Citation : 2023 Latest Caselaw 7088 ALL
Judgement Date : 3 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- APPLICATION U/S 482 No. - 2308 of 2023 Applicant :- Waqarul Haq Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko. And Another Counsel for Applicant :- Mohd. Tariq Khan,Mohd. Naeem Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Case called out.
None is present on behalf of the opposite party no.2.
Heard learned counsel for the applicant, Sri Aniruddh Kumar Singh, learned A.G.A.-I for the State, and perused the record.
By means of the instant application, the applicant have prayed for quashing of the entire proceedings of Case No.75923 of 2021 arsing out Case Crime No.7 of 2021 under Sections 323, 504, 506 I.P.C. Police Station Chowk, District Lucknow as State Vs. Waqarul Haq pending before the court of Additional Chief Judicial Magistrate, Court No.29 Lucknow as well as cognizance order dated 28.9.2021 passed by the court of Additional Chief Judicial Magistrate, Court No.29, Lucknow.
Learned counsel for the applicant submits that due to certain misunderstanding, the instant F.I.R. was lodged against the applicant. He added that later on, the parties sat together and have amicably settled their disputes, which has been reduced in writing on 21.2.2021. Thereafter, the applicants filed an Application U/S 482 No.7426 of 2022 wherein, vide order dated 18.11.2022 this Court has directed the court below to verify the said compromise deed and in compliance thereof, the compromise deed was verified on 25.11.2022. 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 the aforementioned case may be quashed.
Learned counsel for the State have supported the arguments made by the learned counsel for the applicant.
Considering the aforesaid submissions of the learned counsel for the parties, I find that compromise has been entered into between the parties on 21.2.2021 and said compromise has been verified on 25.11.2022 and, now, as per the statement of learned counsel for the parties, they do not want to press the proceedings arising out of the aforementioned case.
In view of the above, as the applicants and opposite parties have entered into compromise on 21.2.2021 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 criminal proceedings Case No.75923 of 2021 arsing out Case Crime No.7 of 2021 under Sections 323, 504, 506 I.P.C. Police Station Chowk, District Lucknow as State Vs. Waqarul Haq pending before the court of Additional Chief Judicial Magistrate, Court No.29 Lucknow, are hereby quashed.
The compromise shall be part of this order.
The application is allowed accordingly.
Consigned to records.
Order Date :- 3.3.2023
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!