Citation : 2025 Latest Caselaw 4619 Del
Judgement Date : 8 September, 2025
$~69
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 08.09.2025
,,,,,,,,,,
+ W.P.(CRL)2842/2025 & CRL.M.A. 26666/2025 EXEMPTION
FROM FILING TRANSLATED TYPED COPIES ETC.
CRL.M.A. 26667/2025 DELAY 100 DAYS IN RE-FILING OF
PETITION.
JAZIB JAFRI .....Petitioners
Through: Mr. Ishpreet Singh, Mr. Piyush
Singhal, Ms. Khushi Thawal,
Advs. along with petitioner
through VC.
versus
STATEOF NCT OF DELHI &ANR. .....Respondents
Through: Mr. Sanjay Lao, Standing
Counsel with Ms. Priyam
Aggarwal, Mr. Abhinav Kumar
Arya, Mr. Aryan Sachdeva,
Advs. WSI Vineesha, from PS
Sarojini Nagar
Mr. Vinay & Ms. Shweta
Sharma, Advs. for R-2 along
with R-2 through VC.
CORAM:-
HON'BLE MR. JUSTICE RAVINDER DUDEJA
JUDGMENT(ORAL)
RAVINDER DUDEJA, J.
1. This is a petition under Article 226 of the Constitution of India read with Section 528 of the Bharatiya Nagarik Suraksha Sanhita, seeking quashing of FIR No. 321/2015, dated 05.05.2015, registered at P.S Sarojini Nagar, Delhi under Sections 354D IPC and all
proceedings emanating therefrom on the basis of settlement between the parties.
2. As per allegations made in the FIR, Complainant alleged harassment for over a year by an unknown person calling from multiple numbers, posing as different professionals, sending indecent photos, asking inappropriate personal questions and troubling through calls, emails, and links. Chargesheet has since been filed under sections 354D IPC against the petitioner. It is submitted that charge has been framed under Section 354D IPC by the Ld. Trial Court.
3. During the course of proceedings, the parties amicably resolved their disputes and executed a Compromise Deed dated 25.01.2024. Copy of the Compromise Deed dated 25.01.2024 has been annexed as Annexure P-3.
4. Parties have entered their appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer WSI Vineesha, from PS Sarojini Nagar.
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. 321/2015 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. 321/2015 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. 321/2015, dated 05.05.2015, registered at P.S Sarojini Nagar, Delhi under section 354D IPC and all the other consequential proceeding emanating
therefrom is hereby quashed, subject to cost of Rs. 20,000/- to be deposited with Delhi State Legal Services Authority within a period of one month.
11. Petition is allowed and disposed of accordingly.
12. Pending application(s), if any, also stand disposed of.
RAVINDER DUDEJA, J September 08, 2025 SK
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!