Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Saurabh vs The State Nct Of Delhi
2026 Latest Caselaw 932 Del

Citation : 2026 Latest Caselaw 932 Del
Judgement Date : 17 February, 2026

[Cites 2, Cited by 0]

Delhi High Court

Saurabh vs The State Nct Of Delhi on 17 February, 2026

                          $~7
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                            Date of Decision: 17.02.2026

                          +      BAIL APPLN. 2065/2025
                                 SAURABH                                            .....Petitioner
                                                    Through:     Mr. Anil Basoya, Mr. Kunal Basoya
                                                                 and Mr. Rohit Lohia, Advocates.
                                                    versus

                                 THE STATE NCT OF DELHI                             .....Respondent
                                                    Through:     Mr. Amit Ahalwat, APP for State
                                                                 with Inspector Sanjeev Mishra and
                                                                 Inspector Satbir Singh, PS Jaitpur.
                                                                 Mr. Sidharth Yadav, Advocate for
                                                                 deceased/Complainant          (through
                                                                 videoconferencing).

                                 CORAM:           JUSTICE GIRISH KATHPALIA

                          J U D G M E N T (ORAL)

1. The accused/applicant seeks regular bail in case FIR No. 514/2023 of PS Jaitpur for offence under Section 302/34 IPC.

2. Broadly speaking, the prosecution case is as follows. In his FIR statement, Arjun, friend of the deceased Ravi stated that on 11.12.2023, three-four boys started beating up Ravi, so Ravi tried to flee, but those boys stopped him and assaulted him with fists and kicks. In the FIR, Arjun stated that he knew two of the assailants as Monu and Prince, and that he could

BAIL APPLN. 2065/2025 Page 1 of 4 pages

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

c45569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d1 5570996b40f80cbd2eee60402c487965ff80 1e26fa, cn=GIRISH KATHPALIA Digitally Signed Date: 2026.02.17 18:08:49 -08'00'

By:NEETU N NAIR Signing Date:17.02.2026 18:33:23 identify the assailants if brought before him. The injured Ravi succumbed to his injuries on 15.12.2023 in the hospital. The identity of the assailants was tried to be established by police on the basis of their identification from CCTV footage.

3. On behalf of accused/applicant Saurabh, it is contended that he is innocent and has been falsely implicated. It is submitted by learned counsel for accused/applicant that there is no legally admissible evidence on the basis whereof the accused/applicant is being prosecuted. It is contended by learned counsel that in the CCTV footage, face of the assailant is not at all visible. Further, it is contended that although in the FIR, the allegation was that the deceased was assaulted by 3 - 4 boys with fists and kicks, but the CCTV footage depicts only one boy assaulting a person with danda. It is contended that the accused/applicant is in custody since 13.12.2023 and he is a young man of 25 years of age, with no antecedents. Further, it is pointed out by learned counsel for accused/applicant that the IO examined only two persons as eye witnesses, but both of them turned hostile to prosecution.

4. Learned APP for State contends that the accused/applicant got recovered his clothes on which blood of the deceased was detected as per FSL report. Danda used in the assault also was recovered at the instance of the accused/applicant, though it does not bear any blood stains.

5. Learned counsel for complainant de facto also has been heard and he submits that according to settled legal position, the CCTV footage is the best

BAIL APPLN. 2065/2025 Page 2 of 4 pages

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

afec45569af3962c6fb4835d435f97626c acca, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5 d15570996b40f80cbd2eee60402c4879 65ff801e26fa, cn=GIRISH KATHPALIA Digitally Signed Date: 2026.02.17 18:08:39 -08'00'

By:NEETU N NAIR Signing Date:17.02.2026 18:33:23 evidence, as it depicts the actual incident happening before the court, therefore, the same has to be relied upon. Learned counsel for complainant de facto also contends that there was previous animosity between the accused/applicant and the deceased.

6. Admittedly, all public witnesses stand examined in trial. If the CCTV footage relied upon by prosecution is believed to be the depiction of the actual incident, it reflects presence of a large number of public persons, but the IO examined only two of them and even those two have not supported prosecution case.

7. As regards the recovery of blood stained clothes, the same was carried out on 13.12.2023, while the incident occurred on 11.12.2023. One wonders as to why the accused would retain the blood stained clothes with him. Besides, as mentioned above, no blood was detected on the danda.

8. Further, no explanation at all has been advanced by the IO for not having arranged any Test Identification Parade despite the fact that the accused/applicant was not named in the FIR and even the manner of assault in the FIR is different from what came out subsequently, in the sense that FIR stated assault by fists and kicks while subsequent version was use of danda. Even that danda was found not bearing any blood stains.

9. Coming to the identification through CCTV footage, no doubt, CCTV footage is the best depiction of the incident in front of the court. But when it

BAIL APPLN. 2065/2025 Page 3 of 4 pages

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

fec45569af3962c6fb4835d435f97626ca cca, ou=HIGH COURT OF DELHI,CID -

KATHPALIA 7047638, postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5 d15570996b40f80cbd2eee60402c48796 5ff801e26fa, cn=GIRISH KATHPALIA Digitally Signed Date: 2026.02.17 18:08:30 -08'00'

By:NEETU N NAIR Signing Date:17.02.2026 18:33:23 comes to identity of the assailants, the court has to be satisfied that the footage depicts the assailants in a manner that they can be correctly identified by the witness. Having seen the CCTV footage, I would avoid to render any finding on this aspect so that neither side gets prejudiced as regards final disposal of the trial. But suffice it to record that for limited purposes of liberty of the accused/applicant, I do not find the identification through CCTV in the present case, a reliable factor.

10. Considering the overall circumstances described above, I do not find any reason to deprive further liberty to the accused/applicant. Therefore, the bail application is allowed and accused/applicant is directed to 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 Trial Court.

11. A copy of this order be immediately transmitted to the concerned Jail Superintendent for informing the accused/applicant.

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 15570996b40f80cbd2eee60402c487965ff 801e26fa, cn=GIRISH KATHPALIA Date: 2026.02.17 18:08:17 -08'00'

GIRISH KATHPALIA (JUDGE) FEBRUARY 17, 2026/dr

BAIL APPLN. 2065/2025 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter