Allahabad High Court High Court

Rajiv Singh Tomar And Another vs State Of U.P And Another on 4 August, 2010

Allahabad High Court
Rajiv Singh Tomar And Another vs State Of U.P And Another on 4 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 14253 of 2010

Petitioner :- Rajiv Singh Tomar And Another
Respondent :- State Of U.P And Another
Petitioner Counsel :- Amit Mishra
Respondent Counsel :- Govt. Advocate,Amit Saxena

Hon'ble Vinod Prasad,J.

Respondent no. 2 Mohd. Wasim @ Tahseenee along with his counsel is
personally present before this court. On inquiry, he stated the fact that he has
compromised the litigation with the applicants of Case No. 4768/07 State
Versus Rajeev Singh Tomar and another, u/s 420, 467, 468, 384, 504 and 506
IPC, P.S. Baradari, district Bareilly, pending in the court of ACJM, Ist,
Barielly.

Since parties have compromised the lis between them, in the interest of
justice, no useful purpose will be served allowing the trial go on.

In such a view, this application is allowed. Prosecution of Case No. 4768/07,
State Versus Rajeev Singh Tomar and another, u/s 420, 467, 468, 384, 504
and 506 IPC, P.S. Baradari, district Bareilly, pending in the court of ACJM,
Ist, Barielly is hereby quashed.

This order is directed to be intimated by both the parties to the trial court.

Order Date :- 4.8.2010
SKS