Citation : 2024 Latest Caselaw 20272 ALL
Judgement Date : 31 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2024:AHC-LKO:41598 Court No. - 15 Case :- APPLICATION U/S 482 No. - 5090 of 2024 Applicant :- Puspendra Singh Yadav @ Puspendra Yadav And 5 Others Opposite Party :- State Of U.P. Thru. Addl. Chief Secy. Home Deptt. U.P. Lko. And Another Counsel for Applicant :- Sunil Kumar Yadav,Beant Singh Counsel for Opposite Party :- G.A., Pravin Kumar Verma Hon'ble Karunesh Singh Pawar,J.
1.Heard learned counsel for the applicants and Mr. Pravin Kumar Verma, learned counsel appearing on behalf of private respondent as also learned A.G.A..
2.By means of present petition, the petitioners have prayed for quashing of entire proceedings of Criminal Case No.64982 of 2023 crime No.506 of 2021 under sections 147, 148, 149, 323, 506 I.P.C., P.S. Gudamba, district Lucknow, pending in the court of ACJM-VII, Court No.31, Lucknow as also summoning order dated 26.4.2023.
3.Learned counsel for the petitioners submits that the parties have entered into compromise outside the court. On the basis of compromise which is on record, a petition under section 482 CrPC, bearing No.3320 of 2024 was filed by the petitioners. The said petition has been disposed of vide order dated 9.4.2024 whereby, the trial court was directed to verify the compromise in presence of the parties. In compliance of the said order, the parties have appeared before the trial court and the learned Magistrate has verified the compromise in the presence of the parties vide order dated 8.5.2024.
4.It is submitted on behalf of the petitioners that the dispute between the petitioners and private respondent has been amicably settled by way of compromise, which has been verified under orders of this Court. Therefore, the impugned proceedings are liable to be quashed.
Learned counsel has relied on judgment of Supreme Court in Ramawatar versus State of M.P. 2021 SCC OnLine SC 966, (2012)10 SCC 303 Gian Singh versus State of Punjab and another and (2014)6 SCC 466 Narinder Singh and others versus State of Punjab and another and Parbatbhai Aahir alias Parbatbhai Bhimsinhbhai Karmur and others versus State of Gujarat and another (2017)9 SCC 641.
5.Learned counsel for respondent No.2 concedes the arguments advanced by petitioners' counsel.
6.On due consideration to the submission(s) of parties' counsel, the compromise entered into between the parties as well as the verification report, the judgment in aforesaid cases and perusal of the record, this Court is of the view that the impugned proceedings are liable to be and are hereby quashed.
7.The petition is accordingly disposed of.
Order Date :- 31.5.2024
kkb/
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!