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

Rohit & Ors. vs State & Anr.
2020 Latest Caselaw 1197 Del

Citation : 2020 Latest Caselaw 1197 Del
Judgement Date : 20 February, 2020

Delhi High Court
Rohit & Ors. vs State & Anr. on 20 February, 2020
$~59
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                  Date of decision: 20.02. 2020

+      CRL.M.C. 952/2020
       ROHIT & ORS.                                         .... Petitioners
                          Through       Ms.Diksha Mathur, proxy counsel

                          versus

       STATE & ANR.                                       .... Respondents
                          Through       Mr. Hirein Sharma, APP for State
                                        with SI Jagdeep Malik, PS Jagat Puri,
                                        Delhi
                                        R-2 in person

       CORAM:
       HON'BLE MR. JUSTICE SURESH KUMAR KAIT

                          J U D G M E N T (ORAL)

Crl. M.A.3878/2020 (for exemption)

1. Allowed, subject to all just exceptions.

2. Application is disposed of.

CRL.M.C. 952/2020

3. Vide the present petition, petitioners seek direction thereby for

quashing of FIR No. 223/2019 dated 16.8.2019, registered at PS Jagat Puri,

Delhi and all other proceedings arising therefrom.

4. Notice issued.

5. Notice is accepted by learned APP for State and by respondent no.2

and with the consent of counsel for parties, the present petition is taken up

for final disposal.

6. The present petition is filed on the ground that parties have settled

their disputes and respondent No. 2 has no objection if the present petition is

allowed.

7. Respondent No. 2 is personally present in Court and he has been

identified by SI Jagdeep Malik (IO) and submits that matter has been settled

and he does not wish to prosecute the matter any further.

8. Petitioners and respondent no.2 have entered into an amicable

settlement vide Memorandum of Understanding/Compromise Deed dated

11.2.2020 and settled all their disputes.

9. Taking into account the aforesaid facts, this Court is inclined to quash

FIR as no useful purpose would be served in prosecuting petitioners any

further.

10. For the reasons afore-recorded, FIR No. 223/2019 dated 16.8.2019,

registered at PS Jagat Puri, Delhi and consequent proceedings emanating

therefrom are quashed.

11. The petition is, accordingly, allowed and disposed of.

12. Order dasti.

(SURESH KUMAR KAIT) JUDGE FEBRUARY 20, 2020/rk

 
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