Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Keshav Dutt Sharma And Anr vs State (Nct Of Delhi) And Anr
2025 Latest Caselaw 3298 Del

Citation : 2025 Latest Caselaw 3298 Del
Judgement Date : 21 May, 2025

Delhi High Court

Keshav Dutt Sharma And Anr vs State (Nct Of Delhi) And Anr on 21 May, 2025

                          $~106
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 21.05.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 1427/2025, CRL.M.A. 6358/2025
                                       KESHAV DUTT SHARMA & ANR.             .....Petitioners
                                                       Through: Mr. Suraj Prakash Sharma,
                                                                 Advocates with petitioners
                                                                 (through VC).
                                                     versus
                                       STATE (NCT OF DELHI)& ANR.          ... Respondents
                                                     Through: Mr. Satinder Singh Bawa, APP
                                                              with SI Jyoti, PS-S.Rohini.
                                                              Mr. A.S. Mann, Advocate with
                                                              respondent No. 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. 0034/2020, dated 17.03.2020, registered at P.S South Rohini under sections 498A/406/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. The marriage between Petitioner No.1 and Respondent No.2was solemnized on 02.12.2010 as per Hindu rites and ceremonies at Delhi. No child is born out of the said wedlock. It is submitted that due to

temperamental differences, the couple lived separately since 2017. Thereafter, Respondent No.2 lodged the aforesaid FIR against Petitioner No. 1 and his family members. The charge sheet was filed under sections 498A/406/323/34 IPC.

3. During the proceedings, the parties were referred to mediation in the court of Mr. Dinesh Bhatt, Ld. Principal Judge, North-West District, Rohini Courts, New Delhi where they amicably resolved their disputes and executed a Settlement Deed dated 28.11.2023. In pursuance of the Settlement, the parties jointly filed a fresh petition for divorce by mutual consent under Section 13B(1) of the Hindu Marriage Act, 1955. The learned Family Court, Rohini Courts allowed the first motion of mutual divorce petition on 12.01.2024. It is submitted that vide order dated 07.09.2024, the second motion of mutual divorce petition was allowed, thereby dissolving the marriage between the Petitioner No.1 and Respondent No.2. It is submitted that all the previous complaints and litigations initiated by the parties have been withdrawn and all conditions of the Settlement Deed including the payment of Rs. 8,00,000/- (Rupees Eight Lacs) to the Respondent No.2 have been fulfilled as per the schedule mentioned in the Settlement Deed. The copy of Settlement Deed dated 28.11.2023 has been placed on record as Annexure A-3.

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

"08.05.2025

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

Petitioner is directed to file second motion proceedings as well as divorce decree before the next date of hearing before Hon'ble Court.

Respondent no. 2 has been identified by his counsel. Let the pre-verified statement along with this order be placed before the Hon'ble Court on 21st May, 2025.

5. Petitioners and respondent No. 2 have entered their appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Jyoti, from PS S. Rohini.

6. Respondent No.2 confirms that the matter has been settled with the petitioners without any force, fear, coercion and she has received the entire payment of Rs. 8,00,000/- (Rupees Eight Lacs) from the Petitioner No.1. She submits that she has no objection if the FIR No. 0034/2020 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. 0034/2020 alongwith charge sheet 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. 0034/2020, dated 17.03.2020, registered at P.S South Rohini under sections 498A/406/34 IPC alongwith charge sheet and all the other consequential proceeding emanating therefrom.

10. In the interest of justice, the petition is allowed, and the FIR No. 0034/2020, dated 17.03.2020, registered at P.S South Rohini under sections 498A/406/34 IPC alongwith 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 MAY 21, 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