IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 673 of 2011
with
I.A. No. 1443 of 2011
Anand Kumar Mishra ... ....Petitioner
Vs.
1. The State of Jharkhand
2. Smt. Rashmi Mishra ....Opposite Parties
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Rajan Raj
For the State: Mrs. Lily Sahay , APP
For the O.P. No. 2: Mr. Sanjay Kumar Sinha
9/13.09.2011
: I.A. No. 1443 of 2011 has been filed stating therein that
both the parties had compromised their cases due to intervention of
their well wisher. Accordingly, the parties want that the criminal case
pending in the court below i.e Dhansar P.S. Case No. 288 of 2009
corresponding to G.R. No. 1132 of 2009 be quashed in terms of the
compromise.
Both the parties are present in this court physically and
they admit that they have compromised their case.
In view of the facts that both the parties had compromised
their case, this I.A. No. 1443 of 2011 is allowed and the proceeding
arising out of Dhansar P.S. Case No. 288 of 2009 corresponding to
G.R. No. 1132 of 2009 now pending in the court of Sri S.K. Dubey,
learned Judicial Magistrate, 1st Class, Dhanbad is hereby quashed.
Accordingly, this Cr.M.P. is disposed of.
( Prashant Kumar,J.)
Sharda/-