Citation : 2018 Latest Caselaw 3944 Del
Judgement Date : 13 July, 2018
$~46
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 13.07.2018
+ CRL.M.C. 3453/2018
DEEPAK AND ANR. ..... Petitioners
versus
THE STATE & ANR. ..... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr. Manish Kumar, Mr. C.B. Garg and Ms.
Sanjeeta Tripathi, Advs.
For the Respondent: Mr. Sanjeev Sabharwal, Addl. PP for the State with
SI Sanjeet Singh
Mr. S. Kumar, Adv. for R-2
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGMENT
13.07.2018
SANJEEV SACHDEVA, J. (ORAL) Crl. M.A. 12535/2018 (Exemption) Allowed, subject to all just exceptions.
CRL.M.C. 3453/2018
1. The petitioners seek quashing of FIR No. 146 of 2017 under Sections 498A/406/34 of the IPC registered at Police Station Rajouri Garden, New Delhi, based on a settlement. It is contended that the FIR was lodged consequent to a matrimonial discord.
2. Learned counsels for the parties submit that the parties have settled their disputes and have amicably dissolved their marriage by mutual consent and decree of divorce dated 17.01.2018 has been passed. It is further submitted on behalf of the parties that parties had entered into a Memorandum of Understanding dated 02.05.2017. As per the settlement, a total sum of Rs. 1,75,000/- has been agreed to be paid to respondent no. 2. A sum of Rs. 1,25,000/- has already been paid and the balance sum of Rs. 50,000/- by way of Bankers' Cheque No. 375742 dated 08.06.2018 issued by State Bank of India, has been paid to respondent no. 2 today in Court.
3. Respondent no. 2 who is present in court in person, represented by her counsel and is identified by the Investigating Officer. Respondent no. 2 submits that she has settled the dispute with the petitioners and is agreeable to the settlement and does not wish to press the criminal charges against the petitioners any further.
4. In view of the fact that the disputes between the petitioners and respondent no. 2 emanate out of a matrimonial discord and have been settled, 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 there from.
5. In view of the above, the petition is allowed. FIR No. 146 of 2017 under Sections 498A/406/34 of the IPC registered at Police Station Rajouri Garden, New Delhi and the consequent proceedings emanating there from are, accordingly quashed.
6. Order Dasti under signatures of the Court Master.
SANJEEV SACHDEVA, J JULY 13, 2018 'rs'
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!