Allahabad High Court High Court

Rahul Gupta & Others vs State Of U.P. & Another on 4 January, 2010

Allahabad High Court
Rahul Gupta & Others vs State Of U.P. & Another on 4 January, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 24930 of 2008

Petitioner :- Rahul Gupta & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Brijesh Sahai
Respondent Counsel :- Govt. Advocate

Hon'ble Dasu Ram Azad,J.

( Court NO. 53)
Criminal Misc. Application No. 24930 of 2008

***
Rahul Gupta & others Vs. State of U.P. and others.
Hon’ble D.R. Azad, J

Heard   Sri   Sushil   Kumar   Dubey,   learned   counsel   for   the   applicants,   Sri 

Sudhir Saundilya learned counsel for the Opp. Party No. 2, 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 proceedings of S.T. No. 111 of 2008 ( State Vs. 

Suresh Kumar Gupta and others ) under Sections 498­A,323,315,504 and 

506   and   218   I.P.C.   and   Section   3   /   4   of   Dowry   prohibition   Act   Police 

Station Konch, District Jalaun pending in the court of IInd Addl. Sessions 

Judge, Orai. District Jalaun.

Vide order dated 18.6.2008, after hearing counsel for the applicants and 

the learned A.G.A., this Court was pleased to refer the matter to Mediation 

and Conciliation Centre and it is further stated that no coercive steps shall 

be taken against the applicants in S.T. No. 111 of 2008 ( State Vs. Suresh 

Kumar Gupta and others ) under Sections 498­A,323,315,504 and 506 and 

218 I.P.C. and Section 3 / 4 of Dowry prohibition Act Police Station Konch, 

District   Jalaun  pending  in  the  court  of  IInd  Addl.  Sessions  Judge,   Orai. 

District Jalaun.

Vide   report   dated   7.10.2009   of   Mediation   and   Conciliation   Centre,   it   is 

clear   that   the   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 centre.

Learned   counsel   for   the   applicant   filed   an   application   dated   8.11.2009 

supported with an affidavit, in which in para – 3 it has been mentioned that 

on   7.10.2009   a   settlement   agreement   was   entered   into   between   the 

parties   before   the   Mediation   and   Conciliation   Centre   and   the   amount 

settled in the Marriage Petition No. 50 of 2006, against which Execution 

Case   No.   1   of   2009   was   pending   before   the   Addl.   District   &   Sessions 

Judge, Orai District Jalaun was paid by Sri Rahul Gupta to Smt. Yogita 

Gupta. 

Learned   counsel   for   the   applicant   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   111   of   2008   (   State   Vs.   Suresh   Kumar   Gupta   and   others   )   under 

Sections 498­A,323,315,504 and 506 and 218 I.P.C. and Section 3 / 4 of 

Dowry prohibition Act Police Station Konch, District Jalaun pending in the 

court   of   IInd   Addl.   Sessions   Judge,   Orai.   District   Jalaun,   is   hereby 

quashed.

Learned counsel for the applicant is directed to produce certified copy of 

this order before the IInd Addl. Sessions Judge, Orai District Jalaun for 

information and its compliance within a period of 15 days from the date a 

certified copy of this order is produced before him.

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

Dt: 4.1.2010

n.u.