Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satte vs State
2018 Latest Caselaw 6838 Del

Citation : 2018 Latest Caselaw 6838 Del
Judgement Date : 16 November, 2018

Delhi High Court
Satte vs State on 16 November, 2018
$~10
* IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                    Judgment delivered on: 16.11.2018

+        BAIL APPLN. 1782/2018
SATTE                                                            ..... Petitioner
                                versus
STATE                                                        ...... Respondent
Advocates who appeared in this case:
For the Petitioner :         Mr. Rajesh Jain and Ms. Sakshi Arora, Advocates

For the Respondent:           Ms. Kusum Dhalla, APP for the State with SI Amit
                              Bhardwaj

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                                 JUDGMENT

16.11.2018

SANJEEV SACHDEVA, J. (ORAL)

1. Petitioners seek anticipatory bail in FIR No. 282/2018 under Sections 452/323/341/427/34 of the IPG, Police Station Ghazipur, New Delhi.

2. The allegations in the FIR against the petitioners are that the co- accused had entered into the office of the complainant and had an altercation with the complainant and his brother and assaulted them with sticks. The petitioner is alleged to have also entered into the office and assaulted the complainant and his brother with sticks.

3. Learned counsel for the petitioners submits that the petitioners have been falsely implicated and that false allegations have been made in the FIR

as the petitioner is aged over 50 years of age and is not in a position to even walk properly. It is submitted that the co-accused Ankit and Aakash are on regular bail and co-accused Ravi has been granted interim protection of anticipatory bail.

4. Vide order dated 30.07.2018, the petitioner was granted interim protection subject to his joining investigation.

5. Learned Addl. PP, under instructions, submits that the petitioner did join the investigation and investigation has been concluded and charge sheet is being finalised and shall be filed shortly.

6. Without commenting on the merits of the case, and on perusal of the records, I am satisfied that the petitioner has made out a case for grant of anticipatory bail.

7. Accordingly, it is directed that in the event of arrest, the arresting officer/IO/SHO shall release the petitioner on bail on his furnishing a bail bond in the sum of Rs. 15,000/- with one surety of the like amount to the satisfaction of the arresting officer/Investigating Officer/SHO concerned. Petitioner shall not do anything that may prejudice either the trial or the prosecution witnesses.

8. The petition is disposed of in the above terms.

9. Order Dasti under signatures of the Court Master.

NOVEMBER 16, 2018/'rs'                        SANJEEV SACHDEVA, J



 

 
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 : MAIMS

 
 
Latestlaws Newsletter