Delhi High Court High Court

Bharat @ Titu & Ors vs State & Anr on 27 September, 2011

Delhi High Court
Bharat @ Titu & Ors vs State & Anr on 27 September, 2011
Author: Suresh Kait
$~16
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+              CRL.M.C.No.3235/2011

%              Judgment delivered on:27th September,2011


BHARAT @ TITU & ORS                       ..... Petitioners
                  Through : Mr.Pratap Singh, Adv.

                      versus

STATE & ANR                                          ..... Respondent
                               Through: Ms.Rajdipa Behura, APP for
                               State/Respondent No.1.
                               Mr.Ashok Kumar Sabharwal, Adv for
                               respondent No.2 with respondent in
                               person.

CORAM:
HON'BLE MR. JUSTICE SURESH KAIT

     1. Whether the Reporters of local papers
        may be allowed to see the judgment?               NO
     2. To be referred to Reporter or not?                NO
     3. Whether the judgment should be reported           NO
        in the Digest?

SURESH KAIT, J. (Oral)

1. Learned counsel for the petitioners submits that vide

FIR No.107/2008 dated 04.03.2008 a case under Section

498A/406/34 Indian Penal Code, 1860 has been registered

against the petitioners on the complaint of respondent No.2

at police station Patel Nagar, New Delhi.

Crl.M.C.No.3235/2011 Page 1 of 4

2. Further submits that a settlement has already been

arrived at between the petitioners and respondent No.2

before the Mediation Centre, Tis Hazari Courts, Delhi on

18.05.2011. Vide decree of divorce dated 01.02.2011,

marriage between the respondent No.2 and petitioner No.1

has been dissolved.

3. Learned counsel for the petitioners further submitted

that respondent No.2 does not wish to pursue present case

any further.

4. Respondent No.2 is present in person with her learned

counsel Mr.Ashok Kumar Sabharwal, Advocate who has duly

identified her. Shri Sunil Kumar, brother of respondent No.2

is also present with respondent No.2. In addition, respondent

No.2 has produced her original voter identity card bearing

No.SMM0050567, which is issued in her name by Election

Commission of India. Original seen and returned to her.

5. Respondent No.2 submits that she has settled the

matter with the petitioners and as per settlement dated

18.05.2011, she has received total amount of ` 2,30,000/-

and nothing remains due against the petitioners and she
Crl.M.C.No.3235/2011 Page 2 of 4
does not wish to pursue present case against the petitioner.

She has no objection, if the present FIR is quashed.

6. Ms.Rajdipa Behura, learned APP for State submits that

after investigation in the present matter, charge-sheet has

been filed and matter is pending trial after framing of

charge. Thus, government machinery has been used and if

the quashing is allowed, heavy costs must be imposed upon

the petitioners.

7. Keeping the settlement dated 18.05.2011 into view and

the fact that marriage between the respondent No.2 and

petitioner No.1 has already been dissolved and respondent

No.2 does not wish to pursue her case any further, in the

interest of justice, FIR No.107/2008 under Section 498A/406/

34 Indian Penal Code, 1860 registered against the

petitioners at police station Paten Nagar, New Delhi and the

proceedings emanating thereto are hereby quashed.

8. I find force in the submission of learned APP for State,

however considering the financial conditions of the

petitioners, I refrain in imposing any costs upon them.

Crl.M.C.No.3235/2011 Page 3 of 4

9. Accordingly, Criminal M.C. No.3235/2011 is allowed and

disposed of in above terms.

10. Dasti.

SURESH KAIT, J

September 27, 2011
Mk

Crl.M.C.No.3235/2011 Page 4 of 4