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

Ramesh Yadav And 3 Others vs State Of Up And 3 Others
2025 Latest Caselaw 3515 ALL

Citation : 2025 Latest Caselaw 3515 ALL
Judgement Date : 15 January, 2025

Allahabad High Court

Ramesh Yadav And 3 Others vs State Of Up And 3 Others on 15 January, 2025

Author: Mahesh Chandra Tripathi
Bench: Mahesh Chandra Tripathi




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:7201-DB
 
Court No. - 42
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 10939 of 2024
 

 
Petitioner :- Ramesh Yadav And 3 Others
 
Respondent :- State Of Up And 3 Others
 
Counsel for Petitioner :- Surya Pratap Singh,Yash Talwar
 
Counsel for Respondent :- G.A.,Mir Sayed
 

 
Hon'ble Mahesh Chandra Tripathi,J.
 

Hon'ble Ms. Nand Prabha Shukla,J.

1. Heard learned counsel for the petitioners, learned AGA for the State-respondent and learned counsel for the informant.

2. The present writ petition has been preferred for quashing the FIR dated 09.06.2024 bearing Case Crime No. 0105 of 2024, under Sections 498A, 323, 504 IPC and 3/4 D.P. Act, Police Station Saidpur, District Ghazipur and for a direction to respondents not to arrest the petitioners pursuant to aforesaid FIR.

3. On the matter being taken up on 7.8.2024, present matter has been referred to the Mediation Centre of this Court.

4. In response thereof, the parties have appeared before the Allahabad High Court Mediation and Conciliation Centre and eventually, the settlement agreement took place between the parties on 15.12.2024 as per the conditions as enumerated in para 7 of the settlement agreement. The Mediation Centre has also submitted report dated 15.12.2024 with stipulation "Mediation Completed. Agreement enclosed."

5. Learned counsel for the petitioners makes a statement that till date, no charge sheet has been submitted in the matter.

6. Learned counsel for the informant states that even during the investigation, section 313 Cr.P.C. was added. He further states that he has no objection if the impugned First Information Report is quashed.

7. It is submitted that this being an offshoot of a matrimonial dispute, same has come to be amicably resolved under the settlement agreement dated 15.12.2024, duly verified by the parties and their counsels before the Mediation Centre, pending proceedings would serve no purpose and the same are liable to be quashed in the light of the judgements of the Hon'ble the Apex Court in the case of B.S. Joshi v. State of Haryana and others, 2003(4) SCC 675 and Gian Singh v. State of Punjab, 2012(10) SCC 303. Reliance has also been placed on the judgment of Division Bench of this Court dated 16.9.2022 in Criminal Misc. Writ Petition No.8510 of 2022 (Anuj Pandey v. State of U.P. & Ors.) wherein it is observed that the High Court has ample power under its inherent jurisdiction to quash the first information report in which the parties have settled their disputes which are of private in nature and have no any grave impact on the society. The time of courts as well as investigating agencies are very precious which should not be wasted in any futile proceedings where the chance of conviction is bleak.

8. Hon'ble the Apex Court in the case of B.S Joshi (Supra) has held that in case the matrimonial dispute has come to an end, under a compromise/settlement, between the parties, then notwithstanding anything contained under Section 320 IPC there is no legal impediment for this court to quash the proceedings of Section 498-A I.P.C etc, which has matrimonial flavour under its inherent powers in view of the recorded settlement between the parties. Hon'ble the Apex Court in the case of Gian Singh (supra) has held in para-61 that;

"the power of the High Court in quashing a criminal proceeding or FIR or complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences Under Section 320 of the Code. Inherent power is of wide plenitude with no statutory limitation but it has to be exercised in accord with the guideline engrafted in such power viz; (i) to secure the ends of justice or (ii) to prevent abuse of the process of any Court. In what cases power to quash the criminal proceeding or complaint or F.I.R may be exercised where the offender and victim have settled their dispute would depend on the facts and circumstances of each case and no category can be prescribed. However, before exercise of such power, the High Court must have due regard to the nature and gravity of the crime. Heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. cannot be fittingly quashed even though the victim or victim's family and the offender have settled the dispute. Such offences are not private in nature and have serious impact on society. Similarly, any compromise between the victim and offender in relation to the offences under special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity etc; cannot provide for any basis for quashing criminal proceedings involving such offences. But the criminal cases having overwhelmingly and pre-dominatingly civil favour stand on different footing for the purposes of quashing, particularly the offences arising from commercial, financial, mercantile, civil, partnership or such like transactions or the offences arising out of matrimony relating to dowry, etc. or the family disputes where the wrong is basically private or personal in nature and the parties have resolved their entire dispute. In this category of cases, High Court may quash criminal proceedings if in its view, because of the compromise between the offender and victim, the possibility of conviction is remote and bleak and continuation of criminal case would put accused to great oppression and prejudice and extreme injustice would be caused to him by not quashing the criminal case despite full and complete settlement and compromise with the victim. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceeding or continuation of the criminal proceeding would tantamount to abuse of process of law despite settlement and compromise between the victim and wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceeding."

9. The present dispute was between the husband and wife. Neither it is involving any moral turpitude nor is heinous in nature, which has come to an end under an amicable settlement dated 15.12.2024.

10. The writ petition is allowed and the proceedings of Case Crime No. 0105 of 2024, under Sections 498A, 323, 504 IPC and 3/4 D.P. Act, Police Station Saidpur, District Ghazipur, are quashed

Order Date :- 15.1.2025

Monika

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter