Citation : 2024 Latest Caselaw 36378 ALL
Judgement Date : 6 November, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:174134 Court No. - 73 Case :- APPLICATION U/S 528 BNSS No. - 35762 of 2024 Applicant :- Mohd Shahid @ Mana And Another Opposite Party :- State of U.P. and Another Counsel for Applicant :- Faizul Hasan Counsel for Opposite Party :- G.A. Hon'ble Mrs. Manju Rani Chauhan,J.
1. Heard Mr. Faizul Hasan, learned counsel for the applicants, learned A.G.A. for the State and perused the records.
2. This application u/s 482 has been filed by the applicant with the prayer to quash the entire proceeding of Criminal Case No.290 of 2021 (Old No. 507 of 2021) (State Vs. Mohd. Shahid @ Mana and others), arising out of Case Crime No. 3 of 2019, under Sections 498A, 504, 506 I.P.C. and Section 3/4 D.P. Act, Police Station Mahila Thana, District Mau, pending in the court of C.J.M., Mau.
3. Earlier Application U/S 482 No. 19851 of 2022 was filed, wherein on 28.05.2024 the following order was passed:-
"1. Heard learned counsel for the applicants, Sri Mahboob Ahmad Siddiqui, counsel for the opposite party no. 2 and Sri Neeraj Kumar Sharma, learned A.G.A. for the State.
2. The present application U/s 482 Cr.P.C. has been filed with the prayer to quash the charge sheet dated 24.07.2019 as well as the cognizance order dated 13.05.2020 in Case No. 507 of 2021 (State vs. Mohd. Shahid @ Mana and others), arising out of Case Crime No. 03 of 2019, under Sections 498A, 504, 506 I.P.C. and Section 3/4 of Dowry Prohibition Act, Police Station- Mahila Thana, District- Mau, pending in the Court of Special Judge, Woman Court, District Mau, pursuant to compromise dated 18.05.2023.
3. Counsel for the applicants submits that the parties have reconciled their differences and a compromise has been entered between them, copy of the compromise deed dated 18.05.2023 has been annexed as Annexure-C.A. 1 to the counter affidavit, wherein it has been mentioned that opposite party no. 2 does not want to press the case. Therefore, no useful purpose would be served in continuing the proceedings before the trial court and the same is not only sheer wastage of time of the Court but also abuse of process of law.
4. Learned counsel for the opposite party no. 2 does not dispute the submissions advanced by the learned counsel for the applicants or the correctness of the documents relied upon by him. He submits that he has no objection if the proceedings are quashed.
5. Learned AGA, however, submits that it is the trial court, which has to verify the fact as to whether the parties have entered into compromise, hence the applicants may approach the trial court and move an application with respect to compromise between the parties, which will be decided in accordance with law.
6. In view of above, both the parties are directed to appear before the trial court along with compromise deed as well certified copy of this order within three weeks from today. It is expected that trial Court may fix a date for the verification of the compromise and after ensuring the presence of the parties, pass an appropriate order with respect to the same in accordance with law, as expeditiously as possible, preferably within a period of three months from the date of production of a certified copy of this order, if there is no other legal impediment. While passing the order verifying the compromise, the trial Court shall also record the statements of the parties as to whether all the terms and conditions mentioned in the original compromise deed, so filed, have been fulfilled or not.
7. The court in that scenario will allow the parties to obtain certified copy of the report as well as compromise and it will be open to the applicants to approach this Court again for quashing of the proceedings.
8. Till verification of compromise between the parties by the trial court, no coercive action shall be taken against the applicants in the aforesaid case.
9. With the aforesaid directions, this application is finally disposed of."
4. In compliance of the aforesaid order dated 28.05.2024 compromise has been verified by the Court of Chief Judicial Magistrate, Mau vide order dated 27.06.2024, certified copy of the same has been annexed as annexure No.7 of the application.
5. Learned counsel for the applicants submits that since the compromise entered between the parties has been verified by the court below, the entire proceedings of the aforesaid criminal case may be quashed by this Court.
6. Learned A.G.A. for the State also accept that the parties have entered into a compromise and the copy of the same has also been enclosed along with verification order, they have no objection, if the proceedings in the aforesaid case are quashed.
7. This Court is not unmindful of the following judgements of the Apex Court:
(i). B.S. Joshi and others Vs. State of Haryana and Another; (2003)4 SCC 675,
(ii). Nikhil Merchant Vs. Central Bureau of Investigation; (2008) 9 SCC 677,
(iii). Manoj Sharma Vs. State and Others; (2008) 16 SCC 1,
(iv). Gian Singh Vs. State of Punjab; (2012); 10 SCC 303,
(v). Narindra Singh and others Vs. State of Punjab; ( 2014) 6 SCC 466,
8. In the aforesaid judgments, the Apex Court has categorically held that compromise can be made between the parties even in respect of certain cognizable and non compoundable offences. Reference may also be made to the decision given by this Court in Shaifullah and Others Vs. State of U.P. & Another; 2013 (83) ACC 278 and Pramod & Another Vs. State of U.P. & Another (Application U/S 482 No.12174 of 2020, decided on 23rd February, 2021) and Daxaben Vs. State of Gujarat, reported in 2022 SCC Online SC 936 in which the law expounded by the Apex court in the aforesaid cases has been explained in detail.
9. Considering the facts and circumstances of the case, as noted herein above, and also the submissions made by the counsel for the parties, the court is of the considered opinion that no useful purpose shall be served by prolonging the proceedings of the above mentioned criminal case as the parties have already settled their dispute.
10. Accordingly, the proceedings of Criminal Case No.290 of 2021 (Old No. 507 of 2021) (State Vs. Mohd. Shahid @ Mana and others), arising out of Case Crime No. 3 of 2019, under Sections 498A, 504, 506 I.P.C. and Section 3/4 D.P. Act, Police Station Mahila Thana, District Mau, pending in the court of C.J.M., Mau, on the basis of compromise, are hereby quashed.
11. The application is, accordingly, allowed. There shall be no order as to costs.
Order Date :- 6.11.2024
Abhishek Singh
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!