Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vicky @ Kaku vs State Gnct Of Delhi
2023 Latest Caselaw 964 Del

Citation : 2023 Latest Caselaw 964 Del
Judgement Date : 4 July, 2023

Delhi High Court
Vicky @ Kaku vs State Gnct Of Delhi on 4 July, 2023
                          $~35
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +      BAIL APPLN. 2191/2023

                                 VICKY @ KAKU                                           ..... Petitioner

                                                    Through:     Mr. Vineet Jain, Adv. (VC)

                                                    versus

                                 STATE GNCT OF DELHI                                    ..... Respondent

                                                    Through:     Ms. Manjeet Arya, APP for the State
                                                                 with WSI Amrita, PS Anand Parbat.


                          %                             Date of Decision: 4th July, 2023
                          CORAM:
                          HON'BLE MR. JUSTICE DINESH KUMAR SHARMA

                                                        JUDGMENT

DINESH KUMAR SHARMA, J. (Oral)

CRL.M.A. 17041/2023 (exemption)

Exemption is allowed subject to all just exceptions.

BAIL APPLN. 2191/2023

1. The present application has been filed under Section 439 Cr. PC seeking grant of regular bail in case FIR No.461/2022 registered at PS Anand Parbat under Section 307/34 IPC.

2. The charge-sheet has been filed under sections 307/324/34 IPC and Sections 25/27/54/59 Arms Act.

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:04.07.2023 18:05:22

3. Learned counsel for the petitioner submits that the petitioner is in custody since 23.09.2022. Learned counsel submits that the investigation is complete and the charge sheet has also been filed. It has been submitted that co accused-Nitin has already been admitted to bail.

4. Learned counsel for the petitioner further submits that even as per the medical report dated 15.04.2023 filed by the Deputy Superintendent, the petitioner is not keeping well. Learned counsel submits that therefore the petitioner may be admitted to bail.

5. Learned APP for the State has vehemently opposed the bail application and submits that the role of the present petitioner is the most grave in nature as he was the person who with the buttondar knife caused grievous injuries to the victim.

6. Learned APP further submitted that if the petitioner is released on bail he may threaten the complainant/injured. Learned APP also submits that there is no parity between the petitioner and the co accused Nitin who has been admitted to bail.

7. I have considered the submissions. It is a matter of record that the petitioner is in custody since 23.09.2022. The weapon of the offence has already been recovered and the investigation is complete. The charges are yet to be framed and FSL report has not been filed. It is also a matter of record that the petitioner is having clean antecedents. In the status report, the State only submitted that there is a high possibility that the accused can threaten the complainant/victim, make inducement or threat or promises to witnesses and jump the bail, if he is released bail.

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:04.07.2023 18:05:22

8. I consider that such an apprehension without any substantive reason, cannot be paid heed to. However, in any case, if the petitioner is found to have violated the bail conditions, he will suffer the consequences. Taking into account totality of the facts and circumstances, the petitioner is admitted to Court bail on furnishing personal bail bond of Rs.20,000/- with a surety of the like amount to the satisfaction of the learned Trial Court subject to the following conditions:

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

b. The petitioner shall also report to the IO every week on Wednesday at 5: 00 PM;

c. The Petitioner shall provide his/her mobile number(s) to the Investigating Officer and keep it operational at all times; d. 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. In view of the above, the present bail application stands disposed of.

DINESH KUMAR SHARMA, J

JULY 4, 2023 Pallavi

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:04.07.2023 18:05:22

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter