Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas @Pilka vs State (Nct Of Delhi)
2023 Latest Caselaw 4735 Del

Citation : 2023 Latest Caselaw 4735 Del
Judgement Date : 29 November, 2023

Delhi High Court

Vikas @Pilka vs State (Nct Of Delhi) on 29 November, 2023

Author: Rajnish Bhatnagar

Bench: Rajnish Bhatnagar

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                 Reserved on   : 10.10.2023
                          %                                      Pronounced on : 29.11.2023

                          +      BAIL APPLN. 2233/2023
                                 VIKAS @ PILKA                                    ..... Petitioner

                                                  Through:    Mr. Kumar Piyush Pushkar and Mr.
                                                              Vikas Pal, Advocates (through video
                                                              conferencing)
                                                  versus

                                 STATE (NCT OF DELHI)                              ....Respondent

                                                   Through: Mr. Amit Ahlawat, APP for the State.

                                 CORAM:
                                 HON'BLE MR. JUSTICE RAJNISH BHATNAGAR

                                                           ORDER

RAJNISH BHATNAGAR, J.

1. The present bail application has been filed by the petitioner under Section 439 Cr.P.C. seeking regular bail in case FIR No. 286/2020 under Sections 302/308/34 IPC registered at Police Station Anand Parbat, Delhi.

2. As per the allegations made by eyewitness Ms. Sarita who is the sister of deceased Ajay, on 01.10.2020 deceased Ajay had told her that accused Vikas @ Pilka (petitioner herein) quarreled with him and threatened him for dire consequences. She further alleged that on

02.10.2020, she was at her home and she came to know that some persons were beating her brother Ajay (since deceased). Thereafter, she rushed to Military Road near Mandir where she saw that accused persons namely Vikas @ Pilka (petitioner herein), Aman @ Kavva, Deepankar @ Deepu and Punit Kotia were beating her brother mercilessly. She further alleged that accused Aman @ Kavva had hit a brick on the head of Ajay, then Vikas @ Pilka (petitioner herein) hit Ajay's head over the bonnet of a car. Accused Deepankar @ Deepu and Punit @ Kotia had also beaten Ajay by kicks on head and chest and when Sarita tried to save her brother, accused Deepankar pushed her away. Sarita further alleged that when Ajay became unconscious, all the accused fled away from the spot. She also alleged that one person namely Chetan was also present on the spot and she alongwith Chetan shifted her brother Ajay to LMHC Hospital.

3. As per the prosecution, on the basis of the information received vide DD No. 3 A on 03.10.2020 at police Station Anand Parbat a case vide FIR No 286/20 U/s 308/34 IPC was initially registered and investigation was handed over to ASI Rajesh. Deceased Ajay who was firstly admitted to LHMC Hospital vide MLC No. 3109/20 was later on referred to higher center and lastly, injured Ajay died in Mimhans Neurosciences Hospital on 23.12.2020. On 23.12.2020 postmortem of deceased Ajay was got conducted by the officials of PS Medical, Meerut UP at Lala Lajpat Rai Memorial Medical College,

Meerut, UP vide PM No. 1451/2020 and the doctor opined that the "Cause of death is septicemia due to chronic illness of multiple organs". As per the prosecution during investigation, statements of eye witnesses namely Sarita, Vivek and Mr. Chetan were recorded U/s 161 Cr.P.C. and the statement of eye witnesses were also got recorded U/s 164 Cr.P.C wherein they have corroborated the case of the prosecution.

4. I have heard the Ld. counsel for the petitioner, Ld. APP for the State, perused the Status Report and also perused the Records of this Case.

5. It is submitted by the Ld. counsel for the petitioner that there is not even an iota of evidence against the petitioner and nothing has been recovered from him. It is further submitted that the petitioner has been falsely implicated in this case. It is further submitted that the petitioner was brutally beaten by the deceased and his friends two days prior to the incident and he was even admitted to hospital and the petitioner was being threatened by the associates of the deceased to withdraw his complaint. It is further submitted that it is the petitioner who is the victim and he has been wrongly made an accused in this case. It is further submitted that there is no eye witness of the present case, however, the police has falsely introduced sister of the deceased as an eye witness to the incident and she is an interested witness.

6. It is further submitted that two alleged eye witnesses namely Chetan and Vivek have not supported the case of the prosecution and

there are no specific allegations against the petitioner in the FIR and even he has not been named in the FIR. It is further submitted that the statements of the witnesses are inconsistent and cannot be relied upon. He has relied upon: Arnab Manoranjan Goswami Vs. State of Maharashtra & Ors 2020 SCC Online SC 964, Dataram Singh V. State of U.P., (2018) 3 SCC 22, Sanjay Chandra Vs. CBI [(2012) 1 SCC 40] and P. Chidambaram V. ED (Criminal Appeal No. 1831/2019).

7. The bail application has been vehemently opposed by the Ld. APP for the State by stating that the allegations against the petitioner are grave and serious in nature and he has also argued on the lines of the Status Report. It is further submitted by the Ld. APP that statement of the witnesses were got recorded U/s 164 Cr.P.C. wherein they have corroborated the prosecution's case. It is further submitted by the Ld. APP that the deceased had several multiple fractures on vital parts of the body which clearly shows the intention harbored by the petitioner and his co-accused.

8. It is further submitted by the Ld. APP that this is not the stage to deeply analyze the testimonies of the prosecution witnesses and to find inconsistencies in their examination as the same can only be done at the time of final decision of this case. It is further submitted that as per the subsequent opinion on the cause of death, the doctor opined that cause of death is Septicemia due to chronic illness of multiple organs

and the possibility of physical assault leading to the head and facial injury and its subsequent sequlea as mentioned in the treatment record cannot be ruled out.

9. It is further submitted that Ms. Sarita is the eye witness of this case and she has stood by her testimony in the trial Court. It is further submitted by the Ld. APP that PW Sarita has categorically stated that her brother Ajay (since deceased) had informed him on 01.10.2020 about the fight with accused Vikas @ Pilka.

10. In the instant case, PW-2 who is the sister of the deceased has categorically narrated about the happening with her brother on 01.10.2020 i.e. one day prior to the date of the incident. In her testimony recorded before the trial court she has narrated the manner in which the incident had taken place. She has identified the petitioner and his other co-accused persons during her testimony. She has been cross examined at length by the counsel for the petitioner but this is not the stage to form an opinion about the credibility or non credibility of the eye witness by deeply analyzing her testimony.

11. It has been argued that SI Usman Ali has got the FIR registered U/s 308/34 IPC which subsequently got converted into section 302/34 IPC but it is to be noted that SI Usman Ali is yet to be examined as he is the person according to the arguments addressed by the Ld. counsel for the petitioner who had reached the spot first. No doubt, PW-3 has not supported the case of the prosecution as he has failed to identify the

accused persons, however, he has owned his statement U/s 164 Cr.P.C. recorded before the Ld. Metropolitan Magistrate on 26.12.2020 in his examination-in-chief.

12. As far as the judgments relied upon by the Ld. counsel for the petitioner are concerned, there is no dispute with regard to the prepositions of law laid down in the said judgments but it is also settled that each case has to be decided on its own factual matrix and with due regards, the judgments (supra) relied upon by the Ld. counsel for the petitioner are not applicable to the facts of the present case.

13. It is the contention of the counsel for the petitioner that the petitioner was brutally beaten by the deceased and his friends two days prior to the incident and he was even medically examined. But here it is pertinent to note that no such medical examination report of the petitioner has been placed on record and it is also not understood that why no FIR was got registered.

14. In the instant case, no doubt, PW-3 has not supported the case of the prosecution in toto. However, what evidentory value is to be accorded to his testimony viz a viz PW Sarita and the testimony of the other witnesses who are yet to be examined will be seen later on but not at this stage of the bail petition as any opinion expressed at this stage upon the statements of PW Sarita and PW-3 would prejudice the case of either of the parties. The allegations against the petitioner are 1grave and serious in nature. No ground for bail is made out. The bail

application is, therefore, dismissed and disposed of accordingly.

15. Nothing stated hereinabove shall tantamount to the expression of any opinion on the merits of this case.

RAJNISH BHATNAGAR, J

NOVEMBER 29, 2023 sd

 
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