Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonu Alias Milan vs State Of U.P.And Another
2025 Latest Caselaw 2444 ALL

Citation : 2025 Latest Caselaw 2444 ALL
Judgement Date : 23 July, 2025

Allahabad High Court

Sonu Alias Milan vs State Of U.P.And Another on 23 July, 2025

Author: Dinesh Pathak
Bench: Dinesh Pathak




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:120861
 
Court No. - 73
 

 
Case :- APPLICATION U/S 482 No. - 11233 of 2023
 

 
Applicant :- Sonu Alias Milan
 
Opposite Party :- State Of U.P.And Another
 
Counsel for Applicant :- Rajesh Singh
 
Counsel for Opposite Party :- Anil Kumar Yadav,G.A.
 

 
Hon'ble Dinesh Pathak,J.
 

1. Heard learned counsel for the applicant, learned counsel for the opposite party no.2 and learned A.G.A. for the State.

2. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the entire proceeding of Case No. 2207 of 2018, (State vs. Sonu Alias Milan and others), arising out of Case Crime No. 493 of 2018, under Sections 498-A, 323 I.P.C. and 3/4 D.P. Act, Police Station Kalyanpur, District Kanpur Nagar pending in the court of Additional Chief Metropolitan Magistrate-II, Kanpur Nagar, in terms of compromise deed dated 27.01.2023.

4. The instant matter is arising out of matrimonial bickering. It is submitted that during pendency of the criminal proceeding, both the parties have amicably settled their dispute and arrived at a compromise. Having considered the amicable settlement between the parties, this Court, vide order dated 04.04.2023, has relegated the parties before the court below to get their compromise verified. For ready reference, order dated 04.04.2023 is quoted herein below :-

"List revised.

Vakalatnama filed by Sri Anil Kumar Yadav, Advocate on behalf of the opposite party no.2 is taken on record.

Heard Sri Rajesh Singh, learned counsel for the applicant, Sri Anil Kumar Yadav, learned counsel for the opposite party no.2 and Sri B.B. Upadhyay, learned State counsel and perused the record.

The present application has been filed by the applicant- Sonu Alias Milan with the prayer to quash the entire proceeding of Case No. 2207 of 2018, (State vs. Sonu Alias Milan and others), arising out of Case Crime No. 493 of 2018, under Sections 498-A, 323 I.P.C. and 3/4 D.P. Act, Police Station Kalyanpur, District Kanpur Nagar pending in the court of Additional Chief Metropolitan Magistrate-II, Kanpur Nagar in terms of compromise dated 27.01.2023 entered into between the applicant and the opposite party no. 2 before the learned court with further prayer that further proceedings of the aforesaid case be stayed during the pendency of the present application.

Learned counsel for the applicant argued that the parties have entered into compromise which is dated 27.01.2023, copy of the said compromise is annexed as Annexure no.3 to the affidavit in support of present 482 Cr.P.C. application. It is argued that as such the present proceedings be quashed.

Looking to the facts of the case, it is provided that the applicant shall file the said compromise within a period of two weeks from today before the court concerned who shall verify the same within three weeks thereafter and send his report to this Court.

List on 04th May, 2023.

Till the next date of listing, no coercive action shall be taken against the applicant in the aforesaid case. "

5. In compliance of the aforesaid order dated 04.04.2023 learned Additional Chief Metropolitan Magistrate, Court No.2, Kanpur Nagar has submitted its compromise verification report dated 13.08.2024 along with copy of the compromise application and compromise verification order dated 27.04.2023, which has been endorsed on the rear side of first page of compromise application. Learned court concerned has observed that both the parties were appeared and identified by their respective counsels. Contents of the compromise has been spelled out to the parties who have admitted the factum of compromise. Accordingly, compromise has been verified.

6. It is submitted by learned counsel for the applicants that in the above eventuality of amicable settlement took place between the parties, instant application may be allowed and the entire proceedings may be quashed. It is further submitted that both the parties have entered into compromise out of their own volition without any duress and burried the hatchet. There is no grudges between them against each other. To quash the cognizance order as well as criminal proceeding, learned counsel for the applicant has relied upon the following judgments of the Hon'ble Apex Court:- (i) B.S.Joshi & Others Vs. State of Haryana & Others; (2003) 4 SCC 675. (ii) Nikhil Merchant Vs. Central Bureau of Investigation; (2008) 9 SCC 667. (iii) Manoj Sharma Vs. State & Others; (2008) 16 SCC 1. (iv) Gyan Singh Vs. State of Punjab (2012) 10 SCC 303. (v) Narindra Singh & Others Vs. State of Punjab (2014) 6 SCC 466.

7. In a recent judgment passed by a Three Judges' Bench of the Apex Court in the Case of Parbatbhai Aahir alias Parbatbhai Bhimsinhbhai Karmur and others Vs. State of Gujarat and another, reported in AIR 2017 SC 4843, Hon'ble Supreme Court has summarized the ratio of all the cases decided earlier with respect to quashing of F.I.R./charge-sheet/criminal proceeding on the ground of settlement between the parties and expounded the ten categories in which application under Section 482 could be entertained for quashing the F.I.R./charge-sheet/criminal proceeding on the basis of compromise. Para no. 15 of the said judgement summarizing the proposition in this respect is reproduced below :-

"15. (i) Section 482 preserves the inherent power of the High Court to prevent an abuse of the process of any court or to secure the ends of justice. The provision does not confer new powers. It only recognises and preserves powers which inhere in the High Court; (ii) The invocation of the jurisdiction of the High Court to quash a First Information Report or a criminal proceeding on the ground that a settlement has been arrived at between the offender and the victim is not the same as the invocation of jurisdiction for the purpose of compounding an offence. While compounding an offence, the power of the court is governed by the provisions of Section 320 of the Code of Criminal Procedure, 1973. The power to quash under Section 482 is attracted even if the offence is non-compoundable. (iii) In forming an opinion whether a criminal proceeding or compliant should be quashed in exercise of its jurisdiction under Section 482, the High Court must evaluate whether the ends of justice would justify the exercise of the inherent power; (iv) While the inherent power of the High Court has a wide ambit and plenitude it has to be exercised;(i) to secure the ends of justice or (ii) to prevent an abuse of the process of any court; (v) The decision as to whether a complaint or First Information Report should be quashed on the ground that the offender and victim have settled the dispute, revolves ultimately on the facts and circumstances of each case and no exhaustive elaboration of principles can be formulated; (vi) In exercise of the power under Section 482 and while dealing with a plea that the dispute has been settled, the High Court must have due regard to the nature and gravity of the offence. Heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot approximately be quashed though the victim or the family of the victim have settled the dispute. Such offences are, truly speaking, not private in nature but have a serious impact upon society. The decision to continue with the trial in such cases is founded on the overriding element of public interest in punishing persons for serious offences; (vii) As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing insofar as the exercise of the inherent power to quash is concerned; (viii) Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute; (ix) In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice; and (x) There is yet an exception to the principle set out in propositions (viii) and (ix) above. Economic offences involving the financial and economic well-being of the state have implications which lie beyond the domain of a mere dispute between private disputants. The High Court would be justified in declining to quash where the offender is involved in an activity akin to a financial or economic fraud or misdemeanor. The consequences of the act complained of upon the financial or economic system will weigh in the balance."

8. Learned A.G.A. has no objection, in case, the instant application is decided by this Court on the basis of compromise took place between the parties, which is duly verified by the court concerned.

9. Learned counsel for the opposite party No. 2 has nodded the factum of the compromise entered into between the parties and he has no objection, if the instant application is decided finally on the basis of the said compromise. He also submits that compromise was verified in presence of both the parties, who have voluntarily entered into compromise and opposite party no. 2 does not wants to prosecute the present case against the applicants any more as no dispute remains between the parties.

10. Having considered the compromise took place between the parties and with the assistance of the aforesaid guidelines, keeping in view the nature of gravity and severity of the offence, which are more particular in private dispute, it is deemed proper that in order to meet the ends of justice, the present proceeding should be quashed. In result, dispute between the parties will put to an end and peace will be resorted between them. No useful purpose would be served to keep the present matter pending inasmuch as both the parties have buried the hatchet and as the time passes, it will be difficult to prove the guilt of the accused. The continuation of criminal proceeding would cause oppression and prejudice.

11. In view of the aforesaid pronouncements of the Hon'ble Apex Court and in the light of the settlement/agreement inked between the parties, the present application under Section 482 Cr.P.C. is hereby allowed. The entire criminal proceeding of the aforementioned case is hereby quashed.

12. Let a copy of the order be transmitted to the concerned lower Court for necessary action.

Order Date :- 23.7.2025

AS

 

 

 
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