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

Jaspal Singh & Ors vs The State Gov Of Nct Delhi & Anr
2025 Latest Caselaw 3300 Del

Citation : 2025 Latest Caselaw 3300 Del
Judgement Date : 21 May, 2025

Delhi High Court

Jaspal Singh & Ors vs The State Gov Of Nct Delhi & Anr on 21 May, 2025

                          $~108
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

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




                          +            CRL.M.C. 2476/2025
                                       JASPAL SINGH & ORS.                         .....Petitioners
                                                       Through:      Mr. Afroz Ahmad, Advocate
                                                                     with petitioners in person.
                                                    versus
                                       THE STATE GOV NCT OF DELHI & ANR. ... Respondents
                                                    Through: Mr. Satinder Singh Bawa, APP
                                                             with SI Rajnikant, PS-Kirti
                                                             Nagar and ASI Abhay Jit Singh,
                                                             PS-Naraina.
                                                             Mr. Vipin Kumar, Ms. Vashu
                                                             Gupta and Mr. Vishu Raj,
                                                             Advocates for R-2 with
                                                             respondent No. 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, 2023, seeking quashing of FIR No. 0433/2022, dated 18.08.2022, registered at P.S Kirti Nagar 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.2 was solemnized on 22.01.1999 as per Sikh rites and ceremonies at Delhi. Two girls namely Simranjeet Kaur and Jaspreet Kaur were born out of the said wedlock and have attained the age of majority. It is submitted that due to temperamental differences, the couple started living separately since 17.01.2022. Thereafter, Respondent No.2 filed the following cases against the Petitioners:

i. a complaint case bearing MC No. 405/2022 under section 12 of the DV Act ii. Execution petition bearing Ex No. 235/24 iii. Maintenance petition under section 125 Cr.P.C. bearing No. MT

iv. FIR No. 0433/2022 under sections 498A/406/34 IPC against Petitioner No. 1 and his family members.

The Petitioner No.1 filed a criminal revision bearing MAT No. 162/2024 against the Respondent No.2. The charge sheet was filed under sections 498A/406/34 IPC.

3. During the proceedings, the parties amicably resolved their disputes in the Counselling Cell, Family Court, West, Tis Hazari Courts, Delhi vide a Settlement Deed dated 28.01.2025. 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-01, West, Tis Hazari Courts, Delhi on 07.03.2025 allowed the mutual divorce petition, thereby dissolving the marriage between the Petitioner No.1 and Respondent No.2. The copy of the mutual divorce petition is annexed as Annexure P-10. 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. 90,00,000/- (Rupees Ninety Lacs) to the Respondent No.2 have been fulfilled as per the schedule mentioned in the Settlement Deed. The copy of Settlement Deed dated 28.01.2025 has been placed on record as Annexure P-4.

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 & petitioner no. 1 have been recorded to ascertain the veracity and the genuineness of the parties entering into settlement.

Respondent no. 2 & petitioner no. 1 has been identified by his counsel & IO.

Let the pre-verified statement along with this order be placed before the Hon'ble Court on 21st May, 2025.

5. Parties are physically present before the Court with their respective advocate. They have been identified by their respective

counsels as well as by the Investigating Officer SI Rajnikant, from PS Kirti Nagar and ASI Abhay Jit Singh, PS- Naraina.

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 Rs. 90,00,000/- (Rupees Ninety Lacs) from the Petitioner No.1. She further submits that she has no objection if the FIR No. 0433/2022 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. 0433/2022 alongwith charge sheet is quashed.

8. In Gian Singh vs State of Punjab (2012) 10 SCC 303, Hon'ble Supreme Courthas 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. 0433/2022, dated 18.08.2022, registered at P.S Kirti Nagar 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. 0433/2022, dated 18.08.2022, registered at P.S Kirti Nagar 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