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

Sagar Verma & Anr. vs The State Govt Of Nct Of Delhi & Anr.
2024 Latest Caselaw 1845 Del

Citation : 2024 Latest Caselaw 1845 Del
Judgement Date : 29 February, 2024

Delhi High Court

Sagar Verma & Anr. vs The State Govt Of Nct Of Delhi & Anr. on 29 February, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~47
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Date of Decision: 29.02.2024
                          +      CRL.M.C. 1717/2024
                                 SAGAR VERMA & ANR.                                       ..... Petitioners
                                                    Through:       Petitioners-in-person with Counsel.
                                                    versus
                                 THE STATE GOVT OF NCT OF DELHI & ANR. ..... Respondents
                                                    Through:       Ms. Kiran Bairwa, APP for State with
                                                                   SI Pawan Kumar, PS: Gandhi Nagar.
                                                                   Mr. Sunny Kashyap and Mr. G. D.
                                                                   Sharma, Advocates for R-2 with
                                                                   Respondent No. 2-in-person.

                                 CORAM:
                                 HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA
                          %                         JUDGMENT

                          ANOOP KUMAR MENDIRATTA, J (ORAL)

Exemption allowed, subject to just exceptions. Application stands disposed of.

1. Petition under Section 482 of the Code of Criminal Procedure, 1973 ('Cr.P.C.') has been preferred on behalf of the petitioners for quashing of FIR No. 0020/2021, under Sections 498A/406/34 IPC, registered at P.S.: Gandhi Nagar, Delhi and the proceedings emanating therefrom.

2. Issue notice. Learned APP for the State and learned counsel for respondent No. 2 along with respondent No. 2 in person appear on advance

notice and accept notice.

3. In brief, as per the case of the petitioners, marriage between petitioner No. 1 and respondent No. 2 was solemnized according to Hindu rites and ceremonies on 13.07.2016. A female child was born out of the wedlock, who is presently in custody of respondent No. 2. Due to temperamental differences between the parties, petitioner No. 1 and respondent No. 2 started living separately since October, 2020. On complaint of respondent No. 2, present FIR was registered on 18.01.2021.

4. The disputes are stated to have been amicably resolved between the parties vide settlement deed dated 05.07.2023. The marriage between petitioner No. 1 and respondent No. 2 has been dissolved by decree of divorce by way of mutual consent under Section 13B(2) of the Hindu Marriage Act vide judgment dated 14.10.2023.

5. Learned APP for the State submits that in view of amicable settlement between the parties, the State has no objection in case the FIR in question is quashed.

6. Petitioners as well as respondent No. 2 are present in person and have been identified by SI Pawan Kumar, PS: Gandhi Nagar, Delhi. I have interacted with the parties and they confirm that the matter has been amicably settled between them without any threat, pressure or coercion. Respondent No. 2 also states that nothing remains to be further adjudicated upon between the parties and she has no objection in case the FIR in question is quashed.

7. Considering the facts and circumstances, since the matter has been amicably settled between the parties, no useful purpose shall be served by keeping the case pending. It would be nothing but an abuse of the process of

Court. Consequently, FIR No. 0020/2021, under Sections 498A/406/34 IPC, registered at P.S.: Gandhi Nagar, Delhi and the proceedings emanating therefrom stand quashed.

Petition is accordingly disposed of. Pending applications, if any, also stand disposed of.

A copy of this order be forwarded to the learned Trial Court for information.

ANOOP KUMAR MENDIRATTA, J.

FEBRUARY 29, 2024/R

 
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