Supreme Court of India

Subodh Kumar Suman vs State Of Bihar & Anr on 3 November, 2008

Supreme Court of India
Subodh Kumar Suman vs State Of Bihar & Anr on 3 November, 2008
Author: …………….J.
Bench: C.K. Thakker, D.K. Jain
                   IN THE SUPREME COURT OF INDIA
                   CRIMINAL APPELLATE JURISDICTION

                              CRIMINAL APPEAL NO. 1724 OF 2008
                   (Arising out of SLP (Crl.) No. 2526 of 2007)

         SUBODH KUMAR SUMAN                         .. APPELLANT

                      vs.

         STATE OF BIHAR & ORS.                      .. RESPONDENTS


                                                   ORDER

Leave granted.

The appeal is admitted.

On the facts and in the circumstances of the case, we are of the opinion that
the ends of justice would be met if we issue the following directions:

1 A sum of rupees one lakh which has been deposited in the Registry of this Court will
be paid to the respondent No.2 along with accrued interest thereon by a Demand Draft
in favour of respondent No.2.

1 The appellant herein will pay an additional amount of Rs. 35,000/- only towards full
and final settlement of all the dues and disputes between the parties to respondent No.2
by a Demand Draft within a period of three months from today. The appellant will file
an undertaking duly sworn within a period of four weeks from today for the said
purpose. A copy of such undertaking will be given to the learned counsel for respondent
No.2. The amount will be paid to respondent No.2 after the undertaking is filed by the
appellant.

1 The appellant will pay road tax for the period 2003-2004 and for the years 2006-2007
and 2007-2008 and onwards for the tractor. Respondent No.2 will pay road tax for the
years 2004-2005 and 2005-2006.

-2-

(4)Once the payment is made, respondent No.2 will execute/get executed necessary
documents for transfer of tractor in question in favour of the appellant before
appropriate authorities.

In view of the above order and compliance with the directions, in our opinion
criminal proceedings between the parties will not survive in the form of FIR No.188 of
2004 in Police Station Thakur Ganj for offence punishable under Secs.420, 406 and 379
of IPC and P.S.Case No. 200 of 2005 for offence punishable under Sec.420 and 406 IPC
in Galgalia Police Station. All these cases will come to an end. The appellant has filed a
Civil Suit against respondent No.2. The appellant will withdraw the said case.

In view of our order and the directions, the main matter is disposed of. The
orders passed by the Trial Court as well as by the High Court do not survive and will
have no effect.

The Criminal Appeal is disposed of accordingly.

…………….J.

(C.K. THAKKAR)

……………….J.

(D.K. JAIN)
New Delhi,
November 3, 2008.