Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sasan Kumar vs State Nct Of Delhi And Anr
2025 Latest Caselaw 1838 Del

Citation : 2025 Latest Caselaw 1838 Del
Judgement Date : 12 August, 2025

Delhi High Court

Sasan Kumar vs State Nct Of Delhi And Anr on 12 August, 2025

                          $~76
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 12.08.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 3815/2025 & CRL.M.A. 16716/2025 (exemption)



                                       SASAN KUMAR                                     .....Petitioner
                                                        Through:     Mr. Rohit Sharma, Adv.
                                                                     Petitioner in person.

                                                        versus

                                       STATE NCT OF DELHI AND ANR                .....Respondents
                                                        Through:     Mr. Hitesh Vali, APP with Insp.
                                                                     Rajeev Kumar and SI Rajesh
                                                                     Kumar, P.S.Najafgarh.
                                                                     Mr. Linoy Varghese, Adv. for
                                                                     R-2 with 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, 2023, seeking quashing of FIR no. 0286/2017, dated 06.09.2017, under sections 354/354(D)/341/509 IPC registered at PS Najafgarh and subsequent proceedings emanating therefrom on the basis of settlement between the parties.

2. As per allegations in the FIR, on 05.09.2017, respondent no.2 received multiple calls from an unknown number and the caller extended filthy abuses to her. On the same day, at about 9:00 PM, petitioner stopped respondent no.2 and while molesting her, asked her to sit in his vehicle. Respondent no.2 raised an alarm upon which public gathered at the spot. Later, she lodged an FIR bearing no. 0286/2017 under Sections 354/354(A)/354(D)/341/506/509 IPC.

3. It has been submitted that an FIR under Section 17/2023 under Section 325/341 IPC was registered at P.S.Uttam Nagar, in which respondent no.2 is one of the accused persons. It has been further submitted that during the pendency of the present case, the parties have amicably resolved their disputes and executed a Settlement Deed dated 26.05.2022 which is Annexure P-4. It is submitted that case FIR No. 17/2013 stands compounded in terms of the mediation settlement dated 26.05.2022.

4. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Rajesh Kumar from PS Nazafgarh.

5. Respondent No.2 confirms that the matter has been settled with the petitioner without any force, fear, coercion and she has no objection if the FIR no. 0286/2017 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. 0286/2017 alongwith charge sheet 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. 0286/2017, dated 06.09.2017, under sections 354/354(D)/341/509 IPC registered at PS Najafgarh and all the other consequential proceeding emanating therefrom.

9. In the interest of justice, the petition is allowed, and FIR no. 0286/2017, dated 06.09.2017, under sections 354/354(D)/341/509 IPC registered at PS Najafgarh alongwith charge sheet all the other consequential proceeding emanating therefrom is hereby quashed subject to the petitioner depositing cost of Rs.20,000/- with the Delhi

State Legal Services Authority (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 12, 2025 AK

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter