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

Suman & Anr vs State Of Nct Of Delhi & Anr
2025 Latest Caselaw 6203 Del

Citation : 2025 Latest Caselaw 6203 Del
Judgement Date : 5 December, 2025

[Cites 6, Cited by 0]

Delhi High Court

Suman & Anr vs State Of Nct Of Delhi & Anr on 5 December, 2025

                          $~45
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 05.12.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 8698/2025 & CRL.M.A. 36299/2025 EXEMPTION
                                       SUMAN & ANR.                              .....Petitioner
                                                         Through:    Mr. Tushar Agarwal, Mr.
                                                                     Naveen Kumar, Mr. Arun
                                                                     Kumar, Mr. Abhishek Mahal,
                                                                     Advs. with all petitioners in
                                                                     person.

                                                         versus

                                       STATE OF NCT OF DELHI & ANR.              .....Respondent
                                                         Through:    Mr. Nawal Kishore Jha, APP
                                                                     with SI Ravi, PS Lajpat Nagar.
                                                                     Ms. Tripti Raj, Adv. for R-2
                                                                     with R-2 through VC.

                          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.310/2019, dated 28.09.2019, registered at P.S Lajpat Nagar, Delhi under Sections 323/341/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. As per averments made in the FIR, on 10.07.2019 Respondent no. 2 and his brother were physically assaulted by petitioners, linked to an ongoing multi-family land dispute pending in Saket Court thereby causing injuries.Chargesheet has since been filed under Sections 323/341/34 IPC against the petitioners.

3. During the course of proceedings, the parties amicably resolved their disputes and the terms of settlement have been reduced in the form of a Memorandum of Understanding dated 25.05.2025, copy of the same has been annexed as Annexure P-3.

4. Petitioners are physically present before the Court while Respondent no. 2 has entered his appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Ravi, from PS Lajpat Nagar.

5. Respondent no. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and he has no objection if the FIR No. 310/2019 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. 310/2019 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. 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.

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, 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. 310/2019, dated 28.09.2019, registered at P.S Lajpat Nagar, Delhi under section 323/341/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed. Since State machinery has been used, quashing is subject to the petitioners depositing depositing cost of Rs. 5,000/- (Rupees Five Thousand only) with Delhi High Court Staff

Welfare Fund bearing account no. 15530110074442, maintained with UCO Bank 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 December 05, 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 : IJJ

 

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

 
 
Latestlaws Newsletter