IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (Cr.) No. 203 of 2010
Priya Brat Dikshit ... ... ... ... Petitioner
Versus
The State of Jharkhand and others .. ... .... .Respondents
------
CORAM: HON'BLE THE ACTING CHIEF JUSTICE
------
Order No. 05 Dated 15th July, 2011
The complaint has been filed by the respondent – Naresh Prasad Mahto
for alleged offences committed under Sections 409, 420, 467, 468, 471 read
with 120(B) of the Indian Penal Code against five accused with the allegation
that he deposited Rs.50000/- through the agent accused No.1 Dhiraj Kumar
Shrivastava with Sahara India Branch at Jamtara on 31.8.2004 for a period of 15
months and the said amount was not refunded to the petitioner even after
maturity of the said fixed deposit. It is alleged that in place of the petitioner the
said agent of Sahara India withdrew the maturity amount.
The petitioner being the Regional Manager of Sahara India has
challenged the prosecution and it has been submitted today that the matter has
been settled between the parties and payment has been made to the complainant
by the Company i.e. Sahara India and not by the agent Dhiraj Kumar. Learned
counsel for the complainant has also submitted that he has received the amount
from Sahara India and not from the agent Dhiraj Kumar.
It appears that the dispute was of civil nature and the matter has been
compromised between the parties. In totality of the facts of the case and in view
of the compromise between the parties, the proceeding initiated in pursuance of
the complaint sent to the police under Section 156(iii) Cr.P.C. which was
registered as Jamtara PS Case No.1895 of 2009 (G.R. No.522 of 2009) is hereby
quashed.
The writ petition is disposed of accordingly.
(Prakash Tatia, A.C.J.)
Manoj/Alankar