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

Sh Ravi Kant & Ors. vs Govt Of Nct Of Delhi & Anr.
2024 Latest Caselaw 6444 Del

Citation : 2024 Latest Caselaw 6444 Del
Judgement Date : 26 September, 2024

Delhi High Court

Sh Ravi Kant & Ors. vs Govt Of Nct Of Delhi & Anr. on 26 September, 2024

Author: Anoop Kumar Mendiratta

Bench: Anoop Kumar Mendiratta

                          $~66
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                 Date of Decision: 26.09.2024
                          +      CRL.M.C. 7624/2024
                                 SH RAVI KANT & ORS                                         .....Petitioners
                                              Through:             Ms.Meena Jha,            Advocate with
                                                                   petitioners in person.

                                                    versus
                                 GOVT OF NCT OF DELHI & ANR                .....Respondents
                                              Through: Mr.Satinder Singh Bawa, APP for
                                                        State with SI Narinder Sehrawat, P.S.
                                                        Narela Industrial Area.
                                                        Mr.Asha Ram Sharma, 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.

1. Petition under Section 482 of the Code of Criminal Procedure, 1973 ('Cr.P.C.') read with Article 227 of the Constitution of India has been preferred on behalf of petitioners for quashing of FIR No.0220/2022, under Sections 498A/406/34 IPC registered at P.S.: Narela Industrial Area 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 13.05.2003. Three children were born out of the wedlock who are presently in custody of petitioner No.1. 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 09.03.2022.

4. The disputes are stated to have been amicably settled between the parties in terms of Settlement Deed dated 23.08.2023 arrived at Delhi Mediation Centre, 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 18.10.2023.

5. Balance amount of settlement of Rs.80,000/- has been paid to respondent No. 2 today through DD No.405762 dated 25.07.2024 drawn on Bank of Baroda, Punjabi Bagh, New 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 SI Narinder Sehrawat, PS: Narela Industrial Area. 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.0220/2022, under Sections 498A/406/34 IPC registered at P.S.: Narela Industrial Area 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