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

Rajat Pillai & Anr vs Govt. Of Nct Of Delhi & Anr
2025 Latest Caselaw 370 Del

Citation : 2025 Latest Caselaw 370 Del
Judgement Date : 14 May, 2025

Delhi High Court

Rajat Pillai & Anr vs Govt. Of Nct Of Delhi & Anr on 14 May, 2025

                          $~92
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                            Date of decision: 14.05.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 444/2025 & CRL.M.A. 2131/2025 EXEMPTION
                                       RAJAT PILLAI & ANR.                   .....Petitioners
                                                       Through: Mr. Abhishek Kaushik, Adv.
                                                                 along with petitioners through
                                                                 VC.
                                                        versus

                                       GOVT. OF NCT OF DELHI & ANR.               ... Respondents
                                                        Through:     Mr. Satinder Singh Bawa, APP
                                                                     for the State with SI Gaurav, PS
                                                                     Dwarka North
                                                                     Mr. Arjun Wadhwa, Ms.
                                                                     Akansha      Anand     &     Mr.
                                                                     Siddharth Mohan, Advs. for R-
                                                                     2 along 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. 0152/2020, dated 27.03.2020, registered at P.S Dwarka North 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 08.02.2011 as per Hindu rites and ceremonies at Delhi. One child namely Ashveka P. Thakur was born on 08.11.2013 out of the said wedlock. It is submitted that due to temperamental differences, the couple started living separately since 03.11.2018. Thereafter, Respondent No.2 filed a complaint under section 12 of the DV Act and also lodged the aforesaid FIR against Petitioner No. 1 and his family members.

3. During the proceedings, the parties were referred to Mediation Centre, Dwarka Courts, New Delhi where they amicably resolved their disputes and executed a Settlement Agreement dated 12.01.2024. 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-02, Dwarka Courts, New Delhi allowed the mutual divorce petition on 02.05.2024, 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 including payment of total settlement amount of Rs. 10,00,000/- (Rupees Ten Lacs) to the Respondent No.2 has been fulfilled as per the schedule mentioned in the Settlement Agreement. The copy of Settlement Agreement dated 12.01.2024 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:-

"07.05.2025

Mr. Arjun Wadhwa, Ld. Counsel for Respondent no. 2 through VC & Respondent no. 2 appeared in person and submits that the demand draft for a sum of Rs. 2,00,000/- bearing no. 507860, drawn on ICICI Bank, dated 18.01.2025 handed over to Respondent no. 2 on the last date of hearing stands duly honoured and nothing else remains due in this case and Respondent no. 2 has no objection if FIR No. 152/2020, Under Section 498-A/406/34 IPC, registered at PS Dwarka North, Delhi, and all proceeding emanating there from is quashed qua the petitioners. The statement of Respondent no. 2 to ascertain the veracity and the genuineness of the parties entering into settlement was recorded on 25.04.2025.

Let the pre-verified statement along with this order be placed before the Hon'ble Court on 14th May, 2025.

5. Parties have entered their appearance through VC with advocates for petitioners. while respondent no.2 is physically present in Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Gaurav, from PS Dwarka North.

6. Respondent No.2 confirms that the matter has been settled with the petitioners without any force, fear, coercion and she has received the total settlement amount of Rs. 10,00,000/- (Rupees Ten Lacs) from the Petitioners as per the schedule mentioned in the Settlement Agreement dated 12.01.2024. She further submits that she has no

objection if the FIR No. 0152/2020 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. 0152/2020 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. 0152/2020, dated 27.03.2020, registered at P.S Dwarka North under sections 498A/406/34 IPC alongwith chargesheet and all the other consequential proceeding emanating therefrom.

10. In the interest of justice, the petition is allowed, and FIR No. 0152/2020, dated 27.03.2020, registered at P.S Dwarka North 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 14, 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