1981 INSC 0122 SUPREME COURT OF INDIA Chiranji Lal Vs. State of Uttar Pradesh (S. Murtaza Fazal Ali and V. Balakrishna Eradi JJ.) 24.02.1981 ORDER The Text below is only a summarized version of the order pronounced The Supreme Court allowed the application for permission to compound the offence as the complainants have stated in person that they have compromised the matter and received compensation. Also the counsel for the State had no objection for the offence being compounded. The court sanctioned the compounding of the offence under Section 320 of the Cr.P.C.