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 17, Cited by 0]

Allahabad High Court

Shanu @ Makhdoom Mehndi @ Maqdoor Mehdi vs State Of U.P. Thru. Prin. Secy. Home ... on 24 November, 2023

Author: Saurabh Lavania

Bench: Saurabh Lavania





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:77351
 
Court No. - 11
 
Case :- APPLICATION U/S 482 No. - 11513 of 2023
 
Applicant :- Shanu @ Makhdoom Mehndi @ Maqdoor Mehdi
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Civil Sectt. Lko And Another
 
Counsel for Applicant :- Santosh Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Saurabh Lavania,J.
 

Sri Avadhish Mishra, Advocate, has put in appearance for the private opposite party no. 2 and has filed his Vakalatnama, which is taken on record.

Heard learned counsel for the applicant, learned AGA for the State of U.P. and gone through the record.

The present application under Section 482 Cr.P.C. has been filed to quash the entire proceedings of S.C.S.T. No. 43 of 2019 (State vs. Shanu alias Makhdoom Mehndi) arising out of Case Crime No. 142 of 2018, under Sections 323, 504, 506, 325 IPC and Section 3(1)(Da) and 3(1)(Dha) S.C./S.T. Act, Police Station Aliganj, District Ambedkar Nagar pending in the court of Special Judge, S.C./S.T. Act, Ambedkar Nagar, as well as impugned charge sheet No. 124/18 dated 01.12.2018 submitted against the applicant under Sections 323, 325, 504, 506 IPC and Sections 3(1) (Da) and 3(1)(Dha) S.C./S.T. Act in the said Case Crime number.

It appears that after considering the averments made in the Application U/S 482 Cr.P.C. No. 9763 of 2023 and the documents in support thereof as also the submissions made by the learned counsel for the applicant, this Court vide order dated 09.10.2023 referred the matter to the concerned court for the purpose of verification of the compromise entered into between the parties.

It appears from the order dated 31.10.2023 (Annexure No. 6) that theSpecial Judge, S.C./S.T. Act, Ambedkar Nagar has verified the compromise, mentioning therein that the parties were present and they have admitted that they have entered into an agreement voluntarily and their signatures have been verified by their respective counsels before the court.

For the relief(s) sought, on the basis of compromise, the learned counsel for the applicant has placed reliance on the judgments of the Apex Court in the case of Romgopal and others Vs. State of Madhya Pradesh, 2022 (1) SCJ 536, Gian Singh Vs. State of Punjab [2012 10 SCC 303], Mohd. Ibrahim Vs. State of U.P., 2022 SCC Online ALL 106, Gold Quest International Ltd. Vs. State of Tamilnadu, 2014 (15) SCC 235, B.S. Joshi Vs. State of Haryana, 2003 (4) SCC 675, Jitendra Raghuvanshi Vs. Babita Raghuvanshi, 2013(4) SCC 58, Madhavarao Jiwajirao Scindia Vs. Sambhajirao Chandrojirao Angre, 1988 1 SCC 692, Nikhil Merchant Vs. C.B.I. and another, 2008(9) SCC 677, Manoj Sharma Vs. State and others, 2008(16) SCC 1, State of M.P. Vs. Laxmi Narayan and others, 2019(5) SCC 688, Narindra Singh and others Vs. State of Punjab and another, (2014) 6 SCC 466, Manoj Kumar and others Vs. State of U.P and others (2008) 8 SCC 781, Union Carbide Corporation and others Vs. Union of India and others (1991) 4 SCC 584, Manohar Lal Sharma Vs. Principal Secretary and others (2014) 2 SCC 532 and Supreme Court Bar Association Vs. Union of India (1998) 4 SCC 409.

Learned Additional Government Advocate could not dispute the fact that the compromise has been entered into between the parties and now the opposite party no. 2 does not want to proceed with the proceedings in issue.

Considering the submissions advanced by learned counsel for the parties and perusing the order of trial Court dated 31.10.2023 as also taking note of the observations made by Hon'ble Apex Court in the judgments, referred above, and the nature of dispute/crime, this Court is of the view that no purpose would be served in keeping the proceedings pending before the trial court and hence, entire proceedings of S.C.S.T. No. 43 of 2019 (State vs. Shanu alias Makhdoom Mehndi) arising out of Case Crime No. 142 of 2018, under Sections 323, 504, 506, 325 IPC and Section 3(1)(Da) and 3(1)(Dha) S.C./S.T. Act, Police Station Aliganj, District Ambedkar Nagar pending in the court of Special Judge, S.C./S.T. Act, Ambedkar Nagar, as well as impugned charge sheet No. 124/18 dated 01.12.2018 submitted against the applicant under Sections 323, 325, 504, 506 IPC and Sections 3(1) (Da) and 3(1)(Dha) S.C./S.T. Act in the said Case Crime number are hereby quashed in terms of the compromise.

Accordingly, the present application U/S 482 Cr.P.C. is allowed in above terms.

Office/Registry is directed to send the copy of this order to concerned Court forthwith.

Order Date :- 24.11.2023/Arun/-