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

Mandeep Singh & Ors vs The State Of Nct Of Delhi & Ors
2025 Latest Caselaw 5033 Del

Citation : 2025 Latest Caselaw 5033 Del
Judgement Date : 26 September, 2025

Delhi High Court

Mandeep Singh & Ors vs The State Of Nct Of Delhi & Ors on 26 September, 2025

                          $~57
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                           Date of decision: 26.09.2025
                          ,,,,,,,,,,




                          +            CRL.M.C. 7000/2025 & CRL.M.A. 29434/2025 EXEMPTION
                                       MANDEEP SINGH & ORS.                    ...Petitioners
                                                       Through: Mr. Anirudh Yadav, Advocate
                                                                 with petitioners.
                                                                      Petitioners in person.
                                                     versus
                                       THE STATE OF NCT OF DELHI & ORS. ... Respondents
                                                     Through: Ms. Manjeet Arya, APP with SI
                                                              Puja, PS-Dwarka North.
                                                              Mr. Sarthak Yadav, Advocate
                                                              for R-2 to 5.
                                                              R-2, 3 and 5 in person.
                                                              R-4 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. 344/2019, dated 30.08.2019, registered at P.S Dwarka, Delhi under Sections 451/323/506/34 IPC and all proceedings emanating therefrom on the basis of settlement between the parties.

2. As per allegations made in the FIR, petitioners forcibly entered the house of respondent no. 2 and he was subjected to physical assault,

threats and abuses. Chargesheet has since been filed under sections 506/34/325/308/452 IPC and charges have since been framed under sections 452/308/506(II)/34 IPC against the petitioners.

3. During the course of proceedings, the parties amicably resolved their disputes and executed a Memorandum of Understanding dated 18.09.2025. It is submitted that petitioners have paid the total settlement amount of Rs. 2,00,000/- (Rupees Two Lacs only) to respondent no. 2. Copy of the Memorandum of Understanding dated 18.09.2025 has been annexed as Annexure D.

4. Petitioners, respondent Nos. 2, 3 and 5 are physically present before the Court while respondent No. 2 has entered her appearance through VC. They have been identified by their respective counsels as well as by the Investigating Officer SI Puja, from PS Dwarka North.

5. Respondents confirm that the matter has been amicably settled with the petitioner without any force, fear, coercion and they have received the entire settlement amount and has no objection if the FIR No. 344/2019 is quashed against the petitioners.

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. 344/2019 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. 344/2019, dated 30.08.2019, registered at P.S DWARKA, Delhi under section 451/323/506/34 IPC and all the other consequential proceeding emanating therefrom is hereby quashed, subject to petitioners depositing cost of Rs. 10,000/- each with the Rangla Punjab Society [Account No. 005801022987] 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 26, 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