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

Parvez Alam vs State Of Delhi ( Nct) & Ors.
2023 Latest Caselaw 64 Del

Citation : 2023 Latest Caselaw 64 Del
Judgement Date : 6 January, 2023

Delhi High Court
Parvez Alam vs State Of Delhi ( Nct) & Ors. on 6 January, 2023
                                          Neutral Citation Number 2023/DHC/000211

                         $~44
                         *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                         +     CRL.M.C. 3364/2022
                               PARVEZ ALAM                                ..... Petitioner

                                                  Through:    Mr. Suresh Prasad with Mr. Bhuvnesh
                                                              Mittal, Mr. Mithilesh Kumar Jaiswal
                                                              and Mr. Sandeep Singh, Advocates.
                                                  versus

                               STATE OF DELHI ( NCT) & ORS.                       ..... Respondents

                                                  Through:    Mr. Satinder Singh Baba, APP for the
                                                              State

                                                              Ms. Rajni Sharma, Advocate for
                                                              respondent No.2 with respondent
                                                              No.2 in person.

                         %                        Date of Decision: 06th January, 2023
                         CORAM:
                         HON'BLE MR. JUSTICE DINESH KUMAR SHARMA

                                                     JUDGMENT

DINESH KUMAR SHARMA, J. (Oral)

1. This is a petition for quashing of FIR No.231/2019 under Sections 279/337 IPC registered at Police Station New Friends Colony. FIR was lodged on the statement of Sh. Salim Ahmad. In the FIR it was alleged that the complainant along with his friend Mr. Rashid Hashmi and Md. Adil were hit by a car from the back side. The complainant alleged that the driver of the offending vehicle ran away from the spot. On this statement,

Signature Not Verified Digitally Signed By:PALLAVI VERMA Neutral Citation Number 2023/DHC/000211

FIR No.231/2019 under Sections 279/337 IPC was lodged. After the investigation, chargesheet under Sections 279/337/338 IPC and Sections 146/196 MV Act was filed. However, during the pendency of the trial, the parties have entered into the settlement. The Settlement-cum-Compromise Deed dated 20.02.2020 has been placed on record. In the Settlement-cum- Compromise Deed dated 20.02.2020, it has been stated that now the dispute has been amicably settled amongst the parties and the victims have no grievance and claim of any nature either civil or criminal against the either party. MACT No.369/2020 has also been disposed of in view of the amicable settlement vide order 10.11.2020.

2. The injured persons are present in Court. They have stated that they have entered into the settlement with the driver of the offending vehicle namely Parvez Ahmed and owner of the offending vehicle namely Vakil Ahmad out of their own free will without any fear, force and coercion. The injured persons state that they have forgiven the driver of the offending vehicle.

3. It has repeatedly been held by the Hon'ble Supreme Court and this court that if the dispute between the parties is private in nature, there should be an encourage of settlement. In such cases settlement between parties would resolve a festering private dispute. It is also imperative to point that where the chances of an ultimate conviction are bleak and, therefore, no useful purpose is likely to be served by allowing a criminal prosecution to continue, the court may while taking into consideration the special facts of a case quash the proceedings.

Signature Not Verified Digitally Signed By:PALLAVI VERMA Neutral Citation Number 2023/DHC/000211

4. Since the offence predominantly is personal in nature and the parties have entered into the settlement, the Settlement-cum-Compromise Deed dated 20.02.2020 is accepted.

5. This court is of the view that there would be no purpose of continuing with the trial. However, the petitioner is directed to deposit a sum of Rs.25,000/- with the Employees Welfare Fund within 10 days and file the receipt with the Registry.

6. Taking into account the totality of facts and circumstances, the case FIR No.231/2019 under Sections 279/337 IPC registered at Police Station New Friends Colony and all the proceedings emanating therefrom are quashed.

7. The present petition stands disposed of.

DINESH KUMAR SHARMA, J JANUARY 06, 2023 st

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter