Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 3]

Supreme Court of India

Shilpa vs Abhinav on 21 November, 2008

Author: Arijit Pasayat

Bench: Mukundakam Sharma, Arijit Pasayat

                                                                REPORTABLE



                       IN THE SUPREME COURT OF INDIA

                         CIVIL ORIGINAL JURISDICTION

                   TRANSFER PETTION (CIVIL) NO.79 OF 2008




Shilpa                                                        ....Petitioner
                     Versus


Abhinav                                                      ....Respondent


                                   JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. This transfer petition was taken up at the Supreme Court Lok Adalat on 6th September, 2008. After hearing the parties the following order was passed:

"The wife, her father, her husband and his father have appeared in person and presented a joint petition of settlement duly signed by all of them. They have been represented through their counsel. The parties have agreed to settle their dispute on the following terms as enumerated in the petition:
(a) All criminal cases/complaints/FIRs/DDRs, filed by either party would be quashed.
(b) Marriage between the parties would be dissolved by mutual consent divorce.
(c) Abhinav, his parents, his brother and Bhabi and his two Mamas would collectively appear before an Aggarwal Sabha and acknowledge their wrongs committed on Shilpa.
(d) In case any of these above seven persons fails to appear before the Sabha, Shilpa can revive her complaints.
(e) The husband and father in law Shri Ashok Gupta will pay Rs.40,00,000/-

(Rupees Forty Lakhs) within two months by Demand Draft drawn at Bhiwani in name of Shilpa.

(g) The husband, Shri Ashok Gupta and other five persons will appear before Aggarwal Sabha, Prashant Vihar, Delhi, within one month from today and apologize in writing to the girl and her family members. No further litigation of any nature will be started by parties on this account."

2. It is accepted that a sum of Rs.40,00,000/- by way of demand draft has been deposited in the registry of this Court in terms of order dated 4.11.2008. The compromise is recorded in terms of what has been stated in the order dated 6.9.2008. The demand draft be handed over by the registry to the learned counsel for the petitioner who shall file a receipt from the petitioner of having received the draft. The same shall be done within two weeks from today.

3. The transfer petition is accordingly disposed of.

.........................J. (Dr. ARIJIT PASAYAT) ..........................J. (Dr. MUKUNDAKAM SHARMA) New Delhi November 21, 2008