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

Ashish Kumar Singh vs State Govt Of Nct Of Delhi & Anr
2025 Latest Caselaw 4798 Del

Citation : 2025 Latest Caselaw 4798 Del
Judgement Date : 16 September, 2025

Delhi High Court

Ashish Kumar Singh vs State Govt Of Nct Of Delhi & Anr on 16 September, 2025

                          $~60
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                          Date of decision: 16.09.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 6579/2025
                                       ASHISH KUMAR SINGH                          .....Petitioner
                                                       Through:      Mr. Ranveer Sharma, Adv. with
                                                                     petitioner through VC.
                                                     versus
                                       STATE GOVT. OF NCT OF DELHI & ANR.
                                                                          ... Respondents
                                                     Through: Mr. Kiran Bairwa, APP for the
                                                              State with SI Bharat Singh, PS
                                                              Uttam Nagar along with R-2
                                                              through VC.

                          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. 877/2021, dated 22.12.2021, registered at P.S Uttam Nagar, Dwarka, Delhi under Section 498A 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 and Respondent no. 2/complainant was solemnized on 20.06.2010 as per Hindu rites and ceremonies. Two children were born out of the said wedlock. However, on account of

temperamental differences Petitioner and Respondent No. 2 are living separately since 11.07.2021.

3. As per allegations made in the FIR, complainant alleged that her petitioner subjected her to mental and physical harassment on account of dowry demands. FIR No. 0877/2021 was lodged by Respondent no. 2 at PS Uttam Nagar, Dwarka under section 498A against the petitioner.

4. During the course of proceedings, the parties amicably resolved their disputes before the Mediation Centre, Dwarka Courts, New Delhi and executed Settlement dated 05.04.2022. In view of the aforesaid settlement, both parties have resumed cohabitation w.e.f. 05.04.2022. It is submitted that petitioner has agreed to bear all household expenses and shall pay Rs. 30,000/- per month to respondent no. 2 w.e.f. March 2022. It is further submitted that petitioner has paid Rs. 3,07,000/- (Rupees Three Lacs Seven Thousand only) as litigation expenses and day to day expenditure to father of respondent no. 2. Copy of the Settlement dated 05.04.2022 has been annexed as Annexure B.

5. Parties have entered their appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Bharat Singh from PS Uttam Nagar.

6. Respondent no. 2 confirms that the matter has been amicably settled with the petitioner without any force, fear, coercion and she has

resumed cohabitation with petitioner along their children and has no objection if the FIR No. 877/2021 is quashed against the petitioner.

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. 877/2021 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. The petition is allowed, and the FIR No. 877/2021, dated 22.12.2021, registered at P.S Uttam Nagar, Dwarka, Delhi under Section 498A 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 September 16, 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