Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak Rao & Ors. vs The State & Anr.
2019 Latest Caselaw 1241 Del

Citation : 2019 Latest Caselaw 1241 Del
Judgement Date : 25 February, 2019

Delhi High Court
Deepak Rao & Ors. vs The State & Anr. on 25 February, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                       Date of Order: February 25, 2019

+      CRL.M.C. 1080/2019 & Crl.M.As. 4272/2019 & 4273/2019
       DEEPAK RAO & ORS.                              ..... Petitioners
                    Through:          Ms. Sunita Arora, Advocate

                         Versus

       THE STATE & ANR.                              ..... Respondents
                     Through:         Mr. M.P.Singh, Additional Public
                                      Prosecutor for respondent No.1-
                                      State with SI Virender Kumar
                                      Respondent No.2 in person
       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                         ORDER

(ORAL)

Quashing of FIR No.1092/2015, under Sections 498A/406/494/34 IPC, registered at police station K.N.Katju Marg, Delhi is sought on the basis of mediated Settlement Agreement of 27th July, 2017 reached 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 Virender Kumar 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 Agreement of 27th July, 2017 and terms thereof have been fully acted upon. Respondent No.2 affirms the contents of aforesaid mediated Settlement Agreement of 27th July, 2017 and her affidavit of 18th February, 2019 supporting this petition and submits that now no dispute with 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 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;"

Since the subject matter of this FIR is essentially matrimonial, which now stands mutually and amicably settled between the parties, therefore, continuance of proceedings arising out of the FIR in question would be an exercise in futility.

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.1092/2015, under Sections 498A/406/494/34 IPC, registered at police station K.N.Katju Marg, Delhi and the proceedings emanating therefrom shall stand quashed.

This petition and applications are accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE FEBRAURY 25, 2019 r

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter