Allahabad High Court High Court

Prem Singh Tyagi @ Prem Chand Tyagi vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Prem Singh Tyagi @ Prem Chand Tyagi vs State Of U.P. & Others on 30 July, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 13779 of 2010

Petitioner :- Prem Singh Tyagi @ Prem Chand Tyagi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Tej Pal,Sukhendu Pal Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

This writ petition has been filed against the order dated 26.3.2010 passed by
the Sub Divisional Magistrate, Kheragarh, District Agra, in Criminal Case
No. 15 of 2000, Purshottam and another Vs. Prahlad and others, whereby the
Magistrate directed to summon a witness on the request of the counsel for
O.P. No. 2.

Heard Mr. Tejpal, learned counsel for the petitioner, learned AGA for the
State, Mr. S. K. Rai, learned counsel for O.P. Nos. 5 and 6 and perused the
record.

Learned counsel for both the parties submitted that the matter was
compromised between them and thus, there is no apprehension of breach of
peace with regard to the immovable property, therefore, the proceedings of
Criminal Case No. 15 of 2000, Purshottam and another Vs. Prahlad and
others, should be dropped.

In view of the above, I finally disposed of the writ petition with the direction
to the Magistrate concerned to consider the request of the parties and pass an
appropriate order within a period of seven days from the date of presentation
of the application for compromise by both the parties.

A certified copy of this order be given to the learned counsel for the parties on
payment of usual charges within 24 hours.

Order Date :- 30.7.2010
Pcl