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

Amit Jindal vs The State Govt. Of Nct Of Delhi And Anr
2025 Latest Caselaw 1027 Del

Citation : 2025 Latest Caselaw 1027 Del
Judgement Date : 28 July, 2025

Delhi High Court

Amit Jindal vs The State Govt. Of Nct Of Delhi And Anr on 28 July, 2025

                          $~107
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 28.07.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 1124/2025 & CRL.M.A. 5086/2025
                                       AMIT JINDAL                              .....Petitioner
                                                       Through: Mr. Ajay Khatanan, Mr. Rahul
                                                                 Chaudhary, Mr. Jitin Kumar,
                                                                 Advocates.
                                                                     Petitioner in person.
                                                    versus
                                       THE STATE GOVT. OF NCT
                                       OF DELHI AND ANR.                  ... Respondents
                                                    Through: Mr. Yudhvir Singh Chauhan,
                                                              APP with Insp. Sonu Ram, PS-
                                                              Shaheen Bagh, SI Anil Kumar,
                                                              PS-Vijay Vihar.
                                                              Respondent No. 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. 85/2021, dated 12.03.2021, registered at P.S Vijay Vihar, Delhi under Sections 498A/406/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. The marriage between Petitioner No. 1 and Respondent No. 2 was solemnized on 25.04.2008 as per Hindu rites and customs at Uttar Pradesh. A child namely Sarthak was born out of the said wedlock. Due to temperamental differences Petitioner and Respondent No. 2 started living separately since 24.04.2011. As per averments made in the FIR, Respondent No. 2 was subjected to physical and mental harassment on account of dowry by the petitioners. Subsequently, FIR No. 85/2021, dated 12.03.2021 was lodged at instance of Respondent No. 2 at P.S Vijay Vihar, Delhi under section 498A/406/34 IPC. Chargesheet has since been filed under sections 498A/406 IPC against the petitioner.

3. During the course of proceedings, the parties amicably resolved their disputes before the Family Court on 07.04.2022 and in the terms of settlement, Petitioner and Respondent No. 2 obtained divorce by mutual consent. It is submitted that all conditions of the Settlement order have been fulfilled including the payment of the total settlement amount of Rs. 14,00,000/- (Rupees fourteen lacs only) as per the schedule mentioned in the Settlement order. The copy of Settlement order dated 07.04.2022 has been placed on record as Annexure P-3.

4. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Anil Kumar, from PS Vijay Vihar.

5. Respondent No. 2 confirms that the matter has been amicably settled with the petitioner without any force, fear, coercion and she has no objection if the FIR No. 85/2021 is quashed against the Petitioner.

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. 85/2021 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. In view of the aforesaid circumstances and the fact that parties have put a quietus to the dispute, no useful purpose will be served in continuing with the present FIR No. 85/2021, dated 12.03.2021, registered at P.S Vijay Vihar, Delhi under section 498A/406/34 IPC and all the other consequential proceeding emanating therefrom.

9. In the interest of justice, the petition is allowed, and the FIR No. 85/2021, dated 12.03.2021, registered at P.S Vijay Vihar, Delhi under section 498A/406/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed.

10. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J JULY 28, 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