Citation : 2019 Latest Caselaw 5897 Del
Judgement Date : 22 November, 2019
$~55
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 22.11.2019
+ BAIL APPLN. 2903/2019
MR. JARAR AHMAD KHAN ..... Petitioner
Through: Mr. B.L. Madhukar, Adv.
versus
STATE ..... Respondent
Through: Mr. Hirein Sharma, APP for State
with SI Pankaj Thakran, PS - Sarai
Rohilla
Mr. Muntazir Mahendi, Adv. for
complainant with parents of
prosecutrix
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
J U D G M E N T (ORAL)
CRL.M.A. 40876/2019 (Exemption)
1. Allowed, subject to all just exceptions.
2. This application is, accordingly, disposed of.
BAIL APPLN. 2903/2019
3. The present application is filed under Section 438 Code of Criminal
Procedure, 1973 (Cr.P.C.) for grant of anticipatory bail.
4. The admitted facts of the present case are that in the aforesaid FIR,
the charge-sheet was filed without arresting the petitioner. The summons
were served one day prior to the date of hearing which was fixed as
18.10.2019 and on the said date, application for exemption was filed which
was opposed and declined by the learned Additional Chief Metropolitan
Magistrate ('ACMM') and NBW was issued against the petitioner. Since in
the FIR Section 376 IPC was added, the petitioner had moved an application
for anticipatory bail which was kept pending for hearing on 01.11.2019. On
the said date, the petitioner moved an application for staying the NBWs
issued against the petitioner till the disposal of the anticipatory bail,
however, same was dismissed on 01.11.2019 and the application for
anticipatory bail was also declined by the court of learned Additional
Sessions Judge, Tis Hazari Courts, Delhi.
5. Learned counsel appearing on behalf of the petitioner submits that on
the same day i.e. 01.11.2019 finding absence of the petitioner, the learned
Trial Court did not further issue NBWs against the petitioner because the
case file was with the Sessions Court and the next date of hearing was fixed
for 14.11.2019. On the said date, finding absence of the petitioner, the
learned Trial Court had issued NBWs against the petitioner.
6. Thereafter, the petitioner preferred to file the anticipatory bail before
this Court which was listed for 15.11.2019, however, the same was
withdrawn with liberty to file afresh.
7. Learned counsel further submits that the petitioner had apprehension
of his arrest in consequences of the NBWs issued against him as the
petitioner wanted to appear before the Trial Court bonafidely to prove his
defence that the allegation and the story in the FIR is totally false,
fabricated, frivolous, concocted and with a view to extort money from the
petitioner to settle the matter with the petitioner of the previous FIR bearing
no. 456/2018 lodged against the minor son of petitioner.
8. He further submits that originally, the abovementioned FIR was
registered on the false and frivolous allegations of the complainant, wherein
she has alleged that she had previously lodged FIR No. 0456/18 under
Sections 376/506 IPC and Section 6 of POCSO Act, registered against one
Faizan Ahmed (who is minor son of the present petitioner). It is alleged by
the complainant in present case/FIR that on 18.02.2019 at 7.00 PM, the
petitioner along with his nephew Maqsood Ahmad, on seeing the
complainant, started raising vulgar and obscene instigations towards her.
Whenever she comes out of the house, he always follow her and shows his
private parts and also says to the complainant to give statement in his favour
in the court, otherwise the complainant would be killed and the case will be
closed of its own.
9. It is further alleged by the complainant that on 17.02.2019, in the
morning at about 7.15 AM, when she was going downstairs, the petitioner
covered/closed her face and touched her private parts of body with oblique
intentions and stated, she should accompany him for having physical
relations with him.
10. Learned counsel for petitioner submits that with these allegations, the
complainant got her complaint lodged with the police, apprehending acid
attack on her at any point of time and as such, she made complaint against
the petitioner and Maqsood Ahmad.
11. Learned prosecutor appeared on behalf of the State alongwith Mr.
Muntazir Mehendi, learned counsel for the complainant admitted that the
charge sheet was filed without arrest of the petitioner. Thereafter, he
appeared in Court. However, the date on which he did not appear, NBWs
issued against him. He filed an application for recalling of NBWs, which
had also been dismissed. However, instead of challenging the dismissal
order, the petitioner has filed application under Section 482 Cr.P.C. seeking
anticipatory bail.
12. As submitted by the learned counsel for petitioner that after issuing
NBWs, he had apprehension that the Court may take him into custody, he
moved an application for recalling of the NBWs, however, the same had
been rejected. The charge sheet was filed without arrest of the petitioner and
on one date, when he could not appear for which he moved an application
for exemption, but the application was rejected and NBWs issued.
13. In view of the above facts and circumstances, I am of the view that
justice would be met if order of NBWs is set aside. Accordingly, I hereby
set aside the impugned order and direct the learned Trial Court to admit the
petitioner on bail on furnishing personal bond in the sum of ₹25,000/- with
one surety of the like amount to its satisfaction.
14. The petition is accordingly allowed and disposed of.
(SURESH KUMAR KAIT) JUDGE
NOVEMBER 22, 2019 PB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!