Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ms Mala vs State (Nct Of Delhi)
2005 Latest Caselaw 748 Del

Citation : 2005 Latest Caselaw 748 Del
Judgement Date : 10 May, 2005

Delhi High Court
Ms Mala vs State (Nct Of Delhi) on 10 May, 2005
Equivalent citations: 120 (2005) DLT 193, 2005 (82) DRJ 441
Author: B D Ahmed
Bench: B D Ahmed

JUDGMENT

Badar Durrez Ahmed, J.

1. The learned counsel for the petitioner submits that the co-accused Seema has been acquitted in respect of this very FIR. He further submits that the role ascribed to Seema is identical to the role ascribed to the present petitioner. Accordingly, he submits that this is a fit case for grant of anticipatory bail.

2. The learned counsel for the State submitted that while there may be similarity in the roles ascribed to the co-accused Seema and Mala, this in itself would not entitle the petitioner Mala to anticipatory bail. In support of his contention, he referred to the decision of a Division Bench of this court in the case of State (Delhi Administration) v. Som Prakash @ Som Nath @ Somi: 1998 DLS 279 HC and in particular drew my attention to paragraph 21 thereof which reads as under:-

"21. We have come to the conclusion that the statements of Prem Wati, Maya Devi and Vijay Kumar, the three eye witnesses recorded in the trial of Jagan Nath in the absence of the accused are inadmissible in evidence and they were not examined in the trial of the accused, the same could not have been used against the accused. There being no incriminating material on record against the accused in order to bring home the charge against him, the impugned judgment of conviction and sentence cannot be sustained. The same is liable to be set aside."

3. Accordingly, he submits that the evidence on the basis of which a co-accused was acquitted cannot be read in the case of the accused in respect of whom the trial has not proceeded as the same would be inadmissible. Therefore, he submits that the evidence on the basis of which co-accused Seema was acquitted cannot be taken as a circumstance in favor of the present petitioner. Upon a reading of the aforesaid extract from the said judgment, it is clear that the statements of the eye-witnesses recorded in the trial of Jagan Nath in the absence of the accused Som Prakash were inadmissible against him inasmuch as they were not examined in the trial of the accused. In that case, it appears, that there were portions in the statements of the said three eye witnesses which were against the accused and the Division Bench of this Court held that since those statements were recorded in the absence of the accused Som Nath, the same could not be used against him and were inadmissible. The case here is entirely different. There is no allegation that there were statements contained in the evidence recorded in the case of the co-accused Seema which are against the present accused. At this stage of grant of bail, it does appear, prima facie, that once the co-accused Seema has been acquitted and the roles ascribed to the present petitioner and the co-accused Seema are admittedly the same, a case for grant of anticipatory bail has been made out.

4. In these circumstances, the petitioner is directed to be released on bail, in the event of her arrest, on her furnishing a personal bond in the sum of Rs. 20,000/- with one surety of the like amount to the satisfaction of the arresting officer.

This application stands disposed of.

dusty.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter