Delhi High Court
Mohd. Samim vs State on 15 January, 2019
Author: Sunil Gaur
Bench: Sunil Gaur
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Order: January 16, 2019
+ BAIL APPLN. 2026/2017
MOHD SAMIM .....Petitioner
Through: Ms. Rekha Aggarwal, Mr. Arun
Tiwari and Ms. Sugandha
Agarwal, Advocates
versus
STATE .....Respondent
Through: Ms. Neelam Sharma, Additional
Public Prosecutor for respondent-
State
Mr. Nikhil Goel and Mr. Ashutosh
Ghade, Special Public Prosecutor
for CBI
CORAM:
HON'BLE MR. JUSTICE SUNIL GAUR
ORDER
(ORAL)
Petitioner seeks bail in FIR No. 523/2016 under Sections 365/364A/387/420/511/468/471 of IPC, registered at police station Vasant Kunj North, New Delhi.
Learned Additional Public Prosecutor for respondent-State submits that as per status report on record, the investigation of this case was handed over to CBI and after completion of investigation, a closure report has been filed by the CBI.s Copy of the closure report has been handed over and is taken on record.
BAIL APPLN. 2026/2017 Page 1 of 2It is stated that the matter is now coming up before the trial court on 23rd January, 2019.
Without commenting on the merits of the closure report, it is directed that petitioner be admitted to bail subject to his furnishing bail bond in the sum of ₹10,000/- with one local surety in the like amount to the satisfaction of the trial court.
This application is accordingly disposed of Dasti.
(SUNIL GAUR) JUDGE JANUARY 16, 2019 v BAIL APPLN. 2026/2017 Page 2 of 2