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

Rakesh Jindal & Anr vs The State Govt Of Nct Of Delhi And Ors
2025 Latest Caselaw 894 Del

Citation : 2025 Latest Caselaw 894 Del
Judgement Date : 21 July, 2025

Delhi High Court

Rakesh Jindal & Anr vs The State Govt Of Nct Of Delhi And Ors on 21 July, 2025

                          $~121
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 21.07.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 926/2025 & CRL.M.A. 4268/2025 EXEMPTION
                                       RAKESH JINDAL & ANR.
                                                                               .....Petitioners
                                                       Through: Mr. Pulkit Luthra, Mr. Harshit
                                                                 Luthra & Mr. Nupur Luthra,
                                                                 Advocates
                                                                 Petitioners in person


                                                     versus
                                       THE STATE (GOVT OF NCT OF DELHI) & ORS.
                                                                           ... Respondents
                                                     Through: Mr. Satinder Singh Bawa, APP
                                                              for the State with SI Chandan,
                                                              PS Paschim Vihar
                                                              Mr. Ravi Sharma & Ms. Srishti
                                                              Sharma, Advocates for R-2 & 3
                                                              Respondents No. 2 in person
                                                              Respondent No. 3 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. 195/2024, dated 15.03.2024, registered at P.S Paschim Vihar, Delhi under Sections

323/341/354/509/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. As per allegations in the FIR, on 14.03.2024 near Multan Nagar, Respondent No. 2 while heading to Vikaspuri along his wife and children, in his car was stopped by a white XL6 (DL8CBD0244) from which Petitioners alighted, verbally abused and assaulted him with rod and fists, and pushed his wife and children, when they tried to intervene. FIR No. 195/2024, dated 15.03.2024 was lodged at the instance of respondent no.2, at P.S Paschim Vihar, Delhi under section 323/341/354/509/34 IPC. Chargesheet was filed against the petitioners under section 323/341/354/509/34 IPC & Section 8 of POCSO Act. Subsequently, Petitioners were discharged from section 8 of POCSO Act vide order dated 07.10.2024.

3. During the proceedings, the parties amicably resolved their disputes and executed a Memorandum of Understanding/ Compromise Deed dated 13.12.2024. The copy of Memorandum of Understanding/ Compromise Deed dated 13.12.2024 has been placed on record as Annexure P-4.

4. Petitioners and respondent No. 2 are physically present before the Court while respondent No. 3 has entered her appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Chandan, from PS Paschim Vihar.

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. 195/2024 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. 195/2024 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. 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. 195/2024, dated 15.03.2024, registered at P.S Paschim Vihar, Delhi under section 323/341/354/509/34 IPC and all the other consequential proceeding emanating therefrom.

9. In the interest of justice, the petition is allowed, and the FIR No. 195/2024, dated 15.03.2024, registered at P.S Paschim Vihar, Delhi under section 323/341/354/509/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed, subject to the petitioners depositing cost of Rs. 10,000/- each with Advocates Welfare Fund bearing DHCBA Cost Account No. 15530110179338, maintained with UCO Bank, Delhi High Court, New Delhi, within 30 days.

10. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J JULY 21, 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