Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. Ankur Gupta vs State & Anr
2019 Latest Caselaw 2367 Del

Citation : 2019 Latest Caselaw 2367 Del
Judgement Date : 6 May, 2019

Delhi High Court
Sh. Ankur Gupta vs State & Anr on 6 May, 2019
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                   Date of Order: May 06, 2019
+     CRL.M.C. 158/2019
      SH. ANKUR GUPTA                          .....Petitioner
                     Through: Mr. Rajesh Yadav and Mr. Ankur
                              Gupta, Advocates
                          Versus
      STATE & ANR                                         .....Respondents
                          Through:     Mr. Izhar Ahmad, Additional
                                       Public Prosecutor for respondent-
                                       State with ASI Praveen Kumar
                                       Ms. Payal Aggarwal and
                                       Mr. Navneet, Singh, Advocates
                                       with respondent No. 2 in person
      CORAM:
      HON'BLE MR. JUSTICE SUNIL GAUR
                   ORDER

(ORAL) Quashing of FIR No.140/2016, under Sections 406/498-A/34 of IPC, registered at Police Station Nanak Pura, Delhi is sought on the basis of affidavit 9th January, 2019 of respondent No. 2.

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 Praveen 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 and affirms the contents of aforesaid affidavit of 9th January, 2019 and submits that now no dispute with petitioner 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.140/2016, under Sections 406/498-A/34 of IPC, registered at Police Station Nanak Pura, Delhi and the proceedings emanating therefrom are hereby quashed qua petitioner.

This petition is accordingly disposed of.

(SUNIL GAUR) JUDGE MAY 06, 2019 v

 
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