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

Aman Yadav Alias Gaurav & Anr vs The State Govt Of Nct Of Delhi & Anr
2025 Latest Caselaw 845 Del

Citation : 2025 Latest Caselaw 845 Del
Judgement Date : 18 July, 2025

Delhi High Court

Aman Yadav Alias Gaurav & Anr vs The State Govt Of Nct Of Delhi & Anr on 18 July, 2025

                          $~73
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 18.07.2025
                          ,,,,,,,,,,




                          +            W.P.(CRL) 2196/2025 & CRL.M.A. 20507/2025 EXEMPTION
                                       AMAN YADAV ALIAS GAURAV & ANR.....Petitioners
                                                       Through: Ms. Neeshu Sharma, Mr.Rohit
                                                                 Kaushik, Mr. Rakesh Kr., Advs.
                                                                 along with petitioners in person.
                                                     versus
                                       THE STATE (GOVT OF NCT OF DELHI) & ANR
                                                                          ... Respondents
                                                     Through: Mr. Anand V. Khatri, ASC for
                                                              the State with SI Sangeeta, PS
                                                              Mukherjee Nagar
                                                              R-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. 280/2025, dated 08.04.2025, registered at P.S Mukherjee Nagar, Delhi under Sections 115(2)/126(2)/351(2)/3(5) of BNS and all proceedings emanating therefrom on the basis of settlement between the parties.

2. As per allegations in FIR, on 06.04.2025, Respondent no. 2 alleges that Petitioners passed comments related to his disability while he was returning from Saraswati Library leading to a verbal exchange and scuffle resulting in injuries to respondent no.2. Thereafter,

Respondents No. 2 filed FIR No. 280/2025, dated 08.04.2025, at P.S Mukherjee Nagar, Delhi under section 115(2)/126(2)/351(2)/3(5) of BNS.

3. During the proceedings, the parties amicably resolved their disputes and executed a Compromise Deed dated 29.04.2025. The copy of Compromise Deed dated 29.04.2025 has been placed on record as AnnexureP-4.

4. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Sangeeta from PS Mukherjee Nagar.

5. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and he has no objection if the FIR No. 280/2025 is quashed against the Petitioner.

6. In view of the settlement between the parties, learned ASC appearing for the State, also has no objection if the present FIR No. 280/2025 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. 280/2025, dated 08.04.2025, registered at P.S Mukherjee Nagar, Delhi under section 115(2)/126(2)/351(2)/3(5) of BNS and all the other consequential proceeding emanating therefrom.

9. In the interest of justice, the petition is allowed, and the FIR No. 280/2025, dated 08.04.2025, registered at P.S Mukherjee Nagar, Delhi under section 115(2)/126(2)/351(2)/3(5) of BNS and all the other consequential proceeding if any emanating therefrom is hereby quashed subject to petitioners depositing cost of Rs.5000/- each with Delhi District Legal Services Authority within one month.

10. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J JULY 18, 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