Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nitin Sardana vs State & Anr
2026 Latest Caselaw 1048 Del

Citation : 2026 Latest Caselaw 1048 Del
Judgement Date : 20 February, 2026

[Cites 4, Cited by 0]

Delhi High Court

Nitin Sardana vs State & Anr on 20 February, 2026

                          $~38
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                      Date of Decision: 20th February, 2026
                          +      CRL.M.C. 523/2026 & CRL.M.A. 2111/2026

                                 NITIN SARDANA                                     .....Petitioner
                                                    Through:     Mr. Himanshu Nagpal, Advocate with
                                                                 petitioner in person.
                                                    versus

                                 STATE & ANR.                                       .....Respondents
                                                    Through:     Mr. Raj Kumar, APP for the State with
                                                                 SI Manju Radha, PS Timarpur.
                                                                 Ms. Shikha Soni with Mr. Saurabh
                                                                 Soni, Advocates for complainant with
                                                                 complainant in person.
                                 CORAM:
                                 HON'BLE MR. JUSTICE MANOJ JAIN
                                               J U D G M E N T (oral)

1. Petitioner herein seeks quashing of FIR No.281/2022 dated 01.08.2022, registered at P.S. Timarpur, for commission of offences under Sections 498A/406/34 IPC along with all consequential proceedings arising therefrom, on the basis of compromise arrived at between the parties.

2. Petitioner got married to respondent No.2 on 24.06.2012, as per Hindu rites and ceremonies. The parties were blessed with a baby girl from such wedlock in the year 2013.

3. However, on account of some compatibility issues, parties started living separately and, on account of matrimonial discord, a complaint was lodged by respondent No.2, which resulted into registration of abovesaid FIR.

4. Charge-sheet has yet not been filed.

5. Learned Addl. P.P. for the State submits that besides petitioner, two more persons were named in the petition, one of them is younger brother of the petitioner.

6. Fact, however, remains that both the parties have been able to settle all their matrimonial disputes and have agreed to part ways in a graceful manner.

7. It is informed that the matter has been amicably settled between the parties before the Counselling Cell of Family Court, Tis Hazari Courts, Delhi. A copy of such settlement dated 11.03.2022 has been placed on record.

8. Parties have already obtained decree of divorce by mutual consent under Section 13B(2) of Hindu Marriage Act, 1955, on 28.07.2025. Copy of decree of divorce has also been placed on record.

9. Petitioner is present in Court.

10. Respondent No.2 is present in Court with her counsel. The Investigating Officer (I.O.) is also present and identifies her.

11. When asked, Respondent No.2 reiterated the terms of such settlement and submits that, in terms of settlement, she had agreed to accept a sum of Rs.3.5 lacs in lieu of alimony, istridhan, maintenance for self (past, present and future) and submits that the entire abovesaid amount has already been received by her. She also submits that, as per the settlement terms, her daughter would remain in her custody, with no visitation rights to the petitioner. She submits that since she has settled all her disputes with the petitioner amicably, she would have no objection if the present FIR is quashed, in its entirety, against all the accused.

12. The affidavits of petitioner as well as respondent No.2 are also annexed with the petition. The contents of the affidavits have also been perused.

13. In view of the settlement arrived at between the parties, continuing with

criminal proceedings would serve no useful purpose, especially, when dispute does not involve any public interest and is, primarily, private in nature. In any case, even the complainant does not wish to press any charges against the petitioner.

14. Accordingly, exercising inherent powers vested in this Court under Section 528 of the BNSS, it is deemed appropriate to quash the instant FIR.

15. Consequently, to secure the ends of justice, FIR No.281/2022 dated 01.08.2022, registered at P.S. Timarpur, for commission of offences under Sections 498A/406/34 IPC, along with all consequential proceedings emanating therefrom, is hereby, quashed.

16. The petition stands disposed of in aforesaid terms.

17. Pending application also stands disposed of in aforesaid terms.

(MANOJ JAIN) JUDGE FEBRUARY 20, 2026/st/js

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter