Allahabad High Court High Court

Mohd. Rais & Others vs State Of U.P.& Another on 19 January, 2010

Allahabad High Court
Mohd. Rais & Others vs State Of U.P.& Another on 19 January, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 4318 of 2009

Petitioner :- Mohd. Rais & Others
Respondent :- State Of U.P.& Another
Petitioner Counsel :- Bashishtha Narain Pandey
Respondent Counsel :- Govt. Advocate,Ravindra P Srivastava

Hon'ble Dasu Ram Azad,J.

(Court No.53 )

Criminal Misc. Application No. 4318 of 2009

***
Mohd. Rais & others Vs. State of U.P. and another.

Hon’ble D.R. Azad, J

Heard   learned   counsel   for   the   applicants,   learned   A.G.A.   for   the 

State and perused the material placed on record.

This Criminal Misc. application under Section 482 Cr.P.C. has been 

filed with a prayer to quash the further proceedings of Case No. 1013 

of 2006 ( Zarina Khatoon Vs. Mohd. Rais and others) under Sections 

147,498­A, 323 and 506 I.P.C. and Section 3 / 4 of Dowry Prohibition 

Act Police Station Walterganj District Basti pending in the Court of 

Judicial Magistrate,Court No. 2 Basti.

Vide order dated 2.3.2009, after hearing counsel for the applicants 

and   learned   A.G.A.   this   Court   was   pleased   to   stay   the   further 

proceedings in Case No. 1013 of 2006 ( Zarina Khatoon Vs. Mohd. 

Rais and others) under Sections 147,498­A, 323 and 506 I.P.C. and 

Section   3   /   4   of   Dowry   Prohibition   Act   Police   Station   Walterganj 

District Basti pending in the Court of Judicial Magistrate,Court No. 2 

Basti.

Vide report of the Mediation and Conciliation Centre dated 7.10.2009, 

which  clearly   indicates   that   parties   have  entered   into  compromise 
and there is no dispute and differences left between the parties and 

all   disputes   and   differences   have   been   amicably   settled   by   the 

parties through the process of mediation and conciliation.

Learned   counsel   for   the   applicants   placed   reliance   on   the 

observations made by the Apex Court in the case of B.S. Joshi Vs. 

State of Haryana and another, reported in 2003 (46) A.C.C. 779 

S.C. and in the case of Ruchi Agrawal Vs. Amit Kumar Agrawal 

and others, reported in 2004 (3) J.I.C.769 S.C.. The Hon’ble Apex 

Court quashed the proceedings of criminal case on the basis of the 

compromise filed between the parties mainly on the ground that no 

lawful purpose would be served by continuance of the proceedings 

between the parties.

In   view   of   the   above   decisions   of   the   Hon’ble   Apex   Court,   the 

proceedings of Case No. 1013 of 2006 ( Zarina Khatoon Vs. Mohd. 

Rais and others) under Sections 147,498­A, 323 and 506 I.P.C. and 

Section   3   /   4   of   Dowry   Prohibition   Act   Police   Station   Walterganj 

District Basti pending in the Court of Judicial Magistrate,Court No. 2 

Basti.. is hereby quashed. 

Learned   counsel   for   the   applicant   is   directed   to   produce   certified 

copy   of   this   order   before   the   Addl.   Chief   Judicial   Magistrate­IV 

Jaunpur for information and its compliance within a period of 15 days 

from the date a certified copy of this order is issued to him.

With the aforesaid direction, this application is disposed of finally.

Dt: 19.1.2010

n.u.