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

Chandan @ Gaurav Jha vs The State Of Nct Of Delhi & Ors
2019 Latest Caselaw 1477 Del

Citation : 2019 Latest Caselaw 1477 Del
Judgement Date : 13 March, 2019

Delhi High Court
Chandan @ Gaurav Jha vs The State Of Nct Of Delhi & Ors on 13 March, 2019
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                            Date of Order: March 13, 2019

+     CRL.M.C. 1349/2019 and Crl.M.A. 5393/2019

      CHANDAN @ GAURAV JHA                               ..... Petitioner

                         Through:     Mr. Pradeep Kumar Bhardwaj,
                                      Advocate

                         Versus

      THE STATE OF NCT OF DELHI & ORS                    .....Respondents

                         Through:     Mr. Izhar Ahmad, Additional
                                      Public Prosecutor for State with
                                      ASI Devinder Singh
                                      Mr. R.K. Shukla, Mr. Mohan
                                      Singh, Advocates with Respondent
                                      No. 2 in person.
      CORAM:
      HON'BLE MR. JUSTICE SUNIL GAUR

                         ORDER

(ORAL) Quashing of FIR No. 876/2016, under Section 354(A) of IPC, registered at police station Aman Vihar, Delhi is sought on the basis of affidavit of respondent No. 2 of 25th January, 2019 and on the ground that the misunderstanding which led to registration of the FIR now stands cleared between the parties.

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 Devinder Singh, on the basis of identity proof produced by her.

Respondent No. 2, present in the Court, submits that the misunderstanding, which led to registration of the FIR in question, now stands cleared between the parties and affirms the contents of aforesaid affidavit of 25th January, 2019. Respondent No.2 submits that now there is no grievance against petitioner and so, to restore the cordiality between the parties, who are related to each other, 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;"

In the facts and circumstances of this case, I find that continuance of proceedings arising out of the FIR in question would be an exercise in futility as the misunderstanding, which led to registration of the FIR in

question, now stands cleared between the parties.

Accordingly, this petition is allowed subject to costs of ₹10,000/- to be deposited by petitioner with Prime Minister's National Relief Fund within a week from today. Upon placing on record the receipt of cost, FIR No. 876/2016, under Section 354(A) of IPC, registered at police station Aman Vihar, Delhi shall stand quashed qua petitioners.

This petition and application are accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE MARCH 13, 2019 p'ma

 
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