Citation : 2025 Latest Caselaw 5554 Del
Judgement Date : 10 November, 2025
$~78
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 10.11.2025
,,,,,,,,,,
+ CRL.M.C. 7896/2025 & CRL.M.A. 33077/2025 EXEMPTION
SH VIKAS YADAV ALAIS VIKAS KUMAR AND ORS
.....Petitioners
Through: Mr. Sarthak Yadav, Adv.
Petitioners in person.
versus
THE STATE NCT OF DLEHI AND ANR .....Respondents
Through: Mr. Satinder Singh Bawa, APP
with SI Ravi Kumar,
P.S.Najafgarh.
Mr. V. Anirudh Yadav and Mr.
Gajender Singh, Advs. for R-2.
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. 373/2022, dated 13.07.2022, registered at P.S Najafgarh, New Delhi under Sections 498A/406/34 IPC and all proceedings emanating therefrom 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. 1 and Respondent no. 2/complainant
was solemnized on 04.12.2015 as per Hindu Rites and ceremonies at Delhi. Two children were born out of the said wedlock. However, on account of temperamental differences Petitioner No. 1 and Respondent No. 2 are living separately since 08.10.2021. Chargesheet has since been filed.
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. 373/2022 was lodged at the instance of respondent no. 2 at PS Najafgarh under sections 498A/406/34 IPC against the petitioners.
4. During the course of proceedings, the parties amicably resolved their disputes and the terms of settlement were written in the form of Memorandum of Understanding dated 21.07.2025. It is submitted that petitioner no.1 and respondent no. 2 have obtained divorce on 15.10.2025 and petitioner no. 1 has paid the entire settlement amount of Rs. 35,00,000/- (Rupees Thirty Five Lacs only) to respondent no. 2 as per the schedule in the settlement. It is submitted that the custody of the children are with Petitioner No.1. Copy of the Settlement dated 21.07.2025 has been annexed as Annexure B.
5. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Ravi Kumar, P.S.Najafgarh.
6. Respondent No. 2 confirms 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. 373/2022 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. 373/2022 is 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 Gian Singh 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. 373/2022, dated 13.07.2022, registered at P.S Najafgarh, Delhi under section 498A/406/34 IPC 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 10, 2025 MA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!