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

Subodh Kumar And Others vs State Govt N.C.T. Delhi And Another
2025 Latest Caselaw 1293 Del

Citation : 2025 Latest Caselaw 1293 Del
Judgement Date : 6 August, 2025

Delhi High Court

Subodh Kumar And Others vs State Govt N.C.T. Delhi And Another on 6 August, 2025

                          $~42
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 06.08.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 8691/2024
                                       SUBODH KUMAR AND OTHERS                  .....Petitioners
                                                       Through: Mr. Anil Kumar Yadav, Mr.
                                                                Ajay Kumar Singh, Mr. Furkan
                                                                Ali, Advocates.
                                                                Petitioners in person.
                                                       versus
                                       STATE GOVT N.C.T. AND ANOTHER ... Respondents
                                                       Through: Mr. Yudhvir Singh Chauhan,
                                                                APP with SI Shiksha, SI
                                                                Dharmveer, PS-Chhawala.
                                                                Mr. Rohan Kumar, Advocate
                                                                for R-2.
                                                                Respondent No. 2 in person.

                          CORAM:-
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA
                                                  JUDGMENT(ORAL)

RAVINDER DUDEJA, J.

1. This is a petition under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, seeking quashing of FIR No. 432/2016, dated 26.11.2016, registered at P.S Chhawala (Old), Delhi under Sections 498A/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. The marriage between Petitioner No. 1 and Respondent No. 2 was solemnized on 02.03.2014 as per Hindu rites and customs at

Delhi. Due to temperamental differences Petitioner No. 1 and Respondent No. 2 have started living separately since 15.08.2016. As per averments made in the FIR, Respondent No. 2 was subjected to physical and mental harassments by petitioners on account of dowry demands. She further submits that petitioners made several attempts to kill and drove her to suicide. Chargesheet has since been filed under section 498A/406/34 IPC against the petitioners.

3. During the course of proceedings, the parties amicably resolved their disputes and executed a Memorandum of Understanding dated 12.02.2024. In view of the aforesaid settlement, Respondent No. 2 has obtained Ex-parte divorce decree on 04.11.2019. It is submitted that all conditions of the Settlement Agreement have been fulfilled including the payment of the total settlement amount of Rs. 7,75,000/- (Rupees seven lacs and seventy five thousand only) as per the schedule mentioned in the Settlement Deed. Copy of the Settlement Agreement dated 21.05.2024 has been annexed as Annexure P-5.

4. Petitioners and father of Respondent No. 2 are physically present before the Court while Respondent No. 2 has entered her appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Shiksha and SI Dharmveer, from PS Chhawala.

5. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and she

has no objection if the FIR No. 432/2016 is quashed against the Petitioners.

6. In view of the settlement between the parties, learned Additional PP appearing for the State, also has no objection if the present FIR No. 432/2016 is quashed.

7. In Gian Singh vs State of Punjab (2012) 10 SCC 303, Hon'ble Supreme Court has recognized the need of amicable resolution of disputes by observing as under:-

"61. In other words, the High Court must consider whether it would be unfair or contrary to the interest of justice to continue with the criminal proceedings or continuation of criminal proceedings would tantamount to abuse of process of law despite settlement and compromise between the victim and the wrongdoer and whether to secure the ends of justice, it is appropriate that criminal case is put to an end and if the answer to the above question(s) is in the affirmative, the High Court shall be well within its jurisdiction to quash the criminal proceedings."

8. In view of the aforesaid circumstances and the fact that parties have put a quietus to the dispute, no useful purpose will be served in continuing with the present FIR No. 432/2016, dated 26.11.2016, registered at P.S Chhawala (Old), Delhi under section 498A/34 IPC and all the other consequential proceeding emanating therefrom.

9. In the interest of justice, the petition is allowed, and the FIR No. 432/2016, dated 26.11.2016, registered at P.S Chhawala (Old), Delhi

under section 498A/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed.

10. Petition is allowed and disposed of accordingly.

11. Pending application(s), if any, also stand disposed of.

RAVINDER DUDEJA, J August 06, 2025 SK

 
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