Citation : 2018 Latest Caselaw 3917 Del
Judgement Date : 12 July, 2018
$~41
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 12.07.2018
+ CRL.M.C. 3423/2018
RAHUL & ORS ..... Petitioners
versus
STATE ( NCT OF DELHI) & ANR ..... Respondents
.
Advocates who appeared in this case:
For the Petitioner : Mr. G.D. Chopra, Advocate.
For the Respondent: Mr. Panna Lal Sharma, APP for the
State.
SI Ompal Singh, PS Khajuri Khas.
Mr. Pratap Shanker, Advocate for R-2
with R-2 in person
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
12.07.2018
SANJEEV SACHDEVA, J. (ORAL)
1. The petitioner seeks quashing of FIR No.1208/2014 under Sections 377/323/506/509/342/498A/34 IPC, Police Station Khajuri Khas.
2. The subject FIR emanates out of matrimonial discord. Petitioner No.1 is the husband of respondent No.2. Petitioner Nos.2 and 3 are the father-in-law and mother-in-law of the respondent No.2.
3. Learned counsel for the petitioner submits that the parties have settled their disputes before the Counselling Cell, Family Court, Karkardooma on 03.04.2018. The parties have already been divorced by way of a decree of divorce by mutual consent, passed on 10.05.2018.
4. Respondent No.2 was to be paid a total sum of Rs.8,00,000/- in full and final settlement of all her claims. A sum of Rs.4,50,000/- has already been paid. The balance sum of Rs.3,50,000/- has been paid to the respondent No.2 by way of Demand Draft No.658487 dated 11.07.2018 drawn on Allahabad Bank.
5. The respondent No.2 is present in person, represented by counsel and is identified by the Investigating Officer. She submits that she has settled her disputes with the petitioners and does not wish to press charges against the petitioners and prosecute the complaint any further.
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 the respondent No.2 has stated that she does not wish to press the complaint any further and the fact that the parties have already been divorced by way of a decree of divorce by mutual consent, passed on 10.05.2018, 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, FIR No.1208/2014 under Sections 377/323/506/509/342/498A/34 IPC, Police Station Khajuri Khas and the consequent proceedings emanating there from are quashed.
8. Order Dasti under the signatures of the Court Master.
SANJEEV SACHDEVA, J JULY 12, 2018 st
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!