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

Manish Kumar Lamba & Ors vs State Of Nct Of Delhi & Anr
2025 Latest Caselaw 3526 Del

Citation : 2025 Latest Caselaw 3526 Del
Judgement Date : 28 May, 2025

Delhi High Court

Manish Kumar Lamba & Ors vs State Of Nct Of Delhi & Anr on 28 May, 2025

                          $~38
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                          Date of decision: 28.05.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 2949/2025
                                       MANISH KUMAR LAMBA& ORS.              .....Petitioners
                                                       Through: Petitioner No. 1 in person
                                                                Mr. Sumit Solanki & Mr.
                                                                Ashish Solanki, Advs.
                                                                P-2, 3 & 5 through VC
                                                       versus
                                       STATE OF NCT OF DELHI & ANR.          ... Respondents
                                                       Through: Mr. Satinder Singh Bawa, APP
                                                                with W/SI Neelu, PS Dwarka
                                                                North
                                                                R-2 is present 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. 0319/2021, dated 17.04.2021, registered at P.S Bindapur 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 30.01.2020 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 16.04.2020. Thereafter, Respondent No.2 filed a petition under section 12 of the DV Act, an execution petition bearing No. 227/2023, a maintenance petition bearing No. 390/2020 and also lodged the aforesaid FIR against Petitioner No. 1 and his family members.

3. During the proceedings, the parties amicably resolved their disputes and executed a MoU/Settlement Deed dated 19.04.2024. In pursuance of the Settlement, the parties jointly filed a fresh petition for divorce by mutual consentunder Section 13B(1) of the Hindu Marriage Act, 1955. The learned Family Court, South-West, Dwarka Courts allowed the mutual divorce petition on 05.03.2025, 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. 6,50,000/- (Rupees six lacs fifty thousand) as per the schedule mentioned in the Settlement Deed. The copy of MoU/Settlement Deed dated 19.04.2024has been placed on record as Annexure C.

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

"21.05.2025

Today, statement of respondent no. 2 has been recorded to ascertain the veracity and the genuineness of the parties entering into settlement. Respondent no. 2 has been identified by IO. Let this pre-verified statement along with this order be placed before the Hon'ble Court on 28th May, 2025.

5. Petitioner No. 1 is physically present before the Court while petitioners No. 2, 3 & 5 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 W/SI Neelu, PS Dwarka North.

6. Respondent No.2 confirms that the matter has been settled with the petitionerswithout any force, fear, coercion and she has received the payment of the Rs. 6,50,000/- (Rupees six lacs fifty thousand) from the Petitioner No.1 as per the schedule mentioned in the Settlement Deed. She further submits that she has no objection if the FIR No. 0319/2021 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. 0319/2021alongwith 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. 0319/2021, dated 17.04.2021, registered at P.S Bindapur 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. 0319/2021, dated 17.04.2021, registered at P.S Bindapur under sections 498A/406/34 IPC 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 28, 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