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

Manish Kumar Roy & Ors. vs State & Anr.
2019 Latest Caselaw 2160 Del

Citation : 2019 Latest Caselaw 2160 Del
Judgement Date : 24 April, 2019

Delhi High Court
Manish Kumar Roy & Ors. vs State & Anr. on 24 April, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                              Date of Order: April 24, 2019

+      CRL.M.C. 3499/2017
       MANISH KUMAR ROY & ORS.                                .....Petitioners
                            Through:      Mr. Anwesh Madhukar, Advocate.


                            Versus
       STATE & ANR.                                     .....Respondents
                            Through:      Mr. Izhar Ahmad, Additional
                                          Public Prosecutor for State with
                                          ASI Praveen Kumar Sharma.
                                          Respondent No. 2 in person.

       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                            ORDER

(ORAL)

Crl.M.A. 49962/2018

Learned counsel for petitioners submits that inadvertently the application has been filed.

The application is dismissed as not pressed. Crl.M.A. 49961/2018 (for Restoration)

By way of this application restoration of the petition is sought by petitioners.

Upon hearing, the order of 8th August, 2018 is recalled and this petition is restored to its original position.

CRL.M.C. 3499/2017

Quashing of FIR No. 264/2016, under Sections 420/120B of IPC registered at Police Station Kirti Nagar, Delhi is sought on the basis of affidavit of 30th August, 2017 of respondent No. 2.

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 he has been identified to be so, by ASI Praveen Kumar Sharma, on the basis of identity proof produced by him.

Respondent No. 2 present in the Court, submits that the dispute with petitioners has been amicable settled, and now, no grievance against petitioners survives and so, 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."

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 disputes, which led to registration of the FIR in question, now stands settled 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 a week 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. 264/2016, under Sections 420/120B of IPC registered at Police Station Kirti Nagar, Delhi and the proceedings emanating therefrom shall stand quashed qua petitioners.

This petition is accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE APRIL 24, 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 Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter