Court No. - 53 Case :- APPLICATION U/S 482 No. - 13015 of 2007 Petitioner :- Brijesh Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- N.K. Singh Respondent Counsel :- Govt.Advocate,R.S. Varma Hon'ble Ashwani Kumar Singh,J.
By means of this petition under Section 482 Cr.P.C., the petitioners have
prayed for quashing of the order dated 24.4.2007, passed by C.J.M.,
Farrukhabad, in Case No. 7542 of 2006, under Sections 498-A, 323, 504, 506
IPC and 3/4 D.P. Act, P.S. Kotwali Farrukhabad, District Farrukhabad,
pending in the Court of C.J.M., Farrukhabad.
The submission of learned counsel for the applicants is that either parties have
entered into compromise, as averred in para 4 of the supplementary affidavit
(Annexure-1) and have no intention to fight out any legal battle. It is also
submitted that they have moved an application with regard to the compromise
before the court below, but the court below did not entertain the same since
the matter was pending before this Court. Learned counsel for the respondent
no. 2 does not controvert the submissions made by learned counsel for the
applicants.
I have considered the submissions of the learned counsel for the parties and
perused the entire record of the case.
In view of the above, this petition under Section 482 Cr.P.C. is disposed of
with the direction that the court below shall proceed in accordance with law
and in the light of the compromise arrived at by both the parties as contended
by learned counsel for the applicants. With this direction, the petition under
Section 482 Cr.P.C. is finally disposed of.
Order Date :- 27.7.2010
A