Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Kumar Shrivashtava vs The State Nct Of Delhi And Anr
2025 Latest Caselaw 768 Del

Citation : 2025 Latest Caselaw 768 Del
Judgement Date : 11 July, 2025

Delhi High Court

Arun Kumar Shrivashtava vs The State Nct Of Delhi And Anr on 11 July, 2025

                          $~78
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                        Date of decision: 11.07.2025

                          +        CRL.M.C. 4522/2025
                                   ARUN KUMAR SRIVASTAVA              .....Petitioners
                                               Through: Mr. Anand Aggarwal & Ms.
                                                        Mamta Garg, Advs. with
                                                        petitioner in person
                                                 versus
                                   THE STATE NCT OF DELHI AND ANR. ... Respondents
                                                 Through: Mr. Satinder Singh Bawa, APP
                                                          for the State with SI Yashpal
                                                          Singh, PS Farsh Bazar.
                                                          R-2 in person.


                          CORAM:-
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA

                                                     JUDGMENT(ORAL)

RAVINDER DUDEJA, J.

1. This petition under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023 seeks quashing of FIR no. 228/2017 registered on 12.06.2017 under sections 288/337 IPC at PS Farash Bazar, and all proceedings arising therefrom pursuant to a settlement between the parties.

2. As per allegations, on 12.06.2017 the injured person, Bijender, had been hit by a stone that fell from an under-construction house bearing No. 210/10, Dungar Mohalla, while he was passing by,

resulting in serious injuries for which he was taken to Dr. Hedgewar Hospital. Based on the MLC and spot inquiry, an FIR was registered under Sections 288 and 337 IPC for causing hurt by negligent act.

3. During the pendency of the proceedings, both parties entered into a Compromise/Settlement Deed dated 28.01.2025 amicably. The petitioner agreed to pa Rs. 40,000/- to the Respondent no. 2 as full and final settlement amount. A copy of the settlement deed dated 28.01.2025arrived in the mediation center is annexed as Annexure G.

5. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Yashpal Singh, from PS Farsh Bazar.

6. Respondent No. 2submits that the matter has been amicably settled with the Petitioner without any force, fear, or coercion and confirms that he has received the full and final settlement amount. He has no objection to the terms and conditions mentioned in the Compromise/Settlement Deed dated 28.01.2025 and further submits that he has no objection if FIR no. 228/2017 registered on 12.06.2017 under sections 288/337 IPC at PS Farash Bazar along with all pending proceedings arising therefrom, 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. 228/2017 registered on 12.06.2017 under sections

288/337 IPC at PS Farash Bazar along with pending proceeding is quashed.

8. 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."

9. 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. 228/2017 registered on 12.06.2017 under sections 288/337 IPC at PS Farash Bazar and all the other consequential proceeding emanating therefrom.

10. In the interest of justice, the petition is allowed, and FIR no. 228/2017 registered on 12.06.2017 under sections 288/337 IPC at PS Farash Bazar along with the charge sheet and all the other consequential proceeding emanating therefrom is hereby quashed.

11. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J JULY 11, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter