Citation : 2025 Latest Caselaw 4983 Del
Judgement Date : 25 September, 2025
$~94
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 25.09.2025
,,,,,,,,,,
+ CRL.M.C. 6894/2025 & CRL.M.A. 28984/2025 EXEMPTION
SIMRANPAL SINGH DUA AND ORS .....Petitioner
Through: Mr. Varun Mittal, Mr. Prateek
Goswami, Advs. with all
petitioners in person.
versus
STATE NCT OF DELHI AND ANR .....Respondent
Through: Ms. Kiran Bairwa, APP with SI
Manish PS Maidan Garhi &
ASI Mithilesh Rai, PS Tigri.
Mr. Sahil Giri, Adv. for R-2
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. 345/2023, dated 11.08.2023, registered at P.S Maidan Garhi, Delhi under Sections 498A/406/34 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 No. 1 and Respondent no. 2/complainant was solemnized on 21.09.2010 as per Sikh Customs and ceremonies at
New 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 23.12.2022.
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. 345/2023 was lodged at instance of Respondent no. 2 under sections 498A/406/34 IPC against the petitioners.
4. During the course of proceedings, the parties amicably resolved their disputes before the Mediation Centre, Saket Courts, New Delhi and the terms of the compromise were reduced into writing in the form of a settlement dated 04.06.2025. It is submitted that petitioner no.1 and respondent no. 2 have obtained divorce on 17.09.2025 and petitioner no. 1 will pay Rs. 40,000/- (Rupees Forty Thousand only) per month as maintenance to respondent no. 2 and shall purchase a property in the name of respondent No. 2 worth approximately Rs. 1.35 Cr. to 1.50 Cr. at Chandigarh in terms of the settlement. It is further submitted that the custody of the children shall be with respondent no. 2 with visitation rights to petitioner no. 1 who will also bear the educational expenses of the children. Copy of the settlement dated 04.06.2025 has been annexed as Annexure P-2.
5. Petitioners are physically present before the Court while respondent no. 2 has entered appearance through VC. They have been
identified by their respective counsels as well as by the Investigating Officer SI Manish, from PS Maidan Garhi.
6. Respondent No. 2 confirms that the matter has been amicably settled with the petitioners without any force, fear, coercion and she has received the entire settlement amount and has no objection if the FIR No. 345/2023 is quashed against the Petitioners. Petitioner no. 1 undertakes to purchase a property in the name of respondent no. 2 worth approximately Rs. 1.35 Cr. to 1.50 Cr. at Chandigarh in terms of MOU dated 04.06.2025.
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. 345/2023 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. 345/2023, dated 11.08.2023, registered at P.S Maidan Garhi, Delhi under section 498A/406/34 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 25, 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!