Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Happy Singh And Another vs State Of N.C.T. Of Delhi And Another
2025 Latest Caselaw 3425 Del

Citation : 2025 Latest Caselaw 3425 Del
Judgement Date : 26 May, 2025

Delhi High Court

Happy Singh And Another vs State Of N.C.T. Of Delhi And Another on 26 May, 2025

                          $~59
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                            Date of decision: 26.05.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 3498/2025
                                       HAPPY SINGH AND ANOTHER                  .....Petitioners
                                                       Through: Mr. Faiz Imam,Adv. along with
                                                                petitioner no.1 and petitioner
                                                                no.2 in person.
                                                      versus
                                       STATE OF N.C.T. OF DELHI AND
                                       ANOTHER                               ... Respondents
                                                      Through: Mr. Satinder Singh Bawa, APP
                                                                for the State with SI HR
                                                                Choudhary, PS-Gandhi Nagar.
                                                                Mr. M. Ayub Khan, Adv. for
                                                                R2 along with R2 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. 0133/2017, dated 15.04.2017, registered at P.S Gandhi 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 22.11.2015 as per Hindu rites and ceremonies at Delhi. No child was born out of the said wedlock. It is submitted that

due to temperamental differences, the couple started living separately since 03.12.2016. Thereafter, Respondent No.2 lodged the aforesaid FIR against Petitioner No. 1 and his family members. The charge sheet was filed under sections 498A/406/34 IPC.

3. During the proceedings, the parties amicably resolved their disputes and executed a Compromise/Settlement Deed dated 04.12.2023. 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. It is submitted that the learned Family Court, Karkardooma Courts allowed the mutual divorce petition on 09.08.2024, 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 has been withdrawn and all conditions of the Settlement Agreement have been fulfilled including the payment of the total settlement amount of Rs. 4,00,000/- (Rupees four lacs) as per the schedule mentioned in the Settlement Deed. The copy of Compromise/Settlement Deed dated 04.12.2023 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:-

"19.05.2025

1. The present non contentious petition has been filed by the petitioners under Section 528 of the Bhartiya Nagarik Suraksha

Sanhita, 2023 for quashing of the FIR NO. 133/2017 Under Sections 498A/406/34 of the Indian Penal Code registered at P.S. Gandhi Nagar on the basis of settlement arrived at between the parties.

2. As per the submissions, the matter between the petitioners and R-2 has been amicably settled.

3. Vide separate statement recorded in this behalf, petitioners, stated that dispute between them and R-2 has been amicably settled as per the settlement deed dated 04.12.2023. The settlement has been arrived at between the parties herein without any force, coercion,: undue influence and pressure. They have signed the settlement deed with their wish and will. Vide separate statement recorded in this behalf, R-2 stated that dispute between R-2 and petitioners has been amicably settled as per the settlement deed dated 04.12.2023. The settlement has been arrived at between the parties herein without any force, coercion, undue influence and pressure. The settlement deed has been signed with wish and will.

4. Investigating Officer is present in Court and has duly verified the identity of both the parties. Separate statement of Investigating Officer has also been recorded.

5. The parties along with their counsels have confirmed that the settlement deed has been duly entered into between them.

6. Learned counsel for State/APP enters appearance and accepts notice. He submits that in view of the statement recorded, let the matter be placed before the Hon'ble Court.

7. The compromise/settlement deed is in writing and has been duly signed by both the parties. I have heard both the parties and from the direct dialogue with both the parties, it is observed that the consent of both the parties is found to be genuine and has not been obtained under undue influence or pressure.

8. In view of the above, matter be placed before the Hon'ble Court on 26.05.2025.

5. Petitioner and respondent no.2 are physically present before the Court. They have been identified by their respective counsels as well

as by the Investigating Officer SI HR Choudhary from PS Gandhi Nagar.

6. Respondent No.2 confirms that the matter has been settled with the petitioners without any force, fear, coercion and she has received the payment of the entire settlement amount Rs. 4,00,000/- (Rupees four lacs) from the Petitioner No.1 as per the schedule mentioned in the Compromise/Settlement Deed dated 04.12.2023. She further submits that she has no objection if the FIR No. 0133/2017 alongwith charge sheet 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. 0133/2017 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. 0133/2017, dated 15.04.2017, registered at P.S Gandhi Nagar under sections 498A/406/34 IPC and all the other consequential proceeding emanating therefrom.

10. In the interest of justice, the petition is allowed, and the FIR No. 0133/2017, dated 15.04.2017, registered at P.S Gandhi Nagar under sections 498A/406/34 IPC along with the charge sheet and all the other consequential proceeding emanating therefrom is hereby quashed.

11. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J MAY 26, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter