Allahabad High Court High Court

Mukesh Chanda Jain And Another vs State Of U.P. on 12 January, 2010

Allahabad High Court
Mukesh Chanda Jain And Another vs State Of U.P. on 12 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 4610 of 2009

Petitioner :- Mukesh Chandra Jain And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Satyendra Kumar Singh,Abhishek Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

In furtherance of this Court’s order dated 07.01.2010 both the parties i.e.
husband and wife are present and they verify to have reached to a
compromise. Earlier the State case under Sections 498-A, 323, 506 IPC and
3/4 D.P. Act has been quashed on the basis of the said compromise in the light
of the law laid down in B.S.Joshi’s case reported in (2008)4SCC 675. The
present one happens to be a complaint case between the same parties.
Therefore, to ensure substantial justice by invoking inhereint powers of this
Court under Section 482 Cr.P.C. the proceedings of Complaint Case No. 2154
of 2002 (Anita Jain Vs. Mukesh Chandra Jain) under Sections 420, 406 IPC,
Police Station Thakurganj, district Lucknow, pending in the court of ACJM
(CBI) (AP), Lucknow, are hereby quashed.

The petition stands disposed of finally.

Order Date :- 12.1.2010
Shaakir/