Supreme Court of India

Pradipta Kumar Swain vs State Of Orissa on 7 May, 2010

Supreme Court of India
Pradipta Kumar Swain vs State Of Orissa on 7 May, 2010
Author: ………………….J.
Bench: Dalveer Bhandari, Gyan Sudha Misra
                                 IN THE SUPREME COURT OF INDIA

                  CRIMINAL APPELLATE JURISDICTION

                 CRIMINAL APPEAL NO.1021 OF 2010
          (Arising out of S.L.P. (Crl.) No.520 of 2006)

Pradipta Kumar Swain                                   ...Appellant(s)


                                   Versus


State of Orissa and Ors.                               ...Respondent(s)

O R D E R

Leave granted.

In this appeal, the short question which arises for
our consideration is that Respondent No.3 had filed a
complaint under Sections 498-A and 379 of the Indian Penal
Code [for short, `I.P.C.’]. Learned counsel appearing for
the appellant submit that now there has been a compromise
between the parties as Respondent No.3 has remarried and has
a child from the second marriage.

Despite service of notice, she has not appeared in
this Court. It is quire evident that she is not interested
in pursuing the complaint under Sections 498-A and 379 I.P.C.

We have heard learned counsel appearing for the
appellant as also for the State.

On the consideration of the totality of the facts and
circumstances of the case that Respondent No.3 has remarried
and has a child from her second marriage as also she has not
appeared before this Court and in view of the compromise
between the parties, learned counsel for the appellant
….2/-

– 2 –

submits that permanent alimony has already been given to her
and she has no surviving grievance, we deem it appropriate to
quash the First Information Report under Sections 498-A and
379 I.P.C. and Section 4 of the Dowry Prohibition Act read
with Section 34 I.P.C.

The appeal is, accordingly, disposed of.

………………….J.

[DALVEER BHANDARI]

………………….J.

[GYAN SUDHA MISRA]
New Delhi,
May 07, 2010.