Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Paramjeet & Ors vs The State Of Nct Of Delhi & Anr
2019 Latest Caselaw 1538 Del

Citation : 2019 Latest Caselaw 1538 Del
Judgement Date : 15 March, 2019

Delhi High Court
Paramjeet & Ors vs The State Of Nct Of Delhi & Anr on 15 March, 2019
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                            Date of Order: March 15, 2019

+     CRL.M.C. 1430/2019 & CRL.M.A. 5704/2019
      PARAMJEET & ORS                                     .....Petitioners
                          Through:     Ms. Juhi Arora, Advocate


                          Versus
      THE STATE OF NCT OF DELHI & ANR                     .....Respondents
                          Through:     Mr. M.P. Singh, Additional Public
                                       Prosecutor for State with SI
                                       Ravinder
                                       Ms. Geeta Bhandari, Advocate
                                       with Respondent No. 2 in person

      CORAM:
      HON'BLE MR. JUSTICE SUNIL GAUR

                          ORDER

(ORAL) Quashing of FIR No. 340/2018, under Sections 498-A/406/34 of IPC, registered at police station Women Cell Vijay Vihar, Delhi is sought on the basis of Mediated Settlement of 16th August, 2018 (Annexure P-4) reached 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 SI Ravinder 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 as today, she has received an amount of ₹1,00,000/- by way of demand draft bearing No. 342543 dated 14th March, 2019 drawn on Central Bank of India, Vikas Puri Branch, Delhi from petitioners and that divorce by mutual consent has been already granted by the family court on 6th February, 2019. She affirms the contents of her affidavit of 5th March, 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:- 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 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 four weeks 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. 340/2018, under Sections 498-A/406/34 of IPC, registered at police station Women Cell Vijay Vihar, Delhi and the proceedings emanating therefrom shall stand quashed.

This petition and application are accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE MARCH 15, 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 : IJJ

 

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

 
 
Latestlaws Newsletter