Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Petitioners vs State Of Uttarakhand And Others
2021 Latest Caselaw 438 UK

Citation : 2021 Latest Caselaw 438 UK
Judgement Date : 24 February, 2021

Uttarakhand High Court
Petitioners vs State Of Uttarakhand And Others on 24 February, 2021
         IN THE HIGH COURT OF UTTARAKHAND

                            AT NAINITAL

             Criminal Writ Petition No. 342 of 2021


Armindar Singh & others

                                                       .....Petitioners
                             Versus

State of Uttarakhand and others

                                                   ......Respondents

Mr. Naveen Singh Bisht, learned counsel for the petitioners.
Mr. Balvinder Singh, learned Brief Holder for the State.
Mr. Lalit Sharma, learned counsel for respondent no.3.


                                       Dated: 24th February, 2020

Hon'ble N.S. Dhanik, J.

The present criminal writ petition has been filed by the petitioners seeking the following relief:

(i) Issue a writ, order or direction in the nature of certiorari quashing the FIR No. 31 of 2021, under Section 323, 504 & 506 IPC, registered at P.S. Kichha, District Udham Singh Nagar.

2. Now, parties have filed the joint compounding application stating therein that they have entered into compromise and amicably settled their dispute and now the respondent no. 3 does not have any grievance with the petitioner. In support of compounding application (IA No. 1/2021), affidavits have been filed by the petitioners and the respondent no. 3.

3. Petitioner no. 1 (Armindar Singh), petitioner no. 2 (Arjun Deep Singh), petitioner no. 3

(Amandeep Singh) as well as the respondent no. 3 (Anurag Tevatiya) are present-in-person before this Court duly identified by their respective counsels.

4. Compounding application bears the signatures/thumb impressions of the petitioners and the respondent no. 3. It has been further stated by the parties that now they have amicably settled their dispute. Therefore, learned Counsel for the parties have submitted that the impugned FIR be quashed in terms of the compromise.

5. Learned State Counsel has no objection to the compounding application.

6. Learned counsel for the petitioner placed reliance upon the judgments of the Hon'ble Apex Court in B.S. Joshi, (2003) 4 SCC 675; Nikhil Merchant, (2008) 9 SCC 677; and Manoj Sharma, (2008) 16 SCC.

7. Considering the facts and circumstances of the case and in view of the legal proposition propounded by the Hon'ble Apex Court, the compounding application is allowed. Compromise arrived at between the parties is accepted. Impugned FIR No. 31 of 2021, under Section 323, 504 & 506 IPC, registered at P.S. Kichha, District Udham Singh Nagar is quashed in terms of the compromise.

(N.S. Dhanik, J.) 24.02.2020 AK

 
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