Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ishant Singhal & Ors. vs The State & Anr.
2022 Latest Caselaw 3291 Del

Citation : 2022 Latest Caselaw 3291 Del
Judgement Date : 8 December, 2022

Delhi High Court
Ishant Singhal & Ors. vs The State & Anr. on 8 December, 2022
                                                 Neutral Citation Number is 2022/DHC/005635


                         $~43 & 44
                         *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                         +      W.P.(CRL) 400/2022

                                SAHIL KUMAR @ KASHI                                           ..... Petitioner
                                                          Through:    Mr. Gajender Singh, Mr. Rishabh
                                                                      Kumar, Mr.Chanchal Kuimar, Advs.
                                                          versus
                                THE STATE & ANR.                                              ..... Respondents
                                                          Through:    Mr. Sachin Mittal, ASC with Mr.
                                                                      Nishant Chauhan, Advs. with SI
                                                                      Ajay, PS Neb Sarai.
                         +      W.P.(CRL) 403/2022
                                ISHANT SINGHAL & ORS.                                           ..... Petitioner
                                                          Through:    Mr. Gajender Singh, Mr. Rishabh
                                                                      Kumar, Mr.Chanchal Kuimar, Advs.
                                                          versus
                                THE STATE & ANR.                                               ..... Respondents
                                                          Through:    Mr. Sachin Mittal, ASC with Mr.
                                                                      Nishant Chauhan, Advs. with SI
                                                                      Ajay, PS Neb Sarai.


                         %                        Date of Decision: 8th December, 2022
                         CORAM:
                         HON'BLE MR. JUSTICE DINESH KUMAR SHARMA




                         W.P.(CRL)s 400/2022 & 403/2022                                                   Page 1 of 4
Signature Not Verified
Digitally Signed
By:PALLAVI
VERMA
                                                  Neutral Citation Number is 2022/DHC/005635


                                                           JUDGMENT

DINESH KUMAR SHARMA, J. (Oral)

1. The present petitions have been filed for quashing of the FIR No. 3/2022 registered at PS Neb Sarai under Sections 308 IPC and FIR No. 7/2022 was registered at Neb Sarai under Sections 323/341/365/506/34 IPC.

2. FIR No. 3/2022 registered at PS Neb Sarai under Sections 308 IPC was lodged on the statement of Sonu Singhal against Sahil @Kashi.

3. FIR No. 7/2022 registered at Neb Sarai under Sections 323/341/365/506/34 IPC on the statement of Sahil Kumar @ Kashi against Ishann Singhal, Mr. Hemant Kumar Khareta and Nitin Kumar Dagar @Toni.

4. Both the parties are neighbors and are natives of village Devli. It has been submitted that the quarrel had taken place due to some miscommunication and now with the intervention of the well-wishers, the parties have settled the matter amicably.

5. The Settlement Deed/MoU/Comprise Deed dated 2 nd February, 2022 has been placed on record which reads as follows;

1. " That first party are alleged accused persons in FIR No.007/2022 PS Neb Sarai U/s 323/341/365/506/509/34 IPC and the first party and son of the second party namely Sahil Kumar @ Kashi is accused in FIR 0003/2022 PS Neb Sarai U/s 308 IPC.

2. That both the first and second parties are neighbors and are natives of the same village having old acquaintances and residing peacefully, however due to some miscommunication and misunderstanding among the parties to the present MOU, the aforesaid FIR's got registered against the respective parties.

Signature Not Verified Digitally Signed By:PALLAVI VERMA Neutral Citation Number is 2022/DHC/005635

Thereafter both he parties to the present MOU are living peacefully.

3. That both the parties are always lived peacefully in future.

4. That both the parties and their families own aid and advice of families, neighbours and respectable persons of there village have settle their disputes amicably and do not want to pursue the litigation any further and also want to get the matter disposed off/quashed from the Hon'ble High Court Delhi and also undertake to file and sign the petition, affidavit or undertaking etc. which may be required or the same.

5. That both the parties are willing and consenting to make statement before any forum, court of law and before Hon'ble High Court for disposal/quashing of the matter, peacefully for their future peaceful life being neighbours.

6. That both of the parties are having on objection in the bail/anticipatory bail of each other which is registered under FIR No.007/2022 PS Neb Sarai U/s 323/341/365/506/509/34 IPC and FIR 0003/2022 PS Neb Sarai U/s 308 IPC.

7. That settlement deed/compromise deed/Memorandum of understanding is recorded with free consent and without coercion, force, and undue-influence and also explained to parties in vernacular language."

6. Learned ASC submits that the Ms. Sahil Kumar @ Kashi who is complainant in the FIR No.7/2022 titled as ISHANT SINGHAL & ORS. v. THE STATE & ANR. is in judicial custody in case FIR No. FIR No. 3/2022.

7. I consider that since both the parties are natives of same village and neighbors and have settled all the disputes in the present matter amicably. Thus, the ends of justice would be secured if the present proceedings are put to the quietus.

Signature Not Verified Digitally Signed By:PALLAVI VERMA Neutral Citation Number is 2022/DHC/005635

8. Sahil @ kashi be released forthwith if not required in any other case.

9. Both the petitions stand disposed of.

10.Copy of this order be communicated with the Superintendent Jail, Tihar for necessary compliance.

DINESH KUMAR SHARMA, J

DECEMBER 8, 2022 Pallavi

Signature Not Verified Digitally Signed By:PALLAVI VERMA

 
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 : MAIMS

 
 
Latestlaws Newsletter