Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shadab Ali & Ors vs State Nct Of Delhi & Anr
2025 Latest Caselaw 5449 Del

Citation : 2025 Latest Caselaw 5449 Del
Judgement Date : 3 November, 2025

Delhi High Court

Shadab Ali & Ors vs State Nct Of Delhi & Anr on 3 November, 2025

                          $~79
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 03.11.2025
                          ,,,,,,,,,,




                          +            W.P.(CRL) 3570/2025
                                       SHADAB ALI & ORS.                           ....Petitioner
                                                       Through:      Mr. Sunil Kumar and Mr.
                                                                     Salman Khan, Advs. along with
                                                                     petitioners in person.
                                                     versus
                                       STATE NCT OF DELHI & ANR.         .....Respondents
                                                     Through: Mr. Yasir Rauf Ansari, ASC &
                                                              Mr. Alok Sharma, Adv with SI
                                                              Sachin along with R-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, seeking quashing of FIR No. 337/2024, dated18.06.2024,registered at P.S Khajuri Khas, Delhi under Sections 498A/406/34 IPC and Section 4 of the Dowry Prohibition Act, 1961 and all proceedings emanating there from on the basis of settlement between the parties.

2. The factual matrix giving rise to the instant case is that the marriage between Petitioner No. 1and Respondent no. 2/complainant was solemnized on 13.09.2022 as per Muslim Rites and ceremonies at

Delhi. No child was born out of the said wedlock. However, on account of temperamental differences Petitioner No. 1 and Respondent No. 2 are living separately.

3. As per averments made in the FIR, Respondent No. 2 was subjected to physical and mental harassment on account of dowry demands by the petitioners.FIR No. 337/2024 was lodged at the instance of respondent no. 2 at Khajuri Khas under sections 498A/406/34IPC against the petitioners.

4. During the course of proceedings, the parties amicably resolved their disputes before the Counselling Cell and the terms of settlement were written in the form of a Settlement dated 23.04.2025. It is submitted that petitioner no. 1 has paid the entire settlement amount of Rs. 3,10,000/- (Rupees Three Lacs Ten Thousand only) to respondent no. 2 as per the schedule in the settlement. Copy of the Settlement dated 23.04.2025 has been annexed as Annexure P-2.

5. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Sachin from PS Khajuri Khas.

6. Respondent No. 2confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and she has received the entire settlement amount and has no objection if the FIR No. 337/2024is 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. 337/2024is quashed.

8. Hon'ble Supreme Court has recognized the need of amicable settlement of disputes in Rangappa Javoor vs The State Of Karnataka And Another, Diary No. 33313/2019, 2023 LiveLaw (SC) 74, Jitendra Raghuvanshi & Ors. vs Babita Raghuvanshi & Anr., (2013) 4 SCC 58& in GianSingh vs State of Punjab (2012) 10 SCC

9. Further, it is settled that the inherent powers under section 482 of the Code are required to be exercised to secure the ends of justice or to prevent abuse of the process of any court. Further, the High Court can quash non-compoundable offences after considering the nature of the offence and the amicable settlement between the concerned parties. Supreme Court and this Court have repeatedly held that the cases arising out of matrimonial differences should be put to a quietus if the parties have reached an amicable settlement. Reliance may be placed upon B.S. Joshi v. State of Haryana, (2003) 4 SCC.

10. In view of the above facts that the parties have amicably resolved their differences out of their own free will and without any coercion. Hence, it would be in the interest of justice, to quash the abovementioned FIR and the proceedings pursuant thereto.

11. In the interest of justice, the petition is allowed, and the FIR No. 337/2024, dated 18.06.2024, registered at P.S Khajuri Khas, Delhi under section 498A/406/34 IPC and section 4 Dowry Prohibition Act and all the other consequential proceeding emanating therefrom is hereby quashed.

12. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J November 3,2025 MA

 
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