Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Soni & Ors vs The State (Nct Of Delhi) & Anr
2025 Latest Caselaw 604 Del

Citation : 2025 Latest Caselaw 604 Del
Judgement Date : 2 July, 2025

Delhi High Court

Soni & Ors vs The State (Nct Of Delhi) & Anr on 2 July, 2025

                          $~11
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                         Date of decision: 02.07.2025
                          ,,,,,,,,,,




                          +            CRL.M.C 4195/2025 & CRL.M.A. 18312/2025 EXEMPTION

                                       SONI AND ORS.                              .....Petitioners
                                                        Through:    Ms. Razia, Adv.
                                                                    Petitioners in person.
                                                    versus
                                       STATE AND ANR.                             ... Respondents
                                                    Through:        Ms. Shubhi Gupta, APP for the
                                                                    State    with    SI   Pardeep,
                                                                    P.S.Kanjhawala.
                                                                    Mr. Salman Sheikh, Adv. for R-
                                                                    2.
                                                                    R-2 in person.

                          CORAM:
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA
                                                  JUDGMENT(ORAL)

RAVINDER DUDEJA, J.

1. The present petition is filed under Section 482 Cr.P.C. (Old Act) / Section 528 BNSS (New Act) for quashing of FIR No. 411/2024 registered under Sections 115(2)/333/3(5) BNS (Sec 323/ 452/34 of IPC) at Police Station Kanjhawala, Delhi.

2. The complainant, Krishna, alleged that on 17.09.2024 around 8:00 PM, during a domestic argument with her husband regarding his suspected affair with their neighbour's wife, their neighbours--

Mehruddin, his wife Soni, their sons Vivek and Karan, his brother Bhola, and Bhola's wife Sabina, forcefully entered her house and assaulted her, her daughter-in-law Asha, and her son Jitendra. She claimed that when she stepped outside to call her elder son, Soni and Sabina again assaulted her, and her son Jitendra was physically attacked by Bhola, Vivek, and Karan. Based on her statement, medical reports, and spot verification, an FIR No. 411/2024 under Sections 115(2)/333/3(5) of the BNS was registered at PS Kanjhawala, Delhi.

3. During the proceedings, the parties amicably resolved their disputes and executed a Compromise/Settlement Deed dated 25.04.2025. The parties amicably settled all disputes through mutual intervention, and the first party raised no objection to quashing of the FIR. Both agreed to be bound by the terms, with no claims left and liberty to seek legal remedy if breached. The copy of the Compromise/Settlement Deed dated 25.04.2025 has been annexed as annexure C.

4. Petitioners and respondent no.2are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Pardeep, P.S.Kanjhawala.

5. Respondent No.2 has confirmed that the matter has been settled with the petitioners without any force, fear, coercion. She further submits that she has no objection if the FIR No. 411/2024 registered

under Sections 115(2)/333/3(5) BNS (Sec 323/ 452/34 of IPC) at Police Station Kanjhawala, Delhiis quashed against the petitioners.

6. In view of the settlement dated 25.04.2025 between the parties, learned Additional PP appearing for the State, also has no objection if the present FIR No. 411/2024 registered under Sections 115(2)/333/3(5) BNS (Sec 323/ 452/34 of IPC) at Police Station Kanjhawala, Delhiis quashed.

7. In Gian Singh vs State of Punjab (2012) 10 SCC 303, Hon'ble Supreme Courthas 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. 411/2024 registered under Sections 115(2)/333/3(5) BNS (Sec 323/ 452/34 of IPC) at Police Station Kanjhawala, Delhiand all the other consequential proceeding emanating therefrom.

9. In the interest of justice, the petition is allowed, and FIR No. 411/2024 registered under Sections 115(2)/333/3(5) BNS (Sec 323/ 452/34 of IPC) at Police Station Kanjhawala, Delhiand 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 02, 2025/na

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter