Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Delhi High Court

Amod Kumar Verma vs State (Govt Of Nct Of Delhi) & Anr on 7 March, 2019

Equivalent citations: AIRONLINE 2019 DEL 858

Author: Sunil Gaur

Bench: Sunil Gaur

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                          Date of Order: March 07, 2019

+      CRL.M.C. 6343/2018
       AMOD KUMAR VERMA                                 ..... Petitioner
                   Through:            Ms. Kailash Gohani, Advocate

                          Versus

       STATE (GOVT OF NCT OF DELHI) & ANR. .... Respondents
                     Through: Mr. M.S.Oberoi, Additional Public
                              Prosecutor for respondent No.1-
                              State with ASI Praveen Kumar
                              Respondent No.2 in person

       CORAM:
       HON'BLE MR. JUSTICE SUNIL GAUR

                          ORDER
                          (ORAL)

Quashing of FIR No. 432/2016, under Section 354 IPC, registered at police station Safdarjung Enclave, New Delhi is sought on the basis of Affidavit of 3rd October, 2018 of respondent No.2 and on the ground that misunderstanding which led to registration of the FIR, now stands cleared between the parties.

Mr. M.S.Oberoi, learned Additional Public Prosecutor for respondent-State accepts notice and submits that respondent No.2, present in the Court, is complainant/first-informant of the FIR in question and she has been identified to be so, by ASI Praveen Kumar on the basis of identity proof produced by her.

Crl.M.C.6343/2018 Page 1 of 3

Respondent No.2, present in the Court, submits that the misunderstanding between the parties has been now cleared and she affirms the contents of aforesaid Affidavit of 3rd October, 2018 supporting this petition and submits that the proceedings arising out of the FIR in question be brought to an end.

Supreme Court in Parbatbhai Aahir @ Parbatbhai Bhimsinhbhai Vs. State of Gujarat (2017) 9 SCC 641 has reiterated the parameters for exercising inherent jurisdiction under Section 482 Cr.P.C. for quashing of FIR / criminal complaint, which are as under:-

"16.7. As distinguished from serious offences, there may be criminal cases which have an overwhelming or predominant element of a civil dispute. They stand on a distinct footing insofar as the exercise of the inherent power to quash is concerned. 16.8. Criminal cases involving offences which arise from commercial, financial, mercantile, partnership or similar transactions with an essentially civil flavour may in appropriate situations fall for quashing where parties have settled the dispute. 16.9. In such a case, the High Court may quash the criminal proceeding if in view of the compromise between the disputants, the possibility of a conviction is remote and the continuation of a criminal proceeding would cause oppression and prejudice;"

Upon hearing and on perusal of the FIR of this Case, I find that continuance of proceedings arising out of the FIR in question would be an exercise in futility as the misunderstanding, which led to registration of the FIR, now stands cleared between the parties.

Accordingly, this petition is allowed subject to costs of `10,000/- to be deposited by petitioner with Prime Minister's National Relief Fund within two weeks from today. Upon placing on record the proof of Crl.M.C.6343/2018 Page 2 of 3 deposit of costs within a week thereafter and handing over its copy to the Investigating Officer, FIR No. 432/2016, under Section 354 IPC, registered at police station Safdarjung Enclave, New Delhi and the proceedings emanating therefrom shall stand quashed qua petitioner.

This petition is accordingly disposed of.

Dasti.

(SUNIL GAUR) JUDGE MARCH 07, 2019 r Crl.M.C.6343/2018 Page 3 of 3