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

Mr Rishi Arora & Ors. vs State Of Nct Of Delhi & Anr.
2024 Latest Caselaw 368 Del

Citation : 2024 Latest Caselaw 368 Del
Judgement Date : 12 January, 2024

Delhi High Court

Mr Rishi Arora & Ors. vs State Of Nct Of Delhi & Anr. on 12 January, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~69
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Date of Decision: 12.01.2024
                          +     CRL.M.C. 285/2024
                                RISHI ARORA & ORS.                                       ..... Petitioners
                                              Through:            Ms.      Arsheiya      Munja         and
                                                                  Mr. Siddhartha, Advocates with
                                                                  Petitioners-in-person.

                                                   versus

                                STATE OF NCT OF DELHI & ANR.                ..... Respondents
                                              Through: Ms. Kiran Bairwa, APP with
                                                        SI Ghanshyam, PS: Nanakpura.
                                                        Ms. Simran Bajaj, Mr. Ashish Garg
                                                        and Ms. Yashi Bajpai, Advocates for
                                                        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 / applicants for quashing of FIR No. 42/2019 under Sections 498A/406/34 IPC registered at P.S.: Crime (Women) Cell, Nanak Pura, Delhi and proceedings emanating therefrom.

2. Issue notice. Learned APP for the State and learned counsel for

respondent No.2 alongwith respondent No.2 in person appear on advance notice and accept notice.

3. In brief, as per the case of the petitioner, marriage between Rishi Arora (petitioner No. 1) and Shreya Arora (respondent No. 2) was solemnized according to Hindu rites and ceremonies on 12.11.2005. Due to temperamental differences, respondent No. 2 and petitioner No. 1 could not live together and have been living separately since 2015 and on complaint of respondent No. 2, present FIR was registered.

4. The matter is stated to have been amicably resolved between the parties in terms of settlement deed dated 11.04.2023. 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.

5. A balance amount of Rs. 8,00,000/- has been paid to respondent No. 2 today through cheque No. 105850 dated 11.01.2024 drawn on HDFC Bank, New Friends Colony, New Delhi Branch in favour of respondent No. 2 towards full and final settlement between the parties. Statement of petitioner No. 1 that an amount of Rs. 25,000/- towards maintenance for the month of January, 2024 shall be paid within a week, is also taken on record.

6. 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.

7. Petitioner No. 1 as well as respondent No. 2 are present in-person in the Court today and petitioner Nos. 2 to 6 appear through Video Conferencing and have been identified by SI Ghanshyam, PS: Nanakpura. 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.

8. 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. 42/2019 under Sections 498A/406/34 IPC registered at P.S.: Crime (Women) Cell, Nanak Pura, Delhi and the proceedings emanating therefrom stand quashed.

Petition is accordingly disposed of. A copy of this order be forwarded to the concerned Court for information.

ANOOP KUMAR MENDIRATTA, J.

JANUARY 12, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter