Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naresh Mahato vs State Of Nct Of Delhi
2024 Latest Caselaw 1241 Del

Citation : 2024 Latest Caselaw 1241 Del
Judgement Date : 14 February, 2024

Delhi High Court

Naresh Mahato vs State Of Nct Of Delhi on 14 February, 2024

Author: Swarana Kanta Sharma

Bench: Swarana Kanta Sharma

                          $~69

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                     Date of Decision: 14.02.2024

                          +      BAIL APPLN. 3061/2023 & CRL.M.(BAIL) 1283/2023

                                 NARESH MAHATO                                    ..... Petitioner
                                                   Through:     Mr. Vipin Sehrawat and Mr.
                                                                Manoj Godara, Advocates

                                                   versus

                                 STATE OF NCT OF DELHI                          ..... Respondent
                                                   Through:     Mr. Manoj Pant, APP for the
                                                                State.

                          CORAM:
                          HON'BLE MS. JUSTICE SWARANA KANTA SHARMA
                                                     JUDGMENT

SWARANA KANTA SHARMA, J.(ORAL)

1. The present application has been filed under Section 439 read with Section 482 of the Code of Criminal Procedure, 1973 ('Cr.P.C.') by the applicant seeking grant of regular bail in case FIR bearing no. 264/2022, registered at Police Station Crime Branch, New Delhi, under Sections 170/389/387/465/ 471/120B/34 of Indian Penal Code, 1860 ('IPC').

2. The present FIR was registered at P.S. Crime Branch, Delhi on the complaint of Sh. Vipul Kaushik, which he had filed on behalf of Sh. Hardev Singh SB, who is the Industrial Unit President of Nippon Paint India Ltd. having its office in Mumbai and Vipul Kaushik is the

channel partner of the company. In the complaint, Sh. Hardev Singh had alleged that on 08.11.2022, he had received two separate notices of Enforcement Directorate on his Whatsapp, one for his appearance and another for his colleague Kumar Hakim (who is the Director of procurement in the factory situated at Nippon Paint India - Mumbai), directing Hardev Singh and Kumar Hakim to appear before Enforcement Directorate officer Manoj Kumar Teekla in his office in Delhi on 14.11.2022. On 10.11.2022, the same notices had also been received by them via speed post. Hardev Singh had further alleged that on 05.11.2022, before receiving the said notice of the Enforcement Directorate, one Akhilesh Mishra (who is the supplier of solvents on commission basis in Nippon Paint India) had called Kumar Hakim and had told him that a big trouble was about to come over Hardev Singh, however, he could help him to get rid of that trouble with the help of his contacts in Ministries. On 08.11.2022, Akhilesh Mishra had again called Kumar Hakim and confirmed about the trouble. On 10.11.2022, Hardev Singh had asked Kumar Hakim to meet Akhilesh Mishra in this regard. Thereafter, Kumar Hakim had met Akhilesh Mishra, who had demanded Rs. 2-3 crores to settle the matter and had also asked Kumar Hakim to arrange a meeting with Hardev Singh. On 11.11.2022, Hardev Singh had informed Enforcement Directorate, Delhi about the said notices through his friend Vipul Kaushik, and from the office of Enforcement Directorate, Delhi, Hardev Singh had come to know that the said notices were fake. Accordingly, to catch the culprits red-handed, Hardev Singh had kept his conversation going on with Akhilesh

Mishra and Darshan Harish Joshi (who is the buyer of mix solvents from Nippon Paint Ltd., Mumbai) to settle the matter. Akhilesh Mishra and Darshan Harish Joshi had told Hardev Singh that they have to visit Delhi to manage the matter at a higher level in the department, for which Hardev Singh has to bear their expenses and thus, Hardev Singh had arranged their flight tickets from Mumbai to Delhi and had also booked a room in hotel The Ashok, Delhi.

3. On 14.11.2022, the Enforcement Directorate, New Delhi, had informed Crime Branch, Delhi that some individuals were attempting to extort money from a person, who lives in Mumbai, under the guise of being Enforcement Directorate officials. Thereafter, a raid was conducted at Hotel the Ashok, Chankyapuri, Delhi by Crime Branch, Delhi along with the officials of ED and a representative of the complainant i.e. Sh. Vipul Kaushik. During the raid, the accused persons Akhilesh Mishra, Darshan Harish Joshi, Vinod Kumar Patel, Dharmender Kumar Giri and Naresh Mahto were arrested. During the investigation, it was revealed that a person had arrived at the Ashok Hotel in a Ciaz car on which "Government of India" had been written. Accused Akhilesh Mishra, Darshan Harish Joshi, and Vinod Kumar had introduced him to Vipul Kaushik as the official of the Enforcement Directorate. The said person had impersonated himself as an officer of the Enforcement Directorate and had threatened the complainant to settle the matter or else he would get an arrest warrant issued against Hardev Singh. The accused persons had also disclosed that the said fake ED officer and other accused persons were present at Gole Market, Delhi. A raid was conducted near Gole Market,

Delhi, and accused persons namely Devender Kumar Dubey (who had impersonated himself as an ED officer), Asrar Ali and Vishnu Prasad were arrested. It was also revealed that one Gajendra @ Guddu had driven the Maruti Ciaz car to the Ashok Hotel with fake ED official i.e. Devender Dubey. Thereafter, Gajendra @ Guddu was arrested and the said Maruti Ciaz car bearing registration number HR 51 CG 8834, on which "Government of India" was written was also recovered and seized in the present case. On 15.11.2022, during the investigation, complainant Vipul Kaushik had further revealed that on 14.11.2022, after meeting with the fake ED official at the Ashok Hotel, Delhi, Akhilesh Mishra had threatened to kill him and Hardev Singh, if they did not pay the money. On the basis of this additional information, Section 387 of IPC was added in the present case. On 18.11.2022, during further investigation, accused Arun Kumar Singh was also arrested in the present case on the basis of disclosure statements made by the accused persons and Call Detail Records (CDR).

4. After concluding investigation, charge-sheet was filed on 14.01.2023. The FSL report/result regarding the CCTV footage and mobile phones of the accused persons is still awaited and will be filed through supplementary charge-sheet

5. Learned counsel for the present accused/applicant argues that the applicant has been falsely implicated in the present case and has been in judicial custody since 15.11.2022. It is stated that chargesheet has already been filed on 13.01.2023, however, the charges have not yet been framed. It is further stated that four co-accused persons have

already been granted regular bail. It is argued by the learned counsel that except Section 387 of IPC, which was invoked in the present case on the basis of statement made by the complainant the next day of incident, all other sections are bailable in nature. It is further stated that neither did the applicant herein personify himself as an ED officer, nor did he ever met the complainant, and the only allegations against him is that he was present in the room in the Hotel and had conspired in sending fake ED notices to the complainant. Therefore, it is prayed that the present bail application be allowed.

6. Learned APP for the State, on the other hand, argues that the allegations against the applicant are serious in nature, and he was in constant touch with other accused persons to get the money extorted from the complainant. It is stated that the applicant was apprehended from Room No. 731 of Hotel Ashok, where he was present with other accused persons, which is also confirmed from the CCTV footage. It is further submitted that CDR analysis of the applicant also supports the case of prosecution. Therefore, it is prayed that the present application be dismissed.

7. This Court has heard arguments addressed on behalf of both the parties, and has perused the material on record.

8. In the present case, there are specific allegations against the accused persons of impersonating as officer of Enforcement Directorate and extortion of money by extending threats to the complainant.

9. A perusal of record and chargesheet reveals that the present applicant was one of the conspirators in the present case, who was in

constant touch with the co-accused persons. He was given the responsibility of sending fake notices to Hardev Singh and in furtherance of criminal conspiracy, he had met the co-accused persons in a hotel at Karol Bagh on 05.09.2022 and at Noida on 07.09.2022. It is also alleged that co-accused Akhilesh Mishra had also threatened to kill the complainant Vipual Kaushik and Hardev Singh if the demands raised by the accused persons were not met, on this basis, Section 387 of IPC was added in the present case. The present applicant was apprehended from the hotel in question on 14.11.2022, where the co-accused persons had threatened and attempted to extort money from the complainant. The room from which the applicant was arrested had been booked in the name of co- accused Akhilesh Mishra. The CCTV footage of the hotel also reveals that the accused was present in the hotel in question at the time of commission of alleged offence, and the CDR locations of the accused persons also support the case of prosecution.

10. While disposing of the bail applications of co-accused persons namely Akhilesh Mishra, Darshan Harish Joshi, Vinod Kumar Patel, and Devender Dubey vide orders dated 22.12.2023, this Court had observed that the present case is a case of criminal conspiracy hatched by all the accused persons in furtherance of their common intention to extort money from the Hardev Singh and Kumar Hakim, who were President and Director of Nippon Paints India-Mumbai respectively and having, therefore, worked towards the same by making phone calls, meeting the complainant and other facts enumerated in the preceding paragraphs. The allegations against the

accused persons are serious and grave in nature. Furthermore, since the money was being taken in the name of Enforcement Directorate on pretext of getting them exonerated from fictitious case which was never registered, and fake summons allegedly issued by ED were also prepared and issued by the accused persons in furtherance of their common intention, this Court finds no ground for grant of bail, at this stage, as the trial is yet to commence.

11. Accordingly, the present bail application stands dismissed alongwith pending application.

12. Nothing expressed hereinabove shall tantamount to an expression of opinion on the merits of the case.

13. The judgment be uploaded on the website forthwith.

SWARANA KANTA SHARMA, J FEBRUARY 14, 2024/ns

 
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