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

Rohit vs State Of Nct Of Delhi And Anr
2025 Latest Caselaw 5609 Del

Citation : 2025 Latest Caselaw 5609 Del
Judgement Date : 12 November, 2025

Delhi High Court

Rohit vs State Of Nct Of Delhi And Anr on 12 November, 2025

                          $~50
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                Date of decision: 12.11.2025
                          +    CRL.M.C. 7990/2025 & CRL.M.A. 33391/2025 EXEMPTION
                               ROHIT                                         .....Petitioner
                                                Through:   Mr. Pawan Sharma, Ms. Kanchan
                                                           Sharma, Advs. with petitioner in
                                                           person
                                                versus
                               STATE OF NCT OF DELHI AND ANR.          ... Respondents
                                                Through:   Ms. Manjeet Arya, APP with SI
                                                           Neelam, PS Farsh Bazar.
                                                           Respondent no. 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. 161/2014, dated 25.02.2014, registered at P.S Farsh Bazar, Delhi under Sections 354/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. As per averments made in the FIR, on 24.02.2014 around 9:15 pm, respondent no. 2/complainant was subject to sexual assault by petitioner and his brother Gaurav who misbehaved with her by pulling her and then delivering a blow on her chest. Chargesheet has since been filed under Sections 354/34 IPC against the petitioner and his brother Gaurav/co-accused.

3. During the course of proceedings, the parties amicably resolved their disputes and the terms of the compromise were reduced into

writing in the form of a Settlement Deed dated 10.01.2020, copy of which has been annexed as Annexure C. It has been submitted that co- accused, Gaurav has since expired and proceedings qua him before the trial Court stands abated.

4. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Neelam, from PS Farsh Bazar.

5. Respondent no. 2 confirms that the matter has been amicably settled with the petitioner without any force, fear, coercion and she has no objection if the FIR No. 161/2014 is quashed against the Petitioner.

6. In view of the settlement between the parties, learned Additional PP appearing for the State, also has no objection if the present FIR No. 161/2014 is quashed.

7. 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."

8. 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. Reliance may be placed upon B.S. Joshi v. State of Haryana, (2003) 4 SCC 675.

9. 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.

10. The petition is allowed, and the FIR No. 161/2014, dated 25.02.2014, registered at P.S Farsh Bazar, Delhi under section 354/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed, subject to petitioner depositing Rs. 10,000/- with Delhi High Court Advocates Welfare Trust (account no. 15530210002995), maintained with UCO Bank within a month .

11. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J November 12, 2025 SK

 
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