Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subhankar Kumar vs State (Nct Of Delhi) & Anr.
2018 Latest Caselaw 4090 Del

Citation : 2018 Latest Caselaw 4090 Del
Judgement Date : 18 July, 2018

Delhi High Court
Subhankar Kumar vs State (Nct Of Delhi) & Anr. on 18 July, 2018
$~59
* IN THE HIGH COURT OF DELHI AT NEW DELHI

%                               Judgment delivered on: 18.07.2018

+      CRL.M.C. 3508/2018
       SUBHANKAR KUMAR                                 ..... Petitioner

       STATE (NCT OF DELHI) & ANR                      ..... Respondents

Advocates who appeared in this case:
For the Petitioner :      Mr. B.K. Pandey, Advocate.

For the Respondents:      Mr. Raghuvinder Verma, APP for the State.
                          Ms. Nimisha Agarwal, Advocate for R-2.
                          SI Mukesh Kumar, PS Binda Pur.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                            JUDGMENT

18.07.2018 SANJEEV SACHDEVA, J. (ORAL)

1. The petitioner seeks quashing of FIR No.347/2016 under Sections 498A/406/34 IPC, Police Station Binda Pur.

2. The subject FIR emanates out of matrimonial discord. Petitioner is the husband of respondent No.2.

3. Learned counsel for the petitioner submits that the parties have settled their disputes before Counselling Cell, Family Courts, Dwarka District Courts on 05.08.2017. The parties have already been divorced

by way of a decree of divorce by mutual consent, passed on 27.03.2018.

4. The respondent No.2 was to be paid a total sum of Rs.2,50,000/-. A sum of Rs.2,00,000/- has already been paid. The balance sum of Rs.50,000/- has been paid to the respondent No.2 by way of Banker's Cheque No.757736 dated 07.07.2018 drawn on State Bank of India.

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 petitioner and does not wish to press charges against the petitioner 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 05.08.2017, 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.

7. In view of the above, the petition is allowed. FIR No.347/2016 under Sections 498A/406/34 IPC, Police Station Binda Pur and the consequent proceedings emanating there from are quashed.

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

SANJEEV SACHDEVA, J JULY 18, 2018 ns

 
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