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

Kapil Thakur vs The State (Govt. Of Nct Of Delhi)
2026 Latest Caselaw 2023 Del

Citation : 2026 Latest Caselaw 2023 Del
Judgement Date : 7 April, 2026

[Cites 0, Cited by 0]

Delhi High Court

Kapil Thakur vs The State (Govt. Of Nct Of Delhi) on 7 April, 2026

                          $~64
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                          Date of Decision: 07.04.2026


                          +      BAIL APPLN. 1336/2026 & CRL.M.A.10519/2026
                                 KAPIL THAKUR                                        .....Petitioner
                                                   Through:    Mr. Bharat Singh and Mr. Durgesh
                                                               Kumar Dubey, Advocates.

                                                   versus

                                 THE STATE (GOVT. OF NCT OF DELHI)                   .....Respondent
                                                   Through:    Mr. Sanjeev Sabharwal, APP for State
                                                               with IO/SI Neetu.
                                                               Mr. J.K. Singh and Mr. Pankaj Singh,
                                                               Advocates for prosecutrix with
                                                               prosecutrix and mother of prosecutrix
                                                               in person.


                                 CORAM:           JUSTICE GIRISH KATHPALIA


                          J U D G M E N T (ORAL)

1. The accused/applicant seeks regular bail in case FIR No.94/2026 of Police Station Ranhola for offence under Section 69 BNS.

2. I have heard learned counsel for accused/applicant and learned APP for State assisted by Investigating Officer/SI Neetu. I have also heard the

BAIL APPLN. 1336/2026 Page 1 of 5 pages

DN: c=IN, o=HIGH COURT OF DELHI,

5569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d155 70996b40f80cbd2eee60402c487965ff801e2 6fa, cn=GIRISH KATHPALIA

Digitally Signed Date: 2026.04.07 05:59:21 -07'00'

By:DIKSHA RAWAT Signing Date:07.04.2026 18:03:32 prosecutrix as well as her mother and counsel.

3. Broadly speaking, the prosecution case is as follows. The prosecutrix lodged complaint on which FIR was registered on 11.02.2026. In that complaint, the prosecutrix alleged that she knew the accused/applicant since the year 2023 and they fell in love with each other. Thereafter, in December 2024 at request of the accused/applicant and his mother, the prosecutrix started living in the home of the accused/applicant in order to take care of his ailing sister. The prosecutrix lived in the home of the accused/applicant from January 2025 to September 2025, during which period they established sexual relations. According to the prosecutrix, she consented for sexual relations only because the accused/applicant promised to get married with her. There were multiple occasions when they indulged in sexual intercourse. Further, the prosecutrix alleges that the accused/applicant took from her jewellery worth Rs.50,000/- and cash Rs.20,000/-, which he has not returned.

4. Learned counsel for accused/applicant contends that the relations between the accused/applicant and the prosecutrix were consensual relations, with no promise of marriage. It was a case of live-in relationship according to learned counsel for accused/applicant. Further, it is submitted that on account of gross misconduct of the prosecutrix in abusing mother of the accused/applicant in filthy language, he had no

BAIL APPLN. 1336/2026 Page 2 of 5 pages

GIRISH DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec455

COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d1557 0996b40f80cbd2eee60402c487965ff801e26fa, cn=GIRISH KATHPALIA Digitally Signed Date: 2026.04.07 05:59:13 -07'00'

By:DIKSHA RAWAT Signing Date:07.04.2026 18:03:32 reason to get married with her. In this regard, learned counsel for accused/applicant has referred to Annexure A-8 to the application. The said Annexure A-8 is transcript of audio recording of the conversation between the accused/applicant and the prosecutrix.

5. Learned counsel for prosecutrix opposes the bail application only on the ground that if released on bail, the accused/applicant will pressurize the prosecutrix. The prosecutrix submits that she started living in the home of the accused/applicant only because she wanted to help the ailing sister of the accused/applicant but the accused/applicant did not pay back the cash Rs.20,000/- taken by him from her and her jewellery worth Rs.50,000/-. As regards the abusive language used by the prosecutrix against mother of the accused/applicant, it is contended by counsel for the prosecutrix that since the accused/applicant was not getting married with her, out of frustration she uttered those filthy abuses against his mother.

6. Learned APP for State assisted by Investigating Officer/SI Neetu having gone through the audio transcript of conversation between the accused/applicant and the prosecutrix submits that appropriate orders may be passed. However, the Investigating Officer has shown me in the pendrive an audio-visual recording of the accused/applicant, which according to her is the promise to get married.

7. To begin with, the said audio-visual recording played by the

BAIL APPLN. 1336/2026 Page 3 of 5 pages

GIRISH DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af

OF DELHI,CID - 7047638, postalCode=110003,

KATHPALIA st=Delhi, serialNumber=d3e86796451ec45c07b5d15570996 b40f80cbd2eee60402c487965ff801e26fa, cn=GIRISH KATHPALIA Digitally Signed Date: 2026.04.07 05:59:03 -07'00'

By:DIKSHA RAWAT Signing Date:07.04.2026 18:03:32 Investigating Officer in court today does not depict, in my view, a promise to get married. The said audio-visual clip is an incomplete extract in which the accused/applicant tells the lady (not visible in the clip) that he would get married, provided she does not bother him again and does not come to his home. The tone and tenor of the accused/applicant in that clip is as if he is annoyed and wants not to be bothered again by the lady. It is stated by the prosecutrix that the said audio-visual clip was recorded on 19.09.2025. But by then, the prosecutrix already had multiple sexual incidents with the accused/applicant while living in his home since January 2025. Of course, at the final stage of trial, the learned trial court shall take independent view on the basis of overall evidence adduced.

8. Keeping in mind the nature of these proceedings, I would refrain from holding whether it was a case of consensual relations or the relations based on false promise to get married. For present purposes, it has to be kept in mind that the prosecutrix is a grown up and educated lady, who was into live-in relationship with the accused/applicant for almost 09 months and her only concern as conveyed through her counsel is that if granted bail, the accused/applicant would harass her. Also, her grievance is that the accused/applicant has not returned her jewellery worth Rs.50,000/- and cash Rs.20,000/-.

9. In view of the aforesaid, I find no reason to further deny liberty to the accused/applicant. Therefore, the bail application is allowed and the

BAIL APPLN. 1336/2026 Page 4 of 5 pages

GIRISH DN: c=IN, o=HIGH COURT OF DELHI,

69af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d1557 Digitally Signed 0996b40f80cbd2eee60402c487965ff801e26fa, cn=GIRISH KATHPALIA

By:DIKSHA RAWAT Date: 2026.04.07 05:58:53 -07'00'

Signing Date:07.04.2026 18:03:32 accused/applicant is directed to be released on bail subject to his furnishing a personal bond in the sum of Rs.20,000/- with one surety in the like amount to the satisfaction of the Trial Court. It is specifically directed that the accused/applicant shall not contact the prosecutrix in any manner whatsoever. Pending application stands disposed of.

10. Copy of this order be sent to the concerned Jail Superintendent for being conveyed to the accused/applicant.

GIRISH DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45 569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d1557 0996b40f80cbd2eee60402c487965ff801e26f a, cn=GIRISH KATHPALIA Date: 2026.04.07 05:58:40 -07'00'

GIRISH KATHPALIA (JUDGE) APRIL 7, 2026/ry

BAIL APPLN. 1336/2026 Page 5 of 5 pages

 
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