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

Namita Jain vs Saurabh Jain
2023 Latest Caselaw 2079 Del

Citation : 2023 Latest Caselaw 2079 Del
Judgement Date : 11 May, 2023

Delhi High Court
Namita Jain vs Saurabh Jain on 11 May, 2023
                                               Neutral Citation Number 2023:DHC:3343-DB




                          $~2

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                       Judgment delivered on: 11.05.2023

                                                   MAT.APP.(F.C.) 39/2023

                          +      MAT.APP.(F.C.) 39/2023


                                 NAMITA JAIN                                         ..... Appellant

                                                         versus


                                 SAURABH JAIN                                        ..... Respondent

                          Advocates who appeared in this case:
                          For the Appellant:       Mr. M.P. Sahay with Mr.Eccha Shukla,
                                                   Ms. Awantika, Mr. Sachin Kharb and Mr. Nikhil
                                                   Kharbanda, Advocates with appellant in person

                          For the Respondent: Mr. Adab Singh Kapoor with Ms.Shefali Menezes,
                                              Advocate with respondent in person.

                          CORAM:-
                          HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE MANOJ JAIN
                                        JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

CM APPL. 6376/2023 (exemption) Exemption allowed subject to all just exceptions.

MAT.APP.(F.C.) 39/2023 & CM APPL. 6375/2023(stay), CM APPL. 6377/2023 (for condonation of delay), CM APPL. 6378/2023 (for condonation of delay in re-filing)

1. Appellant impugns order dated 06.07.2022, whereby, a decree

Signature Not Verified Digitally Signed

Signing Date:15.05.2023 14:26:05 Neutral Citation Number 2023:DHC:3343-DB

of divorce has been granted on the petition filed by the respondent.

2. Parties were earlier referred to the Delhi High Court Mediation & Conciliation Centre. However, the matter could not be finally resolved. Thereafter with the intervention of the Court as well as the intervention of the respective counsel, parties have been able to settle their disputes and Settlement Agreement dated 11.05.2023 has been executed. A duly attested copy of the Settlement Agreement dated 11.05.2023 has been produced in Court. The same is taken on record.

3. Parties are present in person and also represented by counsel.

4. Respondent has undertaken to pay a sum of Rs.1 crore to the appellant in full and final settlement of all her claims towards past, present, future and permanent alimony. The jewellery items that are in the possession of the respondent and which have to be returned to the appellant were identified and entered in a list marked as Annexure

- A before the Delhi High Court Mediation & Conciliation Centre.

5. Appellant has undertaken to cooperate in the quashing of FIR No.358/2016, Police Station Malviya Nagar. It is agreed that the petition seeking quashing shall be filed within a period of 15 days from today and on the appellant appearing before the Court and giving no objection to the quashing of the FIR, the amount of Rs.1 crore as well as the jewellery items shall be handed over to the appellant in Court. Both the parties have undertaken to withdraw their respective complaints/proceedings initiated by them against each other.

Signature Not Verified Digitally Signed

Signing Date:15.05.2023 14:26:05 Neutral Citation Number 2023:DHC:3343-DB

6. It has further been agreed that the respondent shall be the lawful guardian of the two minor children and the appellant and her family shall not claim any custody or visitation right qua the said children.

7. Parties undertake that they shall duly perform their respective obligations stipulated in the Settlement Agreement dated 11.05.2023.

8. It has also been agreed between the parties that the parties shall maintain strict confidentiality about the proceedings as well as the orders of the Court inter alia the impugned order granting decree of divorce. It has been undertaken by the parties that neither of them shall make any disclosure of any of the proceedings or allegations against each other to the public.

9. The undertaking of the parties is accepted.

10. In view of the settlement and undertaking of the respondent, the appellant seeks leave to withdraw the appeal.

11. Appeal is dismissed as withdrawn. However, parties are bound down to their agreement and undertaking.

12. Registry is directed to redact the names of the parties from the cause list and henceforth show the same as "A vs. B". Registry shall also keep the records of this case as well as the records of the Family Court in a sealed cover and shall not provide copies of the same to any third party except with the leave of this Court. Similar direction is also issued to the Family Court to keep the records of the case in a sealed cover and not to provide copy of the same to any third party

Signature Not Verified Digitally Signed

Signing Date:15.05.2023 14:26:05 Neutral Citation Number 2023:DHC:3343-DB

except with the leave of this Court. Strict confidentiality shall be maintained in respect of the records of the case.

[[[[

SANJEEV SACHDEVA, J

MANOJ JAIN, J MAY 11, 2023 st

Signature Not Verified Digitally Signed

Signing Date:15.05.2023 14:26:05

 
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