Citation : 2019 Latest Caselaw 3265 Del
Judgement Date : 17 July, 2019
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Order: July 17, 2019
+ CRL.M.C. 3408/2019 & Crl.M.A. 3178/2019
MOHD. MUSTKEEM & ORS. ..... Petitioners
Through: Mr. Salim Malik, Advocate.
Versus
THE STATE & ANR. ..... Respondents
Through: Mr. Neelam Sharma, Additional
Public Prosecutor for respondent
No.1-State with SI Ashish Kumar
Mr. Arvind Nagar, Advocate with
respondent No.2 in person.
CORAM:
HON'BLE MR. JUSTICE SUNIL GAUR
ORDER
(ORAL)
Quashing of FIR No. 344/2010, under Sections 498A/406/34 of IPC and Section 4 of Dowry Prohibition Act, 1961 registered at Police Station Gokul Puri, Delhi is sought on the basis of mediated settlement of 30th May, 2019.
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 SI Ashish 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 in terms of mediated
settlement of 30th May, 2019 and in terms thereof, today she has received ₹1,50,000/- by way of demand draft No.016260, dated 16th July, 2019, drawn on HDFC Bank, Branch Kondli, Delhi from petitioners. Respondent No.2 affirms the contents of her affidavit of 9 th 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. 344/2010, under Sections 498A/406/34 of IPC and Section 4 of Dowry Prohibition Act, 1961, registered at Police Station Gokul Puri, Delhi and the proceedings emanating therefrom are hereby quashed qua petitioners.
This petition and application are accordingly disposed of.
(SUNIL GAUR) JUDGE JULY 17, 2019 r
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!