Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Kumar & Ors vs The State & Anr.
2019 Latest Caselaw 2038 Del

Citation : 2019 Latest Caselaw 2038 Del
Judgement Date : 15 April, 2019

Delhi High Court
Sunil Kumar & Ors vs The State & Anr. on 15 April, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                              Date of Order: April 15, 2019

+      CRL.M.C. 2011/2019 & CRL.M.A. 7967/2019
       SUNIL KUMAR & ORS                                    .....Petitioners
                          Through:       Mr. Bhagirah Duhariya & Mr.
                                         Siddharth, Advocates.


                          Versus
       THE STATE & ANR.                                     .....Respondents
                          Through:       Ms. Neelam Sharma, Additional
                                         Public Prosecutor for State with SI
                                         Barun Kumar.
                                         Mr. Dinesh Sah, Advocate with
                                         Respondent No. 2 in person.

       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                          ORDER

(ORAL)

Quashing of FIR No. 803/2006, under Sections 452/380/354/411/34 of IPC, registered at Police Station Uttam Nagar, Delhi is sought on the basis of affidavit of 2nd April, 2019 of respondent No. 2 and on the ground that the misunderstanding which led to registration of the FIR in question, now stands cleared between the parties.

Upon notice, learned Additional Public Prosecutor for respondent- 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 Barun Kumar, on the basis of identity proof produced by her.

Respondent No. 2 present in the Court, submits that the misunderstanding, which led to registration of the FIR in question, now stands cleared amongst the parties and submits that now, no grievance against petitioners survive and so, to restore cordiality amongst the parties, 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;"

In the facts and circumstances of this case, I find that continuance of proceedings arising out of the FIR in question would be an exercise in

futility as the misunderstanding, which led to registration of the FIR in question, now stands cleared between the parties.

Accordingly, this petition is allowed subject to costs of ₹10,000/- to be deposited by petitioners with Prime Minister's National Relief Fund within four weeks from today. Upon placing on record the proof of deposit of costs within a week thereafter and handing over its copy to the Investigating Officer, FIR No. 803/2006, under Sections 452/380/354/411/34 of IPC, registered at Police Station Uttam Nagar, Delhi and the proceedings emanating therefrom shall stand quashed qua petitioners.

This petition and application are accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE APRIL 15, 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 : IJJ

 
 
Latestlaws Newsletter