Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

O P Gupta vs Central Bureau Of Investigation
2023 Latest Caselaw 3516 Del

Citation : 2023 Latest Caselaw 3516 Del
Judgement Date : 18 August, 2023

Delhi High Court
O P Gupta vs Central Bureau Of Investigation on 18 August, 2023
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                  Judgment reserved on : 10th August, 2023
                                   Judgment delivered on: 18th August, 2023

+                        CRL.A. 395/2023

       O P GUPTA                                                ..... Appellant
                         Through:            Mr. Farook M. Razack, Senior
                                             Advocate with Mr.Shubail Farook and
                                             Mr.Kshitij Kumar, Advocates

                         versus

       CENTRAL BUREAU OF INVESTIGATION           ..... Respondent
                   Through: Mr. Jeevesh Nagrath, SPP for CBI,
                             Mr.Arjun Gaur, Mr.Vedansh Vashisht
                             and Mr.Rajat Gupta, Advocates.

       CORAM:
       HON'BLE MR. JUSTICE AMIT BANSAL

                         JUDGMENT

CRL.M.(BAIL) 671/2023(suspension of sentence)

1. By way of the present application, the applicant seeks regular suspension of sentence during the pendency of appeal filed by the applicant in FIR RC No. 4(A)/2013/AC-III/CBI/New Delhi under Sections 120- B/420/466/468/471 of the Indian Penal Code, 1860 (IPC) and Sections 13(2)/13(1)(d) of the Prevention of Corruption Act, 1988 (PC Act).

2. Vide judgment dated 3rd May, 2023, the Special Judge (PC Act), CBI, Rouse Avenue Court Complex, New Delhi convicted the applicant under Sections 120-B/420 of the IPC and 13(2)/13(1)(d) of the PC Act and vide

Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023

order on sentence dated 6th May, 2023, sentenced him to undergo four years rigorous imprisonment and imposed a combined fine of Rs. 6,00,000/-.

3. The applicant was granted interim suspension of sentence on 26th May, 2023, till the next date of hearing i.e., 12th July, 2023, primarily taking into account the possibility of matrimonial alliance of the daughter of the applicant. However, when the matter was taken up on 12th July, 2023, the applicant did not surrender and sought regular suspension of sentence. The interim suspension granted to the applicant has continued till date.

4. Counsel for the applicant submits that the applicant was on bail during the period of trial and has never misused the liberty granted to him.

5. Learned counsel appearing on behalf of the Central Bureau of Investigation (CBI) submits that the applicant has rightly been convicted by the Trial Court and no grounds for granting suspension of sentence have been made. He states that merely because the applicant has been on bail during the trial proceedings is not sufficient to grant suspension of sentence after the applicant has been found guilty. He further submits that suspension of sentence should be granted only where the convict stands a fair chance of acquittal.

6. Learned counsel for the CBI has placed reliance on the following judgments in support of his contentions:

(i) Kishori Lal v. Rupa, (2004) 7 SCC 638;

(ii) Omprakash Sahni v. Jai Shankar Chaudhary, (2023) 6 SCC 123;

(iii) Manoj Kumar Mishra v. CBI, 2016 SCC OnLine Del 6285

7. I have heard the counsels for the parties and perused the material on

Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023

record.

8. It is a settled principle of law that the Court should not deal with the merits of the case in detail at the stage of consideration of suspension of sentence. However, a prima facie view would have to be taken by the Court while deciding the application for suspension of sentence.

9. In the present case, the applicant was a high-ranking officer, the then Director (Housing), DDA, Delhi. There is material on record to show that the applicant abused his position to launch a criminal conspiracy with other accused to cause loss to the DDA. On a prima facie view, there is evidence of money being received in the accounts of mother-in-law of the applicant and the son of the applicant from the account of the wife of the other co-convict, the appellant in Crl.A. 431/2023.

10. Further, in the application for suspension of sentence, no grounds have been made for grant of suspension of sentence, other than bald averments that the applicant has a good prima facie case. In the application for early hearing, filed on behalf of the applicant, being Crl.M.A. 14861/2023, the grounds taken by the applicant for early hearing of his application for suspension of sentence are that the applicant is a senior citizen of 68 years of age and has an unmarried daughter. It has been stated that the applicant is suffering from various ailments, however, neither the details have been provided nor any medical documents have been filed.

11. It is to be noted that as per the Nominal Roll on record, the applicant has spent only 20 days in custody after his conviction, as opposed to 3 months spent by the co-convict, the appellant in Crl.A. 411/2023.

12. In my considered view, the applicant cannot claim parity with other co- convicts for grant of suspension of sentence.

Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023

13. Considering the totality of aforesaid facts and circumstances, in my considered view, the applicant cannot be granted suspension of sentence at this stage.

14. Accordingly, the interim bail granted on 26th May, 2023, which has been continuing till date, stands cancelled and the applicant shall surrender within seven days.

15. Needless to state that any observations made herein are purely for the purposes of deciding the question of suspension of sentence and shall not be construed as an expression on the merits of the case.

16. The application stands disposed of.

AMIT BANSAL, J.

AUGUST 18, 2023 sr

Signature Not Verified Digitally Signed By:AMIT BANSAL Signing Date:18.08.2023

 
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