Citation : 2023 Latest Caselaw 25971 ALL
Judgement Date : 22 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:61388 Court No. - 28 Case :- APPLICATION U/S 482 No. - 8858 of 2023 Applicant :- Pradeep Kumar And Others Opposite Party :- State Of U.P. Thru. Prin. Secy. Home, Civil Sectt. Lko. And Another Counsel for Applicant :- Nisha Srivastava Counsel for Opposite Party :- G.A.,Raghunath Prasad Hon'ble Shree Prakash Singh,J.
Supplementary affidavit filed today is taken on record.
Heard learned counsel for the applicants, Sri Aniruddh Kumar Singh, learned A.G.A. for the State, Sri Raghunath Prasad, learned counsel for the opposite party no.2 and perused the material placed on record.
By means of the instant application, the applicants have prayed for quashing of the summoning order dated 22.7.2022 issued by Chief Judicial Magistrate, Hardoi against the applicants in Complaint Case No.6632 of 2022 under Section 452, 323, 506, 379 I.P.C. Police Station Kotwali Nagar, District Hardoi as well as entire proceedings of Complaint Case No.6632 of 2022 on the basis of compromise between the parties which was duly verified by the Chief Judicial Magistrate, Hardoi, vide order dated 5.8.2023 in purusance of order dated 21.7.2023 passed in Appliction U/S 482 No.5523 of 2022, ' Pradeep Kumr and others Vs. State of U.P. and another'.
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 3.7.2023. Thereafter, the applicants filed an Application U/S 482 No.5523 of 2022 wherein this Court has directed the court below to verify the said compromise deed and in compliance thereof, the compromise deed was verified on 5.8.2023. 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 applicants 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 3.7.2023 and said compromise has been verified on 5.8.2023 and, now, as per the statement of learned counsel for the parties, they do not want to press the aforementioned criminal proceedings against the applicants.
In view of the above, as the applicants and opposite parties have entered into compromise on 3.7.2023 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 against the applicants inComplaint Case No.6632 of 2022 under Section 452, 323, 506, 379 I.P.C. Police Station Kotwali Nagar, District Hardoi, are hereby quashed.
The compromise shall be part of this order.
The application is allowed accordingly.
Order Date :- 22.9.2023
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!