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 11, Cited by 0]

Delhi High Court

Nikund Kumar Jha vs State Of Nct Delhi & Anr on 9 June, 2025

                          $~3
                          *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                           Date of Decision: 09.06.2025
                          +       BAIL APPLN. 1888/2025 & CRL.M.(BAIL) 1092/2025
                                  NIKUND KUMAR JHA                                 .....Petitioner
                                                     Through:   Mr. Anil Kumar Mishra and Mr.
                                                                Ankit Dhawan, Advocate

                                                     versus

                                  STATE OF NCT DELHI & ANR.              .....Respondents
                                                Through: Mr. Aman Usman, APP for State.
                                                         Mr. Sarthak Tomar, Advocate for
                                                         Complainant.

                                  CORAM:           JUSTICE GIRISH KATHPALIA

                          JUDGMENT                (ORAL)

1. The accused/applicant seeks regular bail in case FIR No. 610/2024, registered at PS K.N. Katju Marg, North Delhi for offences under Section 498A/406/34 IPC, to which further offences including the offences under Section 376/328/354A/376D IPC and Section 6 POCSO Act were added in view of detailed statements of the prosecutrix recorded under Section 164 CrPC.

2. Learned counsel for the accused/applicant contends that the accused/applicant is innocent and has been falsely implicated because on his BAIL APPLN. 1888/2025 Page 1 of 4 pages Signature Not Verified GIRISH Digitally signed by GIRISH KATHPALIA Digitally Signed KATHPALIA Date: 2025.06.09 14:21:16 +05'30' By:NEETU N NAIR Signing Date:09.06.2025 14:55:25 complaint under Section 494 IPC, the prosecutrix was called by the police for preparing Action Taken Report. It is further contended that the allegations against the accused/applicant are basically those arising out of matrimonial disputes, so the accused/applicant deserves to be released on bail. Learned counsel for accused/applicant also submits that at the time of the alleged sexual offences under POCSO Act, the accused/applicant was aged about 17 years 06 months, though he also clarified that he is not arguing that case under POCSO Act is not sustainable on account of age. Further, it is argued that none of the allegations mentioned in the FIR has been repeated in the charge-sheet.

3. On the other hand, learned counsel for prosecutrix opposes the bail application on the ground of severity of allegations.

4. Learned APP opposes the bail application on the ground that earlier, the accused/applicant was granted anticipatory bail by the Court of Sessions but he misused the liberty by threatening the prosecutrix over phone, regarding which, text chats have been already placed on record, therefore, the anticipatory bail was cancelled and consequently the accused/applicant was arrested.

5. The allegations in the FIR are not the stereotyped matrimonial dispute allegations. The accused/applicant is husband of the prosecutrix, according to the accused/applicant. The prosecutrix has alleged in the FIR itself that BAIL APPLN. 1888/2025 Page 2 of 4 pages GIRISH Digitally signed by GIRISH KATHPALIA Signature Not Verified KATHPALIA Date: 2025.06.09 14:21:30 +05'30' Digitally Signed By:NEETU N NAIR Signing Date:09.06.2025 14:55:25 her brother in law used to sexually harass her by touching her in inappropriate manner and outraged her modesty but when she complained before her husband, the accused/applicant, he told her to ignore all that humiliation; that the accused/applicant used to hurt her hands with blade and make her do kitchen work with wounded hands; that the accused/applicant started compelling her to agree for wife swapping and for that purpose, he took her to a hotel where his friends molested her, so she ran away; and that the accused/applicant created her fake Insta ID and started sending her pictures on the social media, soliciting people to make sexual relations with her for money.

6. Apart from the serious allegations mentioned above, there are also allegations of rape and gang rape in statement under Section 164 CrPC of the prosecutrix.

7. Further, it appears that earlier when granted anticipatory bail, the accused/applicant admittedly got in touch with the prosecutrix and exchanged text chats, copies whereof are on record. It would be significant to note that those text chats were made by the accused/applicant under fictitious name through a new SIM card, but in investigation, the said SIM was found to be registered in his name. The accused/applicant also admitted before the Court of Sessions about this contact by him with the prosecutrix.

                          BAIL APPLN. 1888/2025                                    Page 3 of 4 pages
                                                                              GIRISH         Digitally signed by GIRISH
                                                                                             KATHPALIA
Signature Not Verified
                                                                              KATHPALIA      Date: 2025.06.09 14:21:45
                                                                                             +05'30'
Digitally Signed
By:NEETU N NAIR
Signing Date:09.06.2025
14:55:25

8. Considering the above circumstances, I do not find it fit case to release the accused/applicant on bail. Therefore, the application is dismissed.

9. At request of learned counsel for accused/applicant, it is made clear that the above observations are solely on the issue of bail and not on merits of the case.

Digitally signed by
                                                                      GIRISH    GIRISH KATHPALIA
                                                                      KATHPALIA Date: 2025.06.09
                                                                                14:21:59 +05'30'

                                                                              GIRISH KATHPALIA
                                                                                   (JUDGE)
                          JUNE 09, 2025/as




                          BAIL APPLN. 1888/2025                                   Page 4 of 4 pages

Signature Not Verified
Digitally Signed
By:NEETU N NAIR
Signing Date:09.06.2025
14:55:25