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

Prateek Raj Mathur And Ors vs State Nct Of Delhi And Anr
2025 Latest Caselaw 6538 Del

Citation : 2025 Latest Caselaw 6538 Del
Judgement Date : 20 December, 2025

[Cites 11, Cited by 0]

Delhi High Court

Prateek Raj Mathur And Ors vs State Nct Of Delhi And Anr on 20 December, 2025

                          $~14
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                           Date of decision: 20.12.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 8704/2025
                                       PRATEEK RAJ MATHUR AND ORS                  .....Petitioners
                                                         Through:     Mr. Anirudh Narang, Adv.
                                                                      Petitioners are present through
                                                                      vc.
                                                         versus

                                       STATE NCT OF DELHI AND ANR          .....Respondents
                                                     Through: Mr. Sanjeev Sabharwal, APP
                                                              with SI Ayushi Sharma, P.S.
                                                              R.K.Puram.
                                                              R-2 is present 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. 217/2024, dated 02.08.2024, registered at P.S RK Puram, Delhi under Sections 354/354A/323/342/501/509 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. The Factual matrix giving rise to the instant complaint is that the complainant, separated from her husband (petitioner No.1) since August 2023, was lured to Hyatt Regency on 04.06.2024 by Juan

Petros Markau, who had falsely posed himself as a UNICEF employee met the complainant at April expo under pretext of finalizing a business deal. Petitioner No. 1 who had booked the room and arrived at the hotel room with Chinu and one another wherein the accused persons assaulted her, confined her, and outraged her modesty. The accused persons filmed her for blackmailing her later for defaming her family. Hotel CCTV and PCR police confirmed conspiracy and FIR 217/2024 under Sections354/354A/323/342/501/509 IPC registered at PS RK Puram at the instance of respondent No. 2. Chargesheet has since been filed under Section 354/354A/323/342/501/509/120B/34 IPC.

3. During the pendency of proceedings, the parties amicably resolved their disputes before the Delhi State Legal Service Authority and the terms of settlement were written in the form of a Settlement Agreement/Compromise dated 20.11.2024. It is submitted that the petitioners and the respondent no. 2 have unconditionally settled their disputes as per the schedule in the settlement. Copy of the Settlement Agreement dated 20.11.2024 has been annexed as Annexure P-3.

4. Parties have entered their appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Ayushi Sharma, from P.S. R.K.Puram.

5. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and respondent no.2 has no objection if the FIR No. 217/2024 is quashed

against all the Petitioners. She further submits that in terms of settlement, she has obtained divorce from petitioner no.1 on 04.08.2025 by mutual consent.

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. 217/2024 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. 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. In the interest of justice, the petition is allowed, and the FIR No. 217/2024, dated 02.08.2024, registered at P.S RK Puram, Delhi under Sections 354/354A/323/342/501/509 IPC and all the other consequential proceeding emanating therefrom is hereby quashed subject to petitioners depositing cost of Rs. 25,000/- each with DHCBA Cost Account bearing no. 15530110179338.

11. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J December 20, 2025 MA

 
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