Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishal Sharma And 2 Others vs State Of U.P. And Another
2024 Latest Caselaw 33113 ALL

Citation : 2024 Latest Caselaw 33113 ALL
Judgement Date : 1 October, 2024

Allahabad High Court

Vishal Sharma And 2 Others vs State Of U.P. And Another on 1 October, 2024

Author: Manju Rani Chauhan

Bench: Manju Rani Chauhan





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:162201
 
Court No. - 75
 

 
Case :- APPLICATION U/S 482 No. - 20988 of 2024
 

 
Applicant :- Vishal Sharma And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Bhawani Prasad Shukla
 
Counsel for Opposite Party :- Dr. Akhilesh Kumar,G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

1. Learned counsel for the opposite party no.2 has filed supplementary affidavit today, which is taken on record.

2. Heard Mr. Bhawani Prashad Shukla, learned counsel for the applicants, Dr. Akhilesh Kumar, learned counsel for the opposite party no.2 as well as Mr. Mayank Awasthi, learned counsel for the State.

3. This application under Section 482 Cr.P.C. has been filed to quash the entire proceeding of S.S.T. No.122 of 2017 (State vs. Vishal Sharma and Others), arising out of Case Crime No.860/2016, under Sections 323, 504, 506 I.P.C. & Sections 3(1)(Da) (Dha S.C./S.T. Act, Police Station- Muradnagar, District- Ghaziabad, pending before Special Judge, S.C./S.T. Act, Ghaziabad and impugned charge sheet No.1 of 2017 dated 21.02.2017 along with summoning order dated 18.03.2017 passed by Special Judge (S.C./S.T. Act), Ghaziabad as well stay the further proceeding of the aforesaid case, on the basis of compromise dated 16.01.2024.

4. On 23.07.2024 the following order was passed :-

"1. Heard Mr. Bhawani Prasad Shukla, learned counsel for the applicants, Mr. Mayank Awasthi, learned counsel for the State.

2. The present 482 Cr.P.C. application has been filed to quash the charge sheet no.1 of 2017, dated 21.02.2017 and summoning order dated 18.03.2017 as well as the entire proceedings of S.S.T. No.122 of 2017 (State vs. Vishal Sharma and others), arising out of Case Crime no.860 of 2016, under Sections 323, 504, 506 IPC & Section 3(1)(da)(dha) of SC/ST Act, Police Station-Muradnagar, District-Ghaziabad pending before the Court of Special Judge, SC/ST Act, Ghaziabad.

3. Learned counsel for the applicants submits that the parties have amicably settled their dispute and a compromise has been entered into between the parties. In this regard, a compromise affidavit of both the parties has been filed before the court concerned, copy of the same has been annexed as Annexure No.4 of this application. Therefore, continuance of proceedings against the applicants would futile exercise and wastage of time of the Court and will be abuse of process of law. Hence, proceedings of the aforesaid case be quashed in the light of law laid down by the Apex Court in the case of Gian Singh v. State of Punjab reported in (2012) 10 SCC 303.

4. Learned AGA as well as learned counsel for opposite party no.2 also does not dispute the correctness of the submissions made by the learned counsel for the applicants.

5. Whether a compromise has taken place or not can at best be ascertained by the court, where the proceedings are pending, after ensuring the presence of the parties before it.

6. In view of the above, both the parties are directed to appear before the court below along with copy of compromise deed as well as a certified copy of this order within two weeks from today. It is expected that the trial court may fix a date for the verification of the compromise and after ensuring the presence of parties, pass an appropriate order with respect to the same in accordance with law, as expeditiously as possible, preferably within a period of four weeks from today. While passing the order verifying the compromise, the concerned court shall also record the statement of the parties as to whether all the terms and conditions mentioned in the original compromise deed, so filed, have been fulfilled or not? The facts regarding the amount towards compensation as received and stated to be returned, shall also be verified.

7. Upon due verification of compromise as well as compensation amount, the court below may pass appropriate order in that regard and send a report to this Court.

8. Put up this case on 22.08.2024, as fresh, at 02:00 p.m.

9. Till then, no coercive measure shall be taken against the applicants in the aforesaid case."

5. In compliance of the aforesaid order dated 23.07.2024, a letter of the Special Judge (S.C./S.T. Act), Additional District and Sessions Judge, Ghaziabad dated 05.08.2024 has been placed on record alongwith order dated 05.08.2024 vide which the compromise has been verified in the presence of parties as is evident from office report dated 21.08.2024.

6. 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.

7. Learned counsel for the opposite party no.2 has conceded the aforesaid submissions as made by learned counsel for the applicants. He has submitted an affidavit stating that the amount of Rs.1,50,000/- received towards compensation has been returned. The draft of Rs.1,50,000/- has been deposited before District Social Welfare Officer, Ghaziabad who has acknowledged the same.

8. Learned A.G.A. for the State could not dispute the aforesaid fact that the parties have entered into a compromise and the copy of the same has also been enclosed along with verification order, he has no objection, if the proceedings in the aforesaid case are quashed.

9. 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,

10. 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.

11. 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.

12. Accordingly, the entire proceeding of S.S.T. No.122 of 2017 (State vs. Vishal Sharma and Others), arising out of Case Crime No.860/2016, under Sections 323, 504, 506 I.P.C. & Sections 3(1)(Da) (Dha S.C./S.T. Act, Police Station- Muradnagar, District- Ghaziabad, pending before Special Judge, S.C./S.T. Act, Ghaziabad and impugned charge sheet No.1 of 2017 dated 21.02.2017 along with summoning order dated 18.03.2017 passed by Special Judge (S.C./S.T. Act), Ghaziabad, on the basis of compromise, are hereby quashed.

13. The application is, accordingly, allowed. There shall be no order as to costs.

14. Needless to say that the draft so deposited by the opposite party no.2 in the name of District Social Welfare Officer, Ghaziabad shall be deposited in the appropriate account.

Order Date :- 1.10.2024

Kalp Nath Singh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter