Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Fateh Chand Sharma & Ors. vs State & Anr.
2018 Latest Caselaw 5221 Del

Citation : 2018 Latest Caselaw 5221 Del
Judgement Date : 30 August, 2018

Delhi High Court
Fateh Chand Sharma & Ors. vs State & Anr. on 30 August, 2018
$~69
* IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                  Judgment delivered on: 30.08.2018

+      CRL.M.C. 4403/2018
       FATEH CHAND SHARMA & ORS                       ..... Petitioners

                          versus

       STATE & ANR                                    ..... Respondents
Advocates who appeared in this case:
For the Petitioners :     Mr.Ajay Gulati, Adv.

For the Respondents:      Mr.Kamal Kr.Ghai, APP with ASI Surinder Dutt,
                          P.S.Hari Nagar.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                             JUDGMENT

30.08.2018

SANJEEV SACHDEVA, J. (ORAL) Crl.M.A.31030/2018 (exemption) Exemption is allowed subject to all just exceptions. CRL.M.C. 4403/2018

1. The petitioners seek quashing of FIR No.29/2013 under Sections 498A IPC, Police Station Adarsh Nagar.

2. The subject FIR emanates out of matrimonial discord. Petitioner No.1 is the grandfather of petitioner No.4, the husband and

is stated unwell and presently at Sonepat. Learned counsel for the petitioners submits that call was received in the morning and petitioner No.4 had to rush to Sonepat to take care of his grandfather. He prays that they may be exempted from personal appearance. In view of the above and the affidavits filed in support of the petition, they are granted exemption from personal appearance.

3. As per the FIR, allegations are also made against Pawan Kumar, brother-in-law of the complainant, however, as informed by APP no chargesheet was filed against him as investigation did not reveal any incriminating material against him.

4. Learned counsel for the petitioners submits that the parties have reconciled their disputes and are amicably residing together as husband and wife since 1st May, 2013.

5. The respondent No.2 is present in person and is identified by the Investigating Officer. She submits that she has amicably resolved the disputes with her husband and they are now cohabiting together. She submits that she does not wish to press charges against the petitioners and has no objection to the quashing of the subject FIR.

6. In view of the fact that the proceedings emanate out of a matrimonial discord and the parties have fully and finally settled their disputes and have started living together and further the respondent No.2 has stated that she does not wish to press the complaint any

further, continuation of criminal proceedings will be an exercise in futility and justice in the case demands that the dispute between the parties is put to an end and peace is restored; securing the ends of justice being the ultimate guiding factor. It would be expedient to quash the subject FIR and the consequent proceedings emanating therefrom.

7. In view of the above, the petition is allowed. FIR No.29/2013 under Sections 498A IPC, Police Station Adarsh Nagar, New Delhi and the consequent proceedings emanating there from are quashed.

8. Order Dasti under the signatures of the Court Master.

SANJEEV SACHDEVA, J AUGUST 30, 2018 rk

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter