Citation : 2024 Latest Caselaw 2307 Del
Judgement Date : 18 March, 2024
$~74
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 18.03.2024
+ CRL.M.C. 2213/2024
MR VIRENDER KUMAR SONI ALIAS PRINCE & ORS.
..... Petitioners
Through: Mr. Amardeep Soni, Mr. Gaurav Soni
and Mr. Manveer Singh, Advocates
with Petitioners-in-person.
versus
STATE GOVT OF NCT OF DELHI THROUGH SHO & ANR.
..... Respondents
Through: Ms.Kiran Bairwa, APP with SI Prince
Kumar and ASI Ajay Kumar,
P.S.: Mandawali.
Mr. Ankush Singh, 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. 0698/2023, under Sections 498A/406/34 IPC, registered at P.S.: Mandawli Fazalpur, Delhi and the proceedings emanating therefrom.
2. Issue notice. Learned APP for the State and learned counsel for respondent No. 2 along with 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 24.01.2022. No child was born out of the wedlock. Due to temperamental differences, petitioner No. 1 and respondent No. 2 started living separately since 2022. On complaint of respondent No. 2, present FIR was registered on 28.09.2023.
4. The disputes are stated to have been amicably resolved between the parties vide settlement deed dated 08.11.2023. 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 30.01.2024.
5. Balance amount of Rs. 2,25,000/- has been paid to respondent No. 2 today through DD No. 801650 dated 06.03.2024 drawn on Bank of Baroda, Mayur Vihar Phase - I, Delhi in favour of respondent No. 2, towards full and final settlement between the parties.
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. Petitioners as well as respondent No. 2 are present in person and have been identified by SI Prince Kumar, P.S.: Mandawli Fazalpur, Delhi. 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. 0698/2023, under Sections 498A/406/34 IPC, registered at P.S.: Mandawli Fazalpur, Delhi 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 the learned Trial Court for information.
ANOOP KUMAR MENDIRATTA, J.
MARCH 18, 2024/R
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!