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

Savitri vs State Of Delhi
2026 Latest Caselaw 560 Del

Citation : 2026 Latest Caselaw 560 Del
Judgement Date : 4 February, 2026

[Cites 3, Cited by 0]

Delhi High Court

Savitri vs State Of Delhi on 4 February, 2026

                          $~48
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                            Date of Decision: 04.02.2026

                          +      BAIL APPLN. 493/2026

                                 SAVITRI                                                 .....Petitioner
                                                    Through:     Mr. Kedar Yadav and Sanya Verma,
                                                                 Advocates
                                                    versus

                                 STATE OF DELHI                                        .....Respondent
                                                    Through:     Mr. Sanjeev Sabharwal, APP for State
                                                                 with SI Rahul Rathi and ASI
                                                                 Ramkesh Gahlot, PS Sangam Vihar
                                 CORAM:          JUSTICE GIRISH KATHPALIA


                          J U D G M E N T (ORAL)

1. The applicant/accused seeks anticipatory bail in case FIR No. 508/2025 of Police Station Sangam Vihar for offence under Section 33 of Delhi Excise Act 2009, under Section 78 of JJ Act 2015 and under Section 95/112 of BNS 2023.

2. Broadly speaking, the allegation against the accused/applicant is that she trafficked a child from native village and got him employed in Delhi in sale of illicit liquor. The FIR was registered on the statement of a constable, who during patrol duty witnessed the sale of illicit liquor in a narrow lane of

BAIL APPLN. 493/2026 Page 1 of 4 pages GIRISH

DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb4835 d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d15570996b40f80cbd2ee

Date: 2026.02.04 17:27:18 -08'00'

the area. When the constable tried to apprehend, the lady Kajal who was selling the illicit liquor alongwith the child ran away but the child got apprehended alongwith the pouches of illicit liquor in a plastic bucket. In the course of investigation, it came out that the child had been brought to Delhi by the accused/applicant, who is a close relative of the lady Kajal found selling illicit liquor and the entire family of the said lady as well as the accused/applicant are engaged in sale of illicit liquor.

3. Learned counsel for accused/applicant submits that since the lady namely Kajal who was allegedly selling illicit liquor with the child has been arrested, nothing is to be recovered from the accused/applicant, so there is no purpose of arresting her. Further, it is contended by learned counsel for accused/applicant that even according to prosecution case, the only role of the accused/applicant was to bring the child to Delhi and there is nothing to suggest that she brought him to Delhi for sale of illicit liquor. It is also argued that against the accused/applicant there is no material to connect her to the alleged sale of illicit liquor.

4. Learned APP for State assisted by IO/SI Rahul Rathi, strongly opposes the anticipatory bail application, submitting that according to investigation carried so far, the accused/applicant was actively involved in the illicit liquor sale racket and even received money in the process.

5. At the outset, seriousness of the alleged crime has to be kept in mind. The allegation against the accused/applicant is not only involvement in sale of illicit liquor. The charge against the accused/applicant is trafficking of a

BAIL APPLN. 493/2026 Page 2 of 4 pages GIRISH

DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6fb48 35d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d15570996b40f80cbd2

Date: 2026.02.04 17:27:33 -08'00'

child from native place to be employed in the illicit business. It is also not in dispute that parameters for considering an anticipatory bail are narrower than those required to be considered for regular bail. Grant of anticipatory bail in such cases where a child is exploited in commission of crimes would send very wrong signals across the society. In the recent past, exploitation of children in commission of crimes is increasing day by day; children are now being often used as a weapon by the hardened criminals to escape penal action.

6. I also find substance in the submission of the State that custodial interrogation of the accused/applicant is necessary in order to unearth if more children in similar fashion have been trafficked by the accused/applicant for being used in commission of crimes.

7. Further, it also appears from the investigation carried so far that the accused/applicant also received monetary benefits in the process. Statement of accounts of PhonePe of the accused/applicant also is being examined by the investigators.

8. Besides, the accused/applicant is also involved in 17 more cases of similar nature and one case under NDPS Act. Even subsequent to the present case, the accused/applicant came to be involved alongwith her family members in two more cases of similar nature.

9. Considering the above circumstances, I do not find it a fit case to grant anticipatory bail to the accused/applicant.

                          BAIL APPLN. 493/2026                                          Page 3 of 4 pages
                                                                                   GIRISH

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

2.5.4.20=8401dd889b27a77b2f65ffffe4afec45569af3962c6f b4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d15570996b40f80c

Date: 2026.02.04 17:27:47 -08'00'

10. The anticipatory bail application is dismissed.

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

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4a fec45569af3962c6fb4835d435f97626cac ca, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5 d15570996b40f80cbd2eee60402c48796 5ff801e26fa, cn=GIRISH KATHPALIA Date: 2026.02.04 17:28:00 -08'00'

GIRISH KATHPALIA (JUDGE) FEBRUARY 04, 2026/as

BAIL APPLN. 493/2026 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