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

Kulvinder Singh And Others vs State Nct Of Delhi And Anr.
2024 Latest Caselaw 2306 Del

Citation : 2024 Latest Caselaw 2306 Del
Judgement Date : 18 March, 2024

Delhi High Court

Kulvinder Singh And Others vs State Nct Of Delhi And Anr. on 18 March, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~30
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Date of Decision: 18.03.2024
                          +      W.P.(CRL) 469/2024
                                 KULVINDER SINGH AND OTHERS.            ..... Petitioners
                                              Through: Mr.Madan Lal Kalkal and Mr.Ganga
                                                       Singh, Advocates with petitioners in
                                                       person.

                                                    versus

                                 STATE NCT OF DELHI AND ANR            ..... Respondents
                                               Through: Mr.Anand V.Khatri, ASC (Crl.),
                                                        GNCTD with SI Shalu, PS Kalyan
                                                        Puri.
                                                        Mr.Arjun Singh, Advocate with
                                                        respondent No.2 in person.
                                 CORAM:
                                 HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA

                          %                         JUDGMENT

                          ANOOP KUMAR MENDIRATTA, J (ORAL)

1. Petition under Article 226 of the Constitution of India read with 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. 0666/2023, under Sections 354/323/341/506/509 IPC registered at P.S.: Kalyan Puri and proceedings emanating therefrom.

2. 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 02.07.2017. Two children were born out of the wedlock. Due to temperamental differences, respondent No.2 and petitioner No.1 started

living separately since 08.08.2023.

3. Present FIR is stated to have been registered on the complaint of respondent No. 2, who alleged that on 03.08.2023 over a minor issue, her husband threw glass of water on her face and started shouting at her in abusive language. On confronting him, respondent No.2 was further beaten and threatened. She further alleged that her father-in-law touched her inappropriately with wrong intention and she was assaulted by her in-laws.

4. The disputes are stated to have been amicably settled between the parties vide Settlement Agreement dated 21.11.2023 and petitioner No.1 and respondent No.2 are thereafter residing together in separate accommodation.

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 in the present case seek to invoke the powers under Section 482 of Code of Criminal Procedure. The same is to be used to secure the ends of justice or to prevent the abuse of process of any 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 generalised 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.

7. Petitioners as well as respondent No. 2 in person have been identified by SI Shalu, P.S.: Kalyan Puri. 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. Parties intend to put quietus to the proceedings and move forward in life being closely related. 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. 0666/2023, under Sections 354/323/341/506/509 IPC registered at P.S.:

Kalyan Puri and the proceedings emanating therefrom stand quashed.

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

ANOOP KUMAR MENDIRATTA, J.

MARCH 18, 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