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

Mohd. Rashid & Ors vs The State (Govt. Ofnct Of Delhi) & Anr
2025 Latest Caselaw 5748 Del

Citation : 2025 Latest Caselaw 5748 Del
Judgement Date : 18 November, 2025

Delhi High Court

Mohd. Rashid & Ors vs The State (Govt. Ofnct Of Delhi) & Anr on 18 November, 2025

                          $~52
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 18.11.2025
                          ,,,,,,,,,,




                          +            CRL.M.C.8182/2025 & CRL.M.A. 34206/2025 EXEMPTION
                                       FROM FILING TRANSLATION
                                       MOHD. RASHID & ORS.                        .....Petitioners
                                                    Through:         Mr. Navdeep Suhag, Adv. with
                                                                     petitioner no. 1 and 2 in person.
                                                                     Petitioner no. 3 through VC.
                                                     versus
                                       THE STATE (GOVT. OF NCT OF DELHI) & ANR.
                                                                          .....Respondents
                                                     Through: Mr. Satinder Singh Bawa, APP
                                                               with SI Kuldeep Lamba, PS
                                                               Amar Colony.
                                                               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. 29/2024, dated 27.01.2024, registered at P.S Amar Colony, Delhi under Sections 308/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. At the very outset, the Ld. Counsel who appears for the petitioners submits that there is a typographical mistake in the number

of FIR in the title of the petition as also in the prayer para, inasmuch as the correct FIR no. is 29/2024 and not 24/2024 as recorded therein.

3. The submission made is taken on record.

4. As per averments made in the FIR, on 24.01.2024 around 9:15 PM, respondent no. 2/complainant over an argument with petitioner no. 2, petitioner no. 1 & petitioner no. 2 physically assaulted him with a rolling pin while petitioner no. 3 restrained him. FIR No. 29/2024 was lodged at the instance of Respondent no. 2 under Sections 308/34 IPC against the petitioners.

5. 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 Memorandum of Understanding dated 13.11.2025, copy of which has been annexed as Annexure P-16.

6. Petitioner no. 1, 2 and respondent no. 2 are physically present before the Court while petitioner no. 3 has entered her appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Kuldeep Lamba, from PS Amar Colony.

7. Respondent no. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and he has no objection if the FIR No. 29/2024 is quashed against the Petitioners.

8. In view of the settlement between the parties, learned Additional PP appearing for the State, also has no objection if the present FIR No. 29/2024 is quashed.

9. 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."

10. 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.

11. 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.

12. The petition is allowed, and the FIR No. 29/2024, dated 27.01.2024, registered at P.S Amar Colony, Delhi under section 308/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed subject to petitioner depositing cost of Rs. 5,000/- with Delhi High Court Advocates Welfare Trust (account no. 15530210002995) maintained with UCO Bank within one month.

13. Petition is allowed and disposed of accordingly.

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

RAVINDER DUDEJA, J November 18, 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