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 8, Cited by 0]

Delhi High Court

Charat Singh vs State on 10 December, 2019

$~9
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                      Date of Decision: 10.12.2019
+       BAIL APPLN. 2324/2019 & Crl. M.A.36025/19
        CHARAT SINGH                          ..... Petitioner

                           Through:     Ms. Isha Khanna &
                                        Mr.Roshan Lal, Advocates
                           versus

        THE STATE OF DELHI                    ..... Respondent

                           Through:     Mr. G.M.Farooqui,
                                        Additional Public Prosecutor
                                        for respondent/State
                                        Mr. Sanjiv Kumar, Advocate
                                        for Mr.Gaurav Kochar,
                                        Advocate for complainant

CORAM:
HON'BLE MR. JUSTICE BRIJESH SETHI

                              JUDGMENT

BRIJESH SETHI, J (ORAL)

1. Vide this order, I shall dispose of an anticipatory bail application filed on behalf of the petitioner Charat Singh under section 438 Cr.P.C. in FIR No. 216/2019 u/s. 307/302/34 IPC & Section 27/54/59 Arms Act, PS Sonia Vihar.

2. Ld. Counsel for the petitioner has prayed for anticipatory bail Bail Appl. no. 2324/2019 Page no.1 of 4 on the ground that petitioner is innocent and has been falsely implicated. At the time of alleged offence, petitioner was in a Restaurant namely Bikaner, Connaught Place, New Delhi from 5.07 p.m. to 7.10 p.m. which is clear from CCTV footage. The petitioner is ready to join the investigation as and when required and in these circumstances, it is prayed that petitioner be released on anticipatory bail.

3. Ld. Counsel for the petitioner, in support of its submissions, has relied on Abhishek Chetal v. Central Bureau of Investigation and Ors., CRL(M) No. 44010 of 2016(O&M) of Punjab and Haryana High Court.

4. Ld. APP for the State has opposed the anticipatory bail petition on the ground that the allegations against the petitioner are serious in nature. It is further submitted that co-accused Bharat Singh (brother of petitioner) has been arrested in this case on 23.11.2019 and he has disclosed that he and the petitioner hatched the conspiracy to kill Baburam. It is further submitted that it was petitioner Chatar Singh who shot two rounds bullet on deceased Baburam. The photograph of the petitioner has been given to FSL Bail Appl. no. 2324/2019 Page no.2 of 4 to match the same with the CCTV footage obtained from Bikanerwala Sweets, Connaught Place, Delhi. Petitioner is not joining the investigation. Proceedings under Section 82 Cr.P.C. has been issued against him and proclamation has been done on 08.10.2019. It is further submitted that several FIRs are pending against the petitioner. Ld. APP, has therefore, prayed for dismissal of the anticipatory bail application.

5. I have considered the rival submissions. I have gone through the case law relied upon by the Learned Counsel for the petitioner titled "Abhishek Chetal v. Central Bureau of Investigation and Ors., CRL(M) No. 44010 of 2016(O&M)". However, the same is distinguishable on the basis of facts and circumstances stated therein.

6. The allegations levelled against the petitioner are serious in nature. Petitioner has not joined the investigation and his custodial interrogation is required to unearth the conspiracy behind the murder and recovery of weapon of offence. So far as presence of petitioner at Bikanerwala is concerned, the footage has been sent to FSL and the said fact which is in the form of alibi cannot be decided Bail Appl. no. 2324/2019 Page no.3 of 4 at this stage. It is a settled law that no mini trial can be conducted at the stage of bail. The FSL report is yet awaited. In these circumstances, the anticipatory bail petition along with other application is dismissed and stands disposed of accordingly.




                                                  BRIJESH SETHI, J
DECEMBER 10, 2019
Ak




Bail Appl. no. 2324/2019                                    Page no.4 of 4