Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukta Gupta And Anr. vs State And Ors.
2007 Latest Caselaw 1795 Del

Citation : 2007 Latest Caselaw 1795 Del
Judgement Date : 19 September, 2007

Delhi High Court
Mukta Gupta And Anr. vs State And Ors. on 19 September, 2007
Equivalent citations: II (2007) DMC 675
Author: P Nandrajog
Bench: P Nandrajog

JUDGMENT

Pradeep Nandrajog, J.

1. Complainant, Diwakar informed the police that on 24.6.2007 at about 1:00 p.m. his daughter Mukta eloped with one Mahender. He stated that his daughter had taken away Rs. 2 lacs, around 30 tolas of gold and 1 kg silver which he had purchased for her marriage. He stated in the complaint that he had seen his daughter leave the house with a bag and had seen Mahender standing in the street with empty hands. That he soon saw Mahender walk away with the bag in his hand.

2. On the basis of the complaint lodged by Diwakar, afore-noted FIR was registered.

3. Petitioners are Mukta and Mahender. They seek anticipatory bail.

4. It is urged by learned Counsel for the petitioners that the version of the complainant in the FIR is ex facie false. If complainant saw his daughter leave the house with a bag and he saw Mahender standing on the street empty handed and soon thereafter saw Mahender leaving with a bag, there was no reason for the complainant not to have lodged a complaint there and then. It is urged by learned Counsel for the petitioners that the FIR in question was lodged on 29.6.2007. It is further urged by learned Counsel for the petitioners that if daughter of the complainant had eloped with so much cash and jewellery on 24.6.2007 and indeed complainant had seen his daughter leave the house with a bag, his reaction would have been to immediately check the valuables in the house.

5. It is further urged by learned Counsel for the petitioner that even as per the version of the complainant the cash and jewellery was for the marriage of petitioner No. 1.

6. In lighter vein, Counsel urges that if at all petitioner No. 1 has taken along with her money and jewellery, as per the FIR it was intended to be hers.

7. I had spoken to the petitioners and the complainant in the chamber to try and resolve the issue.

8. Whereas petitioners expressed a desire and willingness to seek blessings of the complainant, the complainant is not ready to forgive his daughter and his son-in-law.

9. I may note a fact, not disputed by the complainant who is present in person, that he stands convicted for an offence under Section 302, IPC and is currently on bail. His bail is pending consideration in this Court.

10. Learned Counsel for the State assures the Court that the Investigating Officer would probe the issue with respect to means of the complainant before taking any further action against the daughter and son-in-law of the complainant.

11. I am sure, the learned Investigating Officer would be conscious of the nature of the allegations in the FIR and the delay in lodging the FIR.

12. Noting the special features of the instant case as noted above, the petition stands disposed of directing that in the event of being arrested by the IO, petitioners would be released on bail on each furnishing a personal bond in sum of Rs. 5,000/- with one surety in the like amount to the satisfaction of the IO.

13. Needless to state, petitioners would cooperate in the investigation.

14. 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter