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 6, Cited by 0]

Delhi High Court - Orders

Krishan Pal Singh vs State (Nct Of Delhi) on 31 January, 2023

Author: Anup Jairam Bhambhani

Bench: Anup Jairam Bhambhani

                          $~45
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +    BAIL APPLN. 288/2023
                               KRISHAN PAL SINGH                                ..... Petitioner
                                              Through: Mr. Ramesh Kumar, Advocate with
                                                         Mr. Tarun Kumar, Advocate, Mr.
                                                         Prashanjeet, Advocate and Ms.
                                                         Sheetal, Advocate.
                                              versus
                               STATE (NCT OF DELHI)                           ..... Respondent
                                              Through: Ms. Meenakshi Dahiya, APP for the
                                                         State.
                               CORAM:
                               HON'BLE MR. JUSTICE ANUP JAIRAM BHAMBHANI
                                              ORDER

% 31.01.2023 The petitioner seeks anticipatory bail under section 438 of Code of Criminal Procedure 1973 (Cr.P.C.) in case FIR No.20/2023 dated 13.01.2023 registered under sections 498-A/406/34 of Indian Penal Code 1860 (IPC) at P.S: K.N. Katju Marg. The petitioner is the father-in-law of the complainant/respondent No.2.

2. Learned counsel for the petitioner submits that the petitioner has been called for investigation today. Counsel submits that petitioner will co- operate in the investigation.

3. Issue notice.

4. Ms. Meenakshi Dahiya, learned APP appears for the State on advance copy; accepts notice; and seeks time to file status report. She submits that Investigating Officer (I.O.) of the case is indisposed today; and is therefore not available to confirm or deny what has been submitted on behalf of the petitioner. She further points-out that in the status report Signature Not Verified Digitally Signed Bail Appl. 288/2023 Page 1 of 2 By:NEERAJ Signing Date:03.02.2023 12:27:48 filed before the learned Additional Sessions Judge (ASJ), it appears that stridhan has not been returned to the complainant.

5. Let status report be filed within 06 weeks; with advance copy to the opposing counsel.

6. In the circumstances, until further consideration of the matter, for which the presence of I.O. is necessary, it is directed that subject to the petitioner joining and co-operating in the investigation as and when called by notice under section 41-A Cr.P.C., the petitioner shall not be arrested, till the next date of hearing.

7. Let the I.O. remain present in court on the next date.

8. Re-notify on 24th April 2023.

ANUP JAIRAM BHAMBHANI, J JANUARY 31, 2023 Ne Signature Not Verified Digitally Signed Bail Appl. 288/2023 Page 2 of 2 By:NEERAJ Signing Date:03.02.2023 12:27:48