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

Rajat Chauhan & Ors. vs The State & Anr.
2019 Latest Caselaw 5804 Del

Citation : 2019 Latest Caselaw 5804 Del
Judgement Date : 20 November, 2019

Delhi High Court
Rajat Chauhan & Ors. vs The State & Anr. on 20 November, 2019
$~3
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                    Date of decision: November 20, 2019

+      W.P.(CRL) 671/2019 and CRL.M.A. 4764/2019

       RAJAT CHAUHAN & ORS                          ..... Petitioners

                          Through      Mr. H.S. Dhawan, Advocate

                          versus

       THE STATE & ANR                              ..... Respondents

                          Through      Mr. R.S. Kundu, ASC with Mr.
                                       Hitesh Vali, Mr. Shivam Saharan
                                       and     Mr.   Suman    Saharan,
                                       Advocates for State/Respondent
                                       no.1 with SI G.R. Meena, P.S.:
                                       Ranjit Nagar
                                       Respondent no.2 in person
CORAM:
       HON'BLE MR. JUSTICE BRIJESH SETHI

                          JUDGMENT

BRIJESH SETHI, J (oral)

The petitioners have filed the present petition under Section 482 of the Code of Criminal Procedure, 1973 for quashing of FIR No. 0245/2018, under sections 323/341/354/506/509/34 of the Indian Penal Code, 1860 ('IPC'), registered at P.S.: Ranjit Nagar and the proceedings emanating therefrom.

The petitioners and respondent no.2 submitted that they have settled their disputes on their own free will, without any force or coercion. Respondent no.2 states that she does not want to pursue the matter.

Respondent no.2, who is present in Court, has reiterated the aforesaid facts and submitted that they have amicably settled their dispute. Respondent no.2 further submitted that she has no objection to the FIR being quashed and the petition being allowed.

The Investigating Officer, who is present in Court, has identified the petitioners as well as respondent no.2.

In view of the above settlement arrived at between the parties, this Court is of the view that no fruitful purpose would be served in keeping the parties entangled in the criminal proceedings. Accordingly, in the interest of justice, FIR No. 0245/2018, under sections 323/341/354/506/509/34 of the IPC, registered at P.S.: Ranjit Nagar and the proceedings emanating therefrom are quashed.

Petition alongwith pending application is disposed of accordingly.

(BRIJESH SETHI) JUDGE NOVEMBER 20, 2019 savita

 
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