IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9527 of 2009
Arvind Kumar son of Dasharath Prasad C/O M/S Balajee Printers and
Friends Book Centre, Sonarpatti Chauk, Masjid Road Post Office
Narkatiaganj, Police Station Shikarpur, District West Champaran
.... Petitioner
Versus
1. The State Of Bihar
2. Nishikant Shukla, son of Late Kailash Shukla, resident of village
Etawarpur, Police Station Lalganj, District Vaishali at present
village Bhawanpur, Police Station Muzaffarpur Sadar, District
Muzaffarpur, Agent Dainik Jagran Hindi new paper, West
Champaran .... Opposite parties
-----------
4. 8.7.2011 The petitioner has sought quashing of the entire
proceeding including the order dated 13.10.2006 passed by the
Sub Divisional Judicial Magistrate, Muzaffarpur in Complaint
case No.C-384 of 2006 Trial No.2612 of 2006/ 1825 of 2008,
by which cognizance has been taken u/s.138 of the Negotiable
Instrument Act.
When the matter was heard on 7.9.2010 it was
indicated by the petitioner that he was ready to settle the
financial dispute with the opposite party no.2. On 20.6.2011 the
matter was once again heard when the parties expressed
before this Court their willingness to settle the dispute
if Rs.30,000/- is paid to the complainant by way of demand
draft.
Today the petitioner has produced a demand
draft drawn in favour of the complainant vide Cheque
No.762406 of the State Bank of India, which is handed over to
the Counsel for the opposite party no.2, who also signs on the
2
margin of the order sheet of this application in token of the
same.
In view of the settlement of the financial dispute
between the parties, the application is allowed and the entire
proceeding including the order dated 13.10.2006 passed by the
Sub Divisional Judicial Magistrate, Muzaffarpur in Complaint
case No.C-384 of 2006 Trial No.2612 of 2006/ 1825 of 2008 is
quashed.
( Anjana Prakash, J.)
Narendra/