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

Babban Khan And 2 Others vs State Of U.P.And Another
2025 Latest Caselaw 10832 ALL

Citation : 2025 Latest Caselaw 10832 ALL
Judgement Date : 19 September, 2025

Allahabad High Court

Babban Khan And 2 Others vs State Of U.P.And Another on 19 September, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:168533
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
APPLICATION U/S 482 No. - 34320 of 2016   
 
   Babban Khan And 2 Others    
 
  .....Applicant(s)   
 
 Versus  
 
   State Of U.P.And Another    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Applicant(s)   
 
:   
 
Abdul Majeed, Sufia Saba   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
G.A.   
 
     
 
 Court No. - 78
 
   
 
 HON'BLE NAND PRABHA SHUKLA, J.     

Heard learned counsel for the applicants, learned A.G.A. for the State and perused the record.

The present application under Section 482 Cr.P.C. has been filed to allow this application and quash the impugned chargesheet dated 11.10.2015 including the criminal proceeding in Criminal Case No. 1565 of 2015 [State Versus Wahid Hassan and others] under Sections 498A, 323, 504, 377 IPC and Section 3/4 Dowry Prohibition Act, Police Station-Khajuria, Distict-Rampur in respect of applicants pending before the Court of Judicial Magistrate, Rampur.

Pursuant to the order dated 06.08.2025, it was directed that as the parties had settled the dispute through compromise dated 19.09.2025, the same be referred to the Trial Court for its verification.

Accordingly, a communication dated 16.09.2025 has been received from Additional Civil Judge (Senior Division)/Additional Chief Judicial Magistrate, Rampur stating that the parties had appeared in person before the Court and the compromise has been duly verified on 15.09.2025 by Additional Civil Judge (Senior Division)/Additional Chief Judicial Matgistrate, Rampur.

Learned counsel for the applicants submits that the present dispute arises out of matrimonial discord between the applicants and the opposite party No.2. It is also argued that the parties have willingly entered into a settlement and not under duress or threat or coercion and are not interested in pursuing the matter pending in the Court concerned and, therefore, the impugned proceedings be quashed on the ground of compromise between the parties and they do not propose to file the counter affidavit and rejoinder affidavit.

Learned counsel for the opposite party No. 2 admits the arguments of learned counsel for the applicants and states that he has no objection if the impugned proceeding pending against the applicants, is quashed.

Learned A.G.A. also does not dispute the correctness of the submissions made by the learned counsel for both the parties.

The law with regard to quashing of a case on the basis of settlement arrived between the parties, is well settled.

In the light of the judgment of Hon'ble Apex Court in B.S. Joshi and Others Vs. State of Haryana and another, (2003) 4 SCC 675, it has been held that "High Courts have the inherent power under Section 482 of the Criminal Procedure Code (Cr.P.C.) to quash First Information Reports (FIRs) and criminal proceedings, particularly in matrimonial disputes where a genuine settlement has been reached between the parties. The Court clarified that Section 320 Cr.P.C., which lists compoundable offences, does not restrict this power, and exercising it is crucial for promoting amicable settlements and serving the ends of justice, even if the offences are otherwise non-compoundable."

The Hon'ble Supreme Court in its Constitutional Bench Judgment in Gian Singh Vs. State of Punjab and Another, (2012)10 SCC 303, has held that "But the criminal cases having overwhelmingly and pre-dominatingly civil flavour 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."

The Hon'ble Supreme Court in Parbatbhai Ahir alias Parbatbhai Bhimsinhbhai Karmur and others vs. State of Gujarat and another, (2017) 9 SCC 641 has laid down broad principles of quashing the criminal proceedings in exercise of inherent jurisdiction on the ground that "even in the non compoundable cases on the basis of compromise, criminal proceedings can be quashed so that valuable time of the court can be saved and utilized in other material cases."

The parties have agreed to withdraw the proceedings pending amongst them in Court concerned. From perusal of the records and the law as cited above, the present case is a good case for exercise of power by the Court to quash summoning order as well as entire proceedings.

The dispute appears to be purely of a matrimonial in nature that has been mutually settled between the parties to their entire satisfaction, therefore, no useful purpose would be served in allowing the prosecution to continue any longer.

The present application for quashing filed under Section 482 Cr.P.C. comes within the parameters as laid down by the Hon'ble Supreme Court in Pradeep Kumar Kesarwani Vs. State of Uttar Pradesh & Another, Criminal Appeal No. 3831 of 2025, SLP (Crl.) No. 11642 of 2019 dated 02.09.2025.

In view of above, the entire proceedings of proceeding in Criminal Case No. 1565 of 2015 [State Versus Wahid Hassan and others] under Sections 498A, 323, 504, 377 IPC and Section 3/4 Dowry Prohibition Act at Police Station-Khajuria, Distict-Rampur, are hereby quashed.

The present application under Section 482 Cr.P.C. is, accordingly, allowed.

(Nand Prabha Shukla,J.)

September 19, 2025

Shivani

 

 

 
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