Citation : 2025 Latest Caselaw 1816 Del
Judgement Date : 11 August, 2025
$~71
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 11.08.2025
,,,,,,,,,,
+ CRL.M.C. 1432/2025 & CRL.M.A. 6364/2025 EXEMPTION
FROM FILING TYPED COPIES
KULDEEP KUMAR .....Petitioner
Through: Mr. Manoj Gautam, Adv. along
with petitioners in person.
versus
STATE OF NCT OF DELHI & ORS. ....Respondents
Through: Mr. Hitesh Vail, APP for the
State with SI Suneka Singh.
R-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. 626/2020, dated 19.11.2020, registered at P.S Jhangir Puri, Delhi under Sections 323/341/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.
2. As per averments made in the FIR, on 18.11.2020 Respondents were subjected to physical assault by petitioner and his associates with lathis and sharp edged weapons causing injuries. They further submit that petitioner stole their mobile phones and a cheque of ₹1,20,000. Subsequently, FIR No. 626/2020 was lodged at instance of
Respondent No. 2 at PS Jhangir Puri under section 323/341/34 IPC against the petitioner. Ld. APP states since thereafter section 308/356/379 IPC have also been invoked against the petitioner.
3. During the course of proceedings, the parties amicably resolved their disputes and executed a Compromise Deed dated 19.12.2024. Copy of the Compromise Deed dated 19.12.2024 has been annexed as Annexure P-3.
4. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Suneka Singh, from PS Jhangir Puri.
5. Respondents confirm that the matter has been amicably settled with the petitioner without any force, fear, coercion and she has no objection if the FIR No. 626/2020 is quashed against the Petitioner.
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. 626/2020 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. 626/2020, dated 19.11.2020, registered at P.S Jhangir Puri, Delhi under section 323/341/34 IPC and all the other consequential proceeding emanating therefrom.
9. In the interest of justice, the petition is allowed, and the FIR No. 626/2020, dated 19.11.2020, registered at P.S Jhangir Puri, Delhi under section 323/341/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed, subject to petitioner depositing Rs. 10,000/- as cost with DSLSA within a period of one month.
10. Petition is allowed and disposed of accordingly.
11. Pending application(s), if any, also stand disposed of.
RAVINDER DUDEJA, J August 11, 2025 SK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!