Citation : 2019 Latest Caselaw 1904 Del
Judgement Date : 5 April, 2019
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Order: April 05, 2019
+ CRL.M.C. 1811/2019
ZAHID HUSSAIN & ORS .....Petitioners
Through: Mr.N.K.Vatsal, Advocate
Versus
THE STATE (GOVT. OF NCT OF DELHI)
& ANR .....Respondents
Through: Ms. Neelam Sharma, Additional
Public Prosecutor for State-
respondent with SI Manish Tyagi
Mr. Ashwini Kumar and Mr. Arup
Sinha, Advocate with respondent
No. 2 in person
CORAM:
HON'BLE MR. JUSTICE SUNIL GAUR
ORDER
(ORAL) CRL.M.A.7264/2019 (Exemption) Allowed subject to all just exceptions.
CRL.M.C. 1811/2019 Quashing of FIR No. 857/2015, under Sections 498-A/406/34 of IPC, registered at police station Jamia Nagar, Delhi is sought on the basis of mediated settlement of 2nd August, 2018 (Annexure P-2 colly).
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 SI Manish Tyagi 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 mediated settlement of 2nd August, 2018 (Annexure P-2 colly.) and terms thereof have been fully acted upon. Respondent No.2 affirms the contents of her affidavit of 18th February, 2019 supporting this petition and submits that now no dispute with petitioners survives and so, to restore cordiality amongst 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 proceedings, 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. 857/2015, under Sections 498-A/406/34 of IPC, registered at police station Jamia Nagar, Delhi and the proceedings emanating therefrom are hereby quashed qua petitioners.
This petition is accordingly disposed of.
(SUNIL GAUR) JUDGE APRIL 05, 2019 v
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!