Citation : 2023 Latest Caselaw 25410 ALL
Judgement Date : 19 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:60076 Court No. - 28 Case :- APPLICATION U/S 482 No. - 8818 of 2023 Applicant :- Paras Mishra Opposite Party :- State Of U.P. Thru. Prin. Secy. Home, Deptt. Govt. Of U.P. Lko. And Another Counsel for Applicant :- Ziauddin Khan Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Heard learned counsel for the applicant, Sri Aniruddh Kumar Singh, learned A.G.A. for the State, learned counsel for the opposite party no.2 and perused the record.
By means of the instant application, the applicant has prayed for quashing the charge sheet no.36 of 2016 as well as entire proceedings of Criminal Case No.2990 of 2016 arising out of Case Crime No.403 of 2015 under Section 406 & 420 I.P.C. Police Station Gudamba, District Lucknow pending before the court of Judicial Magistrate-II, Lucknow on the basis of compromise deed dated 5.9.2023.
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 5.6.2023. Thereafter, the applicant filed an Application U/S 482 No. 5979 of 2023 wherein, vide order dated 16.6.2023, this Court has directed the court below to verify the said compromise deed and in compliance thereof, the compromise deed was verified on 10.7.2023. 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 against the applicant may be quashed.
Learned counsel for the opposite party no.2 has also supported the version of the learned counsel for the applicant and submits that parties have amicably settled their dispute and the opposite party no.2 has no grievance, hence, criminal proceedings against the applicant 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 5.6.2023 and said compromise has been verified on 10.7.2023 and, now, as per the statement of learned counsel for the parties, they do not want to press the aforementioned criminal proceedings of the aforementioned case.
In view of the above, as the applicants and opposite parties have entered into compromise on 5.6.2023 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.
Accordingly, entire criminal proceedings of Criminal Case No.2990 of 2016 arising out of Case Crime No.403 of 2015 under Section 406 & 420 I.P.C. Police Station Gudamba, District Lucknow pending before the court of Judicial Magistrate-II, Lucknow, are hereby quashed.
The compromise shall be part of this order.
The application is allowed accordingly.
Consigned to records.
Order Date :- 19.9.2023
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!