Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamal Kishore Bahl And Ors. vs State And Anr.
2000 Latest Caselaw 306 Del

Citation : 2000 Latest Caselaw 306 Del
Judgement Date : 9 March, 2000

Delhi High Court
Kamal Kishore Bahl And Ors. vs State And Anr. on 9 March, 2000
Equivalent citations: 86 (2000) DLT 544, 2000 (56) DRJ 719
Bench: D Bhandari

ORDER

1. This Petition has been filed under Section 482 of the Code of Criminal Procedure for quashing the FIR No. 192/93 under Sections 406/498-A/494/34, IPC registered at P.S. Mukherjee Nagar, Delhi. The notices were given to the respondents and in pursuance thereto State/respondent No. 1 and respondent No. 2 Smt. Pooja Rani (complainant) are present. She is identified by Mr. S.S. Bakshi, Advocate. The learned Counsel appearing for the parties submit that the parties have obtained a decree of divorce by mutual consent. The parties have settled the matter. The complainant accepted Rs. 3,00,000/- as full and final settlement of all her claims. In pursuance to the settlement, the petitioner has already paid Rs. 2,60,000/- and today he has paid two Bank Drafts (No. 174792 dated 5.3.2000 of Rs. 10,000/- and No. 148484 dated 28.2.2000 of Rs. 27,000/-) amounting to Rs. 37,000/- and Rs. 3,000/- in cash to the complainant. The complainant submits that the FIR filed by her be quashed.

2. I have heard learned Counsel for the parties. Since the parties have obtained a decree of divorce by mutual consent and have settled the entire matter, no useful purpose would be served in compelling the parties to face the criminal trial/ prosecution.

3. On consideration of totality of the facts and circumstances and in the interest of justice, I deem it appropriate to quash the FIR No. 192/93 under Sections 406/498-A/494/34, IPC registered at P.S Mukherjee Nagar, Delhi and proceedings before the Court of Mr. S.K. Gupta, MM, Delhi.

This petition is accordingly disposed of.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter