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

Himanshu Bheda & Ors. vs State & Anr.
2019 Latest Caselaw 5476 Del

Citation : 2019 Latest Caselaw 5476 Del
Judgement Date : 7 November, 2019

Delhi High Court
Himanshu Bheda & Ors. vs State & Anr. on 7 November, 2019
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                     Date of decision: November 07, 2019

+      W.P.(CRL) 3133/2019 & Crl.M.As. 39890-91/2019
       HIMANSHU BHEDA & ORS.                 ..... Petitioners
                   Through: Mr. Kirty Aggarwal & Ms. Rekha
                             Rani, Advocates

                          Versus

       STATE & ANR.                                    ..... Respondents
                          Through:     Mr.R.S.Kundu, Additional
                                       Standing Counsel with Mr. Shivom
                                       Sharan, Advocate for respondent
                                       No.1/State.
                                       Mr. Sunil Kumar, Advocate
                                       respondent No.2/Complainant.

       CORAM:

       HON'BLE MR. JUSTICE BRIJESH SETHI

                          JUDGMENT

BRIJESH SETHI, J (oral)

Quashing of FIR No. 37/2019, under Sections 498-A/406/34 IPC, registered at police station Laxmi Nagar, Delhi is sought by petitioners on the ground that the matrimonial dispute between petitioner No.1-husband and respondent No.2-wife stands amicably settled before Counseling Cell, Karkardooma Courts, Delhi in terms of Settlement of 30th May, 2019 and decree of divorce has been already granted by the Family Court

on 4th October, 2019.

Notice.

Mr.R.S.Kundu, Additional Standing Counsel for respondent No.1/State submits that respondent No.2 is present in the Court and she has been duly identified to be complainant of FIR in question on the basis of identity proof furnished by her.

Respondent No.2, present in the Court, submits that the dispute between the parties has been amicably resolved through Counceling Cell, Karkardooma Courts, Delhi and terms of settlement reached between the parties have been fully acted upon as today, she has received the balance settled amount of Rs.5,00,000/- by way of demand draft bearing No.589169, dated 7th November, 2019, drawn on Punjab National Bank, Maharani Bagh, New Delhi from petitioners. Respondent No.2 submits that now, no grievance against petitioners survives and so, the FIR in question and proceedings emanating therefrom be quashed.

Since the subject matter of the FIR in question is essentially matrimonial, which stands mutually and amicably resolved between the parties and decree of divorce has been already granted by the Family Court, no useful purpose would be served in continuation of proceedings arising out of FIR in question.

In view of the above, FIR No. 37/2019, under Sections 498- A/406/34 IPC, registered at police station Laxmi Nagar, Delhi and the proceedings emanating therefrom, are hereby quashed qua petitioners.

This petition stand disposed of. Pending applications are disposed of as infructuous.

(BRIJESH SETHI) JUDGE NOVEMBER 07, 2019 r

 
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