Citation : 2025 Latest Caselaw 4957 Del
Judgement Date : 24 September, 2025
$~67
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 24.09.2025
,,,,,,,,,,
+ CRL.M.C. 6858/2025 & CRL.M.A. 28833/2025 EXEMPTION
ROHIT ....Petitioner
Through: Mr. Sachin Kumar Tokes, Mr.
Jitender, Advocates.
versus
STATE GOVT OF NCT OF DELHI & ANR. ... Respondents
Through: Mr. Yudhvir Singh Chauhan,
APP.
ASI Sunil, PS-M. Gargen, SI
Avi Singh, PS-BHD Nagar.
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. 283/2019, dated 17.07.2019, registered at P.S B.H.D., Delhi under Sections 323/341/506 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.
2. As per allegations made in the FIR, petitioner misbehaved and physically assaulted respondent no. 2. Chargesheet has since been filed under sections 323/341/506/186/332/353 IPC against the petitioner.
3. During the course of proceedings, the parties amicably resolved their disputes before the Mediation Centre, Dwarka Courts and executed a Settlement dated 14.11.2022, copy of which has been annexed as Annexure P-3.
4. Petitioner is physically present before the Court while respondent No. 2 has entered his appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Avi Singh, from PS BHD Nagar.
5. Respondent no. 2 confirms that the matter has been amicably settled with the petitioner without any force, fear, coercion and he has no objection if the FIR No. 283/2019is 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. 283/2019 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. 283/2019, dated 17.07.2019, registered at P.S B.H.D., Delhi under section 323/341/506/IPC and all the other consequential proceeding emanating therefrom is hereby quashed.
11. Petition is allowed and disposed of accordingly.
12. Pending application(s), if any, also stand disposed of.
RAVINDER DUDEJA, J September 24, 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!