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

Ashish Verma & Ors. vs State Of Nct Of Delhi & Anr.
2024 Latest Caselaw 5994 Del

Citation : 2024 Latest Caselaw 5994 Del
Judgement Date : 10 September, 2024

Delhi High Court

Ashish Verma & Ors. vs State Of Nct Of Delhi & Anr. on 10 September, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~70
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Date of Decision: 10.09.2024
                          +      CRL.M.C. 7180/2024
                                 ASHISH VERMA & ORS.                                    ..... Petitioners
                                              Through:             Mr.Gaurav Sarkar and Ms,Arshia
                                                                   Jindal, Advocates with petitioner No.1
                                                                   in person and petitioner No.2 to 5
                                                                   through VC.

                                                    versus

                                 STATE OF NCT OF DELHI AND ANR.           .... Respondents
                                               Through: Ms.Meenakshi Dahiya, APP for State
                                                        with Mr.Vaibhav Sharma, Advocate
                                                        alongwith SI Roveine H., P.S.
                                                        Shakarpur.
                                                        Mr.Raghwendra Pratap Rao, Advocate
                                                        with respondent No.2 through VC.

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

Exemption allowed, subject to just exceptions. Application stands disposed of.

CRL.M.C. 7180/2024 & CRL.M.A. 27413/2024

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.0356/2022, under Sections 498A/406/506/34 IPC registered at P.S. Shakarpur and proceedings emanating therefrom.

2. Issue notice. Learned APP for the State and learned counsel for respondent No.2 along with respondent No. 2 (through VC), 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 16.01.2020. 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 23.07.2022.

4. The disputes are stated to have been amicably settled between the parties in terms of the Settlement Deed dated 29.04.2024 arrived at Counselling Cell, Family Court, East District, Karkardooma Courts, Delhi and petitioner No.1 and respondent No. 2 are stated to be residing together since November, 2023.

5. 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.

6. Petitioner No.1 (in person) alongwith petitioner No.2 to 5 and respondent No. 2 (through VC) have been identified by SI Roveine H., P.S.:

Shakarpur. 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. The chances of conviction are bleak in view of amicable settlement between the parties. Consequently, FIR No.0356/2022, under Sections 498A/406/506/34 IPC registered at P.S. Shakarpur 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.

SEPTEMBER 10, 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