Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Masaroor Abbas & Ors vs The State Govt Of Nct Of Delhi & Anr
2025 Latest Caselaw 5996 Del

Citation : 2025 Latest Caselaw 5996 Del
Judgement Date : 1 December, 2025

[Cites 9, Cited by 0]

Delhi High Court

Masaroor Abbas & Ors vs The State Govt Of Nct Of Delhi & Anr on 1 December, 2025

                          $~22
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 01.12.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 7107/2025 & CRL.M.A. 29853/2025 EXEMPTION
                                       FROM FILING CERTIFIED COPIES ETC, CRL.M.A.
                                       29854/2025   EXEMPTION       FROM        FILING          DIM
                                       ANNEXURES
                                       MASAROOR ABBAS & ORS.                       .....Petitioners
                                                       Through: Mr. Mutiur Rehman, Mr. Ayub
                                                                Ahmad Qureshi, Ms. Shaheen
                                                                and Ms. Mehnuish Khanam,
                                                                Adv. Mr. Kalash Chhabra, Adv.
                                                                Petitioner nos. 1 to 8 are present
                                                                in person.
                                                                Petitioners nos. 9 to 11 are
                                                                present through vc.
                                                       versus
                                       THE STATE GOVT OF NCT OF DELHI & ANR.
                                                                             .....Respondents
                                                       Through: Mr. Nawal Kishore Jha, APP
                                                                with SI Ramakant, P.S.Sadar
                                                                Bazar.
                                                                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. 38/2021, dated 23.01.2021, registered at P.S Sadar Bazar, 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. 1and Respondent no. 2/complainant was solemnized on 05.03.2017 as per Muslim Rites and ceremonies at New Delhi. 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.

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 has since been filed under sections 498A/406/34 IPC against the petitioners.

4. During the course of proceedings, the parties amicably resolved their disputes before the Mediation Centre, Tis Hazari Courts, Delhi and the terms of settlement were written in the form of a Settlement dated 02.12.2024. It is submitted that petitioner no.1 and respondent no. 2 have obtained divorce on 22.02.2025 as per Muslim Personal Law and petitioner no. 1 has paid the entire settlement amount of Rs. 8,00,000/- (Rupees Eight Lacs only) to respondent no. 2 as per the schedule of settlement. Copy of the Settlement dated 02.12.2024 has been annexed as Annexure P-5.

5. Petitioner nos. 1 to 8. & Respondent no. 2 are physically present before the Court while Petitioner nos. 9 to 11 have entered their appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Rama Kant from PS Sadar Bazar.

6. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and she has received the entire settlement amount and has no objection if the FIR No. 38/2021 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. 38/2021 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 Live Law (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, 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. 38/2021, dated 23.01.2021, registered at P.S Sadar Bazar, 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 December 01, 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