Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bipin Kumar & Ors. Vs. The State of Bihar & ANR. [AUGUST 13, 2018]
2018 Latest Caselaw 543 SC

Citation : 2018 Latest Caselaw 543 SC
Judgement Date : Aug/2018

    

Bipin Kumar & Ors. Vs. State of Bihar & ANR.

[Criminal Appeal No(S). 993/2018 arising from SLP (CRL) Nos.4557/2018]

KURIAN, J.

1. Leave granted.

2. The appellants are before this Court, aggrieved by the conviction in Sessions Trial No.113/2012 on the file of Additional Sessions Judge III, Banka, Bihar. They have been convicted under Sections 323, 325 and 341 read with 34 IPC (Indian Penal code, 1860) and sentenced to undergo rigorous imprisonment for six months under Section 323/34 IPC, three years under Section 325/34 IPC and simple imprisonment of one month under Section 341/34 IPC. The sentences are to run concurrently. The conviction and sentence have been confirmed by the High Court. Thus, the appellants are before this Court.

3. There is no dispute that the parties are relatives. During the pendency of the appeal, the de facto complainant has been impleaded in the party array.

4. The de facto complainant has now filed an affidavit stating that the disputes in the family have been settled amicably with the intervention of the elders of the family and the normal relationship is being restored in the family.

5. It is prayed jointly by the parties that the offences may be compounded.

6. Learned counsel appearing for the State submits that this is essentially a dispute among the members of the family and the State has no objection in case the offences are compounded.

7. Having heard the learned counsel appearing for the contesting parties, we are of the view that it is only in the interest of restoring peace in the family that the offences are compounded.

Ordered accordingly.

8. The appeal is disposed of, as above.

9. Pending applications, if any, shall stand disposed of.

.......................J. [KURIAN JOSEPH]

.......................J. [SANJAY KISHAN KAUL]

NEW DELHI;

AUGUST 13, 2018.

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 : MAIMS

 
 
Latestlaws Newsletter