Allahabad High Court
Altaaf Khan @ Altaab Ramzan Khan vs State Of U.P. Thru. Prin. Secy. Home And ... on 24 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- APPLICATION U/S 482 No. - 5630 of 2022 Applicant :- Altaaf Khan @ Altaab Ramzan Khan Opposite Party :- State Of U.P. Thru. Prin. Secy. Home And Another Counsel for Applicant :- Narvind Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Ajai Kumar Srivastava-I,J.
Sri Rajesh Kumar Tiwari, Advocate has put in appearance on behalf of opposite party No.2 by filing his vakalatnama in Court today, which is taken on record.
Heard Sri Narvind Kumar Singh, learned counsel for the applicant, Sri Dinesh Kumar learned A.G.A. for the State, Sri Rajesh Kumar Tiweari, learned counsel for opposite party No.2 and perused the entire record.
The instant application under Section 482 Cr.P.C. has been filed by the applicant for quashing the entire proceedings of Case No.470 of 2020 (State vs. Altaaf Khan) arising out of Case Crime No.116 of 2019, under Sections 419, 420, 506 I.P.C., Police Station Haidergarh, District Barabanki as well as order dated 01.01.2020 passed by the learned Additional Chief Judicial Magistrate, Court No.17, Barabanki.
Learned counsel for the applicant as well as learned counsel for opposite party No.2 jointly submit that nothing as alleged has been committed by the applicant, however, the applicant and the complainant have entered into a compromise on 11.08.2022. They have settled their dispute amicably out of the Court and have decided not to contest the case against each other. Copy of the compromise dated 11.08.2022 is on record as annexure No.4 to the instant application.
Whether the parties have, in fact, compromised the matter or not, can best be ascertained by the court below, as such, compromise has to be duly verified in presence of the concerned parties before the court below.
Accordingly, this application is finally disposed of with a direction to the court concerned that if any such compromise is filed before it, notices be issued to all the signatories to the compromise requiring their personal presence and, thereafter, proceed to verify the compromise. If the aforesaid compromise is verified, a report to that effect shall be prepared by the court concerned and the compromise will be made part of the record.
The court concerned in that scenario will allow the parties to obtain certified copy of the report as well as compromise and it will be open to the applicant to approach this Court again for quashing of the proceedings.
The Registry of the Court is directed to return the original compromise deed annexed with the instant application to the learned counsel for the applicant after retaining a photocopy of the same on record.
Meanwhile, if any process is found to be issued against the applicant, the same shall not be given effect to.
(Ajai Kumar Srivastava-I, J.) Order Date :- 24.8.2022 cks/-