Citation : 2021 Latest Caselaw 16678 Raj
Judgement Date : 9 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Misc(Pet.) No. 4364/2019
1. Sudhir Deshpande S/o Gajanan, Aged About 70 Years, (Father-in-Law) R/o A-2/21, Rambagh Colony, Navi Peth, Pune (Maharashtra).
2. Smt. Sucheta W/o Sudhir Deshpande,, Aged About 67 Years, (Mother-in-Law) R/o A-2/21, Rambagh Colony, Navi Peth, Pune (Maharashtra).
----Petitioners Versus
1. State Of Rajasthan, Through P.p.
2. Smt. Somya Deshpande W/o Shri Rahul Deshpande, Aged About 43 Years, R/o B-901, Lake Castle CHS Ltd., Hiranandani Gardens, Powai, Mumbai, Maharashtra. At Present 102, Panchratna Complex, P.s. Ambamata, Udaipur (Raj.)
----Respondents Connected With S.B. Criminal Misc(Pet.) No. 4365/2019 Smt. Lunika W/o Samrat Lakhani, Aged About 35 Years, By Caste Hindu, R/o 41B/133 Kalpatru Esate, J.v.l.r. Andheri (East) Mumbai, Maharashtra.
----Petitioner Versus
1. State Of Rajasthan, Through P.p.
2. Smt. Somya Deshpande W/o Shri Rahul Deshpande, Aged About 43 Years, R/o B-901, Lake Castle CHS Ltd., Hiranandani Gardens, Powai, Mumbai, Maharashtra. At Present 102, Panchratna Complex, P.s. Ambamata, Udaipur (Raj.)
----Respondents S.B. Criminal Misc(Pet.) No. 4543/2019 Rahul Deshpande S/o Shri Sudhir Deshpande, Aged About 42 Years, R/o Flat No. F-2205, Oberoi Splendor, JVLR, Andheri East, Mumbai.
----Petitioner Versus
1. State, Through P.p.
2. Smt. Somya Deshpande W/o Shri Rahul Deshpande, Aged About 43 Years, R/o B-901, Lake Castle CHS Ltd., Hiranandani Gardens, Powai, Mumbai, Maharashtra. At Present 102, Panchrantna Complex, P.s. Ambamata, Udaipur (Raj.).
----Respondents
(2 of 3) [CRLMP-4364/2019]
For Petitioner(s) : Mr. H.M Saraswat
Ms. Rekha Sankhla
For Respondent(s) : Mr. S.K. Bhati, PP
Mr. Pradeep Kumar Shah
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
09/11/2021
The present misc. petitions have been filed for quashing the
FIR No. 119/2019 registered at Police Station Mahila Thana,
District Udaipur (Raj.) for the offence under Sections 498A & 406
of IPC.
Heard learned counsel for the parties.
Learned counsel for the petitioners submit that parties have
entered into a compromise outside the Court.
The compromise entered into between the parties is filed
before this Court and the same is taken on record.
Learned counsel for the complainant does not dispute the
fact of compromise between the parties.
Learned counsel for the petitioners have relied upon the
judgment of the Hon'ble Supreme Court in the case of Gian
Singh vs. State of Punjab, (2012) 10 SCC 303, State of M.P.
V/s Laxmi Narayan & Ors. [AIR 2019 SC 1296] & Ram
Gopal and Ors. Vs. State of Madhya Pradesh (Criminal
Appeal No. 1489 and 1488 of 2012 decided on 29.09.2021)
and submit that the proceedings arising out of the FIR may be
quashed.
In view of the aforementioned compromise arrived at
between the parties and considering the fact that the compromise
is not disputed by learned counsel for the complainant as also
(3 of 3) [CRLMP-4364/2019]
applying the law laid down in Gian Singh vs. State of Punjab
(Supra), State of M.P. V/s Laxmi Narayan & Ors. (Supra) &
Ram Gopal and Ors. Vs. State of Madhya Pradesh (Supra)
this Court deems it just and proper to invoke inherent powers
under Section 482 Cr.P.C.
Accordingly, the present misc. petitions are allowed and the
impugned FIR No. 119/2019 registered at Police Station Mahila
Thana, District Udaipur (Raj.) for the offence under Sections 498A
& 406 of IPC is quashed.
(VINIT KUMAR MATHUR),J
242-244/Vivek/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!