Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dinesh And 4 Ors vs State Of U.P. And Another
2025 Latest Caselaw 10589 ALL

Citation : 2025 Latest Caselaw 10589 ALL
Judgement Date : 15 September, 2025

Allahabad High Court

Dinesh And 4 Ors vs State Of U.P. And Another on 15 September, 2025

Author: Alok Mathur
Bench: Alok Mathur




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:164127
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
APPLICATION U/S 482 No. - 19300 of 2014   
 
   Dinesh And 4 Ors    
 
  .....Applicant(s)   
 
 Versus  
 
   State of U.P. and Another    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Applicant(s)   
 
:   
 
Gopal Krishna Pandey, Lal Behari Yadav   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
G.A.   
 
     
 
 Court No. - 79
 
   
 
 HON'BLE ALOK MATHUR, J.      

1. Heard Sri Lal Behari Yadav, learned counsel for applicants, learned Additional Government Advocate for the State-respondent no.1 and perused the record.

2. Present application under Section 482 Cr.P.C. has been filed for quashing the entire proceedings of Complaint Case No.1190 of 2011 (Renu Devi Vs. Dinesh and others) under Sections 392/34 and 323 of IPC, police station Madhuban, District Mau as well as summoning order dated 15.5.2012 passed by Judicial Magistrate, Mau.

3. It is clear from the record that interim relief was granted by this Court vide its order dated 27.5.2014 in favour of the applicants. A supplementary affidavit has been filed on behalf of the applicants stating that during pendency of the present application the applicants and opposite party No.2 settled their dispute out of the Court on 2.4.2025 and they have entered into compromise and they have also filed deed of compromise dated 2.4.2025.

4. The said compromise has been duly verified by Incharge, Additional Civil Judge (Senior Division), Mau vide report dated 5.8.2025 in pursuance of the directions of this Court dated 30.7.2025, a copy whereof has been filed before this Court.

5. In view of the aforesaid, it transpires that the parties had compromise the matter out side the Court and O.P. no.2 does not want to pursue the matter. Since parties have amicably settled their dispute outside the Court and opposite party no.2 does not want to prosecute the applicant, no useful purpose would be served in keeping the present application pending.

6. Learned A.G.A. for the State has no objection if the instant application is allowed and the entire proceedings are quashed in terms of the compromise between the parties.

7. The Hon'ble Apex Court in the case of State of Madhya Pradesh Vs. Laxmi Narayan and others, reported in (2019) 5 SCC 688 has laid down principles for quashing the proceeding on the basis of settlement/compromise. Relevant paragraphs are quoted herein below:-

"15. Considering the law on the point and the other decisions of this Court on the point, referred to herein above, it is observed and held as under:

i) that the power conferred under Section 482 of the Code to quash the criminal proceedings for the non-compoundable offences under Section 320 of the Code can be exercised having overwhelmingly and predominantly the civil character, particularly those arising out of commercial transactions or arising out of matrimonial relationship or family disputes and when the parties have resolved the entire dispute amongst themselves;

ii) such power is not to be exercised in those prosecutions which involved heinous and serious offences of mental depravity or offences like murder, rape, dacoity, etc. Such offences are not private in nature and have a serious impact on society;

iii) similarly, such power is not to be exercised for the offences under the special statutes like Prevention of Corruption Act or the offences committed by public servants while working in that capacity are not to be quashed merely on the basis of compromise between the victim and the offender;

iv) offences under Section 307 IPC and the Arms Act etc. would fall in the category of heinous and serious offences and therefore are to be treated as crime against the society and not against the individual alone, and therefore, the criminal proceedings for the offence under Section 307 IPC and/or the Arms Act etc. which have a serious impact on the society cannot be quashed in exercise of powers under Section 482 of the Code, on the ground that the parties have resolved their entire dispute amongst themselves. However, the High Court would not rest its decision merely because there is a mention of Section 307 IPC in the FIR or the charge is framed under this provision. It would be open to the High Court to examine as to whether incorporation of Section 307 IPC is there for the sake of it or the prosecution has collected sufficient evidence, which if proved, would lead to framing the charge under Section 307 IPC. For this purpose, it would be open to the High Court to go by the nature of injury sustained, whether such injury is inflicted on the vital/delegate parts of the body, nature of weapons used etc. However, such an exercise by the High Court would be permissible only after the evidence is collected after investigation and the charge sheet is filed/charge is framed and/or during the trial. Such exercise is not permissible when the matter is still under investigation. Therefore, the ultimate conclusion in paragraphs 29.6 and 29.7 of the decision of this Court in the case of Narinder Singh vs. State of Punjab, (2014) 6 SCC 466 should be read harmoniously and to be read as a whole and in the circumstances stated hereinabove;

v) while exercising the power under Section 482 of the Code to quash the criminal proceedings in respect of non-compoundable offences, which are private in nature and do not have a serious impart on society, on the ground that there is a settlement/compromise between the victim and the offender, the High Court is required to consider the antecedents of the accused; the conduct of the accused, namely, whether the accused was absconding and why he was absconding, how he had managed with the complainant to enter into a compromise etc."

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. In view of the aforesaid facts, since the parties have amicably settled their dispute outside the Court and compromise between the parties has already been verified by the trial Court, the present Application U/S 482 Cr.P.C.is liable to be allowed.

11. Accordingly, the present Application U/S 482 Cr.P.C. is allowed and consequently, entire proceedings of Complaint Case No.1190 of 2011 (Renu Devi Vs. Dinesh and others) under Sections 392/34 and 323 of IPC, police station Madhuban, District Mau as well as summoning order dated 15.5.2012 passed by Judicial Magistrate, Mau, qua the present applicants is hereby quashed.

(Alok Mathur,J.)

September 15, 2025

RKM.

 

 

 
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