned counsel for the opposite party no.2 and perused the record.
By means of the instant application, the applicants have prayed for quashing of the entire proceeding of Criminal Case No.123 of 2021, State Vs. Ram Naval and others, arising out of Case Crime No.219 of 2020 under Sections 323, 332, 353, 504, 506 I.P.C. relating to Police Station Malipur, District Ambedkar Nagar pending before Civil Judge J.D./J.M. Ambedkar Nagar and impugned charge sheet dated 28.12.2020 in the light of compromise taken place in between the parties.
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 26.7.2022. Thereafter, the applicants filed an Application U/S 482 No.6284 of 2022 wherein this Court, vide order dated 13.9.2022, has directed the court below to verify the said compromise deed and in compliance thereof, the compromise deed was verified on 1.2.2023. 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 arising out of Case Crime No.219 of 2020 may be quashed.
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.
Learned counsel for the State has no objection to the submissions aforesaid.
Considering the aforesaid submissions of the learned counsel for the parties, I find that compromise has been entered into between the parties on 26.7.2022 and said compromise has been verified on 1.2.2023 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.219 of 2020.
In view of the above, as the applicants and opposite parties have entered into compromise on 26.7.2022 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.
Accordingly,entire proceeding of Criminal Case No.123 of 2021, State Vs. Ram Naval and others, arising out of Case Crime No.219 of 2020 under Sections 323, 332, 353, 504, 506 I.P.C. relating to Police Station Malipur, District Ambedkar Nagar pending before Civil Judge J.D./J.M. Ambedkar Nagar, are hereby quashed.
The compromise shall be part of this order.
The application is allowed accordingly.
Consigned to records.
Order Date :- 28.7.2023
Ram Murti
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!