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 18, Cited by 0]

Allahabad High Court

Mandeep Singh Siddhu And Another vs State Of U.P. Thru. Prin. Secy. Home ... on 26 May, 2025

Author: Manish Kumar

Bench: Manish Kumar





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2025:AHC-LKO:31386
 
Court No. - 14
 

 
Case :- APPLICATION U/S 482 No. - 3728 of 2025
 

 
Applicant :- Mandeep Singh Siddhu And Another
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Lko.And Another And Another
 
Counsel for Applicant :- Anil Kumar
 
Counsel for Opposite Party :- G.A.,Santosh Kumar Kanaujia
 

 
Hon'ble Manish Kumar,J.
 

1. Supplementary affidavit filed on behalf of applicants today is taken on record bringing on record the verification order of compromise dated 14.5.2025 annexed as Annexure SA-1 to the supplementary affidavit.

2. Heard learned counsel for the applicants, learned counsel for respondent no. 2, learned AGA for the State and perused the record.

3. The present case has been filed under Section 482 Cr.P.C./528 of B.N.S.S. with the following main reliefs:-

"Wherefore it is most respectfully prayed that this Hon'ble Court may kindly be pleased to quash entire criminal proceedings of Criminal Case No. 1497 of 2025 State Vs. Mandeep Singh Siddhu and Another as well as charge sheet No. 230 of 2024, dated 7.9.2024 and summoning order dated 11.4.2025 passed by the Additional Chief Judicial Magistrate, Court No. 5, Lakhimpur-Kheri arising out of Case Crime No. 181 of 2024, U/S- 406, 498-A, 506, 120-B, 34 of IPC and 34 of Dowry Prohibition Act, Police Station- Sampurnanagar, District- Lakhimpur-Kheri the basis of on compromise, pending before Additional Chief Judicial Magistrate, Court No. 5, Lakhimpur-Kheri, contained here with as Annexure No. 1, 2 and 3."

4. Learned counsel for the respective parties have submitted that a compromise dated 23.4.2025 (annexure no. 5) entered into between the parties has been verified by the learned trial court by its order dated 14.5.2025 (annexure no. SA-1) in pursuance of the order of this Court dated 6.5.2025 passed in the present case.

5. Learned Counsel for the respondent no. 2 has submitted that she has no grudge or grievance against the present applicants now.

6. It appears that after considering the averments made in the present case and the documents in support thereof as also the submissions made by the learned counsel for the applicants, this Court vide order dated 6.5.2025 referred the matter to the concerned court for the purpose of verification of the compromise entered into between the parties.

7. It appears from the order dated 14.5.2025 (Annexure No. SA-1) that the trial court has verified the compromise.

8. Considering the aforesaid as also the submissions made by learned Counsel for the parties as also the observations made by Apex Court in the case of State of Karnataka Vs. L. Muniswamy and Others, 1977 (2) SCC 699; State of Haryana Vs. Bhajan Lal and Others, 1992 Supp (1) SCC 335; Prashant Bharti Vs. State (NCT of Delhi), (2013) 9 SCC 293; Rajiv Thapar and Ors. Vs. Madan Lal Kapoor, (2013) 3 SCC 330; Ahmad Ali Quraishi and Ors. Vs. State of Uttar Pradesh and Ors. (2020) 13 SCC 435, according to which inherent power under Section 482 Cr.P.C. (akin to Section 528 BNSS, 2023) could be exercised to prevent abuse of process of any Court or otherwise to secure ends of justice, as also the observations made by Apex Court in the case of Ramgopal and others Vs. State of Madhya Pradesh, (2022) 14 SCC 531, 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, according to which, in given facts, based upon the settlement between the parties the criminal proceedings can be quashed,as also the nature of dispute/crime, this Court is of the view that the present application is liable to be allowed as chances of ultimate conviction are extremely bleak and hence no useful purpose would be served by allowing the criminal proceedings to continue.

9. Accordingly, present application is allowed. Consequently, the entire proceedings, quoted above, are hereby quashed as far as it is related to the the applicants.

10. Office/Registry is directed to send the copy of this order to the court concerned through email/fax for necessary compliance.

Order Date :- 26.5.2025 AKK