Allahabad High Court High Court

Raj Narayan Singh And Others vs State Of U.P. And Another on 3 August, 2010

Allahabad High Court
Raj Narayan Singh And Others vs State Of U.P. And Another on 3 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 6621 of 2010

Petitioner :- Raj Narayan Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- M.R. Singh,Lal Mani Singh
Respondent Counsel :- Govt. Advocate,S.N.Singh

Hon'ble Vinod Prasad,J.

In the revised list learned counsel for the applicants and learned AGA are
present. Name of the learned counsel for the respondent no. 2 is printed in the
cause list, but he is not present before this court.

Perusal of agreement dated 25.6.2010 in Mediation Centre of this court
indicate that parties have entered into compromise.

Since parties have entered into compromise, in the interest of justice, no
useful purpose will be served in allowing the litigation to go on.

In view of the compromise dated 25.6.2010, I allow this Criminal Misc.
Application and quash the prosecution of Complaint Case No. 818 of 2010
Smt. Reena Devi vs. Raj Narayan Singh and others, u/s 498-A506 IPC and
section 3/4 of D.P. Act, P.S. Lalauli, district Fatehpur, pending in the court of
ACJM, II Fatehpur.

Compromise accorded on 25.6.2010 will form the part of this order.

Applicants are directed to intimate this order to the concerned Magistrate.

Order Date :- 3.8.2010
SKS