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

Sajjan Gulia & Ors vs State (Nct Of Delhi) & Anr
2019 Latest Caselaw 2833 Del

Citation : 2019 Latest Caselaw 2833 Del
Judgement Date : 30 May, 2019

Delhi High Court
Sajjan Gulia & Ors vs State (Nct Of Delhi) & Anr on 30 May, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                               Date of Order: May 30, 2019

+      CRL.M.C. 2996/2019
       SAJJAN GULIA & ORS                                  .....Petitioners
                     Through:            Mr. Rakesh Singh, Advocate


                          Versus
       STATE (NCT OF DELHI) & ANR                 .....Respondents
                     Through: Mr. Izhar Ahmad, Additional
                               Public Prosecutor for State with
                               W/SI Saroj Singh.
                               Mr. Sunil Sehrawat, Advocate with
                               Respondent No. 2 in person.
       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                          ORDER

(ORAL)

CRL.M.A. 12058/2019 Allowed, subject to all just exceptions. CRL.M.C. 2996/2019 Quashing of FIR No. 181/2016, under Sections 354/452/323/506/34 of IPC, registered at Police Station Baba Haridas Nagar, Delhi is sought on the basis of affidavit of 25th May, 2019 of respondent No. 2 and on the ground that the misunderstanding which led to registration of the FIR in question, now stands cleared between the parties.

Upon notice, learned Additional Public Prosecutor for respondent- 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 W/SI Saroj Singh, on the basis of identity proof produced by her.

Respondent No. 2 present in the Court, affirms the contents of his affidavit of 25th May, 2019 and submits that the misunderstanding, which led to registration of the FIR in question, now stands cleared amongst the parties and now, no grievance against petitioners survives and so, to restore cordiality amongst 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 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."

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 amongst the parties.

Accordingly, FIR No. 181/2016, under Sections 354/452/323/506/34 of IPC, registered at Police Station Baba Haridas Nagar, Delhi and the proceedings emanating therefrom are hereby quashed qua petitioners.

This petition is accordingly disposed of. Dasti.

(SUNIL GAUR) JUDGE MAY 30, 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