IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.54816 of 2006
1. AMRENDRA KUMAR SINGH, S/O BRAHMDEO
NARAYAN SINGH.
2. BINA DEVI, W/O AMRENDRA KUMAR SINGH.
BOTH R/O MOHALLA- RAJENDRA GRAM COLONY
NO.2, POLICE STATION- KATIHAR, DISTRICT-
KATIHAR. ......PETITIONERS.
Versus
1. STATE OF BIHAR.
2. TULTULI RAI @ TULTULI SINGH, W/O
KAUSHALENDRA KUAMR VISHAL SINGH, D/O SRI
DILIP KUAMR RAI, R/O VILLAGE- NAYATOLA, P.S.-
KATIHAR. .......OPP. PARTIES.
-----------
For the Petitioner:- Mr. Udit Narayan Singh, Adv.
Miss. Poonam Kumari, Adv.
For the State:- Mr. Jharkhandi Upadhayay, APP.
For the O.P.:- Mr. Rahamtulla, Adv.
4 21.04.2011 This application has been filed for quashing
the order dated 21.08.2006 passed by the Judicial
Magistrate, Ist Class, Katihar in Complaint Case No.
2445 of 2005.
Learned counsel for the petitioner submits that
the husband and the wife have filed a compromise
petition in Complaint Case No. 2445 of 2005.
The Judicial Magistrate, Ist Class, Katihar is
directed to examine the compromise petition, take the
statements of the informant and thereafter pass an order
in this case.
It is made clear that if the husband and wife
2
have compromised the matter, by both agreeing to live
with each other amicably, there is no need of continuing
both the criminal proceedings as the criminal proceeding
would be a wastage of time and misuse of the process of
law.
The application is disposed of with the
aforesaid observation.
( Sheema Ali Khan, J.)
Bhardwaj/