Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shah Alam & Ors vs State & Ors.
2012 Latest Caselaw 1593 Del

Citation : 2012 Latest Caselaw 1593 Del
Judgement Date : 6 March, 2012

Delhi High Court
Shah Alam & Ors vs State & Ors. on 6 March, 2012
Author: Suresh Kait
$~41
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+               CRL. M. C. No.830/2012

%               Judgment delivered on: 6th March, 2012

         SHAH ALAM & ORS                            ..... Petitioners

                                 Through : Mr. Rajuddin Khan, Adv.

                        versus

         STATE & ORS.                        ..... Respondents


                                 Through : Mr. Naveen Sharma, APP.
                                           Respondent No.2 in person.
                                           S.I. Kuldeep Singh, P.S. Uttam
                                           Nagar in person.
CORAM:
HON'BLE MR. JUSTICE SURESH KAIT

SURESH KAIT, J. (Oral)

Crl.M.A. Nos.2915-16/2012

Exemption is allowed subject to just exceptions. Criminal M.As. stand disposed of.

Crl.M.C. No.830/2012

1. Notice issued.

2. Mr. Naveen Sharma, learned APP accepts notice on behalf of State.

3. Respondent No.2 is present in person.

4. With the consent of the parties, the instant petition is taken up final disposal.

5. Learned counsel for petitioners submits that FIR No.70/2012 under Section 307/34, dated 13.02.12 was registered at P.S. Uttam Nagar against the petitioners on the complaint of respondent No.2.

6. It is further submitted that the petitioners and respondent No.2 are living in the same colony, i.e, J.J. Colony, Hastal Road, Uttam Nagar, New Delhi. Therefore, with the intervention of the community members and common friends, the said matter has been settled vide compromise deed dated 22.02.12. It is further submitted that respondent No.2 is no more interested in pursuing the case against the petitioners. Therefore, the aforesaid FIR No.70/2012 registered at P.S. Uttam Nagar may be quashed.

7. Respondent No.2 & 3 are personally present in the Court. S.I. Kuldeep Singh, I.O. of the case, has identified respondent no. 2 & 3.

8. Both of them jointly stated that they have amicably compromised the matter and no issues remain against the petitioners qua the aforesaid said FIR. Therefore, they have no objection if the aforesaid FIR is quashed.

9. Learned APP, on the other hand, submits that the investigation is going on and accused Shah Alam has been arrested and he is in judicial custody since 13.02.12.

10. Learned APP has further submitted that respondent No.3 received injuries and the result of the same is awaited. He submits that if this Court is inclined to quash the FIR, heavy costs may be imposed

upon the petitioners.

11. Learned APP for State has referred the case of Hon'ble Supreme Court in Gian Singh Vs. State of Punjab & Anr. in SLP (Crl.) No.8989/2010 wherein the Division Bench of the Supreme Court has referred three earlier decisions viz, B.S. Joshi V. State of Haryana (2003) 4 SCC 675, Nikhil Merchant v. Central Bureau of Investigation and Anr. (2008) 9 SCC 677 and Manoj Sharma Vs, State & Ors. (2008) 16 SCC 1 to the larger Bench for re-consideration whether the abovesaid three decisions were decided correctly or not.

12. Previously, I have taken the view on the basis of the judgment of the Division Bench of Mumbai High Court in Nari Motiram Hira Vs. Avinash Balkrishnan & Anr. in Crl.W.P.No.995/2010 decided on 03.02.2011 whereby the Division Bench of Mumbai High Court has permitted for compounding of the offences under Section 452/324 of Indian Penal Code which were of 'non-compoundable' category as per Section 320 Cr. P.C. and the FIR No.50/2010 registered at Amboli Police Station, Andheri dated 06.02.2010, was quashed. Therefore, I am also of the considered opinion that unless and until, the decisions which have been referred above, are set aside or altered, the same decisions are the precedent and have binding effect.

13. Keeping the aforesaid discussion into view, in the interest of justice, I hereby quash the FIR No.70/2012 registered at P.S. Uttam Nagar against the petitioners with all criminal proceedings emanating therefrom.

14. However, keeping in view the financial position of the

petitioners, I refrain from imposing costs upon them.

15. In view of above, Criminal M.C.No.830/2012 stands disposed of.

16. Dasti.

SURESH KAIT, J

MARCH 06, 2012 Rb/jg

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter