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

Amit Wadhwa & Ors vs State (Govt, Of N.C.T.) Of Delhi & Anr
2025 Latest Caselaw 4062 Del

Citation : 2025 Latest Caselaw 4062 Del
Judgement Date : 25 August, 2025

Delhi High Court

Amit Wadhwa & Ors vs State (Govt, Of N.C.T.) Of Delhi & Anr on 25 August, 2025

                          $~83
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                            Date of decision: 25.08.2025
                          ,,,,,,,,,,




                          +            W.P.(CRL) 2656/2025 & CRL.M.A. 25106/2025EXEMPTION

                                       SH. AMIT WADHWA & ORS.              .....Petitioners
                                                    Through: Mr. Praveen Kumar, Adv. and
                                                              Mr. Naresh Kumar Sharma,
                                                              Advs.
                                                              Petitioner no.1 in person.
                                                              Petitioner nos. 2 to 5 are present
                                                              through vc.
                                                    versus

                                       STATE (GOVT, OF NCT) OF DELHI & ANR.
                                                                            ... Respondents
                                                     Through: Mr. Sanjay Lao, Standing
                                                               Counsel with Mr. Abhinav
                                                               Arya, Mr. Aryan Sachdeva,
                                                               Adv. for the State.
                                                               SI Sunil, P.S.Jagat Puri and SI
                                                               Pravesh Tyagi, East Distt. Line.
                                                               Mr. Deepak Singh, 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 Article 226 of the Constitution of India read with Section 528 of the Bharatiya Nagarik Suraksha Sanhita,

seeking quashing of FIR No. 155/2019, dated 26.06.2019, registered at P.S Shahdara, Delhi under Sections 498A/406/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. The factual matrix giving rise to the instant case is that the marriage between Petitioner No. 1 and Respondent no. 2/complainant was solemnized on 17.07.2018 as per Hindu Rites and ceremonies. No child was born out of the said wedlock. However, on account of temperamental differences Petitioner No. 1 and Respondent No. 2 are living separately since 18.09.2018.

3. As per averments made in the FIR, Respondent No. 2 was subjected to physical and mental harassment on account of dowry demands by the petitioners. Chargesheet and cognizance have since been filed/taken under section 498A/406/34 IPC against the petitioners.

4. It has been submitted that during the pendency of the proceedings, the parties have come to an amicable settlement and such settlement finds mention in court order dated 05.08.2020 passed by the Principal Judge, Family Court, Dehradoon.

5. Petitioner no.1 and respondent no.2 are physically present before the Court while petitioner nos. 2 to 5 have entered their appearance through VC. They have been identified by their respective

counsels as well as by the Investigating Officer SI Sunil from PS Jagatpuri and SI Pravesh Tyagi from P.S East Distt. Line.

6. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and she has obtained divorce from petitioner no. 1 and has no objection if the FIR No. 155/2019 is quashed against the Petitioners.

7. In view of the settlement between the parties, learned Additional PP appearing for the State, also has no objection if the present FIR No. 155/2019 is quashed.

8. Hon'ble Supreme Court has recognized the need of amicable settlement of disputes in Rangappa Javoor vs The State Of Karnataka And Another, Diary No. 33313/2019, 2023 LiveLaw (SC) 74, Jitendra Raghuvanshi & Ors. vs Babita Raghuvanshi & Anr., (2013) 4 SCC 58 & in Gian Singh vs State of Punjab (2012) 10 SCC

9. 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. Supreme Court and this Court have repeatedly held that the cases arising out of matrimonial differences should be put to a quietus

if the parties have reached an amicable settlement. Reliance may be placed upon B.S. Joshi v. State of Haryana, (2003) 4 SCC.

10. 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.

11. In the interest of justice, the petition is allowed, and the FIR No. 155/2019, dated 26.06.2019, registered at P.S Shahdara, Delhi under section 498A/406/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed.

12. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J August 25, 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