Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Roopram S/O Udai Singh vs State Of Rajasthan
2021 Latest Caselaw 7312 Raj/2

Citation : 2021 Latest Caselaw 7312 Raj/2
Judgement Date : 7 December, 2021

Rajasthan High Court
Roopram S/O Udai Singh vs State Of Rajasthan on 7 December, 2021
Bench: Inderjeet Singh
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

      S.B. Criminal Miscellaneous (Petition) No. 7624/2021

1.     Roopram S/o Udai Singh, R/o Village Mahloni, P.s.
       Bayana, District Bharatpur.
2.     Chatar Singh S/o Udai Singh, R/o Village Mahloni, P.s.
       Bayana, District Bharatpur.
3.     Rupsingh S/o Udai Singh, R/o Village Mahloni, P.s.
       Bayana, District Bharatpur.
4.     Gajraj Singh S/o Udai Singh, R/o Village Mahloni, P.s.
       Bayana, District Bharatpur.
5.     Devendra S/o Chatar Singh, R/o Village Mahloni, P.s.
       Bayana, District Bharatpur.
6.     Sukhdev S/o Chatar Singh, R/o Village Mahloni, P.s.
       Bayana, District Bharatpur.
7.     Vasudev S/o Rup Singh, R/o Village Mahloni, P.s. Bayana,
       District Bharatpur.
                                                                  ----Petitioners
                                     Versus
1.     State Of Rajasthan, Through P.p.
2.     Brishbhan Singh S/o Fateh Singh, R/o Mahloni, P.s.
       Bayana, District Bharatpur.
                                                                ----Respondents

For Petitioner(s) : Mr. Rajeev Kumar Sharma. For Respondent(s) : Mr. Shyam Prakash Sharma, P.P. For Complainant Mr. Umashanker Pandey

HON'BLE MR. JUSTICE INDERJEET SINGH

Order

07/12/2021

1. Instant criminal Miscellaneous petition has been filed under

Section 482 Cr.P.C. for quashing of the First Information Report

No.868/2020 registered at Police Station Bayana District

(2 of 2) [CRLMP-7624/2021]

Bharatpur for the offence under Sections 143, 323, 341, 451, 354

& 379 of IPC.

2. It is submitted by counsel for the petitioners that the parties

have settled their dispute by way of compromise. Counsel relied

upon the judgment passed by the Hon'ble Supreme Court in the

matter of Gian Singh Vs. State of Punjab & Anr. reported in

2012(10) SCC 303 and prayed that the FIR pending against the

petitioners be quashed in view of the compromise between the

parties.

3. The respondent No.2 (complainant) and Ms. Oma Devi along

with their counsel are present in the court and admitted the fact of

compromise between the parties. A copy of the Aadhar card of the

respondent No.2 (complainant) is taken on record.

4. Learned Public Prosecutor has opposed the petition.

5. Considering the facts and circumstances of the present case

and the fact that the parties have settled their dispute by way of

compromise and also considering the judgment passed by the

Hon'ble Supreme Court in the matter of Gian Singh (supra), the

criminal misc. petition is allowed and the First Information Report

No.868/2020 registered at Police Station Bayana District

Bharatpur is hereby quashed.

6. The stay application also stands disposed of.

(INDERJEET SINGH),J

MG/99

Powered by TCPDF (www.tcpdf.org)

 
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