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

Shri Aruj Seth & Ors. vs State (Nct. Of Delhi) Through Sho Ps. ...
2024 Latest Caselaw 6443 Del

Citation : 2024 Latest Caselaw 6443 Del
Judgement Date : 26 September, 2024

Delhi High Court

Shri Aruj Seth & Ors. vs State (Nct. Of Delhi) Through Sho Ps. ... on 26 September, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~67
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                Date of Decision: 26.09.2024
                          +      CRL.M.C. 7628/2024
                                 SHRI ARUJ SETH & ORS                                     .....Petitioners
                                               Through:            Mr.Vijay Kumar, Advocate with
                                                                   petitioners in person.

                                                    versus
                                 STATE (NCT. OF DELHI) THROUGH SHO,
                                 PS. TILAK NAGAR & ANR                    .....Respondents
                                                Through: Mr.Satinder Singh Bawa, APP for
                                                         State with W/SI Purvi, P.S. Tilak
                                                         Nagar.
                                                         Mr.Ankit Parashar and Mr.Lokesh
                                                         Sharma, Advocates 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 petitioners for quashing of FIR No.0037/2024, under Sections 498A/406/34 IPC registered at P.S.: Tilak Nagar and proceedings emanating therefrom.

2. Issue notice. Learned APP for the State and learned counsel for

respondent No. 2 alongwith 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 matrimonial differences, petitioner No.1 and respondent No. 2 started living separately. On complaint of respondent No. 2, present FIR was registered on 15.01.2024.

4. The disputes are stated to have been amicably settled between the parties in terms of Settlement Deed dated 07.06.2024 arrived at Counselling Cell, Family Courts, West-District, Tis Hazari Courts, Delhi. 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 20.08.2024.

5. Balance amount of settlement of Rs.5,00,000/- has been paid to respondent No. 2 today through DD No.037951 dated 09.09.2024 drawn on IDBI Bank, Kirti Nagar, Delhi in favour of respondent No. 2.

6. Learned APP 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 and respondent No. 2 are present in person and have been identified by W/SI Purvi, PS: Tilak Nagar. 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.0037/2024, under Sections 498A/406/34 IPC registered at P.S.: Tilak Nagar 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 learned Trial Court for information.

ANOOP KUMAR MENDIRATTA, J SEPTEMBER 26, 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