Citation : 2025 Latest Caselaw 4928 Del
Judgement Date : 23 September, 2025
$~76
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 23.09.2025
,,,,,,,,,,
+ W.P.(CRL) 1787/2025
NAVEEN KUMAR AND OTHERS .....Petitioners
Through: Mr. Rahul Kr. Sharma, Adv.
along with all petitioners in
person.
versus
THE STATE NCT OF DELHI AND ANR. .....Respondents
Through: Mr. Sanjay Lao, Standing
Counsel with Ms. Priyam
Aggarwal, Mr. Abhinav Kumar
Arya, Mr. Aryan Sachdeva,
Advs. with SI Deepanshu, PS
Harsh Vihar.
R-2 in person.
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. 246/2022, dated 08.04.2022, registered at P.S Harsh Vihar, Delhi under Sections 498A/406/34 IPC & Section 4 of the Dowry Prohibition Act, 1961 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. 1and Respondent no. 2/complainant was solemnized on 31.01.2016 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 18.12.2020.
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. 246/2022 was lodged at instance of respondent no. 2 at PS Harsh Vihar under sections 498A/406/34 IPC & Section 4 of the Dowry Prohibition Act, 1961 against the petitioners.
4. During the course of proceedings, the parties amicably resolved their disputes before Delhi Mediation Centre, Karkardooma Courts, New Delhi and reduced the terms of settlement in Settlement dated 09.10.2024. In view of the aforesaid settlement, petitioner no.1 and respondent no. 2 have resumed cohabitation. It is submitted that petitioner no. 1 shall bear all household expenses inclusive of the rent of the premise parties are cohabiting with their children and shall maintain respondent no. 2 and their children. Copy of the Settlement dated 09.10.2024 has been annexed as Annexure P-2.
5. Parties are physically present before the Court. They have been identified by their respective counsels as well as by the Investigating Officer SI Deepanshu from PS Harsh Vihar.
6. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and she has resumed cohabitation with petitioner no. 1 along their children and has no objection if the FIR No. 246/2022 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. 246/2022 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. 246/2022, dated 08.04.2022, registered at P.S Harsh Vihar, Delhi under section 498A/406/34 IPC & Section 4 of the Dowry Prohibition Act, 1961 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 23, 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!