Delhi High Court
Mahender Kumar & Anr. vs State Of Nct Of Delhi And Anr on 30 September, 2020
Author: Suresh Kumar Kait
Bench: Suresh Kumar Kait
$~10
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 30 th September, 2020
+ CRL.M.C. 1887/2020
MAHENDER KUMAR & ORS. .... Petitioners
Through Mr. Anuj Kumar Ranjan, Adv.
versus
STATE OF NCT OF DELHI AND ANR .... Respondents
Through Mr. Izhar Ahmed, APP for the State
with ASI Anand Prakash, PS
Ghazipur
Respondent No.2 in person
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
J U D G M E N T (ORAL)
The hearing has been conducted through video conferencing. Crl. M.A.13497/2020 (Exemption)
1. Allowed, subject to all just exceptions.
2. Application is disposed of.
CRL.M.C.1887/2020
3. Vide the present petition, petitioners seek direction thereby for quashing of FIR No.133/2018 dated 11.04.2018, registered at PS - Ghazipur, Delhi and all other proceedings arising therefrom.
4. Notice issued.
CRL.M.C. 1887/2020 Page 1 of 3
5. Notice is accepted by learned APP for State and by respondent No.2 and with the consent of counsel for parties, the present petition is taken up for final disposal.
6. Petitioner No.1 and respondent No.2 got married on 11.10.2016 as per Hindu rites and rituals. Due to extreme incompatibilities betw een petitioners and respondent No.2, they started living separately.
7. Petitioners and respondent No.2 entered into an amicable settlement before the Delhi Mediation Centre, Karkardooma Courts, Delhi vide MoU/Compromise Deed dated 27.08.2019 and settled all their disputes amicably.
8. Complainant is present in person and has been identified by ASI Anand Prakash of Police Station Ghazipur and submits that matter has been settled and she does not wish to prosecute the matter any further.
9. Taking into account the aforesaid facts, this Court is inclined to quash FIR as no useful purpose would be served in prosecuting petitioners any further.
10. For the reasons afore-recorded, FIR No.133/2018 dated 11.04.2018, registered at PS - Ghazipur, Delhi and consequent proceedings emanating therefrom are quashed.
CRL.M.C. 1887/2020 Page 2 of 3
11. The petition is, accordingly, allowed and disposed of.
12. The order be uploaded on the website forthwith.
SURESH KUMAR KAIT, J SEPTEMBER 30, 2020/rk CRL.M.C. 1887/2020 Page 3 of 3