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 7, Cited by 1]

Allahabad High Court

Gaurav Gupta And 4 Ors vs State Of U.P. And Anr on 6 September, 2019

Author: Rajiv Joshi

Bench: Rajiv Joshi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- APPLICATION U/S 482 No. - 44115 of 2018
 

 
Applicant :- Gaurav Gupta And 4 Ors
 
Opposite Party :- State Of U.P. And Anr
 
Counsel for Applicant :- Hitesh Pachori,Mahesh Kumar Srivastava,S. Kamal Akhtar Khan
 
Counsel for Opposite Party :- G.A.,Shoar Mohammad Khan
 

 
Hon'ble Rajiv Joshi,J.
 

List has been revised. Nobody is present on behalf of either of the parties.

It is reported that lawyers are on strike and they are abstaining from attending the Court.

This is an application for quashing the charge sheet dated 4.9.2018 in Case No. 2808/2018 (State of U.P. Vs. Gaurav Gupta and others) arising out of Case Crime No. 88/2018, under Sections 498A, 323, 506 IPC and Section 3/4 of D.P. Act, P.S. Mahila Thana, District Rampur and the cognizance order dated 25.9.2018 pending in the court of Civil Judge (S.D.)/F.T.C., Rampur.

This Court vide order dated 5.12.2018 referred the matter to Mediation/Reconciliation Centre, Allahabad High Court. In pursuance thereof, the parties appeared before the mediator and following settlement has been arrived at between the parties:

(a) That the marriage of Sri Gaurav Gupta (Applicant No. 1, husband) and Smt. Tanvi Agarwal (O.P. No. 2, wife) was solemnized on 29.04.2017. Out of the aforesaid wedlock parties have no issue. Due to strained relationship the parties have been living separately since 17.02.2018.
(b) That as per husband his correct name is Gourav Gupta and not Gaurav Gupta as mentioned in the petiton.
(c) That as per Interim Settlement, Sri Gaurav Gupta (Applicant No. 1, husband) and Smt. Tanvi Agarwal (O.P. No. 2, wife) have decided to take mutual divorce on the condition that the husband will pay a permanent alimony including Stridhan of Rs. 15 Lakhs (Rupees fifteen lakhs only) to the wife in 3 installments.
(d) That on 02.05.2019 the husband had produced 02 Demand drafts of Rs. 05 Lakhs (Rupees five lakhs only, (1st Installment) bearing No. 858250 and 858251 both dated 29.04.2019 and worth of Rs. 2.50 Lakhs each and today (16.05.2019) also the husband has produced another demand draft of Rs. 2.50 Lakhs (2nd installment) bearing No. 858283 dated 13.05.2019 all the bank drafts are issued by Yes Bank Worli Mumbai branch drawn in favour of wife which have been handed over to the her today and she has acknowledged the receipt of the same.
(e) That as agreed parties have filed a mutual divorce petition No. 196/19 under Section 13-B of Hindu Marriage Act, before the competent Court, Principal Judge of Family Court Rampur and produced the certified copy of he same which is annexed to this Settlement Agreement.The next date is fixed on 09.11.2019 by the Family Court.
(f) That it has been agreed between the parties that the remaining amount Rs. 7.50 Lakhs (Rupees seven lakhs fifty thousand only, (3rd Installment) shall be paid by the husband to the wife by way of the demand draft drawn in her favour at the time of final judgement of mutual divorce petition in the family court.
(g) That thereafter parties shall have no further claim against each other of any nature with regard to the present case.
(h) That it has been agreed between the parties that they shall comply with the terms and conditions of this settlement.
(i) That it has been agreed between the parties that the all Criminal and Civil cases filed by them against each other shall be withdrawn/set aside/quashed by them by taking appropriate steps before the Court/Authorities concerned within one month of this Settlement Agreement.

In view of the above, proceedings of Case No. 2808/2018 (State of U.P. Vs. Gaurav Gupta and others) arising out of Case Crime No. 88/2018, under Sections 498A, 323, 506 IPC and Section 3/4 of D.P. Act are hereby quashed.

The application stands allowed.

Order Date :- 6.9.2019 Noman