Allahabad High Court High Court

Mohd. Nizamuddin @ Nizam & Others vs State Of U.P. & Another on 18 January, 2010

Allahabad High Court
Mohd. Nizamuddin @ Nizam & Others vs State Of U.P. & Another on 18 January, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 16959 of 2008

Petitioner :- Mohd. Nizamuddin @ Nizam & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Virendra Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Dasu Ram Azad,J.

(Court No.53 )

Criminal Misc. Application No. 16959 of 2008

***
Mohd. Nizam Uddin alias Nizam & 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   further   proceedings   of   Complaint 

Case No. 345 of 2008 ( Smt. Rizwana Vs. Mohd. Nizam Uddin and 

others and others) under Section 12 (1) of the Protection of Women 

from   Domestic   Violence   Act,   2005,   Police   Station   Behat   District 

Saharanpur pending in the Court of A.C.J.M. Saharanpur.

Vide order dated 10.7.2008, after hearing counsel for the applicants 

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

proceedings in Complaint Case No. 345 of 2008 ( Smt. Rizwana Vs. 

Mohd. Nizam Uddin and others and others) under Section 12 (1) of 

the Protection of Women from Domestic Violence Act, 2005, Police 

Station Behat District Saharanpur pending in the Court of A.C.J.M. 

Saharanpur.

Learned   Counsel   for   the   applicant   has   filed   an   application   dated 

17.7.2009 filed by the counsel for the applicant supported with an 
affidavit of both the parties, in which in para No. 8 , it is mentioned 

that due to intervention of the respectable persons of the society and 

relatives,   the   matter   has   been   settled   out   side   the   court   and   the 

applicant no. 1 has paid Rs. 30,000/­ towards Mehar to the Opp.Party 

No. 2 and there is no dispute and differences left between the parties 

and all disputes and differences have been amicably settled by the 

parties.

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 Complaint Case No. 345 of 2008 ( Smt. Rizwana Vs. 

Mohd. Nizam Uddin and others and others) under Section 12 (1) of 

the Protection of Women from Domestic Violence Act, 2005, Police 

Station Behat District Saharanpur pending in the Court of A.C.J.M. 

Saharanpur is hereby quashed. 

Learned   counsel   for   the   applicant   is   directed   to   produce   certified 

copy of this order before the A.C.J.M. Saharanpur 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: 18.1.2010

n.u.