Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sayed Azahar Sayed Kamroddin vs The State Of Maharashtra And Anr
2016 Latest Caselaw 1993 Bom

Citation : 2016 Latest Caselaw 1993 Bom
Judgement Date : 28 April, 2016

Bombay High Court
Sayed Azahar Sayed Kamroddin vs The State Of Maharashtra And Anr on 28 April, 2016
Bench: R.M. Borde
                                                                          criappln2246.16.doc
                                             1


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                                    BENCH AT AURANGABAD 




                                                                              
                         CRIMINAL APPLICATION NO. 2246 OF 2016




                                                      
    1.     Haji Akbar Abdul Raheman
           age 75 years, occ. Retired
           r/o Nehrunagar, Gut no. 3




                                                     
           Katkat Gate, Aurangabad.

    2.     Shaikh Irfan Haji Akbar
           age 37 years, occ. Business
           r/o Nehrunagar, Gut no. 3




                                           
           Katkat Gate, Aurangabad.

    3.
                              
           Altaf Khan Haji Akbar Khan
           age 44 years, occ. Business
           r/o Mahada  Colony, Champa Chouk
           near Nisarbhai Kirana Stores,
                             
           Aurangabad.

    4.     Firoz Khan Nasim Khan
           age 34 years, occ. Business
           r/o Sanjay nagar,
      


           Near Water Tank,
           Aurangabad.                                            .. PETITIONERS
   



    VERSUS

     





    1.     The State of Maharashtra

    2.     Sayed Azahar Sayed Kamroddin
           age 44 years, occ. Business
           r/o infront of Sadat Masjid
           Roshan Gate,





           Aurangabad.                                            .. RESPONDENTS



    Mr. N.S. Ghanekar with Mr. Rupesh Jaiswal, advocates for applicants.  
    Mr. S.J. Salgare, APP for the State.
    Mr. A.S. Ransingh, advocate for respondent no. 2.




     ::: Uploaded on - 03/05/2016                     ::: Downloaded on - 30/07/2016 00:09:58 :::
                                                                                  criappln2246.16.doc
                                                2



                                         WITH




                                                                                     
                         CRIMINAL APPLICATION NO. 2254 OF 2016

    Sayed Azahar Sayed Kamroddin




                                                             
    age 44 years, occ. Business
    r/o infront of Sadat Masjid
    Roshan Gate, Aurangabad.                                               .. APPLICANT 

    VERSUS




                                                            
    1.     The State of Maharashtra

    2.     Firoz Khan Nasim Khan
           age 34 years, occ. Business




                                              
           r/o Sanjay Nagar, 
           Near Water Tank,
           Aurangabad.
                              
    Mr.A.S. Ransing, advocate for applicant.
                                                                      .. RESPONDENTS  


    Mr. S.J. Salgare, APP for the State.
                             
    Mr. N.S. Ghanekar with Mr. Rupesh Agrawal, advocates for respondent no. 
    2.
                                                          =====

                                                      CORAM :  R.M. BORDE &
      

                                                                 P. R. BORA, JJ.   
                                                      DATE    :  28th APRIL, 2016. 
   



     
    ORAL JUDGMENT : ( PER R. M. BORDE, J. )


    1.         Rule.     Rule   made   returnable   forthwith.     Heard   finally   with   the 





consent of learned counsel for the respective parties.

2. These are the applications seeking quashment of the proceedings

initiated in pursuance to lodging of First Information Report and

submission of charge-sheet to the Court and registration of Sessions Case

No. 56/2012 pending for trial before the learned Additional Sessions Judge

- 6, Aurangabad for offence punishable under sections 307, 323, 504, 506

r/w section 34 of the Indian Penal Code and, Regular Criminal Case No.

2059/2016 pending before the Judicial Magistrate First Class, Aurangabad.

criappln2246.16.doc

3. Registration of both the crimes is the outcome of the cross

complaints presented by respective parties. Learned counsel representing

the complainant and accused inform that the parties h ave decided to settle

their dispute amicably out of the Court. In Criminal Application No.

2246/2016, charge levelled against applicant/accused is in respect of

offence punishable under section 307 of the Indian Penal Code. On perusal

of the injury certificate, it transpires that the injuries caused to the victim

are of simple nature. Similarly, in Criminal Application No. 2254/2016 also,

it transpires that injuries caused to the victim are not of serious nature.

Both the parties with a view to maintain harmonious relations with each

other have decided to settle their differences. Both the parties have

presented affidavits duly signed by the applicants / accused as well as

complainant. Learned counsel representing the parties have identified

accused and as a token thereof have put their signature on the affidavits.

Those are taken on record and marked 'X' and 'X1' for identification.

4. Since the parties have decided to settle their dispute amicably, it is

more than clear that even if the trial proceeds, the same is not likely to

result in conviction. The charges levelled against accused are not of such a

nature those can be construed to be the offences against public peace. In

view of ratio laid down by the Apex Court in the mater of Gian Singh Vs.

State of Punjab reported in (2012) 10 SCC 303 and Narinder Singh and

others Vs. State of Punjab and another reported in (2014) 6 Supreme Court

Cases 466, according to us, there shall not be any impediment in

criappln2246.16.doc

permitting the parties to enter into compromise and as a consequence

thereof, to quash the criminal proceeding initiated against accused as well

as proceeding of Sessions Case and Regular Criminal Case pending before

the respective Courts.

5. In view of above, both the criminal applications are allowed.

Proceedings of Sessions Case No. 56/2012 pending before the Additional

Sessions Judge - 6, Aurangabad for offence punishable under section 307,

323, 504, 506 r/w section 34 of the Indian Penal Code as well as proceeding

of Regular Criminal Case No. 2059/2011 stand quashed. It is informed that

in both the matters the investigating agency has presented charge-sheet and

in one of the matters, charges are also framed. We are of the opinion that

the huge money and time is spent by the State for maintaining the

investigating agency. The applicants are instrumental in moving

investigating machinery which has conducted investigation and filed charge

sheet in both the offences. Since the applicants are instrumental in

requiring investigating agency to make efforts and spend valuable time in

aiding the complainants, they are liable to compensate the State at least as

a token of contribution for the inconvenience caused to the State machinery.

In this view of the matter, applicants shall deposit cost of Rs. 25,000/- in

each application, in this Court, within a period of two weeks from today.

Subject to condition of deposit of cost as directed above, criminal proceeding

shall be quashed. Rule made absolute.

    ( P. R. BORA )                                                               ( R. M. BORDE )
        JUDGE                                                                          JUDGE
    dyb    





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter