Court No. - 28 Case :- U/S 482/378/407 No. - 4691 of 2009 Petitioner :- Shekhar Shrivastava And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Suresh Chandra Shukla Respondent Counsel :- Govt. Advocate Hon'ble Alok K. Singh,J.
Heard the learned counsel for the parties.
In furtherance of this Court’s order dated 09.12.2009 counter affidavit has
been filed by the State. As already mentioned in the aforesaid order learned
counsel from both the sides had informed the court on the last occasion that
parties have compromised the matter. A compromise agreement between the
complainant and petitioner no.1 has also been brought on record. It is
therefore requested that the proceedings may be quashed.
In view of the aforesaid facts and circumstances I find it to be a fit case for
invoking the inherent powers of this Court, this petition is allowed and the
criminal proceedings in question are hereby quashed.
Order Date :- 6.1.2010
PAL/