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 18, Cited by 0]

Gauhati High Court

Debojyoti Dey @ David vs The State Of Assam on 28 November, 2023

                                                                              Page No.# 1/4

GAHC010263712023




                              THE GAUHATI HIGH COURT
     (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                               Case No. : Bail Appln./4295/2023

            DEBOJYOTI DEY @ DAVID
            S/O- LATE DIJENDRA DEY, R/O- H.NO. 12, BISHNUJYOTI PATH,
            JAYANAGAR, P.S. DISPUR, DIST.- KAMRUP (M), ASSAM



            VERSUS

            THE STATE OF ASSAM
            REPRESENTED BY P.P., ASSAM



Advocate for the Petitioner   : MR. A M BORA

Advocate for the Respondent : PP, ASSAM




                                  BEFORE
               HONOURABLE MRS. JUSTICE SUSMITA PHUKAN KHAUND

                                          ORDER

Date : 28-11-2023

1. Heard Mr. A.M. Bora, learned Senior Counsel for the petitioner assisted by learned counsel Mr. D.K. Baidya.

2. The petitioner Debojyoti Dey @ David has filed this application under Section 439 Cr.PC with prayer for bail in connection with Dispur P.S. Case No. 2126/2023 under Sections 120B/419/420/385/467/471/468/507 IPC read with Sections 65/66/66B/66C/66D of IT Act, Page No.# 2/4 2000.

3. It is submitted that the petitioner has been languishing in the jail since 10.11.2023 on the basis of the subsequent FIR which was registered on 14.09.2023 by Jyotirmoy Dutta of Crime Branch, Guwahati, Office of the Deputy Commissioner of Police (Crime). The relevant portion of the FIR lodged on 14.09.2023 is quoted herein below:-

" I have the honour to inform you that with reference to the above GDE, a reliable source information was received that some Scammer gangs are Page No.# 3/8 operational in Guwahati, Assam was are involved in operating call centers across India and are scamming and cheating gullible Indian and Foreign Nationals by impersonating as Tech Support Staff by originating "tech support pop-ups and by impersonating as legitimate customer service representatives to deceive individuals and cheat them out of money or personal information making various false claims to create a sense of urgency or fear by claiming that the bank account has been compromised, computer has a virus, personal identifiable information are at risk, computer or social media account has been hacked. Further, this gang of Scammers initiate contact through unsolicited phone calls, claiming to be from a well known company or organization, such as a bank, tech support, government agency, or even a popular online service for their financial gain. They ask the victims to install remote desktop software and thereby take access to their computers and thereafter steal personal information and plant malware on the targets victims devices. More importantly, the gang of scammers has associates and members across India and the scammers launders the money obtained through these scams. Accordingly, upon-receipt of the source information, I along with combined staff have made an enquiry about the matter in the Guwahati City. During enquiry, it revealed that the following persons along with other accomplices have illegally setup Customer Care Centrers/Call Centers as per information received at Bamunimaidam (back side of Sicedm) Mono Motors building at Bamunimaidam, at VIP Road opposite Trust Motors, Outspire Solutions at Zoo Road, above AG Medicare at Rajgarh Road, near Hotel D Agni Dip at ABC and few other places of Guwahati which are used to scam and cheat Indian and Foregin Nationals by impersonating as Tech Support Staff. During enquiry, intel received has been found to be true to its nature. The below mentioned accused along with others are found to be the masterminds involved in the offense. Furthermore, the accused persons and their associates manipulates and forge electronic documents and use them as genuine documents for the purpose of cheating and found to be actively operating this scam since quite long".

4. This FIR was registered as Cyber P.S. Case No. 08/2023 u/s 120(B)/419/420/385/467/471/468/507 of the Indian Penal Code read with Sections 65/66/66B/66C/66D of the Information Technology Act, 2000. After investigation the police arrested the present petitioner on 16.09.2023. The instant case was registered on 07.11.2023 by the complainant, Inspector of Police (UB), Crime Branch, Guwahati and this FIR was registered as Dispur P.S. Case No. 2126/2023 and the relevant portions are quoted herein below verbatim:-

Page No.# 3/4 "I, hereby submit this First Information Report (FIR) to inform you of a serious event involving the illegal operation of fraudulent call centres in Guwahati, Assam. With reference to General Diary Entry No. 17 dated 06.11.2023, a centres engaged in tech support scams targeting gullible Indian and Foreign Nationals. The perpetrators impersonate as tech support staff, initiate unsolicited phone calls, and employ deceptive tactics to defraud individuals of money and personal information. The reliable source of information has revealed that these fraudulent call centres operate by generating fake tech support pop-ups and posing as legitimate customer service representatives. They create a false sense of urgency or fear by claiming bank accounts have been compromised, computers are infected with viruses, personal identifiable information (PII) is at risk, or social media accounts have been hacked. The scammers gain access to victims computers through remote desktop software, stealing personal information and planting malware on their devices".

5. The petitioner was shown arrested and he is behind bars in connection with the instant case since 10.11.2023.

6. Heard Mr. B. Sharma, learned Addl. P.P. who has stated that the petitioner is booked in connection with this case as he is alleged to be owner who is actively involved in running the fake Call Centres in and around Guwahati city. He has duped not only Indian citizens but also foreigners and deceived them by inducing them to part with huge amount of money. The money is circulated through the dark web and Bitcoin which cannot be detected easily. Investigation is still under progress and digital documents may be interpolated if the petitioner is released on bail. Even if the fake Call Centres have been shut down, the petitioner can easily operate from remote area. Considering the nature of the offence allegedly committed by the petitioner, the import of the sections under which the petitioner is booked does not entitle him to bail.

7. I have considered the submissions at the Bar with circumspection. I have scrutinised both the FIR lodged against the petitioner. I have also considered the prayer of parity. The co-accused of the petitioner had already been released on bail by a co-ordinate Bench of this Court vide order dated 24.11.2023 in Bail Application No. 4300 of 2023. It cannot be ignored that the FIRs are of similar nature and the petitioner is booked with similar offence in both the afore-mentioned cases. Therefore, I have also considered the length of detention. Investigation may have presumably progressed.

8. Considering all aspects, petition is allowed. The petitioner is enlarged on bail under the following conditions:-

i) the petitioner is to be released on bail on his execution of a bond of Rs. 50,000/-, Page No.# 4/4 with two local solvent sureties of the like amount to the satisfaction of the jurisdictional Court, under the conditions that-
(a) the petitioner shall attend in accordance with the conditions of the bond executed under this Chapter,
(b) the petitioner shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected, and
(c) the petitioner shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence,
(d) the petitioner shall not leave the country without prior written permission from the jurisdictional Court.

9. Bail Application stands disposed of.

JUDGE Comparing Assistant