JUDGMENT
N.L. Tibrewal, J.
1. The petitioners have approached this Court for quashing and setting aside the order dated 31.1.91 whereby cognizance has been taken against them for offences under Sections 494 and 406 IPC.
2. On a complaint, filed by the wife non-petitioner No. 2, the learned Magistrate has taken cognizance under Section 494 and 406 IPC against the petitioner No. 1 and under Section 494/109 IPC against the petitioners Nos. 2 to 4.
3. The wife, non-petitioner No. 2 has not appeared before this Court to oppose this petition.
4. From the material available on record, it appears that the non-petitioner No. 2 was married to petitioner No. 1 in the year 1983 but their marriage did not prove to be successful. The petitioner, thereafter, filed a petition for divorce in the year 1986. During the pendency of the divorce petition, the wife, non- petitioner No. 2 initiated proceedings under Section 498A IPC as well as the present criminal proceedings.
5. Subsequently, in the divorce petition, the parties have obtained divorce by mutual consent. The petitioner No. 1 has also paid a sum of Rs. 1,90,000/- to the wife non-petitioner No. 2 and to her minor child by way of permanent alimony. All the Articles of Estri-Dhan have also been returned to the wife. Thus, the parties have settled the disputes and they have started a new life.
6. On merits also, 1 perused the evidence on the basis of which, congnizance has been take and I find that the evidence led by the complainant is quite wague. Taking into consideration all the facts, I find it a fit case where the order taking congnizance by the Magistrate deserves to be quashed.
7. Consequently, the petition is allowed. The impugned order taking cognizance against the petitioners by the trial court is set aside.