Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganesh Shanker Alias Ganesh Shanker ... vs State Of U.P. And Another
2025 Latest Caselaw 9642 ALL

Citation : 2025 Latest Caselaw 9642 ALL
Judgement Date : 24 April, 2025

Allahabad High Court

Ganesh Shanker Alias Ganesh Shanker ... vs State Of U.P. And Another on 24 April, 2025

Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:62387
 
Court No. - 52
 

 
Case :- APPLICATION U/S 482 No. - 5968 of 2025
 

 
Applicant :- Ganesh Shanker Alias Ganesh Shanker Yadav And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Awadhesh Prasad
 
Counsel for Opposite Party :- G.A.,Sahdev Singh
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

1. Heard Sri Awadhesh Prasad, learned counsel for the applicants, Sri Sandeep Kumar Shukla, learned Advocate holding brief of Sri Sahdev Singh, learned counsel for O.P. No. 2, Ms. Kirti Singh, learned AGA for the State, and perused the record.

2. This application under Section 482 Cr.P.C. has been filed challenging the proceedings of Criminal Case No. 1902 of 2024, State v. Ganesh Shanker & others, arising out of Crime No. 103 of 2023, under Sections 323, 504, 506 IPC and 3(2)5d of SC/ST Act, Police Station Todi Fatehpur, District Jhansi, pending in the court of Special Judge, SC/ST (Prevention of Atrocities) Act, Jhansi, on the basis of compromise.

3. Earlier, on 21.03.2025 following order was passed:

"1. Heard Mr. Awadhesh Prasad, learned counsel for the applicants, Mr. Sahdev Singh, learned counsel for the opposite party no.2 and Mr. Amit Singh Chauhan, learned AGA-I for the State.

2. The present 482 Cr.P.C. application has been filed to quash the charge sheet dated 05.09.2023 as well as cognizance/summoning order dated 05.12.2024 and entire proceedings of Session Case No.1902 of 2024 (State vs. Ganesh Shanker and others), arising out of Case Crime No.103 of 2023, under Sections 323, 504, 506 I.P.C. and Section 3(2)5d of S.C./S.T. Act, P.S.-Todi Fatehpur, District-Jhansi, pending in the court of Special Judge (S.C./S.T. Act), Jhansi in the light of compromise dated 07.01.2025.

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 annexed as Annexure No.5 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 do 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. 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 one month 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?

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

8. Put up this case as fresh on 24.04.2025 along with verification report.

9. Meanwhile, the District Magistrate, Jhansi shall also verify and send a report to this Court as to whether the opposite party no.2 has received any compensation or not, and in case it is found to have been received, same has been returned or not.

10. Learned A.G.A. as well as Registrar (Compliance) of this Court shall look into compliance of this order.

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

4. In compliance of the aforesaid order, compromise verification report as well as report regarding compensation have been placed on record, as is evident from the office report dated 23.04.2025. The letter of Incharge Special Judge, SC/ST Act, Jhansi dated 22.04.2025 is placed along with the order dated 22.04.2024, vide which compromise between the parties has been verified. A report from the District Magistrate, Jhansi has also been placed on record mentioning therein that as the proposal could not be sent from the concerned office for giving victim's compensation, therefore, no compensation has been given to the victim.

5. Learned counsel for the applicants submits that since the compromise entered into between the parties has been verified by the court concerned, the entire proceedings of the aforesaid criminal case may be quashed by this Court.

6. Learned A.G.A. for the State accepts that the parties have entered into a compromise and the copy of the same has also been enclosed alongwith verification order, they have no objection, if the proceedings in the aforesaid case are quashed.

7. Before proceeding further it shall be apt to make a brief reference to the following cases:-

1. B.S. Joshi and others Vs. State of Haryana and Another; (2003)4 SCC 675;

2. Nikhil Merchant Vs. Central Bureau of Investigation; (2008) 9 SCC 677;

3. Manoj Sharma Vs. State and Others; (2008) 16 SCC 1;

4. Gian Singh Vs. State of Punjab; (2012); 10 SCC 303; and

5. 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, 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 hereinabove, 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. 1902 of 2024, State v. Ganesh Shanker & others, arising out of Crime No. 103 of 2023, under Sections 323, 504, 506 IPC and 3(2)5d of SC/ST Act, Police Station Todi Fatehpur, District Jhansi, pending in the court of Special Judge, SC/ST (Prevention of Atrocities) Act, Jhansi, are hereby quashed.

11. Needless to say that the authorities are directed not to give any compensation to the victim in the present case.

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

13. A copy of this order be sent to the court concerned forthwith.

Order Date :- 24.4.2025

DS

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter