Citation : 2019 Latest Caselaw 2202 Del
Judgement Date : 26 April, 2019
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Order: April 26, 2019
+ CRL.M.C. 35/2019
MOHD. SANU & ANR .....Petitioners
Through: Mr. Abhishek Kumar and
Mr. Vinay Kumar, Advocates.
Versus
THE STATE & ANR .....Respondents
Through: Mr. M.S.Oberoi, Additional Public
Prosecutor for respondent-State
with Inspector Vinay Kumar.
Respondent no. 2 in person.
CORAM:
HON'BLE MR. JUSTICE SUNIL GAUR
ORDER
(ORAL)
Quashing of FIR No.187/2011, under Sections 324/341/34 of IPC, registered at Police Station Khajuri Khas, Delhi is sought on the basis of affidavit of 5th December, 2018 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 he has been identified to be so, by Inspector Vinay Kumar, on the basis of identity proof produced by him.
Respondent No. 2 present in the Court, submits that the
misunderstanding, which led to registration of the FIR in question, now stands cleared between the parties and now, no grievance against petitioners survives and so, to restore cordiality between the parties who are residing in same locality, 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 misunderstanding, which led to registration of the FIR in question, now stands cleared amongst the parties.
Accordingly, FIR No.187/2011, under Sections 324/341/34 of IPC, registered at Police Station Khajuri Khas, Delhi and the proceedings
emanating therefrom are hereby quashed qua petitioners.
This petition is accordingly disposed of.
(SUNIL GAUR) JUDGE APRIL 26, 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!