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

Akeel Ahmad And 3 Others vs State Of U.P. And Another
2025 Latest Caselaw 5751 ALL

Citation : 2025 Latest Caselaw 5751 ALL
Judgement Date : 5 March, 2025

Allahabad High Court

Akeel Ahmad And 3 Others vs State Of U.P. And Another on 5 March, 2025

Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:31596
 
Court No. - 52
 

 
Case :- APPLICATION U/S 482 No. - 40579 of 2024
 

 
Applicant :- Akeel Ahmad And 3 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Prakash Tripathi
 
Counsel for Opposite Party :- G.A.,Manoj Pandey
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

1. Heard Mr. Prakash Tripathi, learned counsel for the applicants, Ms. Rukmani Ojha, Advocate holding brief of Mr. Manoj Pandey, learned counsel for opposite party no.2 and Ms. Kirti Singh, learned A.G.A. for the State and perused the records.

2. This application u/s 482 has been filed by the applicant with the prayer to quash the entire proceedings of Case No. 2777 of 2020 (State v. Akeel Ahmad and others), arising out of Case Crime No. 80 of 2019, under Sections 498-A, 323, 324, 504 I.P.C. and 3/4 Dowry Prohibition Act, Police Station Dilari, District Moradabad pending in the Court of the Civil Judge (Jr. Div.)/ Judicial Magistrate, Thakurdwara, Moradabad as well as the charge-sheet dated 30.06.2019 and the cognizance/ summoning order dated 28.09.2020, on the basis of compromise.

3. Earlier Application U/S 482 No. 1857 of 2022 was filed, wherein on 29.01.2024 the following order was passed:-

"1. Heard learned counsel for the applicants, Sri Neeraj Kumar Sharma, learned A.G.A. for the State-opposite party no. 1, and Sri Ravindra Singh, Advocate holding brief of Sri Surendra Narayan Mishra, learned counsel for the opposite party no. 2.

2. The present application under Section 482 Cr.P.C. has been filed with the prayer to quash the entire proceedings of Case No. 2777 of 2020, State v. Akeel Ahmad and others, arising out of Case Crime No. 80 of 2019, under Sections 498-A, 323, 324, 504 I.P.C. and 3/4 Dowry Prohibition Act, Police Station Dilari, District Moradabad pending in the Court of the Judicial Magistrate, Thakurdwara, Moradabad as well as the charge-sheet dated 30.06.2019 and the summoning order dated 28.09.2020 passed in the said case.

3. Learned counsel for the applicants submits that matter arises out of matrimonial discord between the applicant no. 1 (husband) and the opposite party no. 2 (wife). During the pendency of the proceedings, the parties have reconciled their differences and a compromise has been entered between them, copy of the compromise deed dated 21.12.2020 has been annexed as Annexure-SA-1 to the supplementary affidavit, wherein it has been mentioned that opposite party no. 2 does not want to press the case. Therefore, no useful purpose would be served in continuing the proceedings before the Court concerned and the same is not only sheer wastage of time of the Court but also abuse of process of law.

4. Learned counsel for the opposite party no. 2 does not dispute the correctness of the submissions advanced by the learned counsel for the applicants or the correctness of the documents relied upon by him.

5. Learned AGA, however, submits that it is the concerned court, which has to verify the fact as to whether the parties have entered into compromise, hence the applicants may approach the concerned court 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 concerned along with an application for verification of compromise deed so filed as well as a certified copy of this order within three 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 three months 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. The court in that scenario will allow the parties to obtain certified copy of the report as well as compromise 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."

4. In compliance of the aforesaid order compromise has been verified by the Court of Judicial Magistrate-Thakurdwara, Moradabad vide order dated 03.10.2024, certified copy of the same has been annexed as annexure No.6 (page 44A) of the application.

5. 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.

6. Learned counsel for opposite party no.2 and 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.

7. 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,

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 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.

9. 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.

10. Accordingly, the proceedings of Case No. 2777 of 2020 (State vs. Akeel Ahmad and others), arising out of Case Crime No. 80 of 2019, under Sections 498-A, 323, 324, 504 I.P.C. and 3/4 Dowry Prohibition Act, Police Station Dilari, District Moradabad pending in the Court of the Civil Judge (Jr. Div.)/ Judicial Magistrate, Thakurdwara, Moradabad as well as the charge-sheet dated 30.06.2019 and the cognizance/ summoning order dated 28.09.2020, on the basis of compromise, are hereby quashed.

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

Order Date :- 5.3.2025

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 : MAIMS

 
 
Latestlaws Newsletter