Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amit Nagpal vs State (Nct Of Delhi)
2015 Latest Caselaw 4999 Del

Citation : 2015 Latest Caselaw 4999 Del
Judgement Date : 15 July, 2015

Delhi High Court
Amit Nagpal vs State (Nct Of Delhi) on 15 July, 2015
        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                              Date of decision: 15th July, 2015

BAIL APPLN.1060/2015

AMIT NAGPAL                                               ..... Petitioner
                              Through:   Mr. N. Hariharan and Mr. Dayan
                                         Krishnan, Sr. Advocates with Mr.
                                         Rajesh Anand, Mr. Siddharth S.
                                         Yadav and Mr. Sahil Paul, Advocates
                              Versus

STATE (NCT OF DELHI)                                        ..... Respondent

Through: Mr. Rajesh Mahajan, ASC (Criminal) Mr. Sunil K. Mittal, Mr. Gautam Chaubey and Mr. Vipin K. Mittal, Advocates for the Complainant

CORAM:

HON'BLE MR JUSTICE SIDDHARTH MRIDUL

SIDDHARTH MRIDUL, J (ORAL)

1. The present is an application for grant of regular bail under Section

439 Cr.P.C., 1973 in FIR No.17/2014, under Sections

419/420/467/468/471/120B IPC, Police Station- Economic Offences Wing,

New Delhi.

2. At the outset, it is noticed that the applicant has been in judicial

custody since 14.05.2015 and the subject charge sheet has been filed on

08.07.2015 after investigation.

3. Mr. Hariharan, learned Senior Counsel appearing on behalf of the

applicant has invited my attention firstly, to the orders passed by DRT-II on

08.04.2015, specifically paragraph 14(e) at page 95, paragraph 14(f) at page

96 and paragraph 20 at page 98 of the application paper book to urge that

insofar as the banks who are alleged to have been cheated are concerned,

their interests have been secured by the said order.

4. Mr. Hariharan, learned Senior Counsel has relied upon the decision of

the Supreme Court in Sanjay Chandra vs. Central Bureau of Investigation:

(2012) I SCC 40 as well as the decision of this Court in Rajat Sharma vs.

State (NCT of Delhi): 2015 SCC OnLine Del 8914 to urge that although the

allegations levelled against the applicant are serious economic offences

resulting in loss to the State Exchequer, what requires to be considered is

that punishment in the shape of detention ought to be imposed only after trial

and conviction and that the applicant should be considered innocent unless

he is found guilty. In other words, Mr. Hariharan's thrust is that if this

principle is not adhered to, it may lead to a chaotic situation seriously

jeopardizing personal liberty of an individual.

5. On the contrary, it has been urged by Mr. Rajesh Mahajan, learned

Additional Standing Counsel (Criminal) appearing on behalf of the State and

Mr. Sunil Mittal, learned counsel appearing on behalf of the complainant that

although the charge sheet has been filed, the investigation is not complete

and the applicant is alleged to have repeatedly taken loans from different

banks on the same property by means of forged documents. It is further

urged by Mr. Mahajan that other accused persons in the subject FIR are still

at large. Lastly, it has been urged that since multiple banks seem to be

involved in the purported scam, release of the applicant on bail may hamper

investigation.

6. Mr. Sunil Mittal, learned counsel appearing on behalf of the

complainant has buttressed his submissions by relying upon the decision of

the Supreme Court in Y.S. Jagan Mohan Reddy vs. Central Bureau of

Investigation: AIR 2013 SCC 1933 and in paragraph 15 of the report in

particular to urge that economic offences constitute a class apart and need to

be visited with a different approach in the matter of bail since they involve

deep rooted conspiracy affecting the economy of the country as a whole.

7. According to the prosecution, the applicant is alleged to have, in

connivance with his late father Shri K.C. Nagpal, and officials of certain

banks, cheated the Banks to the tune of Rs.3.25 crores on the basis of fake

property documents. In this behalf, it is observed that a perusal of the charge

sheet reveals that a notice was issued to the ICICI Bank, who are one of

purported lenders on 28.04.2015 but no response has been forthcoming from

the Bank. It is a matter of some concern that in a case involving alleged

defalcation of public funds, the prosecution went ahead and filed a charge

sheet without first obtaining the relevant documents from the concerned

Bank.

8. In the landmark decision reported as Sanjay Chandra (supra), the

Hon'ble Supreme Court crystallized the law in respect of the regular bail as

under:-

"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it can be required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty.

22. From the earliest times, it was appreciated that detention in custody pending completion of trial could be a cause of great hardship. From time to time, necessity demands that some un-convicted persons should be held in custody pending trial to secure their attendance at the trial but in such cases, 'necessity' is the operative test. In this country, it would be quite contrary to the concept of personal liberty enshrined in the Constitution that any person should be punished in respect of any matter, upon

which, he has not been convicted or that in any circumstances, he should be deprived of his liberty upon only the belief that he will tamper with the witnesses if left at liberty, save in the most extraordinary circumstances.

23. Apart from the question of prevention being the object of a refusal of bail, one must not lose sight of the fact that any imprisonment before conviction has a substantial punitive content and it would be improper for any Court to refuse bail as a mark of disapproval of former conduct whether the accused has been convicted for it or not or to refuse bail to an un-convicted person for the purpose of giving him a taste of imprisonment as a lesson.

24. In the instant case, as we have already noticed that the "pointing finger of accusation" against the appellants is `the seriousness of the charge'. The offences alleged are economic offences which has resulted in loss to the State exchequer. Though, they contend that there is possibility of the appellants tampering witnesses, they have not placed any material in support of the allegation. In our view, seriousness of the charge is, no doubt, one of the relevant considerations while considering bail applications but that is not the only test or the factor : The other factor that also requires to be taken note of is the punishment that could be imposed after trial and conviction, both under the Indian Penal Code and Prevention of Corruption Act. Otherwise, if the former is the only test, we would not be balancing the Constitutional Rights but rather "recalibration of the scales of justice."

25. The provisions of Cr.P.C. confer discretionary jurisdiction on Criminal Courts to grant bail to accused pending trial or in appeal against convictions, since the jurisdiction is discretionary, it has to be exercised with great care and caution by balancing valuable right of liberty of an individual and the interest of the society in general. In our view, the reasoning adopted by the learned District Judge, which is affirmed by the High Court, in our opinion, a denial of the whole basis of our system of law

and normal rule of bail system. It transcends respect for the requirement that a man shall be considered innocent until he is found guilty. If such power is recognized, then it may lead to chaotic situation and would jeopardize the personal liberty of an individual.

               xxxx xxxx            xxxx          xxxx       xxxx

               xxxx xxxx            xxxx          xxxx       xxxx

               39     Coming back to the facts of the present case, both

the Courts have refused the request for grant of bail on two grounds :- The primary ground is that offence alleged against the accused persons is very serious involving deep rooted planning in which, huge financial loss is caused to the State exchequer ; the secondary ground is that the possibility of the accused persons tempering with the witnesses. In the present case, the charge is that of cheating and dishonestly inducing delivery of property, forgery for the purpose of cheating using as genuine a forged document. The punishment of the offence is punishment for a term which may extend to seven years. It is, no doubt, true that the nature of the charge may be relevant, but at the same time, the punishment to which the party may be liable, if convicted, also bears upon the issue. Therefore, in determining whether to grant bail, both the seriousness of the charge and the severity of the punishment should be taken into consideration.

               xxxx xxxx            xxxx          xxxx       xxxx

               xxxx xxxx            xxxx          xxxx       xxxx

46. We are conscious of the fact that the accused are charged with economic offences of huge magnitude. We are also conscious of the fact that the offences alleged, if proved, may jeopardize the economy of the country. At the same time, we cannot lose sight of the fact that the investigating agency has already completed investigation and the charge sheet is already filed before the Special Judge, CBI, New Delhi. Therefore, their presence in the custody may not be necessary for further investigation. We are of the view that the Appellants are entitled to the

grant of bail pending trial on stringent conditions in order to ally the apprehension expressed by CBI.

47. In the view we have taken, it may not be necessary to refer and discuss other issues canvassed by the Learned Counsel for the parties and the case laws relied on in support of their respective contentions. We clarify that we have not expressed any opinion regarding the other legal issues canvassed by Learned Counsel for the parties.

48. In the result, we order that the Appellants be released on bail on their executing a bond with two solvent sureties, each in a sum of `5 lakhs to the satisfaction of the Special Judge, CBI, New Delhi on the following conditions:

(a) The Appellants shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts or the case so as to dissuade him to disclose such facts to the Court or to any other authority.

(b) They shall remain present before the Court on the dates fixed for hearing of the case. If they want to remain absent, then they shall take prior permission of the court and in case of unavoidable circumstances for remaining absent, they shall immediately give intimation to the appropriate court and also to the Superintendent, CBI and request that they may be permitted to be present through the counsel.

(c) They will not dispute their identity as the accused in the case.

(d) They shall surrender their passport, if any (if not already surrendered), and in case, they are not a holder of the same, they shall swear to an affidavit. If they have already surrendered before the Ld.

Special Judge, CBI, that fact should also be supported by an affidavit.

(e) We reserve liberty to the CBI to make an appropriate application for modification/recalling the order passed by us, if for any reason, the Appellants violate any of the conditions imposed by this Court."

9. A plain reading of the above decision makes it crystal clear that the

object of bail is to secure the appearance of the accused person at his trial. It

is further observed that the object of bail is neither punitive nor preventative

and that the deprivation of liberty must be considered a punishment unless it

is required to ensure that the accused person will stand his trial when called

upon. The Supreme Court further observed that when a person is punished

by denial of bail in respect of any matter upon which he has not been

convicted it would be contrary to the concept of personal liberty enshrined in

the Constitution except in cases where there is reason to believe that he will

tamper with the witnesses. To encapsulate, the Hon'ble Supreme Court has

held that pre-conviction detention should not be resorted to, except in cases

of necessity to secure attendance at the trial or upon material that the accused

will tamper with the witnesses if left at liberty.

10. In the present case there is no gainsaying the fact that the applicant is

charged of an economic offence. However, the fact that the investigating

agency has already completed investigation and the chargesheet qua the

applicant has already been filed cannot be lost sight of. Furthermore there is

no hint or allegation that the accused is a flight risk; nor is there any cogent

material to suggest that he will tamper with the evidence. Therefore, in my

view, the presence of the applicant in further custody is not necessary. The

applicant has already been in custody for more than two months.

Consequently, I am of the opinion that the applicant is entitled to grant of

bail pending trial on stringent conditions.

11. As a result, it is directed that the applicant be released on bail on his

executing a personal bond in the sum of Rs.1,00,000/- with two sureties of

the like amount to the satisfaction of the trial court subject to further

condition that the applicant shall not directly or indirectly make any

inducement, threat or promise to any person acquainted with the facts of the

case so as to dissuade him to disclose such facts to the court or to any other

authority and subject to further condition that the applicant shall remain

present before the court on the dates fixed for hearing of the case. The

applicant shall surrender his passport, if not already surrendered, before the

trial court at the time of furnishing bail/surety bond. The application is

disposed of accordingly.

12. A copy of this order be given dasti under signature of Court Master to

counsel for the applicant.

SIDDHARTH MRIDUL, J

JULY 15, 2015 dn

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter