Citation : 2025 Latest Caselaw 6412 Del
Judgement Date : 16 December, 2025
$~47
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 16.12.2025
,,,,,,,,,,
+ CRL.M.C. 5317/2024
ANKIT JAIN AND ORS ....Petitioners
Through: Ms. Vijay Rani, Mr. Adhish
Sharma, Ms. Vanshika Pandey,
Mr. Shubham Bharti, Ms.
Suruchi Sharma, Advocates.
Petitioner No. 1 and 2 in
person.
Petitioner Nos. 3 to 5 through
VC.
versus
STATE (GOVT. OF NCT OF DELHI)
AND ANR ..... Respondents
Through: Mr. Aashneet Singh, APP.
SI Mahipal, PS Dayal Pur.
Respondent No. 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. 0018/2021, dated 07.01.2021, registered at P.S DayalPur 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 05.06.2015 as per Hindu Rites and ceremonies at Delhi. No child was born out of the said wedlock. However, on account of temperamental differences Petitioner No.1and Respondent No. 2 are living separately since 14.09.2017
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. FIR No. 0018/2021 was lodged at the instance of respondent no. 2 at PS DayalPur under sections 498A/406/34 IPC against the petitioners.
4. During the course of proceedings, the parties amicably resolved their disputes and the terms of settlement were written in the form of Memorandum of Understanding/Settlement Deed dated 07.05.2022. It is submitted that petitioner no.1 and respondent no. 2 have obtained divorce on 12.12.2023 and the petitioner no.1 has paid the entire settlement amount of Rs. 15,00,000/- (Rupees Fifteen Lacs Only) to respondent no. 2 as per the schedule in the settlement. Copy of the settlement deed dated 07.05.2022 has been annexed as Annexure P-2.
5. Petitioner Nos. 1 and 2 are physically present before the Court while petitioner Nos. 3 to 5 and respondent No. 2 have entered their
appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Mahipal, from PS Dayal Pur.
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 and has no objection if the FIR No. 0018/2021 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. 0018/2021 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 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, 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. 0018/2021, dated 07.01.2021, registered at P.S Dayal Pur Delhi under Sections 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 16, 2025 MA
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!