Sunday, 31, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raju Kumar & Ors vs State & Anr
2019 Latest Caselaw 1801 Del

Citation : 2019 Latest Caselaw 1801 Del
Judgement Date : 1 April, 2019

Delhi High Court
Raju Kumar & Ors vs State & Anr on 1 April, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                              Date of Order: April 01, 2019

+      CRL.M.C. 1700/2019 & CRL.M.A. 6833/2019
       RAJU KUMAR & ORS                                 .....Petitioners
                         Through:    Mr. Vikram Singh Panwar,
                                     Advocate


                         Versus
       STATE & ANR                                      .....Respondents
                         Through:    Mr. Izhar Ahmad, Additional
                                     Public Prosecutor for State with
                                     W/SI Satyawati.
                                     Mr. Neil Wadia, Advocate with
                                     Respondent No. 2 in person.
       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                         ORDER

(ORAL) Quashing of FIR No. 135/2017, under Sections 498-A/406/354/34 of IPC, registered at police station Khyala, New Delhi is sought on the basis of settlement of 22nd January, 2018 (Annexure-B) reached between the parties.

Upon notice, learned Additional Public Prosecutor for respondent No.1-State submits that respondent No.2, present in the Court, is the complainant/first-informant of FIR in question and she has been identified to be so, by W/SI Satyawati on the basis of identity proof produced by her.

Respondent No.2, present in the Court, submits that the dispute between the parties has been amicably resolved vide aforesaid settlement of 22nd January, 2018 (Annexure-B) and terms thereof have been fully acted upon. Respondent No. 2 affirms the contents of her affidavit of 29th March, 2019 supporting this petition and submits that now no dispute with petitioners survives and so, to restore cordiality between the parties, the proceedings arising out of the FIR in question be brought to an end.

Supreme Court in Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Vs. State of Gujarat (2017) 9 SCC 641 has reiterated the parameters for exercising inherent jurisdiction under Section 482 Cr.P.C. for quashing of FIR/criminal complaint, which are as under:-

"16.7. As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing insofar as the exercise of the inherent power to quash is concerned. 16.8. Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute. 16.9. In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice;"

Since the subject matter of this FIR is essentially matrimonial, which now stands mutually and amicably settled between parties, therefore, continuance of proceedings arising out of the FIR in question would be an exercise in futility.

Accordingly, FIR No. 135/2017, under Sections 498-A/406/354/34

of IPC, registered at police station Khyala, New Delhi and the proceedings emanating therefrom are hereby quashed qua petitioners.

This petition and application are accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE APRIL 01, 2019 p'ma

 
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