Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ankit Jaiswal vs The State Of Nct Of Delhi
2026 Latest Caselaw 396 Del

Citation : 2026 Latest Caselaw 396 Del
Judgement Date : 29 January, 2026

[Cites 1, Cited by 0]

Delhi High Court

Ankit Jaiswal vs The State Of Nct Of Delhi on 29 January, 2026

                          $~51
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                          Date of Decision: 29.01.2026

                          +      BAIL APPLN. 383/2026 & CRL.M.A. 2933/2026
                                 ANKIT JAISWAL                                             .....Petitioner
                                                   Through:     Mr. Akash Yadav and Mr. P. Pratap
                                                                Singh, Advocates.
                                                   versus
                                 THE STATE OF NCT OF DELHI                           .....Respondent
                                                   Through:     Mr. Nawal Kishore Jha, APP for State
                                                                with IO/WSI Bhawna Phogat.


                                 CORAM:          JUSTICE GIRISH KATHPALIA

                          J U D G M E N T (ORAL)

1. The accused/applicant seeks regular bail in case FIR No. 481/2024 of PS Gandhi Nagar for offence under Section 137(2)/64(2) BNS and Section 6 POCSO Act.

2. Broadly speaking, prosecution case is as follows. On 30.09.2024, a missing report as regards the 17 years old prosecutrix was lodged by her mother in PS Gandhi Nagar in which she stated that she does not suspect anyone. On the basis of the said complaint, FIR was registered. During investigation, mother of the prosecutrix met IO/HC Rajdeep and informed that the prosecutrix had returned home on her own. On the same day,

BAIL APPLN. 383/2026 Page 1 of 3 pages

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

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4afe c45569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi,

5570996b40f80cbd2eee60402c487965ff8 01e26fa, cn=GIRISH KATHPALIA Date: 2026.01.29 18:04:27 -08'00'

Digitally Signed By:NEETU N NAIR Signing Date:29.01.2026 18:05:12 medical examination of the prosecutrix was carried out and in the MLC, alleged history recorded by the doctor was to the effect that the prosecutrix went with her friend but lost her way back home after which she was helped by another boy who dropped her at her friend's house, from where she called up her parents and her brother brought her home. The MLC also recorded no history of any fresh injury or violence. Subsequently, statement of the prosecutrix was recorded before the concerned Magistrate under Section 183 BNSS. It is in that statement under Section 183 BNSS that the prosecutrix alleged sexual misconduct against the accused/applicant. The prosecutrix alleged that she accompanied the accused/applicant to Moradabad station and after leaving her in a room, he went for his work; that in the morning the accused/applicant returned to the room and established sexual relations with her; that he also fed her over there and subsequently by train, they came to Anand Vihar where he deserted her; that she borrowed someone's phone and informed a friend, who in turn informed her brother; and that her brother brought her home.

3. On behalf of accused/applicant it is contended that the prosecutrix was major in age and had left her parental home on her own. It is further contended that no sexual relations were established between the accused/applicant and the prosecutrix.

4. Learned APP for State assisted by IO/WSI Bhawna Phogat fairly admits that in the witness box during trial, the prosecutrix did not support prosecution. It is also fairly admitted that at the time of the alleged incident, BAIL APPLN. 383/2026 Page 2 of 3 pages

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

GIRISH 2.5.4.20=8401dd889b27a77b2f65ffffe4afec4 5569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d15 570996b40f80cbd2eee60402c487965ff801e 26fa, cn=GIRISH KATHPALIA Date: 2026.01.29 18:04:15 -08'00'

Digitally Signed By:NEETU N NAIR Signing Date:29.01.2026 18:05:12 the prosecutrix was at the verge of attaining the age of majority and was fully conscious about her choices.

5. Keeping in the mind the overall circumstances, especially the fact that at the time of the alleged incident, the prosecutrix was at the verge of attaining the age of majority and was conscious of her choices; that during trial, prosecutrix did not support prosecution case; and that there is no medical evidence to show any sexual relations between the prosecutrix and the accused/applicant, I find no reason to further deprive the accused/applicant liberty.

6. 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. Of course, nothing observed in this order shall be read to the prejudice of either side at the final stage of the trial. Accompanying application also stands disposed of.

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

GIRISH DN: c=IN, o=HIGH COURT OF DELHI, 2.5.4.20=8401dd889b27a77b2f65ffffe4afec4 5569af3962c6fb4835d435f97626cacca, ou=HIGH COURT OF DELHI,CID - 7047638,

KATHPALIA postalCode=110003, st=Delhi, serialNumber=d3e86796451ec45c07b5d155 70996b40f80cbd2eee60402c487965ff801e26 fa, cn=GIRISH KATHPALIA Date: 2026.01.29 18:04:02 -08'00'

GIRISH KATHPALIA (JUDGE) JANUARY 29, 2026/ry

BAIL APPLN. 383/2026 Page 3 of 3 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