High Court Jharkhand High Court

Ram Kishun Lahkar & Ors. vs State Of Jharkhand on 10 October, 2011

Jharkhand High Court
Ram Kishun Lahkar & Ors. vs State Of Jharkhand on 10 October, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                 Cr. M.P. No. 1494 of 2008
                        with
                 I.A. No. 1608 of 2011


           1. Ram Kishun Lahkar
           2. Champa Devi
           3. Lalita Kumari                  ...   ....Petitioners

                              Vs.
           1. The State of Jharkhand
           2. Sarita Devi                    ....Opposite Parties

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Miss Usha Srivastava
           For the State:              Mr. A.K. Jha , APP
           For the O.P. No. 2:         Mr. Sanjay Kumar

12/10.10.2011

: I.A. No. 1608 of 2011 has been filed for disposal of this
case as well as G.R. Case No. 978 of 2007 corresponding to T.R. No.
946 of 2008 pending in the court of Sri Santosh Kumar, Judicial
Magistrate, 1st Class, Hazaribagh , in terms of compromise.

All the concerned parties are present in court physically
and on querry, they stated that the parties had compromised the case
due to intervention of their friends and now no dispute remains in
between them.

This is a case under section 498A, 323, 504, 494 and 120B
of the Indian Penal Code. Thus, the dispute between the parties is their
personal dispute and no public policy involved in it.

Under the said circumstance, compromise petition filed
by the parties is accepted.

Accordingly, I.A. No. 1608 of 2011 is allowed. This Cr.M.P.
is allowed in terms of the compromise and entire criminal proceeding
pending against the petitioners in connection with G.R. Case No. 978
of 2007 corresponding to T.R. No. 946 of 2008 pending in the court of
Sri Santosh Kumar, Judicial Magistrate, 1st Class, Hazaribagh is hereby
quashed.

( Prashant Kumar,J.)

Sharda/-