Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishal Gupta vs State (Govt. Of Nct Of Delhi) & Anr.
2018 Latest Caselaw 5364 Del

Citation : 2018 Latest Caselaw 5364 Del
Judgement Date : 6 September, 2018

Delhi High Court
Vishal Gupta vs State (Govt. Of Nct Of Delhi) & Anr. on 6 September, 2018
$~78 & 79
* IN THE HIGH COURT OF DELHI AT NEW DELHI
%                     Judgment delivered on: 06.09.2018

+      CRL.M.C. 4510/2018
       VISHAL GUPTA                                      ..... Petitioner
                     versus
       STATE (GOVT OF NCT OF DELHI) & ANR ..... Respondents

+      CRL.M.C. 4511/2018
       RAM VILAS GUPTA & ORS                          ..... Petitioners

                           versus

       STATE (GOVT OF NCT OF DELHI) & ANR ..... Respondents
Advocates who appeared in this case:
For the Petitioners :      Mr. Keshav Verma, Advocate.

For the Respondents:       Mr. Kewal Singh Ahuja, APP for the
                           State.
                           SI Devi Lal, PS Maurya Enclave.
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                              JUDGMENT

06.09.2018

SANJEEV SACHDEVA, J. (ORAL) Crl. M.A. 31480/2018 (Exemption) in CRL.M.C. 4510/2018 Crl. M.A. 31483/2018 (Exemption) in CRL.M.C. 4511/2018

Exemptions are allowed subject to all just exceptions. CRL.M.C. 4510/2018 & CRL.M.C. 4511/2018

1. The petitioner in Crl.M.C. 4510/2018 seeks quashing of FIR

CRL.M.C. 4511/2018 No.286/2014 under Sections 354/354-D/506/509 IPC, Police Station Maurya Enclave. The petitioners in Crl.M.C. 4511/2018 seek quashing of FIR No.893/2014 under Sections 498A/406/34 IPC, Police Station Maurya Enclave, based on a settlement

2. Learned counsel for the petitioners submits that Ms. Jyoti Singhal, sister-in-law of the respondent No.2/complainant though named in the FIR but was not chargesheeted. He further submits that she has also signed the Memorandum of Settlement between the parties.

3. The subject FIR emanates out of discord between the daughter- in-law and the family of the husband. There is no dispute between the husband and wife.

4. Learned counsel for the parties submit that the parties have settled their disputes and Memorandum of Understanding-cum- Compromise Deed-cum-Family Settlement Deed dated 29.05.2018 has been executed. Learned counsel for the parties submit that the settlement is a holistic settlement between the entire family and that all disputes between the parties have been fully and finally settled and now there is no dispute pending between the parties.

5. Learned counsel for the parties further submit that civil proceedings, which were initiated between the parties, have already been settled in terms of the settlement and appropriate decree has been

CRL.M.C. 4511/2018 passed.

6. Respondent No.2 is present in person and is identified by the Investigating Officer. She submits that she has settled her disputes with the petitioners and does not wish to prosecute the criminal complaints any further and has no objection to the quashing of the subject FIRs.

7. In view of the fact that the parties have resolved their disputes and respondent No. 2 does not wish to press her complaints, 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.

8. In view of the above, the petitions are allowed. FIR No.286/2014 under Sections 354/354-D/506/509 IPC, Police Station Maurya Enclave and FIR No.893/2014 under Sections 498A/406/34 IPC, Police Station Maurya Enclave and the consequent proceedings emanating there from are quashed.

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

SANJEEV SACHDEVA, J SEPTEMBER 06, 2018/st

CRL.M.C. 4511/2018

 
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 : MAIMS

 
 
Latestlaws Newsletter