Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sagar vs State Nct Of Delhi And Anr
2024 Latest Caselaw 4455 Del

Citation : 2024 Latest Caselaw 4455 Del
Judgement Date : 10 July, 2024

Delhi High Court

Sagar vs State Nct Of Delhi And Anr on 10 July, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~93
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                               Date of Decision: 10.07.2024
                          +     CRL.M.C. 5193/2024, CRL.M.A. 19842/2024
                                SAGAR                                                    ..... Petitioner
                                                   Through:       Mr. Nikhil Bahri, Mr. Pankaj Kapoor,
                                                                  Mr. Sumit Mishra, Ms. Shafuja Ghani,
                                                                  Ms. Mahima Digwal and Mr. Aniket
                                                                  Arora, Advocates with Petitioner
                                                                  in-person.
                                                   versus
                                STATE NCT OF DELHI AND ANR.                            ..... Respondents
                                                   Through:       Ms. Kiran Bairwa, APP for State with
                                                                  SI Sandeep Singh, PS: Ranjit Nagar.
                                                                  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.

CRL.M.C. 5193/2024 & CRL.M.A. 19842/2024

1. Petition under Section 482 of the Code of Criminal Procedure, 1973 ('Cr.P.C.') has been preferred on behalf of the petitioner for quashing of FIR No. 0393/2021, under Sections 354A/354D/506/509 IPC, registered at P.S.: Ranjit Nagar 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 prosecution, present FIR was registered on 17.10.2021 on complaint of respondent No. 2, who alleged that petitioner used to follow her and make gestures. She further alleged that petitioner used to call respondent No. 2 to establish physical relations with him and further, threatened to kill her on refusal.

4. Learned counsel for petitioner submits that petitioner was merely aged about 20 years at the relevant time and petitioner and respondent No. 2 were living in vicinity. Petitioner as well as respondent No.2 are since happily married at different places. It is also pointed out that petitioner is not involved in any other incident.

5. Respondent No. 2 submits that there has been no further incident after registration of FIR and has no objection to quashing of proceedings.

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. Petitioner in the present case seeks to invoke the powers under Section 482 of the Code of Criminal Procedure. The same is to be used to secure the ends of justice or to prevent the abuse of process of Court. In which cases, the power to quash the criminal proceedings or the complaint or FIR may be used when the offender as well as victim have settled their dispute, would depend upon the facts and circumstances of each case and no generalized list or categories can be prescribed. However, the Court is required to give due regard to the nature and gravity of the offence and consider the impact on the society.

8. It may also be observed that heinous and serious offences involving mental depravity or offences such as murder, rape and dacoity cannot be appropriately quashed despite settlement. However, distinguished from serious offences, the offences which have predominant element of civil dispute or offences involving minor incidents, where the complainant/victim also stands compensated for loss, if any, stand on a different footing, so far as exercise of inherent powers under Section 482 Cr.P.C. is concerned. The High Court also is not foreclosed from examining as to whether there exists material for incorporation of such an offence or as to whether there is sufficient evidence which if proved would lead to proving the charge for the offence charged with. It may also be assessed, if in view of compromise between the parties, the possibility of conviction in such a case is remote and whether continuation of proceedings would cause grave oppression and prejudice the accused.

9. Petitioner and respondent No. 2 are present in person and have been identified by SI Sandeep Singh, PS: Ranjit Nagar. 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 submits that since all the disputes between the parties have been amicably settled, she has no further grievance in this regard.

10. Petitioner and respondent No. 2 intend to put quietus to the proceedings. The settlement shall promote harmony between the parties and permit them to move forward in life. Also the chances of conviction are bleak in view of amicable settlement between the parties. Further, no past involvement of the petitioner has been brought to the notice of this Court.

11. 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. Continuation of proceedings would be nothing but an abuse of the process of Court. Consequently, FIR No. 0393/2021, under Sections 354A/354D/ 506/509 IPC, registered at P.S.: Ranjit Nagar and the proceedings emanating therefrom stand quashed.

12. In the facts and circumstances, instead of imposing the costs upon the petitioner, he is directed to plant 10 saplings of trees, which are upto 03 feet in height in the area of Ranjit Nagar after getting in touch with the competent authority (i.e. Horticulture Department of MCD / DDA/ Conservator of Forests, Department of Forests & Wildlife, Govt. of NCT of Delhi) through IO / SHO, PS: Ranjit Nagar. The photographs of planted saplings alongwith report of IO / SHO concerned shall be forwarded to this Court within eight weeks. Further, the upkeep of the saplings/trees shall be undertaken by the authorities concerned. In case of non compliance of directions for planting of trees, the petitioner shall be liable to deposit cost of Rs. 10,000/- with the Delhi State Legal Services Authority.

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 10, 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