Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Kumar & Anr. vs State Nct Of Delhi And Ors.
2023 Latest Caselaw 2263 Del

Citation : 2023 Latest Caselaw 2263 Del
Judgement Date : 23 May, 2023

Delhi High Court
Sanjay Kumar & Anr. vs State Nct Of Delhi And Ors. on 23 May, 2023
                                                                     Neutral Citation Number 2023:DHC:3758


                          $~56
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     CRL.M.C. 3759/2023, CRL.M.A. 14172/2023
                                SANJAY KUMAR & ANR.                              ..... Petitioners
                                            Through:            Mr.Ankit Rana, Advocate

                                                   versus

                                STATE NCT OF DELHI AND ORS.             ..... Respondents
                                              Through: Mr.Hemant Mehla, APP for the state
                                                       with Mr.Dipanshu Meena, Advocate

                          %                                   Date of Decision: 23.05.2023
                          CORAM:
                          HON'BLE MR. JUSTICE DINESH KUMAR SHARMA

                                                       JUDGMENT

DINESH KUMAR SHARMA, J. (Oral)

1. Present petition has been filed for quashing of FIR no.69/2022 dated 08.01.2022 registered under Section 363/366/376/506 IPC, Sections 6 of POCSO Act and Sections 9/10 PCMA at PS Neb Sarai.

2. Learned counsel for the petitioner submits that the charge sheet filed against the petitioner has no legs to stand. It has been stated that the petitioner and respondent no.3 married each other on 10.03.2022 and remained together for around nine months as husband and wife. Learned counsel for the petitioner submits that after the respondent no.3 left her house, her father lodged a FIR No.69/2022 on 08.01.2022 registered under Section 363 IPC at PS Neb Sarai. However, in October, 2022 the petitioner was arrested and the statement of

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:27.05.2023 15:57:19 Neutral Citation Number 2023:DHC:3758

respondent no.3 was recorded. Learned counsel for the petitioner submits that respondent no.3 made a statement under Section 164 Cr.P.C. that she had gone at her own free will with the petitioner and now also wants to go back. Learned counsel for the petitioner has further submitted that as per the complainant age of victim is 14 years . However, as per investigation her age has been stated to be 16 years. Learned counsel submits that therefore, the FIR may be quashed.

3. Learned APP has vehemently opposed quashing petition. Learned APP submits that, in fact, as per investigation the date of birth of the victim is 14.09.2006. However, the petitioner forged the Adhar Card and showed the date of birth of the victim as 13.08.2003. Learned APP submits that the investigation regarding forging of Adhar Card is still under progress and supplementary charge-sheet is likely to be filed.

4. At the outset, the present petition seems to be an abuse of the process of the Court. The purpose of Section 482 Cr.P.C. is to prevent miscarriage of justice and the abuse of the process of the court. Here the case is where the petitioner has been the accused of committing serious offences under POCSO Act and Indian Penal Code upon a minor child. The age of the victim as stated by her father is 14 years and as per investigation conducted so far, the age of the victim was 16 years. The allegations are that the Adhar card was also forged for which the investigation is continuing.

5. The petitioner, surprisingly has invoked the jurisdiction of the Court under Section 482 Cr.P.C. for quashing of the petition. The allegation and material on the face of it are serious in nature and is required to be appreciated during the trial. It is often said that bad cases block the

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:27.05.2023 15:57:19 Neutral Citation Number 2023:DHC:3758

good case. This is the classic example of the petitioner misusing and abusing the process of the court.

6. Such petitions are not only to be dismissed but to be dismissed with heavy cost for wasting the time of the court and for an attempt to abuse the process of the court.

7. Hence, the petition is dismissed with a cost of Rs.25,000/- to be deposited with the Delhi High Court Legal Services Committee within four weeks.

8. The petition along with the pending application stands disposed of.

DINESH KUMAR SHARMA, J MAY 23, 2023 rb

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:27.05.2023 15:57:19

 
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