Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lakhan Rajput & Ors. vs The State Nct Of Delhi And Anr
2024 Latest Caselaw 6720 Del

Citation : 2024 Latest Caselaw 6720 Del
Judgement Date : 8 October, 2024

Delhi High Court

Lakhan Rajput & Ors. vs The State Nct Of Delhi And Anr on 8 October, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~40
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Date of Decision: 08.10.2024
                          +      CRL.M.C. 7255/2024
                                 LAKHAN RAJPUT & ORS.                                  .....Petitioners

                                                      Through:    Mr. R. K. Mishra and Mr. J. K.
                                                                  Sharma, Advs. alongwith petitioners
                                                                  in person.
                                               versus
                                 THE STATE NCT OF DELHI AND ANR                        .....Respondents

                                                      Through:    Ms. Manjeet Arya, APP for the State
                                                                  with SI Kunal Kumar, PS Binda Pur.
                                                                  Mr. Uday Shanker Varshney, Adv. for
                                                                  R-2 alongwith R-2 in person.

                                 CORAM:
                                 HON'BLE MR. JUSTICE ANOOP KUMAR MENDIRATTA
                          %                           JUDGMENT
                          ANOOP KUMAR MENDIRATTA, J (ORAL)

1. Petition under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023 ('BNSS') has been preferred on behalf of the petitioners for quashing of FIR No. 1010/2021, under Sections 498A/406/34 IPC, registered at P.S.: Binda Pur and 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 in 16.02.2021. No child was born out of the wedlock. Due to matrimonial differences, petitioner No. 1 and respondent No. 2 started living separately. On complaint of respondent No. 2, present FIR was registered on 15.12.2021.

4. The disputes are stated to have been amicably settled between the parties in terms of Settlement dated 21.10.2023. 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 22.12.2023.

5. An amount of Rs. 20,000/- has been paid to respondent No. 2 today through DD No. 604664 dated 05.10.2024 drawn on Kotak Mahindra Bank, in favour of respondent No. 2.

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. Petitioners and respondent No. 2 are present in person and have been identified by SI Kunal Kumar, P.S.: Binda Pur. 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. The chances of conviction are bleak in view of amicable settlement

between the parties. Consequently, FIR No. 1010/2021, under Sections 498A/406/34 IPC, registered at P.S.: Binda Pur and proceedings emanating therefrom are quashed.

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

ANOOP KUMAR MENDIRATTA, J OCTOBER 8, 2024 p

 
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