Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Bahadur And 2 Others vs State Of U.P. And Another
2025 Latest Caselaw 4816 ALL

Citation : 2025 Latest Caselaw 4816 ALL
Judgement Date : 10 February, 2025

Allahabad High Court

Ram Bahadur And 2 Others vs State Of U.P. And Another on 10 February, 2025

Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:19301
 
Court No. - 52
 

 
Case :- APPLICATION U/S 482 No. - 3897 of 2025
 

 
Applicant :- Ram Bahadur And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- G.S. Chauhan
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

1. Mr. Kamta Prasad, Advocate has filed his Vakalatnama on behalf of opposite party no.2 today in the Court, which is taken on record. Office is directed to register the same.

2. Heard Mr.G.S. Chauhan, learned counsel for the applicants, Mr. Kamta Prasad, learned counsel for opposite party no.2 and Mr. Amit Singh Chauhan, learned A.G.A. for the State.

3. The present 482 Cr.P.C. application has been filed to quash the charge sheet dated 28.10.2018, cognizance/ summoning order dated 19.12.2022 as well as entire proceedings of Case No.1585 of 2022 (State Vs. Ram Bahadur and Ors), arising out of Case Crime No.135 of 2018, under Sections 498A, 323, 504, 506 I.P.C. and 3/4 D.P. Act, Police Station Maudaha, District Hamirpur, pending in the court of Civil Judge (J.D.), Maudaha, District Hamirpur, on the basis of compromise.

4. Earlier Application U/S 482 No. 37263 of 2024 was filed, wherein on 28.11.2024 the following order was passed:-

"1. Heard learned counsel for the applicants, learned counsel for the opposite party no.2 as well as learned A.G.A. for the State and perused the record.

2. The present 482 Cr.P.C. application has been filed to quash the charge sheet dated 28.10.2018 along with Cognizance/Summoning order dated 19.12.2022 and entire proceedings of Case No.1585 of 2022, arising out of Case Crime No.135 of 2018 (State vs. Ram Bahadur and Others), under Sections 498-A, 323, 504, 506 I.P.C. and Section 3/4 D.P. Act, Police Station- Maudaha, District- Hamirpur as well as stay the further proceeding of the aforesaid case, pending in the court of learned Civil Judge (J.D.) Maudaha, District- Hamirpur, on the basis of compromise.

3. Learned counsel for the applicants submits that the parties have reconciled their differences and a compromise has been entered between them out of Court after which they have decided to live separately, therefore, in this regard, they have filed a divorce petition which has been decided vide order dated 25.08.2021 and the same is annexed as Annexure No.9 to this application. He further submits that no useful purpose would be served in continuing the proceedings before the court below and the same is not only sheer wastage of time of the Court but also abuse of the 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 counsel for the opposite party no.2 does not dispute the correctness of the submissions made by the learned counsel for the applicants.

5. Learned A.G.A., however, submits that it is the concerned court below, which has to verify the fact as to whether the parties have entered into compromise, hence the applicants may approach the concerned court below and move an application with respect to compromise between the parties, which will be decided in accordance with law.

6. In view of the above, both the parties are directed to appear before the court below along with the certified copy of this order and be permitted to file a proper compromise deed as well as an application for verification of the same. 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 two months from today. While passing the order verifying the compromise, the concerned 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 order verifying the compromise deed 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 court concerned, no coercive action shall be taken against the applicants in the aforesaid case.

9. With the aforesaid directions, this application is finally disposed of."

5. In compliance of the aforesaid order compromise has been verified by the Court of Civil Judge (Junior Division), Magistrate-I, Madauha, Hamirpur vide order dated 07.12.2024, certified copy of the same has been annexed as annexure No.9 of the application.

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 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.

8. 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,

9. 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.

10. 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.

11. Accordingly, the charge sheet dated 28.10.2018, cognizance/ summoning order dated 19.12.2022 as well as entire proceedings of Case No.1585 of 2022 (State Vs. Ram Bahadur and Ors), arising out of Case Crime No.135 of 2018, under Sections 498A, 323, 504, 506 I.P.C. and 3/4 D.P. Act, Police Station Maudaha, District Hamirpur, pending in the court of Civil Judge (J.D.), Maudaha, District Hamirpur, on the basis of compromise, are hereby quashed.

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

Order Date :- 10.2.2025

Abhishek 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter