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

Sumit Bhatia & Anr. vs State Govt Of Nct Of Delhi & Anr.
2024 Latest Caselaw 1883 Del

Citation : 2024 Latest Caselaw 1883 Del
Judgement Date : 1 March, 2024

Delhi High Court

Sumit Bhatia & Anr. vs State Govt Of Nct Of Delhi & Anr. on 1 March, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~63
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                               Date of Decision: 01.03.2024
                          +     CRL.M.C. 1774/2024
                                SUMIT BHATIA & ANR.                                  ..... Petitioners
                                             Through:             Mr. Shashi Shanker and Ms. Swati,
                                                                  Advocates alongwith petitioners in
                                                                  person.

                                                   versus

                                STATE GOVT. OF NCT OF DELHI & ANR.       ..... Respondents
                                              Through: Ms. Manjeet Arya, APP for the State
                                                       with SI Mangal Rai, PS Tilak Nagar
                                                       and ASI Rakesh, 3rd Battalian.

                                                                  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. 633/2021, under Sections 498A/406/34 IPC registered at P.S.: Tilak Nagar and proceedings emanating therefrom.

2. Issue notice. Learned APP for the State and 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 16.01.2011. A female child was born out of the wedlock. Due to temperamental differences, respondent No. 2 and petitioner No. 1 started living separately. On complaint of respondent No.2, present FIR was registered on 10.08.2021.

4. The disputes are stated to have been amicably settled between the parties in terms of Settlement dated 12.10.2023 and petitioner No.1 and respondent No.2 are now happily residing together since 17.10.2023.

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 and respondent No. 2 in peson have been identified by SI Mangal Rai, PS: Tilak 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 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. 633/2021, under Sections 498A/406/34 IPC registered at P.S.: Tilak Nagar 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 learned Trial Court for information.

ANOOP KUMAR MENDIRATTA, J.

MARCH 01, 2024/v

 
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