Delhi High Court
Sh. Devendra Jain vs State & Anr. on 22 January, 2020
Author: Suresh Kumar Kait
Bench: Suresh Kumar Kait
$~2
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 22.01.2020
+ CRL.M.C. 6331/2019
SH. DEVENDRA JAIN ..... Petitioner
Through: Mr. P.K. Trehan, Adv.
versus
STATE & ANR. ..... Respondents
Through: Mr. Izhar Ahmad, APP for State with
SI Deepak, PS - Geeta Colony
Ms. Jaswant Maan, Adv. for R-2 with
R-2 in person
Prosecutrix in person
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
J U D G M E N T (ORAL)
1. Vide the present petition, the petitioner seeks direction thereby quashing FIR No. 561/2015 dated 12.09.2015 registered at Police Station - Geeta Colony, Delhi for the offences punishable under Section 354A IPC and Section 8 of POCSO Act and all other proceedings emanating therefrom.
2. Notice issued.
3. Notice is accepted by learned APP for the State and counsel for the respondent no.2.
4. With the consent of the counsel for the parties, the present petition is CRL.M.C.6331/2020 Page 1 of 3 taken up for final disposal.
5. The present petition is filed on the ground that the parties have settled their disputes and the respondent no. 2 has no objection if the present petition is allowed.
6. Respondent no. 2, mother of the victim is personally present in Court and submits that the matter has been settled with the petitioner out of their free will, choice and without any kind of force, pressure or coercion from any corner and she has no objection, if the present FIR is quashed.
7. Prosecutrix is also present in Court and she submits that she is studying in 9th standard and she does not want to prosecute the petitioner any further as she wants to concentrate on her studies. Therefore, a compromise has taken place on her behalf by her mother with the petitioner. She has no objection if the present petition is allowed.
8. Respondent No. 2 is personally present in Court with her learned counsel - Ms. Jaswant Maan, Advocate and has been identified by SI Deepak/IO.
9. The petitioner and respondent no.2 have entered into an amicable settlement vide compromise deed dated 05.09.2018. CRL.M.C.6331/2020 Page 2 of 3
10. Learned counsel for the petitioner prays that the present petition may be allowed.
11. Similar issue came before the Co-ordinate Bench of this Court in CRL.M.C. 2006/2009 titled as 'Kulpreet @ Manni vs. State and Anr.' , whereby the Court vide its order date 22.05.2019 quashed the FIR bearing No. 498/2015 registered at Police Station - Geeta Colony for the offences punishable under Sections 354/354A/354D/506/341/34 IPC and Sections 10/12 of the Protection of Children from Sexual Offences Act, 2012.
12. Taking into account the aforesaid facts, this Court is inclined to quash the FIR as no useful purpose would be served in prosecuting the petitioner any further.
13. FIR No. 561/2015 dated 12.09.2015 registered at Police Station - Geeta Colony, Delhi instituted for the offences punishable under Section 354A IPC and Section 8 of POCSO Act and all other proceedings emanating therefrom are quashed.
14. The petition is allowed and disposed of accordingly.
Dasti.
(SURESH KUMAR KAIT) JUDGE JANUARY 22, 2020/PB CRL.M.C.6331/2020 Page 3 of 3