Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Azharuddin vs State
2019 Latest Caselaw 6802 Del

Citation : 2019 Latest Caselaw 6802 Del
Judgement Date : 24 December, 2019

Delhi High Court
Mohd. Azharuddin vs State on 24 December, 2019
$~
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                      Date of Decision: 24.12.2019
+       BAIL APPLN. 3183/2019
        Mohd. Azharuddin                             ..... Petitioner
                           Through:     Mr. Karan Sachdeva,
                                        Mr. Sanajay Sharma and Ms.
                                        Richa Sharma, Advocates
                           versus
        THE STATE OF DELHI                          ..... Respondent
                     Through:           Mr G.M.Farooqui,
                                        APP for State.
CORAM:
    HON'BLE MR. JUSTICE BRIJESH SETHI
                              JUDGMENT

BRIJESH SETHI, J (ORAL)

1. Vide this order, I shall dispose of an anticipatory bail

application filed on behalf of the petitioner Azharuddin under

section 438 Cr.P.C. in FIR No. 166/18 u/s. 380/448/120-B IPC, P.S.

Kotwali.

2. Ld. Counsel for the petitioner has prayed for anticipatory bail

on the ground that petitioner is innocent and has been falsely

implicated in the present FIR. The FIR has been registered on

forged, false and fabricated facts. It is submitted that complainant

Bail Appl. no. 3183/2019 Page no.1 of 5 got registered the present FIR against petitioner to pressurize the

petitioner and his brother to illegally handover the property bearing

no. 1413-1415, Katra Jhajjar Wala, Chandni Chowk, Delhi-110006.

The petitioner and his brother being the co-owners of the above said

property have already sold it to Sh. Narottam Kumar Sharma vide

Sale-Deed dated 27.12.2016. Even Sh. Narottam Kumar Sharma has

been arrayed as an accused in the above mentioned FIR. Sh.

Narottam Sharma is in the possession of the above said property and

now the petitioner and his brother have no concern with the

property. A civil suit baring no. 559/2008 qua the said property is

already pending for the last 11 years between the complainant and

the petitioner and complainant is trying to give criminal colour to a

dispute of civil nature. On 07.11.2016 a kalandra u/s. 107/50 CrPC

was made by the police officials of PS Kotwali against the petitioner

and his brother and against the complainant in which statements of

the complainant, as well of the accused and the neighbours of the

property no. 1413-1415, Katra Jhajjar Wala, Chandni Chowk,

Delhi-110006 were recorded.

3. It is submitted that ingredients of Section 420/468/471 IPC

Bail Appl. no. 3183/2019 Page no.2 of 5 are not fulfilled as no wrongful loss has been caused to the

complainant. Neither petitioner nor Sh. Narrotam Kumar Sharma

have forged documents and for this the petitioner has filed a

quashing petition bearing no. WP(Crl) No. 3033/2019 and a co-

ordinate Bench of this Court has opined that no forgery has been

committed by the petitioner and thereafter Investigating Officer has

dropped Sections 420/468/471 IPC from the present FIR and now

only Section 380/448/120-B IPC remain against the petitioner. The

petitioner had moved an application u/s 438 CrPC seeking

anticipatory bail before Ld. ASJ, Central, Tis Hazari Courts, Delhi.

However, the said application of the petitioner was dismissed by the

Ld. Trial Court vide order dated 11.07.2019. The petitioner had,

thereafter, approached the co-ordinate Bench of this Court for grant

of anticipatory bail vide bail application no. 1802/2019 but the said

petition was dismissed as withdrawn by the petitioner vide order

dated 14.10.2019. However, in view of the order of the co-ordinate

bench of the court observing that no case of forgery is prima facie

made out, the petitioner be released on bail in the event of his arrest

and it is further submitted that he is ready to join the investigation as

Bail Appl. no. 3183/2019 Page no.3 of 5 and when required.

4. The anticipatory bail is opposed by the Ld. APP for the State

on the ground that the allegations against the petitioner are serious

in nature. Petitioner is not joining the investigation. The

investigation is still in progress and at initial stage. The petitioner is

not cooperating with the investigating officer. Custodial

interrogation of the petitioner is required. He has, therefore prayed

for dismissal of the bail application.

5. I have considered the rival submissions. Learned Counsel for

the petitioner has relied upon following judgments:-

i) State of Madhya Pradesh Vs. Pradeep Sharma, Crl. A.

2050/2013 (Arising out of SLP (Crl.) No. 4406/2013).

ii) Gurbaksh Singh Sibbia and Ors. Vs. State of Punjab, MANU/SC/0215/1980

I have gone through the above case law. There is no quarrel

with the proposition of law laid down therein. However, these

authorities are distinguishable on the basis of facts and

circumstances stated therein

6. Perusal of the FIR reveals that complainant Rajiv Vaid had

made a complaint on 16.06.2018 alleging that petitioner along with

other co-accuseds prepared false and forged Sale-Deed dated

Bail Appl. no. 3183/2019 Page no.4 of 5 27.12.2016 in respect of 1st Floor of property bearing no. 1413-

1415, Katra Jhajjar Wala Mandir, Chandni Chowk, Delhi-110006

with terrace and roof rights for cheating and using as genuine the

forged documents to grab the said property and for trespass.

However, it is submitted that Investigating Officer has dropped

Sections 420/468/471 IPC from the present FIR on the direction of

the co-ordinate Bench of this Court in quashing petition bearing no.

WP(Crl) No. 3033/2019. However, the fact is that petitioner is not

joining the investigation. Proceedings under Section 82 CrPC have

been initiated against him. The investigation is still in progress and

at initial stage. Custodial interrogation of the petitioner is required

for the purpose of recovery. In view of the above facts appearing on

record, and further in view of the fact that case is at the initial stage

of investigation and the petitioner is not joining the investigation

and his custodial interrogation is required, no grounds for

anticipatory bail are made out. The anticipatory bail application is,

therefore, dismissed.


                                                  BRIJESH SETHI, J
DECEMBER 24, 2019
Amit




Bail Appl. no. 3183/2019                                    Page no.5 of 5
 

 
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