Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogesh & Ors. vs State & Anr.
2019 Latest Caselaw 3190 Del

Citation : 2019 Latest Caselaw 3190 Del
Judgement Date : 15 July, 2019

Delhi High Court
Yogesh & Ors. vs State & Anr. on 15 July, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                            Date of Order: July 15, 2019

+      CRL.M.C. 3338/2019
       YOGESH & ORS.                                  .....Petitioners
                         Through:     Mr. Rakesh Kumar, Advocate

                         Versus

       STATE & ANR.                                      .....Respondents
                         Through:     Mr. Izhar Ahmed, Additional
                                      Public Prosecutor for respondent
                                      No.1-State with ASI Rajbir
                                      Respondent No.2 in person

       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                         ORDER

(ORAL)

Quashing of FIR No. 624/2014, under Sections 498A/406/34 of IPC, registered at Police Station Alipur, Delhi is sought on the basis of mediated settlement of 19th December, 2017.

Upon notice, learned Additional Public Prosecutor for respondent No.1-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 ASI Rajbir 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 in terms of mediated settlement of 19th December, 2017 and she has received a sum of ₹42,500/- by way of demand draft No. 263890, dated 12 th July, 2019, drawn on State Bank of India, branch Rohini Court, Delhi from petitioners. Respondent No.2 affirms the contents of her affidavit of 9th July, 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 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."

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

would be an exercise in futility.

Accordingly, FIR No. 624/2014, under Sections 498A/406/34 of IPC, registered at Police Station Alipur, Delhi and the proceedings emanating therefrom are hereby quashed qua petitioners.

This petition is accordingly disposed of.

(SUNIL GAUR) JUDGE JULY 15, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter