Allahabad High Court High Court

Smt. Gyandai & Others vs State Of U.P. & Another on 20 July, 2010

Allahabad High Court
Smt. Gyandai & Others vs State Of U.P. & Another on 20 July, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 25640 of 2007

Petitioner :- Smt. Gyandai & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- H.M.Srivastava,Neeraj Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicants and learned counsel for
the State.

By means of this petition under Section 482 of Cr.P.C., the
petitioners have prayed for quashing of the charge sheet and order
dated 24.01.2007 passed by Judicial Magistrate in Case No. 31/9
of 2007 (State versus Smt. Gyandai), under Section 498A, 323,
504, 506 I.P.C. and 3/4 Dowry Prohibition Act, P.S. Saroorpur,
District Meerut, pending in the court of Judicial Magistrate,
Meerut.

Learned counsel for the applicants submits that the matter was sent
for mediation but none appeared before the Mediation Center. It is
further submitted by the learned counsel that the parties entered
into compromise as averred in para 4 of Crl. Application No.
25640 of 2007. A certified copy of the application and joint
affidavit filed in the court below, is also annexed as Annexure 1 to
the application. The learned counsel also submits that the parties
do not want to fight any legal battle.

I have considered the submissions made by the learned counsel for
the parties.

I do not find any relevant ground to interfere in this petition under
Section 482 Cr.P.C.

The petition is accordingly disposed of with the direction that the
learned court below shall consider the compromise arrived at by
either parties and proceed in accordance with law.

Order Date :- 20.7.2010
kan