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

Akash Sharma vs State Of Delhi
2023 Latest Caselaw 3626 Del

Citation : 2023 Latest Caselaw 3626 Del
Judgement Date : 24 August, 2023

Delhi High Court
Akash Sharma vs State Of Delhi on 24 August, 2023
           $~9
           *          IN THE HIGH COURT OF DELHI AT NEW DELHI
           +          BAIL APPLN. 2120/2023
                      AKASH SHARMA                                      ..... Petitioner
                                        Through:      Mr. Sandeep Sharma, Mr. BK Sharma, Mr.
                                                      Aman Dhyani & Ms. Kanchan Senwal,
                                                      Advocates.

                                        versus

                      STATE OF DELHI                                    ..... Respondent
                                        Through:      Mr. Amit Sahni, APP for the State.
                                                      SI Akash Tomar, P.S. Hazrat Nizamuddin.

           %                                     Date of Decision: 24.08.2023
           CORAM:
           HON'BLE MR. JUSTICE DINESH KUMAR SHARMA

                                                 JUDGMENT

DINESH KUMAR SHARMA, J. (Oral)

1. The present application has been filed under section 439 Cr.P.C for bail to the applicant in case FIR No. 0059/2023 dated: 10.02.2023 under section 392/397/34 IPC at PS- Hazarat Nizamuddin, South-East, Delhi.

2. The briefly stated facts of the case that. the I.O. was informed that a dealing of CSR funding was going on between the petitioner along with his associate robbed Rs. 50 Lakh from complainant on gun point and fled from the spot. The charge sheet has already been filed and the charges have been framed.

Signature Not Verified Digitally Signed By:RAJ BALA Signing Date:25.08.2023 15:17:02

3. Mr. Sandeep Sharma, learned counsel for the petitioner submits that the petitioner is 19 years of age and he is pursuing Diploma in Mechanical Engineering (Production) and he is doing his Engineering from Govt. Polytechnic, Baghpat.

4. Learned counsel for the petitioner submits that even as per the charge sheet, the gun was pointed by the co-accused. Learned counsel has further submitted that the recovery of money has already been affected. However, during investigation, the gun could not be recovered. It has further been submitted that no further recovery is to be effected. The trial may take a long time and, therefore, petitioner may be admitted to bail.

5. Learned Additional PP has opposed the bail on the ground that it was serious offence, whereby the accused along with his co-accused robed a sum of Rs. 50 lakhs at the gun point. Learned additional PP submits that the complainant and the witnesses are yet to be examined and, therefore, accused may not be admitted to bail.

6. I have considered the submissions.

7. The jurisprudence regarding bail is very well settled. The detention during the trial cannot be taken as a punitive measure. The Court, at this stage, also cannot go into the meticulous examination of the facts nor can it be converted into the mini trial. The recovery has already been affected and the trial may take a long time. The accused is a young boy of 19 years of age and there are no previous criminal antecedents.

8. Taking into account the facts and circumstances of the case, the petitioner is admitted to court bail on furnishing a personal bond of Rs. 50,000/- with two

Signature Not Verified Digitally Signed By:RAJ BALA Signing Date:25.08.2023 15:17:02 sureties of the like amount subject to satisfaction of the trial court on the following conditions:

a) the Petitioner shall attend the trial regularly;

b) the Petitioner shall under no circumstances leave India without prior permission of the Court concerned;

c) the Petitioner shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case;

d) the Petitioner shall provide his/her mobile number(s) to the Investigating Officer.

e) In case of change of residential address and/or mobile number, the Petitioner shall intimate the same to the Investigating Officer/ Court concerned by way of an affidavit.

9. However, no expressions made herein shall tantamount to be an expression on the merits of the case.

10. With the above directions, the petition stands disposed of.

11. Copy of the order to be sent to the concerned Jail Superintendent for information and necessary compliance.

DINESH KUMAR SHARMA, J AUGUST 24, 2023/MR

Signature Not Verified Digitally Signed By:RAJ BALA Signing Date:25.08.2023 15:17:02

 
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