Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Akalu Dhal & Ors vs State Of Odisha And Another .... ...
2025 Latest Caselaw 4900 Ori

Citation : 2025 Latest Caselaw 4900 Ori
Judgement Date : 12 March, 2025

Orissa High Court

Akalu Dhal & Ors vs State Of Odisha And Another .... ... on 12 March, 2025

                   IN THE HIGH COURT OF ORISSA AT CUTTACK

                                     CRLMC No. 858 of 2025
                 Akalu Dhal & Ors.               ....               Petitioner(s)
                                                Mr. D.R. Mohapatra, Advocate


                                           -versus-

             State of Odisha and another         ....          Opposite Party(s)
                                                       Ms. S. Moharana, ASC
                                       Mr. B. Pasayat, Advocate for O.P. No.2


                     CORAM: JUSTICE SIBO SANKAR MISHRA

                                         ORDER
Order No.                               12.03.2025
 01.        1.        Heard.

2. At the instance of the opposite party No.2, the F.I.R. dated

30.04.2022 in Deogarh P.S. Case No.361 of 2022 came to be

registered against the petitioners for the alleged commission of

offences punishable under Sections 341/323/294/353/506/307/34 of

IPC read with Section 3(1)(r), 3(1)(s) & 3(2)(va) of SC & ST (P.A.)

Act, pending in the court of learned Judge, Special Court, Deogarh.

3. The allegation against the petitioners is that on 30.04.2022

at 5.40P.M., the Opp.party No.2 being an complainant, lodged a

written report before the Deogarh P.S, alleging therein that on the

same day, the informant along with his official staffs were going to

Bhaliagudi for enquiry in regard to W.P(C) No.40971/2021. While

they continue theenquiry at 10.30 A.M to 12.00 Noon some

unknown persons call to him and asked him to meet MLA of the

area but he told him that after finishing of his work, he would meet

the MLA. After some time Deogarh MLA, the Petitioner No.4

along with the other Petitioners and ten others reached at the spot

and suddenly attacked him, abused in filthy language. It is alleged

that the Petitioner No.4 assaulted the Opp.party.2 by means of feast

blows and abused him by taking the name of his caste. Basing upon

such report, the I.I.C., Deogarh Police Station, registered the case as

Deogarh P.S. Case No.361 dtd.30.04.2022, U/s. 341, 323, 294, 353,

506, 307/34 of LP.C., read with Section 3(l)(r),3(l)(s), & 3(2)(va) of

SC & ST (Prevention of Atrocities) Act 1989 (Amendment Act,

2018) against the petitioners and started investigation.

It is also submitted that at the instance of petitioner no.4, a

counter case being F.I.R No. 360 of 2022 has also been registered

against opposite party no.2. After investigation of the said FIR, the

closure report has already been filed on 31.07.2022.

4. After investigation, charge sheet in the present case has

already been filed on 30.08.2022 for the alleged commission of

offence punishable under341/323/294/353/506/307/34 of IPC read

with Section 3(1)(r), 3(1)(s) & 3(2)(va), 3(2)(v) of SC & ST (P.A.)

Act. Cognizance of offences have already been taken and before the

charge is frame and the trial is commenced, the parties have entered

into a settlement. Opposite party no.2 is the then Block

Development Officer Tileibani and now working as B.D.O.,

Muniguda, whereas petitioner no.4 was the Member of Legislative

Assembly. The other petitioners are his supporters.

5. All the petitioners and opposite party no.2 are present in

Court and being represented and identified by their respective

counsels. They have also filed self-attested copies of their Aadhaar

Cards to establish their identity, which are taken on record. The

parties have filed a joint affidavit dated 12.03.2025, inter alia,

stating as under:-

"2. That the opposite party no.2 in the aforesaid criminal misc. case being the informant lodged a written complaint before the IIC, Deogarh police station against the present petitioners for commission of offences under Section 341/323/294/353/506/304/34 of IPC, read with Section 3(1)(r), 3(1)(s), and 3(2)(va) of SC & ST (Prevention of Atrocities) Act, 1989 (Amendment Act, 2018) in connection with Deogarh P.S. Case No.361 dated 30.04.2022, corresponding to Spl. C.T. No.16/2022, arising out of Spl. G.R. Case No.24/2022, in the file of the learned Judge, Special Court, Deogarh.

Subsequently, the petitioner no.4 lodged an written complaint before the IIC, Deogarh Police Station against the opposite party no.2, which was registered as Deogarh P.S. Case No.360 dated 30.04.2022 under Section 341/323/294/506 of IPC. After completion of the

investigation, final report vide FF No.553 dated 31.07.2022 was submitted by the investigating officer.

3. That during the pendency of the above noted G.R. Case, the dispute between the opposite party no.2 (informant) and the petitioners/accused persons have been amicably settled out of Court, with the intervention of local gentries and well-wishers. Due to such settlement and in order to maintain the future peace among the parties, the opposite party no.2 (informant) expresses his unwillingness to proceed further in the case.

4. That in view of such amicable settlement, the opposite party no.2/informant does not want to proceed the aforesaid criminal case further as against the present petitioner. It is relevant to submit herewith that the present case has been foisted by the opposite party no.2 due to misunderstanding.

5. That the opposite party no.2 (informant) has no objection, if the criminal proceeding/FIR made against the present petitioners may be quashed by this Hon'ble Court in the above criminal Miscellaneous Application.

6. That it is also submitted here that in event of continuance of the present proceeding there is every chance/possibility of ill-feeling among the parties to which neither the opposite party no.2 (informant) nor the petitioners intending for."

6. Opposite party no.2, who is the informant present in Court

and on the query from the Court he submits that now he is posted as

B.D.O. at Muniguda in the district of Rayagada. He had lodged the

FIR against the petitioners when he was working as BDO in

Tileibani. He submits that on the intervention of village gentries

and well-wishers, there was a settlement between him and the

petitioners and they have settled the dispute out of the Court. The

petitioners have tendered apology for their misconduct. On the basis

of the said apology, he agreed to give consent for quashing of the

FIR and accordingly he has filed the joint affidavit along with the

petitioners. He further submits that he has already settled the

dispute with the petitioners and he does not want to proceed against

them anymore.

7. Ms. Moharana, learned Additional Standing Counsel for

the State submits although the allegation reveals that an elected

representative had attacked an officer, but since the parties have

settled their dispute, there is no legal impediment in quashing the

F.I.R.

8. Regard being had to the fact that the parties have settled

their dispute and opposite party no.2, who the B.D.O. has filed an

affidavit before this Court stating that he does not want to prosecute

the petitioners, subjecting the petitioners to rigors of the trial is

destined to be futile exercise. The case of the petitioners is directly

covered by the judgment of the Hon'ble Supreme Court in the cases

of Gian Singh vs. State of Punjab and another reported in 2012

(10) SCC 303 and B.S. Joshi & others vs. State of Haryana &

another reported in (2003) 4 SCC 675.

9. Accordingly, the criminal proceeding in connection with

the F.I.R. dated 30.04.2022 in Deogarh P.S. Case No.361 of 2022

corresponding to Spl. C.T. No. 16/2022 arising out of Special G.R.

Case No.24 of 2022 pending in the Court of the learned Judge,

Special Court, Deogarh and consequential proceedings arising

therefrom are quashed qua the petitioners.

Regard being had to the nature of allegations and the status

of the petitioners, I am of the considered view that the petitioners

should pay cost of Rs.10,000,/- (Rupees ten thousand) each to the

opposite party no.2 and at the same time deposit the equal amount

of Rs.10,000/- each before the District Bar Association, Rayagada.

10. With the aforesaid observations and directions, the

CRLMC is disposed of.

(S.S. Mishra) Judge Ashok

Signed by: ASHOK KUMAR JAGADEB MOHAPATRA

Location: High Court of Orissa Date: 13-Mar-2025 16:16:32

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter