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 7, Cited by 0]

Delhi High Court

Nnamdi Ezeneche vs State Of Nct Of Delhi on 28 July, 2025

                          $~2 & 3
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                                   Date of Decision: 28.07.2025
                          +      BAIL APPLN. 580/2025
                                 NNAMDI EZENECHE                                               .....Petitioner
                                                       Through:          Mr. Meghan and Mr. Mohd. Javed,
                                                                         Advocates.
                                                       versus

                                 STATE OF NCT OF DELHI                                          .....Respondent
                                                       Through:          Mr. Nawal Kishore Jha, APP for State
                                                                         and Mr. Siddharth Shankar Jha with
                                                                         Inspector Rajender Singh, PS Narela.
                          3
                          +      BAIL APPLN. 1135/2025
                                 SAMUEL IKEDICHUKWU OKOMGBO                                     .....Petitioner
                                                       Through:          Mr. Anup Kr. Das, Mr. Uday
                                                                         Chauhan and Ms. Aayushi Gupta,
                                                                         Advocates.
                                                       versus

                                 STATE NCT OF DELHI                                            .....Respondent
                                                       Through:          Mr. Nawal Kishore Jha, APP for State
                                                                         and Mr. Siddharth Shankar Jha with
                                                                         Inspector Rajender Singh, PS Narela.
                                 CORAM:             JUSTICE GIRISH KATHPALIA

                          J U D G M E N T (ORAL)

1. The accused/applicants seek regular bail in case FIR No. 160/2024 of BAIL APPLN. 580/2025 & BAIL APPLN. 1135/2025 Page 1 of 4 pages Signature Not Verified GIRISH KATHPALIA Digitally signed by GIRISH KATHPALIA Date: 2025.07.28 17:40:07 +05'30' Digitally Signed By:NEETU N NAIR Signing Date:28.07.2025 17:53:52 PS Narela for offence under Section 186/188/332/353/34 IPC and Section 14 of Foreigners Act.

2. In furtherance of last order, learned APP assisted by Inspector Rajender Singh, SHO, Narela submits that in view of the circumstances described in previous orders, State has no serious objection to this bail application except that the accused/applicants, if released on bail, be sent to the detention centre since their passports and visas have already expired.

3. Broadly speaking, the allegation against the accused/applicants is that they committed violence in the detention centre where they were detained, awaiting their deportation to the countries of their origin. In the said violence, they caused injury to one guard by twisting his arm. Out of nine detenues, two were apprehended on the spot while seven fled and out of them, six were apprehended while one is absconding. The injury caused to the said guard was only twisting of his arm. Further, it appears that despite repeated adjournments, prosecution has not been able to show legally admissible visual evidence in the form of CCTV footage of the alleged incident. According to learned prosecutor, upon completion of investigation chargesheet has already been filed and the trial has already commenced.

4. Considering the above circumstances, both these applications are allowed and the accused/applicants are directed to be released on bail subject to each of them furnishing only a personal bond in the sum of Rs. 10,000/- to the satisfaction of trial court and they be sent back to the BAIL APPLN. 580/2025 & BAIL APPLN. 1135/2025 Page 2 of 4 pages Digitally signed by GIRISH Signature Not Verified GIRISH KATHPALIA KATHPALIA Date: 2025.07.28 17:39:51 +05'30' Digitally Signed By:NEETU N NAIR Signing Date:28.07.2025 17:53:52 detention centre since neither of them has a valid passport and visa.

5. Going a step deeper, during earlier hearings, prosecution was called upon to address submissions in order to rule out a possibility that the entire incident was fabricated to somehow help the detenues in not being deported to the countries of their origin. In this regard, paragraph 4 of the status report is crucial to be examined. It is quite surprising that footage of the CCTV cameras installed at the detention centre, namely Seva Sadan, Lampur, is being withheld from the investigator. The Department of Social Welfare alleges that the CCTV is manned by CRPF; but CRPF alleges that CCTV is manned by FRRO; but the FRRO alleges that the CCTV is manned by the Department of Social Welfare. It would be apposite to extract paragraph 4 of the status report dated Nil, filed by the SHO Narela with index dated 23.07.2025:

"4. The incident was captured in CCTV cameras installed at SevaSadan, Lampur. To obtain the relevant footage:
 A notice under Section 91 Cr.P.C. dated 13.03.2024 was issued to the Superintendent, Department of Social Welfare, GNCTD, who responded that their department is only responsible for caretaking facilities, and that internal security is managed by the Delhi Police while external security handled by CRPF. They further stated that CCTV footage is maintained by CRPF.
 A subsequent notice under Section 91 Cr.P.C. was issued to the Commanding Officer, CRPF, SevaSadan. In response, the Company Commander of B/27 Bn CRPF stated that the cameras are not under their unit's jurisdiction and advised to approach FRRO.  Another notice was issued to the Deputy Commissioner of Police, FRRO. In response, Assistant Commissioner (AFRRO) Shri BAIL APPLN. 580/2025 & BAIL APPLN. 1135/2025 Page 3 of 4 pages Digitally signed by GIRISH Signature Not Verified GIRISH KATHPALIA KATHPALIA Date: 2025.07.28 17:39:34 +05'30' Digitally Signed By:NEETU N NAIR Signing Date:28.07.2025 17:53:52 Harvinder Singh conveyed that CCTV cameras were installed by the Department of Social Welfare, and therefore, the required footage and Section 65B Certificate should be obtained from them."

6. In view of the above mentioned peculiar circumstances of this case, learned APP after discussing with the SHO, Narela submits that the Chief Secretary, Government of NCT of Delhi or the Secretary, Ministry of Home Affairs would be the competent authorities to carry out the necessary inquiries/investigation. Therefore, copy of this order be sent to the Secretary, Ministry of Home Affairs, Government of India to carry out appropriate inquiry and, if necessary, investigation in accordance with law.

Digitally signed by
                                                                         GIRISH    GIRISH KATHPALIA
                                                                         KATHPALIA Date: 2025.07.28
                                                                                   17:39:14 +05'30'
                                                                                   GIRISH KATHPALIA
                                                                                        (JUDGE)
                          JULY 28, 2025/DR




                          BAIL APPLN. 580/2025 & BAIL APPLN. 1135/2025                       Page 4 of 4 pages
Signature Not Verified
Digitally Signed
By:NEETU N NAIR
Signing Date:28.07.2025
17:53:52