Allahabad High Court High Court

Manraji & Others vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Manraji & Others vs State Of U.P. & Others on 13 January, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 9501 of 2003

Petitioner :- Manraji & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Dubey
Respondent Counsel :- Govt. Advocate,Dashrath Lal

Hon'ble Dasu Ram Azad,J.

(Court No.53 )

Criminal Misc. Application No. 9501 of 2003

***
Manraji & others Vs. State of U.P. and another.

Hon’ble D.R. Azad, J

Heard   learned   counsel   for   the   applicants,   learned   A.G.A.   for   the 

State and perused the material placed on record.

This Criminal Misc. application under Section 482 Cr.P.C. has been 

filed with a prayer to quash the charge­sheet dated 19.7.2003 and 

further proceedings of Case No. 2869 of 2003 under Sections 498­

A,504   and   506   I.P.C.   Police   Station   Karakat   District   Jaaunpur 

pending in the Court of Addl. Chief Judicial Magistrate­IV Jaunpur.

Vide order dated 13.10.2003, after hearing counsel for the applicants 

and   learned   A.G.A.   this   Court   was   pleased   to   stay   the   further 

proceedings in Case No. 2869 of 2003 under Sections 498­A,504 

and 506 323 I.P.C. Police Station Karakat District Jaaunpur pending 

in the Court of Addl. Chief Judicial Magistrate­IV Jaunpur.

Learned   counsel   for   the   applicants   has   filed   an   application   dated 

28.4.2006 alongwith affidavit annexing therewith a compromise deed 

dated   29.10.2005   duly   signed   by   both   the   parties   which   clearly 

indicates that parties have entered into compromise and there is no 

dispute   and   differences   between   the   parties   and   all   disputes   and 
differences have been amicably settled by the parties through the 

process of mediation and conciliation .

Learned   counsel   for   the   applicants   placed   reliance   on   the 

observations made by the Apex Court in the case of B.S. Joshi Vs. 

State of Haryana and another, reported in 2003 (46) A.C.C. 779 

S.C. and in the case of Ruchi Agrawal Vs. Amit Kumar Agrawal 

and others, reported in 2004 (3) J.I.C.769 S.C.. The Hon’ble Apex 

Court quashed the proceedings of criminal case on the basis of the 

compromise filed between the parties mainly on the ground that no 

lawful purpose would be served by continuance of the proceedings 

between the parties.

In   view   of   the   above   decisions   of   the   Hon’ble   Apex   Court,   the 

proceedings of Case No.2869 of 2003 under Sections 498­A,504 and 

506 I.P.C. Police Station Karakat District Jaaunpur pending in the 

Court   of   Addl.   Chief   Judicial   Magistrate­IV   Jaunpur.   is   hereby 

quashed. 

Learned   counsel   for   the   applicant   is   directed   to   produce   certified 

copy   of   this   order   before   the   Addl.   Chief   Judicial   Magistrate­IV 

Jaunpur for information and its compliance within a period of 15 days 

from the date a certified copy of this order is issued to him.

With the aforesaid direction, this application is disposed of finally.

Dt: 13.1.2010

n.u.