Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Navneet Sharma & Ors. vs The State (Govt. Of N.C.T. Of Delhi) & ...
2024 Latest Caselaw 4234 Del

Citation : 2024 Latest Caselaw 4234 Del
Judgement Date : 2 July, 2024

Delhi High Court

Navneet Sharma & Ors. vs The State (Govt. Of N.C.T. Of Delhi) & ... on 2 July, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~34
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                               Date of Decision: 02.07.2024
                          +     CRL.M.C. 4935/2024
                                NAVNEET SHARMA & ORS.                                     ..... Petitioners
                                                   Through:       Petitioners-in-person with counsel.
                                                   versus
                                THE STATE (GOVT. OF N.C.T. OF DELHI)
                                & ANR.                                      ..... Respondents
                                              Through: Ms. Kiran Bairwa, APP for State with
                                                        ASI Brijesh Kumar, PS: Mandawli
                                                        Fazal Pur.
                                                        Mr. V. K. Sharma, Advocate 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. 0089/2020, under Sections 498A/406/34 IPC and Sections 3/4 of Dowry Prohibition Act, 1961, registered at P.S.: Mandawli Fazal Pur and proceedings emanating therefrom.

2. Issue notice. Learned APP for the State and learned counsel for respondent No. 2 along with respondent No. 2 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 18.02.2014. No child was born out of the wedlock. Due to temperamental differences, petitioner No. 1 and respondent No. 2 started living separately. On complaint of respondent No. 2, present FIR was registered on 21.03.2020.

4. The disputes are stated to have been amicably settled between the parties in terms of Settlement Deed dated 24.06.2023. 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 20.02.2024.

5. Balance amount of Rs. 3,00,000/- has been paid to respondent No. 2 today through DD No. 031580 dated 27.06.2024 drawn on The Janata Co-operative Bank Ltd., East Krishna Nagar, Delhi Branch in favour of respondent No. 2.

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

7. Petitioners and respondent No. 2 are present in person and have been identified by ASI Brijesh Kumar, PS: Mandawli Fazal Pur. 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. 0089/2020, under Sections 498A/406/34 IPC and Sections 3/4 of Dowry Prohibition Act, 1961, registered at P.S.:

Mandawli Fazal Pur and 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 learned Trial Court for information.

ANOOP KUMAR MENDIRATTA, J.

JULY 02, 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 : MAIMS

 
 
Latestlaws Newsletter