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

Shashank vs State (Govt. Of Nct Of Delhi)
2019 Latest Caselaw 3436 Del

Citation : 2019 Latest Caselaw 3436 Del
Judgement Date : 25 July, 2019

Delhi High Court
Shashank vs State (Govt. Of Nct Of Delhi) on 25 July, 2019
$~7
* IN THE HIGH COURT OF DELHI AT NEW DELHI
                                     Judgment delivered on: 25.07.2019


+      BAIL APPLN. 692/2019
       SHASHANK                                            ..... Petitioner
                            versus

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


Advocates who appeared in this case:
For the Petitioner :      Mr. Sunil Dalal with Mr. Rajiv Singh
                            and Mr. Devashish Bhadauria,
                            Advocates.

For the Respondent:         Mr. Hirein Sharma, APP for the State with the
                            Investigating Officer.

CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA

                                JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. Petitioner seeks anticipatory bail in FIR No. 39/2019 under Section 354-D/323/427/506 of IPC and Section 12 of POCSO Act, Police Station Defence Colony.

2. The prosecutrix is aged 17 years and 11 months and a student of a college in South Delhi. It is contended that she knew the petitioner for the last 3-4 years and was in touch with him over

Facebook and social media. It is alleged that recently prior to lodging of the FIR she stopped talking to him because of his bad behaviour. It is further alleged that thereafter he starting following her and would stop her with an attempt to talk to her. When she refused, he would hit her. It is alleged that on the day of the incident when she was coming from her college, he stopped her on the way and snatched her mobile phone and broke it and thereafter slapped her.

3. Learned counsel for the petitioner submits that the petitioner has been falsely implicated. He submits that the petitioner and the prosecutrix were friends for many years and the allegations that she had stopped talking to him and thereafter he had been following her are incorrect as even up to the day of the incident including on the day of the incident they were in touch through social media. Learned counsel submits that the parties had met and spent some time during the day and the subject FIR has been registered by the prosecutrix under pressure from her family.

4. By order dated 05.04.2019, the petitioner was granted interim protection subject to his joining investigation.

5. Learned APP for the State, under instructions from the Investigating Officer, submits petitioner had joined investigation and the investigation qua the role of the petitioner is complete and there is no further requirement of the petitioner to join investigation.

6. Without commenting on the merits of the case and keeping in view of the totality of the facts and circumstances, 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 petitioner 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. Petitioner shall not contact the prosecutrix and her family.

8. Petition is allowed in the above terms.

9. Order Dasti under signatures of the Court Master.

SANJEEV SACHDEVA, J JULY 25, 2019 st

 
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