Citation : 2025 Latest Caselaw 3190 Del
Judgement Date : 21 August, 2025
$~71
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 21.08.2025
,,,,,,,,,,
+ CRL.M.C. 5759/2025 & CRL.M.A. 24678/2025
AMAR SINGH @ AMARJEET SINGH & ORS. .....Petitioners
Through: Mr. Raj Kumar, Adv. Mr.
Farooq Ahmed, Adv. and Mr.
Girish Sharma, Adv.
Petitioners in person.
Versus
THE STATE OF NCT OF DELHI AND ANR .....Respondents
Through: Mr.Hitesh Vali, APP with SI
Davender Yadav, P.S.Vikaspuri
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. 375/2016, dated 26.04.2016, registered at P.S Vikaspuri, Delhi under Sections 406/468/471/120B/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.
2. As per averments made in the FIR, Respondent No. 2, owner of a car dealership in Vikas Puri, purchased a Swift car bearing vehicle
no. DL5CL1424 for Rs. 5.2 lakh, allegedly owned by petitioner no. 4 from petitioner nos. 1-3. However, after making the payment of Rs. 4.7 lakh in cash and receiving the car along it's documents, the said vehicle was subsequently seized by bank authorities due to a fraudulent sale with forged documents and NOC. Chargesheet has since been filed under sections 406/419/420/468/471/120B/34 IPC against the petitioners.
3. During the course of proceedings, the parties amicably resolved their disputes and the terms of the compromise were reduced into writing in the form of a Mediation Settlement dated 10.06.2025 at Mediation Centre, Dwarka Courts, New Delhi. Pursuant to the aforesaid settlement, petitioners have paid the total settlement amount of Rs. 4,50,000/- (Rupees Four lacs Fifty Thousand only) as per the schedule in settlement. Copy of the Settlement dated 26.07.2025 has been annexed as Annexure B.
4. Petitioners and respondent no.2 are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Davender Yadav from PS Vikaspuri.
5. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and he
confirms that he has received the entire settlement amount and has no objection if the FIR No. 375/2016 is quashed against the Petitioners.
6. The Ld. APP appearing for the State submits that allegations are serious in nature and that the present case is not fit for quashing.
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. Further, it is settled that the inherent powers under section 482 of the Code are required to be exercised to secure the ends of justice or to prevent abuse of the process of any court. Further, the High Court can quash non-compoundable offences after considering the nature of the offence and the amicable settlement between the concerned parties. Reliance may be placed upon B.S. Joshi v. State of Haryana, (2003) 4 SCC 675 & Narinder Singh & Ors. vs. State of Punjab & Anr. (2014) 6 SCC 466.
9. In view of the above facts that the parties have amicably resolved their differences out of their own free will and without any coercion. Hence, it would be in the interest of justice, to quash the abovementioned FIR and the proceedings pursuant thereto.
10. The petition is allowed, and the FIR No. 375/2016, dated 26.04.2016, registered at P.S Vikaspuri, Delhi under section 406/468/ 471/120B/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed subject to cost of Rs. 5,000/- each to be deposited by petitioners with Delhi State Legal Services Authority within a period of one month.
11. Petition is allowed and disposed of accordingly.
12. Pending application(s), if any, also stand disposed of.
RAVINDER DUDEJA, J August 21, 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!