High Court Jharkhand High Court

Priya Brat Dikshit vs State Of Jharkhand & Ors on 15 July, 2011

Jharkhand High Court
Priya Brat Dikshit vs State Of Jharkhand & Ors on 15 July, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               W.P. (Cr.) No. 203 of 2010
                Priya Brat Dikshit              ...   ...     ...      ...     Petitioner
                                       Versus
                The State of Jharkhand and others     ..       ...     ....    .Respondents
                                    ------
                CORAM:         HON'BLE THE ACTING CHIEF JUSTICE
                                    ------

                       Order No. 05                                    Dated 15th July, 2011

The complaint has been filed by the respondent – Naresh Prasad Mahto

for alleged offences committed under Sections 409, 420, 467, 468, 471 read

with 120(B) of the Indian Penal Code against five accused with the allegation

that he deposited Rs.50000/- through the agent accused No.1 Dhiraj Kumar

Shrivastava with Sahara India Branch at Jamtara on 31.8.2004 for a period of 15

months and the said amount was not refunded to the petitioner even after

maturity of the said fixed deposit. It is alleged that in place of the petitioner the

said agent of Sahara India withdrew the maturity amount.

The petitioner being the Regional Manager of Sahara India has

challenged the prosecution and it has been submitted today that the matter has

been settled between the parties and payment has been made to the complainant

by the Company i.e. Sahara India and not by the agent Dhiraj Kumar. Learned

counsel for the complainant has also submitted that he has received the amount

from Sahara India and not from the agent Dhiraj Kumar.

It appears that the dispute was of civil nature and the matter has been

compromised between the parties. In totality of the facts of the case and in view

of the compromise between the parties, the proceeding initiated in pursuance of

the complaint sent to the police under Section 156(iii) Cr.P.C. which was

registered as Jamtara PS Case No.1895 of 2009 (G.R. No.522 of 2009) is hereby

quashed.

The writ petition is disposed of accordingly.

(Prakash Tatia, A.C.J.)
Manoj/Alankar