Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh Rajat Kumar & Ors vs The State N.C.T. Of Delhi And Anr
2025 Latest Caselaw 446 Del

Citation : 2025 Latest Caselaw 446 Del
Judgement Date : 15 May, 2025

Delhi High Court

Sh Rajat Kumar & Ors vs The State N.C.T. Of Delhi And Anr on 15 May, 2025

                          $~73
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                           Date of Decision: 15.05.2025
                          +      CRL.M.C. 1474/2025 & CRL.M.A. 6566/2025
                                 SH RAJAT KUMAR & ORS.                                                .....Petitioners
                                                   Through:     Dr. Ram Avtar Sharma, Advocate for
                                                                petitioners with petitioners no.1 and 2
                                                                in person.

                                                   versus

                                 THE STATE N.C.T. OF DELHI AND ANR                                 .....Respondents
                                                   Through:     Ms. Manjeet Arya, APP for State with
                                                                IO/SI KM Banti, PS Vasant Vihar
                                                                Mr. Dharmender Sharma, Advocate
                                                                for R-2 with R-2 in person.

                                 CORAM:          JUSTICE GIRISH KATHPALIA


                          JUDGMENT             (ORAL)

1. Petitioners have sought quashing of FIR No. 94/2023 of PS Vasant Vihar for offences under Section 498A/406/34 IPC and the proceedings arising out of the same on the ground that parties have compromised all their disputes. Petitioners no.1 and 2 have personally appeared and it is informed that petitioners no.3 and 4 are trying to appear through video conferencing but on account of some technical issue at their end, they cannot join. The complainant de facto (respondent no.2) also has appeared in court. The parties are identified by their respective counsel and IO/SI KM Banti.

CRL.M.C.1474/2025 Page 1 of 3 pages

GIRISH KATHPALIA KATHPALIA Date: 2025.05.15 18:42:27 +05'30'

2. I have spoken with the parties in Hindi.

3. It is stated by respondent no.2 that she has compromised all the disputes with the petitioners. The petitioner no.1 and respondent no.2 were blessed with a daughter, presently aged 04 years. Petitioner no.1 and respondent no.2 have got their marriage dissolved by way of a divorce decree dated 16.12.2024 with mutual consent. Parties have agreed that custody of their daughter shall remain with the respondent no.2 while petitioners shall have the liberty to meet her after conveying their intention to the respondent no.2 in advance. Towards full and final settlement of all her claims including stridhan and alimony, the respondent no.2 has agreed to accept a sum of Rs.11,00,000/- out of which a sum of Rs.3,50,000/- by way of a demand draft has been paid to her today while the balance has already been received by her at different stages of settlement. Now, respondent no.2 submits that she has no claim left against the petitioners. As regards daughter of petitioner no.1 and respondent no.2, parties are aware that her rights are independent and shall remain valid.

4. Respondent no.2 submits that she does not wish to continue the prosecution of petitioners. Detailed statements of parties have already been recorded by the concerned Joint Registrar.

CRL.M.C.1474/2025 Page 2 of 3 pages

GIRISH KATHPALIA KATHPALIA Date: 2025.05.15 18:42:13 +05'30'

5. Having spoken with both sides, I am satisfied that it would be in the interest of justice not to push the parties through trial. Therefore, the petition is allowed and consequently FIR No. 94/2023 of PS Vasant Vihar for offences under Section 498A/406/34 IPC and the proceedings arising out of the same are quashed. Pending application stands disposed of.

                                                                      GIRISH    Digitally signed by
                                                                                GIRISH KATHPALIA

KATHPALIA Date: 2025.05.15 18:41:56 +05'30'

GIRISH KATHPALIA (JUDGE) MAY 15, 2025/ry

CRL.M.C.1474/2025 Page 3 of 3 pages

 
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