Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harsh Bhati & Ors vs The State Of Nct Of Delhi And Anr
2026 Latest Caselaw 431 Del

Citation : 2026 Latest Caselaw 431 Del
Judgement Date : 30 January, 2026

[Cites 5, Cited by 0]

Delhi High Court

Harsh Bhati & Ors vs The State Of Nct Of Delhi And Anr on 30 January, 2026

                          $~46 & 47
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                              Date of Decision: 30th January, 2026
                          +    CRL.M.C. 474/2026 & CRL.M.A. 1915/2026
                               HARSH BHATI & ORS.
                                                                                   .....Petitioners
                                               Through: Mr. Praveen Singhai, Mr. Anil Kumar,
                                                         Mr. Siddarath Baisoya and Mr. Ujjwal
                                                         Chauhan, Advocates.
                                               versus
                               THE STATE OF NCT OF DELHI AND ANR               ....Respondents
                                               Through: Mr. Satinder Singh Bawa, APP for the
                                                         State with SI Ravi Yadav.
                           +   CRL.M.C. 484/2026 & CRL.M.A. 1934/2026
                               JONTY DHAMA & ANR.                                 .....Petitioners
                                               Through: Mr. Manish Kr. Kasyap and Mr.
                                                         Namit Dixit, Advocates.
                                               versus
                               STATE OF NCT OFDELHI & ANR.                     .....Respondents
                                               Through: Mr. Satinder Singh Bawa, APP for the
                                                         State with SI Ravi Yadav.

                                CORAM:
                                HON'BLE MR. JUSTICE MANOJ JAIN
                                              J U D G M E N T (oral)

1. Both these petitions are connected petition and seek quashing of FIR No. 767/2022 dated 03.11.2022, registered at P.S. Govind Puri along with all consequential proceedings arising therefrom, on the basis of compromise arrived at between the parties.

2. The petition i.e. CRL.M.C. 474/2026 has been filed by three petitioners i.e. Mr. Harsh Bhati, Mr. Karan Bhati and Mr. Rajat Chhokar whereas CRL.M.C. 484/2026 has been filed by two petitioners i.e. Mr. Jonty Dhama and Mr. Ritik Dhama.

Signed By:SONIA CRL.M.C. 474/2026 & CRL.M.C. 484/2026 1

3. The complaint in question was lodged on 03.11.2022 at the behest of Mr. Salil Kumar (respondent No.2) who, inter alia, alleged that the accused persons had beaten him up and had also threatened and insulted him by using casteist remarks.

4. The abovesaid complaint resulted in the registration of said FIR.

5. Chargesheet has already been filed and even the charges have been ascertained for commission of offences under Sections 325/341/506/34 IPC and Sections 3(i)(r) of Scheduled Caste and Scheduled Tribe (Prevention of Atrocities), Act, 1989. Case is now at the stage of Prosecution Evidence.

6. All the accused are already, reportedly, on bail.

7. Fact, however, remains that the matter has, now, been amicably settled between the parties.

8. Respondent No.2/Complainant-Mr. Salil Kumar is present in person and he has been duly identified by SI Ravi Yadav.

9. Complainant has, in his affidavit dated 07.01.2026, deposed that the matter has been amicably settled and he has settled all his disputes with the petitioners and would have no objection if the FIR in question is quashed. He has also mentioned in such affidavit that he is left with no grievance against any of the petitioners.

10. The complainant has reiterated the contents of the affidavit as well as Memorandum of Understanding/Settlement Deed dated 07.01.2026 and according to the said settlement deed, there is no threat or undue influence of any nature, whatsoever, and he has entered into the settlement, voluntarily.

11. When asked, he submitted that the FIR was lodged on the basis of misunderstanding, while also supplementing that all the petitioners have already apologized and, therefore, he is not interested in pursuing with the

Signed By:SONIA CRL.M.C. 474/2026 & CRL.M.C. 484/2026 2

criminal matter.

12. Petitioners are, reportedly, young offenders, with no previous involvement.

13. The injuries in question, which were sustained by the complainant, were, though, eventually, found to be grievous in nature, fact remains that complainant has, in no uncertain terms, stated that he does not want any further action against any of the petitioners and would have no objection if the FIR is quashed.

14. In view of the settlement arrived at between the parties, continuing with criminal proceedings would serve no useful purpose, especially, when dispute is, primarily, private in nature. In any case, even the complainant does not wish to press any charges against the petitioners.

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. 767/2022 dated 03.11.2022, registered at P.S. Govind Puri, Delhi, along with all consequential proceedings emanating therefrom, hereby, is quashed subject to each petitioner depositing cost of Rs. 5,000/- with Delhi High Court Staff Welfare Fund [Account no. 15530110074442: IFSC UCBA0001553] within two weeks from today.

16. The petitions stand disposed of in aforesaid terms.

17. Pending applications also stand disposed of in aforesaid terms.

(MANOJ JAIN) JUDGE JANUARY 30, 2026/ss/pb

Signed By:SONIA CRL.M.C. 474/2026 & CRL.M.C. 484/2026 3

 
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