Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Yadav vs State Of U.P
2009 Latest Caselaw 3047 Del

Citation : 2009 Latest Caselaw 3047 Del
Judgement Date : 7 August, 2009

Delhi High Court
Vikas Yadav vs State Of U.P on 7 August, 2009
Author: Badar Durrez Ahmed
           THE HIGH COURT OF DELHI AT NEW DELHI

%                                 Judgment delivered on: 07.08.2009

+       Crl. M. B. 1381/2008 in CRL. A 910/2008

VIKAS YADAV                                                  ... Appellant

                                   - versus -

STATE OF U.P                                                 ... Respondents

Advocates who appeared in this case:

For the Appellant         : Mr U. R. Lalit, Sr Advocate with Mr Sumeet Verma and
                            Ms Charu Verma
For the State of Delhi    : Ms Mukta Gupta, PP
For the Complainant       : Mr P. K. Dey with Mr Kaushik Dey
For the State of U. P.    : Mr Sakha Ram Singh, Sr Advocate with Mr Sahdev
                            Singh and Mr Kamlendra Mishra

                                     AND

+       Crl. M. B. 1155/2008 in CRL. A 741/2008

VISHAL YADAV                                                 ... Appellant

                                   - versus -

STATE OF U.P                                                 ... Respondents

Advocates who appeared in this case:
For the Appellant         : Mr D. C. Mathur, Sr Advocate with Mr Sanjay Jain and
                            Mr Mukesh Kumar
For the State of Delhi    : Ms Mukta Gupta, PP
For the Complainant       : Mr P. K. Dey with Mr Kaushik Dey
For the State of U. P.    : Mr Sakha Ram Singh, Sr Advocate with Mr Sahdev
                            Singh and Mr Kamlendra Mishra

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE P. K. BHASIN


1. Whether Reporters of local papers may be allowed to see the judgment ? Yes

2. To be referred to the Reporter or not ? Yes

3. Whether the judgment should be reported in Digest ? Yes

BADAR DURREZ AHMED, J

1. These applications for bail are taken up together inasmuch as

they are of the co-accused. Both the applicants Vikas Yadav and

Vishal Yadav have been convicted under Sections 364/302/201/34 IPC.

The appellants/ applicants were sentenced to undergo life imprisonment

for the offence under Section 302/34 IPC along with a fine of Rs 1 lac,

in default whereof, they were to undergo simple imprisonment for one

year. The appellants/ applicants were also sentenced to undergo

rigorous imprisonment for ten years in respect of the offence under

Section 364/34 IPC along with a fine of Rs 50,000/- each, in default

whereof, they were to further undergo simple imprisonment for six

months. The appellants/ applicants were also sentenced to undergo

rigorous imprisonment for five years in respect of the offence under

Section 201/34 IPC and to pay a fine of Rs 10,000/- each, in default

whereof, they were to undergo simple imprisonment for a further

period of three months. The co-accused have been convicted for the

offence of abducting and murdering Nitish Katara as also for causing

disappearance of evidence by burning his dead body.

2. The prosecution case in brief is that the deceased Nitish Katara

and Bharti Yadav (sister of the appellant Vikas Yadav) studied together

at IMT, Ghaziabad. They fell in love. This affair was apparently not to

the liking of Bharti Yadav's family members and particularly her

brother Vikas Yadav and her cousin Vishal Yadav. On 16.02.2002,

there was a marriage function of one Shivani Gaur, who was a friend of

both Nitish Katara and Bharti Yadav. That function was at Diamond

Palace, Shastri Nagar, Ghaziabad. Nitish Katara and Bharti Yadav as

well as other family members of Bharti Yadav were invited to the said

wedding. The appellants also attended the said wedding. Nitish

Katara, who was in the company of his friends at the said wedding

party at Diamond Palace, Shastri Nagar, Ghaziabad, was called away

by someone at the instance of the appellants and he left Diamond

Palace along with the appellants. It is the case of the prosecution that

the appellants had taken Nitish Katara with them from Diamond Palace

in a Tata Safari at around 12:15 am in the night intervening

16/17.02.2002.

3. PW33 Ajay Katara is said to have seen the said Tata Safari at

Hapur chungi. According to PW33 Ajay Katara, his scooter developed

trouble and he had stopped on the road. A Tata Safari, which was

behind him, also stopped. The appellant Vikas Yadav, who was on the

driver's seat told him to remove the scooter. PW33 Ajay Katara then

went towards the Tata Safari vehicle and found four persons inside it.

He recognized Vikas Yadav sitting in the driver's seat as well as the

appellant Vishal Yadav and another person sitting in the rear seat. He

also noticed a person wearing a red shirt / kurta sitting in the front seat.

According to PW33 Ajay Katara, he knew the appellants and, therefore,

could recognize them.

4. Thereafter, the Tata Safari vehicle along with its four occupants

left Hapur chungi. Nitish Katara, who was allegedly the person in the

red kurta / shirt and was sitting next to the appellant Vikas Yadav in the

Tata Safari, was not seen alive thereafter.

5. On 17.02.2002 FIR No. 192/2002 was registered at Police Station

Kavi Nagar, Ghaziabad under Section 364 IPC in which both the

appellants were named. In the meanwhile, at about 9:10 am an

unidentified body in a burnt condition was recovered on Shikarpur

Road, near Khurja about 60 kilometers away from Hapur chungi. On

18.02.2002, the post mortem examination was conducted at

Bulandshahr. On 19.02.2002, PW35 Sub-Inspector Anil Somania, the

Investigating Officer received a phone call from PW4 Inspector

Chander Pal Singh that a dead body had been recovered in his

jurisdiction. On 19.02.2002, FIR No.216/2002 under Section 302/201

IPC was registered at Khurja. On 21.02.2002, PW35 Sub-Inspector

Anil Somania, the Investigating Officer along with Nitin Katara and

Neelam Katara (brother and mother of the deceased Nitish Katara)

went to identify the body and the mother identified the body as that of

her son Nitish Katara. The body was brought to Delhi for finger

printing and DNA analysis at the All India Institute of Medical

Sciences. On 23.02.2002, the appellants Vikas Yadav and Vishal

Yadav were arrested under an Arms Act case at Dabra, Madhya

Pradesh. On 24.02.2002 the Investigating Officer moved an

application for transit remand under Section 364 IPC in that case in

respect of the appellants Vikas Yadav and Vishal Yadav. The said

application was opposed by the appellants. The learned counsel for the

State of Delhi (Ms Mukta Gupta) pointed out that at that point of time

FIR No. 192/2002 only had section 364 IPC mentioned therein but the

opposition filed on behalf of the accused mentioned Sections 364 as

well as Section 302 IPC. According to her, this is a circumstance

which clearly indicates their complicity otherwise, how would they

have known that they were also required for murder. On 25.02.2002,

the appellants were brought to Ghaziabad and thereafter they were

interrogated and they made disclosure statements. On 25.02.2002, it

was found that the finger prints tallied with the finger prints on the

deceased's driving licence. On 25.02.2002 itself Section 302 IPC was

added in the said FIR No. 192/2002. On 27.02.2002 the appellants

were remanded for 24 hours and permission was also granted to the

counsel for the accused to be present at the time of recovery. On

28.02.2002, a hammer and a wrist watch were recovered at the instance

of Vikas Yadav and Vishal Yadav, respectively. The said recoveries

were effected from near the place where the dead body had been found.

The watch was identified by Mrs Neelam Katara as that belonging to

her son, the deceased Nitish Katara.

6. Mr U.R. Lalit, the learned senior counsel appearing on behalf of

the appellant Vikas Yadav, submitted that this was a case which was

entirely based on circumstantial evidence. The three circumstances

which have been found to be against the appellants were -- (i) Motive;

(ii) the last seen evidence of PW33 Ajay Katara; and (iii) the recoveries

of the hammer and the wrist watch at the instance of the appellants

Vikas Yadav and Vishal Yadav, respectively. According to Mr Lalit,

the focal point of the entire case is PW33 Ajay Katara. According to

him, his testimony cannot be believed.

7. The prosecution alleges that PW33 Ajay Katara saw the deceased

Nitish Katara at about 12:20-30 am on 17.02.2002 in the company of

the appellants in the Tata Safari at Hapur chungi. According to the said

witness, he is said to have written the number of the Tata Safari on a

slip of paper. He stated that there were a number of vehicles which

passed by them and two of them were police cars but he did not

complain to police. Furthermore, on 18.02.2002 he came to know from

the television that Nitish Katara was missing. But PW33 Ajay Katara's

statement was recorded only on 18.03.2002. There is delay in the

recording of his statement and this casts serious doubts on the

testimony of PW33 Ajay Katara.

8. Mr Lalit submitted that the answer, which is said to be given with

regard to the delay, is not at all plausible. The explanation was that

PW33 Ajay Katara came to know of the involvement of the appellants

on 01.03.2002. He went to the police station on 02.03.2002 and

searched for the Investigating Officer, who was not available.

According to Mr Lalit there is no evidence to support the alleged visit

of PW33 Ajay Katara to the police station. A second visit was said to

have made on 12.03.2002 when, once again, PW33 Ajay Katara stated

that he could not meet the Investigating Officer. According to Mr Lalit

there is no evidence to support this visit either. It is on the third visit

on 18.03.2002 that PW33 Ajay Katara is said to have met the

Investigating Officer and thereafter given his statement. It was then, as

stated by this witness, that he had showed the slip of paper to the

Investigating Officer and tore it in front of the Investigating Officer.

But, according to Mr Lalit, the Investigating Officer has not stated in

his testimony that the slip was shown or torn in his presence. Mr Lalit

submitted that the Tata Safari was already in the custody of police on

11.03.2002 and had been brought to the police station on 12.03.2002.

Furthermore, when it was flashed on the television that Nitish Katara

was missing on 18.02.2002, why did the said witness PW33 Ajay

Katara not inform the police ?

9. Another circumstance pointed out by Mr Lalit was that PW33

Ajay Katara was an ordinary resident of Agra and his presence at

Hapur chungi was not natural. He contended that although PW33 Ajay

Katara stated that he was staying in Shahdara for about seven months

and had gone to visit one Subhash at the PAC barracks at Ghaziabad

and was allegedly returning from there when the interaction at Hapur

chungi took place, the Investigating Officer did not verify as to whether

PW33 Ajay Katara had, in fact, visited Subhash or not. Consequently,

Mr Lalit submitted that PW33 Ajay Katara cannot be believed.

10. As regards the alleged recoveries effected at the instance of the

appellants, Mr Lalit submitted that the dead body was found at 9:15 am

on 17.02.2002. He stated that from the evidence on record it is clear

that PWs 4, 5 and 22 were at that place for about 4-5 hours. PW5 has

stated that he had looked at the area 15-20 paces near the dead body.

He submitted that the hammer and the watch were allegedly recovered

on 28.02.2002, allegedly at the instance of the appellants. The hammer

was said to have been recovered about 7 paces away from the point

where the dead body was found and the watch, at a distance of 5 paces.

This circumstance, according to Mr Lalit, puts a cloud on the

recoveries. He submitted that the dead body was recovered on

17.02.2002 and the police had searched the area thoroughly and

nothing was found then. Yet, the hammer and the watch were

recovered on 28.02.2002, allegedly at the instance of the appellants just

7 paces and 5 paces away from the dead body, respectively. According

to Mr Lalit, the police already knew and had already recovered the

hammer and the watch, the discovery/ recovery at the instance of the

appellants was, therefore, a complete farce.

11. He submitted that there was every chance of acquittal in the

appeal inasmuch as the last seen evidence was doubtful and the

recoveries were also doubtful. He submitted that the cause of death

was a single injury on the head and the body was burnt later, as

indicated by the post mortem report. Mr Lalit submitted that this was a

good case for bail inasmuch as the appellant Vikas Yadav had already

been in custody for seven years and insofar as the appellant Vishal was

concerned, he had spent about 4-1/2 years in custody.

12. Lastly, he submitted that even the weapon of offence was not

determined. It is alleged that the hammer was the weapon of offence.

Yet, PW3 Dr Anil Singhal stated in his testimony that there was ―less

possibility of hammer being the weapon of offence‖. He submitted that

the Trial Court, referring to the said testimony of PW3 Dr Anil Singhal,

came to the conclusion that it cannot be ruled out that the hammer was

used. According to Mr Lalit, the finding should have been that the

injury was caused by the hammer. This circumstance, according to

him, was sufficient for establishing a prima facie case for acquittal.

13. Mr Dinesh Mathur, the learned senior counsel appearing on

behalf of the appellant Vishal Yadav, contended that the alleged

recovery of the hammer and in particular the watch was extremely

doubtful. He submitted that the public recovery witnesses, namely,

Raghu and Aslam, who were cited as witnesses by the prosecution,

were not produced before Court. He also referred to Exhibit PW35/21,

which is an application for remand made on the part of the prosecution

on 26.02.2002. In that application, there is reference to the Tata Safari,

the weapon of offence and a mobile phone, said to be belonging to the

deceased Nitish Katara, but, there is no reference to his watch. This

circumstance, according to him, puts serious doubts on the recovery of

the watch at the instance of the appellant Vishal Yadav.

14. Mr Dinesh Mathur also submitted that the case of Vishal Yadav

was different from that of his cousin Vikas Yadav. He submitted, with

reference to the question of motive, that Vishal Yadav was not Bharti

Yadav's brother but, only a cousin. He submitted that there is nothing

which has come in evidence to indicate that the appellant Vishal Yadav

was interfering with the affairs in his cousin-Vikas's family.

According to him, there is no allegation of motive on the part of the

appellant Vishal Yadav.

15. Mr Dinesh Mathur submitted that another important

distinguishing factor between the case of Vishal Yadav and Vikas

Yadav is the Section 161 Cr.P.C statement (Exhibit PW35/4) of one

Kamal Kishore which was recorded on 18.02.2002. Kamal Kishore,

who is stated to be a security guard in the house of Mr D. P. Yadav

(appellant Vikas Yadav's father), apparently stated that he had seen the

deceased Nitish Katara in the company of the appellant Vikas Yadav

and his driver at the said residence between 1 to 1:30 am on

17.02.2002. Thus, according to Mr Dinesh Mathur, PW33 Ajay Katara

cannot be regarded as the person who last saw Nitish Katara alive. As

per the statement of Kamal Kishore, the appellant Vikas Yadav and

Nitish Katara stayed at the former's residence in Delhi for about half an

hour. The driver Anil was relieved and he went to his quarters.

Thereafter, the said Kamal Kishore is said to have seen the appellant

Vikas Yadav and Nitish Katara leaving the house towards Connaught

Place. According to Mr Dinesh Mathur, the said statement of Kamal

Kishore can be looked into although Kamal Kishore had not been

produced as a witness and, if it is looked into, it becomes clear that

Kamal Kishore is the person who last saw Nitish Katara alive in the

company of the appellant Vikas Yadav and not in the company of his

client Vishal Yadav. Mr Dinesh Mathur also submitted that the

appellant Vishal Yadav was granted bail by the Trial Court and he did

not misuse the said liberty. He submitted that the appeal would take

some time to be decided and since the appellant Vishal Yadav has

already spent over 4-1/2 years in custody, he ought to be released on

bail for the duration of the appeal.

16. The learned counsel appearing for the State of U.P submitted that

PW33 Ajay Katara is the foundation of the prosecution and if his

testimony is to be believed, there is no case for bail made out.

According to him, PW33 Ajay Katara is a truthful witness and there is

nothing which has been brought on record to shake his testimony with

regard to the fact that he had seen the deceased Nitish Katara in the

company of the appellants at Hapur chungi. He also submitted that the

recoveries of the hammer and the watch at the instance of the

appellants Vikas Yadav and Vishal Yadav, respectively, were made

pursuant to their disclosure statements. The hammer was used as the

weapon of offence and, therefore, it was clear that the circumstances

taken together along with the motive, established the guilt of the

appellants. According to him, no case for bail was made out.

17. Ms Mukta Gupta appearing for the State of Delhi submitted that

first of all, the motive for the crime clearly stood established. There

were as many as 83 cards and letters between Bharti Yadav and the

deceased Nitish Katara. There was evidence of intimacy between the

two. Even in Bharti Yadav's bank account it was Nitish Katara's

address which was given. There was evidence that Bharti Yadav had

indicated that she wanted to get married but her family was not ready.

Ms Mukta Gupta also submitted that the appellants absconded and

disappeared from the scene of occurrence. She submitted that they

even went ahead and ―arranged‖ their arrest in an Arms Act case in

Dabra, at Madhya Pradesh so as to aid them in evading arrest and

subsequent conviction in the present case. She submitted that the

antecedents of the appellant Vikas Yadav did not entitle him to the

grant of bail. She submitted that he was involved in a murder case in

1991 but the same had been withdrawn by the Government of U.P in

1993. She submitted that in Jessica Lall's murder case also the

appellant Vikas Yadav faced trial for offences under Sections

302/201/34 IPC. He was, however, acquitted of the murder charge but

was convicted under Section 201/34 IPC and was sentenced to four

years imprisonment. She submitted that while he was on bail in respect

of the Jessica Lall's murder case, the present offence was committed by

him. With regard to the appellant Vishal Yadav, she submitted that

though he did not have the same antecedents as the appellant Vikas

Yadav, he also did not deserve to be released on bail and he has spent

only about 4-1/2 years in custody.

18. She submitted that the testimony of PW33 Ajay Katara was fully

reliable and the reasons for the delay in the recording of his statement

had been fully explained. On 02.03.2002, PW35 Sub-Inspector Anil

Somania, the Investigating Officer has clearly stated that he was away

from the police station. 12.03.2002 was also the day of Shivratri and

PW35 Sub-Inspector Anil Somania, the Investigating Officer was once

again away from the police station for the whole day on law and order

duty. Thus, according to Ms Mukta Gupta, PW33 Ajay Katara's

statement that he visited the police station on 02.03.2002 and

12.03.2002 and on both occasions he could not meet the Investigating

Officer PW35 Sub-Inspector Anil Somania stands corroborated.

19. She then referred to the call record of the calls made and received

in the deceased Nitish Katara's mobile phone. The cell ID of Raj

Nagar, which is near IMT Ghaziabad, is 12253. The cell ID of the area

around Hapur chungi is 12252. Referring to the call records, she

indicated that there is evidence of calls at this location at about 00:35

and 00:40 hours on 17.02.2002. This clearly co-relates with PW33

Ajay Katara's testimony that he saw Nitish Katara in the company of

the appellants at Hapur chungi around that time. She submitted that

even the testimony of PW11 Shivani Gaur, which had been used to

discredit PW33 Ajay Katara inasmuch as she stated that she saw the

deceased Nitish Katara at about 1-1:30 am, stood clarified by the

answer to the court question in the course of her re-examination when

she said that all her friends had left before 12:30.

20. She submitted that Kamal Kishore's statement was recorded

under Section 161 Cr.P.C. In order to examine him as a witness,

process was sent but he did not appear and subsequently the Court

issued non-bailable warrants for his appearance. Despite that he was

not traceable and finally the prosecution had to give up Kamal Kishore

as a witness. She submitted that his Section 161 Cr.P.C statement was

accepted although it was impermissible in law to do so. She submitted

that the statement recorded under Section 161 Cr.P.C can only be used

for contradiction as provided under Section 145 of the Indian Evidence

Act, 1872 and only that portion of the statement, which is used for

contradiction or confrontation, can be considered by the Court. She

submitted that the case against Vikas Yadav and Vishal Yadav was the

same. Both arrived at the marriage together, they went out together,

they were last seen together with the deceased, they absconded together

and they were arrested together at Dabra and both of them have also

been named in the FIR in the first instance.

21. Mr P. K. Dey, the counsel for the complainant, was also heard.

He adopted the arguments made by Ms Mukta Gupta, the learned

counsel for the State of Delhi. In addition, he submitted that the

statement of Kamal Kishore, who was a security guard at 15, Balwant

Rai Mehta Lane, indicates that between 1 am and 1:30 am on

17.02.2002, the appellant Vikas Yadav along with Nitish Katara and

another person came to the said residence of Mr D. P. Yadav.

According to Mr Dey, this is contrary to the documentary evidence

which is available in the form of the call records. According to him,

the call records proved that at 1:11 am the deceased Nitish Katara was

in Raj Nagar area of Ghaziabad. It is, therefore, clear that he could not

be at Delhi at Balwant Rai Mehta Lane between 1 and 1:30 am.

Therefore, even if the statement of Kamal Kishore can be looked into,

which according to him could not be looked into, the same is highly

unreliable in view of the documentary evidence in the form of record of

the calls made and received in Nitish Katara's mobile phone. Mr Dey

also submitted that no case for bail had been made out and, therefore,

the applications be dismissed.

22. We have given our thoughtful consideration to the submissions

made by the learned counsel and the materials pointed out to us. We

feel that the appellants have not been able to make out a case for grant

of bail. The Trial Court has examined the testimony of all the

witnesses at length and has come to a conclusion that the three

important circumstances, namely, motive, the last seen evidence of

PW33 Ajay Katara and the recoveries of the hammer and the watch at

the instance of the appellants are clearly established. According to the

Trial Court there is also sufficient corroboration from other evidence to

establish the guilt of the appellants. We also do not find any

distinction, at this stage, between the case of the appellant Vishal

Yadav and the appellant Vikas Yadav. Although Vikas Yadav has

already spent seven years in jail and Vishal Yadav has been in custody

for over 4-1/2 years, the length of their incarceration cannot be a

ground by itself for grant of bail. Consequently, we reject the bail

applications.

23. It goes without saying that any observations made by us in this

order are only for the purposes of considering the bail applications at

this stage and are to be disregarded at the hearing of the appeal(s) on

merits.

BADAR DURREZ AHMED, J

P. K. BHASIN, J August 07, 2009 SR

 
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