Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. Vipin And Ors vs The State (Govt. Of Net Of Delhi Through ...
2024 Latest Caselaw 3965 Del

Citation : 2024 Latest Caselaw 3965 Del
Judgement Date : 31 May, 2024

Delhi High Court

Sh. Vipin And Ors vs The State (Govt. Of Net Of Delhi Through ... on 31 May, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~58
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Date of Decision: 31.05.2024
                          +      W.P.(CRL.) 1839/2024
                                 SH. VIPIN AND ORS.                                  ..... Petitioners
                                                Through:           Mr.Surender Singh and Mr.Aman Rai,
                                                                   Advocates with petitioners in person.
                                                    versus

                                 THE STATE (GOVT. OF NCT OF DELHI THROUGH
                                 SHO PS-DWARKA SOUTH AND ANR.               .... Respondents
                                               Through: Mr.Anand V. Khatri, ASC (Crl.) for
                                                         State with SI/IO Pramila and SI
                                                         Karishma Kanwat, P.S. Dwarka
                                                         South.
                                                         Mr.Deepak Jain, Advocate 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.

W.P.(CRL.) 1839/2024

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. 521/2016, under Sections 498A/406/34 IPC registered at P.S.: Dwarka South and proceedings emanating therefrom.

2. Issue notice. Learned ASC 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 19.11.2011. A female child was born out of the wedlock who is presently in custody of respondent No.2. 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 02.10.2016.

4. The disputes are stated to have been amicably resolved between the parties in terms of Settlement Agreement dated 16.03.2024. 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 27.04.2024.

5. Balance amount of Rs. 10,00,000/- has been paid to respondent No.2 today through DD No.035918 dated 20.05.2024 drawn on HDFC Bank, East of Kailash, New Delhi Branch in favour of respondent No.2.

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

7. Petitioners No.1, 2, 4 to 6 and respondent No. 2 are present in person and have been identified by SI Pramila, P.S.: Dwarka South. Petitioner No.3 (Smt.Geeta Goyal) is stated to have expired on 29.05.2022. 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. 521/2016, under Sections 498A/406/34 IPC registered at P.S.: Dwarka South 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 the learned Trial Court for information.

ANOOP KUMAR MENDIRATTA, J.

MAY 31, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter