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

Jai Kumar & Ors vs State Govt. Of Nct Of Delhi And Anr
2025 Latest Caselaw 4080 Del

Citation : 2025 Latest Caselaw 4080 Del
Judgement Date : 26 August, 2025

Delhi High Court

Jai Kumar & Ors vs State Govt. Of Nct Of Delhi And Anr on 26 August, 2025

                          $~67
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 26.08.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 2530/2025 &          &    CRL.M.As.       11358/2025,
                                       11359/2025
                                       JAI KUMAR & ORS.                              .....Petitioners
                                                     Through:        Petitioners in person.
                                                     versus
                                       STATE GOVT. OF NCT OF DELHI AND ANR.
                                                                             ... Respondents
                                                     Through: Mr. Naresh Kumar Chahar,
                                                              APP with SI Sachin Panwar, PS
                                                              Fatehpuri.
                                                              Mr. Tariq Muneer, Mr. Achal
                                                              Gupta, Mr. Chandan Gupta, Ms.
                                                              Alizaa Riaz, Ms. Chanchal
                                                              Gupta, Ms. Yukta, Advs. 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, seeking quashing of FIR No. 511/2024, dated 06.09.2024, registered at P.S Fatehpur Beri, Delhi under Section 448/511/506/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. As per averments made in the FIR, on 31.10.2023 Respondent No. 2 alleged that several accused from a land mafia gang carrying

lethal construction weapons forcibly attempted to trespass and encroach upon her company's agriculture land with threats to the caretaker FIR was lodged at instance of respondent no. 2 under sections 448/511/506/34 IPC against the petitioners. It is submitted that several disputes were ongoing between the parties.

3. During the course of proceedings, the parties amicably resolved their disputes. In view of the aforesaid settlement, petitioners have executed an Agreement dated 17.10.2024. It is submitted that all pending cases have been withdrawn and FIR No. 510/2024, lodged at PS Fatehpur Beri under sections 448/506 IPC has since been quashed by the co-ordinate bench today. Copy of the Agreement dated 17.10.2024 has been annexed as Annexure P2.

4. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Sachin Panwar, PS Fatehpuri.

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. 511/2024 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. 511/2024 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. 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.

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. 511/2024, dated 06.09.2024, registered at P.S Fatehpur Beri, Delhi under section 448/511/506/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed.

11. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J August 26, 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