Citation : 2023 Latest Caselaw 7222 ALL
Judgement Date : 13 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 70 Case :- APPLICATION U/S 482 No. - 30062 of 2013 Applicant :- Vijay And 6 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Vinod Tripathi,Manish Kumar Pandey,Manoj Tripathi,Yadvesh Yadav Counsel for Opposite Party :- Govt. Advocate,Deepak Yadav Hon'ble Shekhar Kumar Yadav,J.
Heard Sri Yadvesh Yadav, learned counsel for the applicants, learned counsel for the opposite party no.2 and learned A.G.A. for the State.
The present application U/S 482 Cr.P.C. has been filed for quashing the charge sheet in Case Crime No. 131 of 2012, under Sections 498A, 323, 504 IPC and Section 3/4 D.P. Act, P.S. Mahila Thana, District Ghaziabad.
Learned counsel for the applicants contends that the matter has been compromised between the parties and joint affidavit has been filed in support of this application. It is thus contended that the dispute has been settled between the parties. Learned counsel for the applicants has placed reliance on the judgment of Apex Court in the case of Manoj Sharma Vs. State, (2008)16 SCC1, Narinder Singh Vs. State of Punjab, (2014) 6 SCC 466, Yogendra Yadav Vs. State of Jharkhand (2014) and has submitted that since the mater has been compromised between the parties amicably, hence no fruitful purpose would be served if the prosecution of the applicant in the present case is allowed to go on as no grievance is left to the opp. party no.2, therefore, the present case be finally decided.
Learned counsel for the opposite party no.2 also states that the dispute has been amicably settled between the parties and that the opposite party no.2 does not want to proceed further with the matter.
In view of the fact that the husband and wife do not want to pursue the case any further as stated by them and as the matter is purely of personal nature and family dispute, which has been mutually settled between the parties, therefore, no useful purpose would be served in proceeding with the matter further.
Thus, in view of the well settled principles of law as laid down by the Hon'ble Apex Court reported in 2003(4) SCC 675 (B.S. Joshi Vs. State of Haryana, Manoj Sharma Vs. State, (2008)16 SCC1, Narinder Singh Vs. State of Punjab, (2014) 6 SCC 466 and Yogendra Yadav Vs. State of Jharkhand reported in (2014), Nikhil Merchant Vs. Central Bureau of investigation and another,J.T., 2008(9) SC 192 the proceedings of the aforesaid case is hereby set aside.
The present application is accordingly allowed.
Order Date :- 13.3.2023/A.
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!