Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikash & Ors. vs State & Anr.
2019 Latest Caselaw 3226 Del

Citation : 2019 Latest Caselaw 3226 Del
Judgement Date : 16 July, 2019

Delhi High Court
Vikash & Ors. vs State & Anr. on 16 July, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                               Date of Order: July 16, 2019

+      CRL.M.C. 3361/2019 & Crl.M.A. 31027/2019

       VIKASH & ORS.                                    ..... Petitioners
                          Through:     Mr. Ghanshyam, Mr. Salim Babu
                                       & Mr. S.K. Kaushik, Advocates.

                          Versus

       STATE & ANR.                                   ..... Respondents
                          Through:     Ms. Neelam Sharma, Additional
                                       Public Prosecutor for respondent
                                       No.1-State with SI Amolak
                                       Respondent No.2 in person.

       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                          ORDER

(ORAL)

Quashing of FIR No.113/2014, under Sections 498A/406/34 of IPC, registered at Police Station Swaroop Nagar, Delhi is sought on the basis of mediated settlement of 19th March, 2018 and affidavit of 3rd July, 2019 of respondent No.2/complainant.

Upon notice, learned Additional Public Prosecutor for respondent- State submits that respondent No. 2, present in Court, is the complainant of FIR in question and she has been identified to be so, by SI Amolak, on the basis of identity proof produced by her.

Respondent No. 2, present in the Court, submits that mediated

settlement of 19th March, 2018 has been fully acted upon, as today she has received the balance settled amount of ₹10,000/- in cash from petitioners. She affirms the contents of her affidavit of 3rd July, 2019 and submits that 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, I find that 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 two 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.113/2014, under Sections 498A/406/34 of IPC, registered at Police Station Swaroop Nagar, Delhi and the proceedings emanating therefrom shall stand quashed qua petitioners.

This petition and application are accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE JULY 16, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter