Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lokesh Mittal & Ors. vs The State & Anr.
2019 Latest Caselaw 3633 Del

Citation : 2019 Latest Caselaw 3633 Del
Judgement Date : 6 August, 2019

Delhi High Court
Lokesh Mittal & Ors. vs The State & Anr. on 6 August, 2019
$~ 22
        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                         Decided on:- 6th August, 2019

+       Crl.M.C.995/2019

        LOKESH MITTAL & ORS.                            ..... Petitioners
                     Through:           Mr. Puneet Ahluwalia, Adv.
                                        with petitioners in person.

                            versus

        THE STATE & ANR.                               ..... Respondent
                      Through:           Ms. Meenakshi Chauhan, APP
                                        for the State with Insp. Narinder
                                        Kaur.
                                        Mr. Ankit Agarwal, Adv. for R-
                                        2 with R-2 in person.
CORAM:
HON'BLE MR. JUSTICE R.K.GAUBA

                        ORDER (ORAL)

1. The second respondent was married to the first petitioner as per Hindu Rites and Ceremonies on 21.01.2015. From out of the wedlock, a girl child named Rishita took birth on 21.10.2015. The marriage ran into rough weather, the second respondent raised allegations of she having been subjected to cruelty and deprived of her stridhan, first information report (FIR) no. 02/2016 having been registered by police station CAW Cell, Nanak Pura, New Delhi on her complaint involving offences punishable under Sections 498A, 406, 34 of Indian Penal Code, 1860 (IPC), the case being directed against the husband (first petitioner), his parents (second and third petitioners)

and his sister (fourth petitioner). On conclusion of investigation, police filed report under Section 173 of the Code of Criminal Procedure, 1973 (Cr.P.C.) on which cognizance was taken, the said matter now pending on the file of Metropolitan Magistrate.

2. The parties also came to be involved in certain other cases including the petition under Section 12 of Protection of Women from Domestic Violence Act, 2005 and another petition under Section 125 Cr.P.C. instituted by the second respondent, the first petitioner also having filed a petition for divorce under Section 13 of Hindu Marriage Act, 1955. They, however, were persuaded by their well-wishers to enter into an amicable settlement and executed memorandum of understanding (MoU) on 21.01.2019. It is on the basis of the said MoU that the present petition was filed seeking quashing of the proceedings arising out of the criminal case.

3. The second respondent has entered appearance on notice and pursuant to the directions in the previous order has submitted affidavit sworn on 30.07.2019. Along with the said affidavit, she has placed on record copy of her aadhar card as proof of her identity.

4. By the above-mentioned affidavit, and at the hearing in person, the second respondent confirms the settlement in terms of the MoU dated 21.01.2019, copy whereof has been filed as Annexure P-2 to the petition. She further confirmed that in terms of the said settlement, she has to receive from the first petitioner a total sum of Rs. one crore twenty five lakhs, which includes Rs. Sixty five lakhs to be paid to her on account of her claim towards permanent alimony and stridhan etc., the balance amount of Rs. Sixty lakhs to be paid in the form of fixed

deposit receipt (FDR) taken out in the name of the minor child of the parties, who is in her care and custody.

5. The other cases involving the parties have already been withdrawn and their marriage has been dissolved by a decree of divorce granted by the Family Court on 16.02.2019 in HMA No. 411/2019. The second respondent acknowledges and confirms that she has already received amount of Rs. Sixty five lakhs and her expectation in the present hearing being only for the balance amount of Rs. Sixty lakhs which is to be held by her in the name of the minor child as per the MoU. The FDR no. 396603060030324 dated 11.02.2019 issued by Union Bank of India, Ashok Vihar, New Delhi in the name of the minor child had been prepared and was handed for safe custody to Mr. Ramesh Gupta, Senior Advocate on behalf of the parties. At the hearing, Mr. Bharat Sharma, associate of Mr. Ramesh Gupta, has handed over to the second respondent, the above- mentioned FDR against proper acknowledgement, a copy thereof having been submitted on record as Annexure P-4 (page 68 of the paper book).

6. The learned counsel on both sides having taken instructions from their respective clients, jointly submit for record their mutual agreement and understanding that the minor child of the parties i.e. Rishita Mittal, will be entitled to encash the proceeds of the FDR upon attaining the age of majority.

7. Pertinent to note here that offence under Section 498A IPC is not compoundable. The parties are constrained to move this court for

quashing on the basis of amicable resolution arrived at by them in the facts and circumstances noted above.

8. The scope and ambit of the power conferred on this court by Section 482 of the Code of Criminal Procedure, 1973 (Cr. PC) read with Articles 226 and 227 of the Constitution of India, in the particular context of prayer for quashing criminal proceedings, has been the subject matter of scrutiny and comment by the Supreme Court in a catena of judgments. It is well settled that in exercise of this "inherent" and "wholesome power", the touchstone is as to whether "the ends of justice so require". This court had the occasion to trace the relevant law on the subject in a batch of matters led by Yashpal Chaudhrani vs. State (Govt. of NCT Delhi), 2019 SCC Online Del 8179 wherein after taking note, inter alia, of State of Karnakata v. L Muniswamy, (1977) 2 SCC 699; State of Karnataka v. M. Devendrappa, (2002) 3 SCC 89; B.S. Joshi v. State of Haryana, (2003) 4 SCC 675; Gian Singh Vs. State of Punjab and Anr. (2012) 10 SCC 303; Jitendra Raghuvanshi v. Babita Raghuvanshi, (2013) 4 SCC 58; K Srinivas Rao v. D.A. Deepa, (2013) 5 SCC 226; Narinder Singh v. State of Punjab, (2014) 6 SCC 466; State of Rajasthan v. Shambhu Kewat, (2014) 4 SCC 149; Parbhatbhai Aahir Parbatbhai Bhimsinhbhai Kurmur, (2017) 9 SCC 641 and State of Madhya Pradesh v. Laxmi Narayan and others, (2019) 5 SCC 688; the broad principles were culled out as under :-

"55. Though the above-noted authoritative pronouncements of the Supreme Court have consistently laid down the broad principles governing the exercise of power of the High Court

under Section 482 of the Cr. PC for bringing an end to the criminal process, for addressing the concerns noted at the outset and future guidance of trial courts, some of the crucial ones may be flagged as under:--

(i). The inherent jurisdiction vested in the High Court, as recognized and preserved by Section 482 Cr. PC, is primarily to "prevent abuse of the process of court" or to "otherwise secure the ends of justice".

(ii). The ends of justice are higher than the ends of mere law, the prime principle governing the exercise of inherent power being "to do real, complete and substantial justice" for which the court exists.

(iii) It is the duty of the court to give "adequate treatment to the settlement between the parties" particularly in cases involving compoundable offences, the exercise of inherent power of the High Court under Section 482 Cr.P.C., however, not being inhibited in case of non-compoundable offences though, for the latter category, such power is to be "exercised sparingly and with caution".

(iv). If the criminal case has "overwhelmingly and predominantly civil character", particularly if it arises out of "commercial" (financial, mercantile, partnership or such other) transaction - and this would include the "cheque bouncing cases" under Section 138 N.I. Act - or "matrimonial dispute" or "family dispute", genuine resolution on equitable terms, in entirety, by the parties should result in criminal proceedings being quashed.

(v). Since the institution of marriage has an important role to play in the society, the court is to make every effort to encourage the parties to terminate such discord amicably and if it appears that elements of settlement exist, and the parties are willing, they are to be directed to the process of mediation to explore the possibility of settlement, it being desirable to do so even at the "pre-litigation stage".

(vi). While examining the prayer for quashing of a non compoundable offence, on the basis of settlement of the dispute between the wrongful doer and the victim, the High Court is to bear in mind as to whether the possibility of conviction is "remote and oblique" and further, if the continuation of the criminal case would lead to "oppression and prejudice" or "extreme injustice" for the accused.

(vii). The considerations which would weigh with Court include the antecedents of the accused, possible lack of bona fides, his past conduct and that includes the question as to whether he had earlier absconded and as to how he had managed with the complainant to enter into a compromise.

(viii). But, the High Court, when called upon to exercise the power under Section 482 Cr. PC to bring the criminal case to an end on the basis of settlement, must steer clear of intervention in "heinous" or "serious" offences, including those involving "mental depravity", as indeed "economic offences" affecting "the financial and economic well being of the State", such as murder, attempt to murder, extortion, forgery, rape,

dacoity, financial or economic frauds, cases under Arms Act, etc., the reason being that such offences are "not private in nature" but have "a serious impact upon society", and continuation of trial thereof is essential due to "overriding element of public interest".

(ix). The court, however, is not to go by mere use of label of a serious offence (e.g. offence under Section 307 IPC), it being open to it to examine, by scrutiny of the evidence gathered, to find as to whether there are sufficient grounds to frame charge for such offence and, in this view, it being "not permissible" to intervene till the matter has been properly investigated."

9. In a case where criminal proceedings arise essentially out of matrimonial dispute and the parties have decided to bury the hatchet, the court must examine if there is any likelihood of the criminal prosecution resulting in conviction. In fact-situation wherein the matrimonial relation has been brought to an end by mutual consent and the parties are eager to move on with their respective lives seeking closure and if there is nothing to indicate lack of bonafide on the part of any side, denial of the prayer for quashing the criminal case would restore acrimony rather than bring about peace. Allowing continuance of the criminal action would be fruitless and clearly an abuse of judicial process.

10. The case at hand passes the muster of the above-noted tests.

11. In the above facts and circumstances, the petition is allowed. The crime registered by the police vide FIR 02/2016 under Sections

406, 498A, 34 IPC of Police Station CAW Cell, Nanak Pura, New Delhi and the proceedings emanating therefrom against the petitioners are hereby quashed.

12. The petition is disposed of accordingly.

13. Dasti under the signatures of Court Master.

R.K.GAUBA, J.

AUGUST 06, 2019 nk

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter