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

Vishal Pachori And Others vs The State (Nct Of Delhi) And Anr.
2023 Latest Caselaw 12 Del

Citation : 2023 Latest Caselaw 12 Del
Judgement Date : 4 January, 2023

Delhi High Court
Vishal Pachori And Others vs The State (Nct Of Delhi) And Anr. on 4 January, 2023
                                                Neutral Citation Number is 2023/DHC/000194


                          $~21
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     W.P.(CRL) 3126/2022
                                VISHAL PACHORI AND OTHERS                                    ..... Petitioners
                                                      Through:       Mr. Shiva Bharti, Adv. along with P-1
                                                                     to 6.
                                                      versus

                                THE STATE (NCT OF DELHI) AND ANR.                            ..... Respondents
                                                      Through:       Ms. Nandita Rao, ASC, CRL,
                                                                     GNCTD with Mr. Saransh, Adv. for
                                                                     R-1 with SI Bhagwan Laheri PS
                                                                     Tigri.
                                                                     Mr. Deepak Pandey, Adv. for R-2
                                                                     along with R-2.


                          %                        Date of Decision: 4th January, 2023
                          CORAM:
                          HON'BLE MR. JUSTICE DINESH KUMAR SHARMA

                                                          JUDGMENT

DINESH KUMAR SHARMA, J. (Oral)

1. The present petition has been filed seeking quashing of FIR No. 0291/2020 registered at PS Tigri, Delhi under Sections 498A/406/34 IPC.

2. Respondent No.2/Ms.Iti Pathak has stated that she was married to Mr. Vishal Pachauri-petitioner on 21st April, 2019 and remained together with the petitioner till 22nd September, 2019. No child was born out of said wedlock. However, the marriage could not succeed and a mutual divorce petition was filed. The decree of divorce was granted vide order dated 2nd

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:11.01.2023 17:41:37 Neutral Citation Number is 2023/DHC/000194

November, 2022 by the learned Principal Judge, Family Court, South District, Saket, New Delhi. She has further stated that during the divorce proceedings, she along with the petitioners have reached into a settlement agreement dated 26th April, 2022. As per the settlement, her husband/petitioner No.1 has to pay Rs.15,00,000/- towards full and final settlement of the entire dispute and she has already been paid Rs.10,00,000/. Remaining sum of Rs.5,00,000- has been received by way of a Demand Draft bearing No.430081 dated 7th December, 2022 drawn on Induslnd Bank. She has stated that she has no objection if FIR No. 0291/2020 registered at PS Tigri, Delhi under Sections 498A/406/34 IPC and all other proceedings emanating therefrom are quashed. She has stated that she is making the statement voluntarily against all claims (past, present and future) without any fear, undue influence or coercion.

3. IO has duly identified the petitioners as well as respondent No.2.

4. The High Court is conferred with the power of control and superintendence over all courts subordinate to it. Besides Articles 226 and 227, Section 482 Cr.P.C also acknowledges the inherent power of the high court to secure the ends of justice. In cases where the offences are not compoundable in nature, the parties on account of an amicable settlement may invoke the inherent power under Section 482 Cr.P.C. for quashing the proceedings on the plea that continuance thereof would merely be an abuse of process of law.

5. Placing reliance on the case of Yashpal Chaudhrani and Others vs. State ( Govt. of NCT Delhi) and Another, 2019 SCC Online Del 8179, it

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:11.01.2023 17:41:37 Neutral Citation Number is 2023/DHC/000194

can be stated that it is the duty of the courts to encourage genuine settlements of matrimonial disputes, particularly when the same are on considerable increase. Even if the offences are non-compoundable, if they relate to matrimonial disputes and the Court is satisfied that the parties have settled the same amicably and without any pressure, we hold that for the purpose of securing ends of justice, Section 320 of the Code would not be a bar to the exercise of power of quashing of FIR, complaint or the subsequent criminal proceedings.

6. I consider that there would be no purpose of continuing with the trial as the parties have reached on a settlement and have decided to give quietus to the proceedings. It was a matrimonial dispute which has been amicably settled.

7. In view of the submissions of respondent no.2/ Ms.Iti Pathak, the case FIR No. 0291/2020 registered at PS Tigri, Delhi under Sections 498A/406/34 IPC and all the proceedings emanating therefrom are quashed.

8. The present petition stands disposed of.

DINESH KUMAR SHARMA, J JANUARY 4, 2023 Pallavi

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:11.01.2023 17:41:37

 
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