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

Monu & Ors vs The State Nct Of Delhi & Anr
2025 Latest Caselaw 205 Del

Citation : 2025 Latest Caselaw 205 Del
Judgement Date : 7 May, 2025

Delhi High Court

Monu & Ors vs The State Nct Of Delhi & Anr on 7 May, 2025

                          $~100
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                             Date of decision: 07.05.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 2880/2025 & CRL.M.A. 12893/2025 (exemption)
                                       MONU & ORS.                               .....Petitioners
                                                       Through: Ms. Ria Goyal, Adv. with
                                                                 petitioner nos.1-4 in person.
                                                     versus
                                       THE STATE NCT OF DELHI & ANR.        ... Respondents
                                                     Through: Mr. Hitesh Vali, APP for the
                                                              State with SI Gajal Chugh, PS-
                                                              Krishna Nagar.
                                                              Mr. Kamal Singh Adv. for R-2
                                                              with R-2 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, 2023, seeking quashing of FIR No. 0324/2010, dated 13.12.2010 registered at P.S Krishnan Nagar under sections 324/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. It is submitted that the Respondent No.2 was on his way to buy groceries when he was stopped and assaulted by the petitioners. The Respondent No.2 sustained injuries to his head and back. Thereafter,

the Respondent No.2 lodged against the petitioners. The charge sheet against the petitioners has been filed under sections 324/325/34 IPC.

3. During the proceedings, the parties have amicably resolved their disputes and have executed a Memorandum of Understanding (MoU) dated 13.01.2025. In pursuance of the MoU, it is submitted that the parties shall cooperate in quashing of the aforesaid FIR. The copy of the Memorandum of Understanding (MoU) dated 13.01.2025 has been placed on record as Annexure P-3.

4. The matter was placed before the Joint Registrar, who has recorded the statements of both the parties and passed the following orders:-

"29.04.2025

Today, statement of respondent no. 2 & IO has been recorded to ascertain the veracity and the genuineness of the parties entering into settlement.

Respondent no. 2 & IO has been identified by his counsel & IO.

Let the pre-verified statement along with this order be placed before the Hon'ble Court on 07th May, 2025.

5. Petitioner nos.1-4 are physically present before the Court while R-2 entered his appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer Gajal Chugh from PS Krishnan Nagar.

6. Respondent No.2 confirms that the matter has been settled with the petitioners without any force, fear, coercion and he has no objection if the FIR No. 0324/2010 is quashed against the petitioner.

7. In view of the settlement between the parties, learned Additional PP appearing for the State, submits that the present FIR No. 0324/2010 be quashed with appropriate costs.

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. 0324/2010, dated 13.12.2010 registered at P.S Krishnan Nagar under sections 324/34 IPC alongwith charge sheet and all the other consequential proceeding emanating therefrom.

10. In the interest of justice, the petition is allowed, and FIR No. 0324/2010, dated 13.12.2010 registered at P.S Krishnan Nagar under sections 324/34 IPC along with the charge sheet and all the other consequential proceeding emanating therefrom is hereby quashed.

11. Petition is allowed and disposed of subject to the cost of Rs. 5000/- imposed on each petitioner to be deposited with the Delhi High Court Legal Services Committee within 2 weeks.

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

RAVINDER DUDEJA, J MAY 07, 2025/AK

 
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