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

Anil Kumar vs State (Govt. Of Nct Of Delhi)
2026 Latest Caselaw 1128 Del

Citation : 2026 Latest Caselaw 1128 Del
Judgement Date : 24 February, 2026

[Cites 1, Cited by 0]

Delhi High Court

Anil Kumar vs State (Govt. Of Nct Of Delhi) on 24 February, 2026

                          $~2
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                           Date of Decision: 24.02.2026

                          +      BAIL APPLN. 2287/2024
                                 ANIL KUMAR                                        .....Petitioner
                                                    Through:    Mr. Lokesh Kumar Mishra, Mr.
                                                                Haider Khan and Mr. Devansh
                                                                Sehgal, Advocates.

                                                    versus

                                 STATE (GOVT. OF NCT OF DELHI)                     .....Respondent
                                                    Through:    Mr. Sanjeev Sabharwal, APP for State
                                                                with IO/SI
                                                                Mr. Sanjiv Kumar, Advocate for
                                                                complainant with complainant in
                                                                person.



                                 CORAM:           JUSTICE GIRISH KATHPALIA

                          J U D G M E N T (ORAL)

1. The accused/applicant seeks anticipatory bail in case FIR No. 401/2024 of PS Sadar Bazar, Delhi for offence under Section 381 IPC.

2. This anticipatory bail application got listed before the predecessor bench for the first time on 05.07.2024 and on the same day, the predecessor bench granted interim protection from arrest. Thereafter, the application

BAIL APPLN. 2287/2024 Page 1 of 4 pages

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

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

Digitally Signed Date: 2026.02.24 18:11:16 -08'00'

By:NEETU N NAIR Signing Date:24.02.2026 18:20:48 remained pending before different benches and has been assigned to this bench as a part of 179 old pending bail applications. Today being the first date before me, I have heard learned counsel for accused/applicant and learned APP assisted by IO/SI Prashant Sharma. I have also heard learned counsel for complainant de facto.

3. Broadly speaking, allegation against the accused/applicant is that while employed in the shop of complainant de facto, he stole away bundles of handkerchiefs from his godown and sold away the same to other shopkeepers. In this process, the accused/applicant was assisted by other employees namely Rajeev Kumar, Hemraj and Rajan.

4. Learned counsel for accused/applicant submits that investigation as regards the accused/applicant is complete though the investigation regarding others is pending. It is also submitted that accused/applicant has been falsely implicated in this case. Further, it is submitted by learned counsel for accused/applicant that the remaining persons namely Rajeev Kumar and Hemraj continue to work with the complainant de facto. None of the remaining accused persons has been arrested as per learned counsel of accused/applicant.

5. On the other hand, learned APP for State submits that it is a case of a serious offence, so grant of anticipatory bail would not be proper. However, in response to a specific query, the IO submits that he has not investigated if

BAIL APPLN. 2287/2024 Page 2 of 4 pages

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

fec45569af3962c6fb4835d435f97626cac ca, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5 d15570996b40f80cbd2eee60402c48796 Digitally Signed 5ff801e26fa, cn=GIRISH KATHPALIA Date: 2026.02.24 18:11:04 -08'00'

By:NEETU N NAIR Signing Date:24.02.2026 18:20:48 it is a fabricated case to cover tax evasion or a trademark dispute because the subject handkerchiefs were being sold under the brand name 'Nokia'.

6. Learned counsel for complainant de facto submits that the accused/applicant and his associates have been stealing and selling Nokia handkerchiefs to the other shops for past long time, thereby causing loss. Learned counsel for complainant de facto has also shown four photographs to me, which according to him would reflect sale of the Nokia handkerchiefs to other shopkeepers.

7. To begin with, it has been repeatedly pointed out by way of various judicial pronouncements that investigation should be a process to reach the criminal from the crime and not just collecting material to somehow connect the proposed criminal with the crime. As mentioned above, the entire exercise of investigation in this case spans to unearth evidence showing that the accused/applicant stole Nokia handkerchiefs and sold the same to neighbouring shopkeepers; no investigation at all was carried out by the investigator to ascertain if it is a case of trademark dispute in view of use of the well celebrated trademark Nokia or if it is a case of tax evasion.

8. It would also be interesting to note that according to status report, the IO needs custodial investigation in order to recover the allegedly stolen handkerchiefs and to apprehend the co-accused Rajan. To say the least, these do not form part of reasonable requirement of custodial investigation. It is

BAIL APPLN. 2287/2024 Page 3 of 4 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

Digitally Signed 6fa, cn=GIRISH KATHPALIA Date: 2026.02.24 18:10:52 -08'00'

By:NEETU N NAIR Signing Date:24.02.2026 18:20:48 not the job of the investigating authorities to recover the stolen handkerchiefs.

9. Considering the overall circumstances as described above, I find no reason to deprive the accused/applicant liberty.

10. The application is allowed and it is directed that in the event of his arrest, the accused/applicant shall be released on bail, subject to his furnishing a personal bond in the sum of Rs. 10,000/- with one surety in the like amount to the satisfaction of the IO/SHO concerned. The accused/applicant shall join investigation as and when directed in writing by the IO.

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

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4af ec45569af3962c6fb4835d435f97626cacc a, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d 15570996b40f80cbd2eee60402c487965f f801e26fa, cn=GIRISH KATHPALIA Date: 2026.02.24 18:10:32 -08'00'

GIRISH KATHPALIA (JUDGE) FEBRUARY 24, 2026/ry

BAIL APPLN. 2287/2024 Page 4 of 4 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