Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mamta & Anr. Vs. State (NCT of Delhi) & Anr.
2022 Latest Caselaw 477 SC

Citation : 2022 Latest Caselaw 477 SC
Judgement Date : 24 May 2022
Case No : Crl.A. No.-000878-000878 / 2022

    
   SC Pdf Link

Mamta & Anr. Vs. State (NCT of Delhi) & Anr.

[Criminal Appeal No 878 of 2022 arising out of S.L.P. (Crl) No 2971 of 2022]

Dr Dhananjaya Y Chandrachud, J

1 Leave granted.

2 This appeal arises from an order dated 2 March 2022 of a Single Judge of the High Court of Delhi in Bail Application No 196 of 2022.

3 The second respondent is facing trial in connection with FIR No 894 of 2014 dated 18 November 2014 for alleged offences punishable under Sections 363, 364A, 302 and 201 read with Section 34 of the Indian Penal Code 1860 registered at Police Station Gandhi Nagar, District East Delhi. Following the submission of the charge-sheet under Section 173 of the Code of Criminal Procedure 19731, charges have been framed. Eleven prosecution witnesses have been examined.

4 The appellants are the parents of the deceased, who was a 13 year old Class VIII student. The case of the prosecution is that he was kidnapped for a ransom of rupees one crore and his dead body was recovered from a nallah, day after the kidnapping of the child. The second respondent was arrested on 25 November 2014 and was in custody, except for the period when he was released on interim bail, until 2 March 2022.

5 Dr Menaka Guruswamy, senior counsel appearing on behalf of the appellants, submits that:

(i) The High Court has proceeded on a manifestly erroneous premise that PW 3 Urvashi, who deposed during the course of the trial, is an approver;

(ii) Crucial witnesses, including PW 15 (the caretaker) and PW 16 (the landlady) remain to be examined;

(iii) The material which has emerged during the course of the investigation and the trial would militate against the grant of bail; and

(iv) The High Court has proceeded on the erroneous premise that besides the testimony of PW 3, no other witness has been cited as against the second respondent.

6 Mr Siddhartha Dave, senior counsel appearing on behalf of the second respondent, on the other hand, urged that:

(i) The second respondent was in custody for over a period of six years;

(ii) Considering the fact that only eleven out of fifty five witnesses have been examined at the trial, the order granting bail does not warrant interference; (iii) The second respondent had furnished his voice sample unlike the coaccused who had refused to do so and the report of the Forensic Science Laboratory has not been produced on the record;

(iv) PW 3, who has turned hostile, is a witness in the nature of an accomplice since according to the prosecution, she was present at the premises where the child was brought;

(v) The call data records do not specifically pinpoint the location of the second respondent; and

(vi) On the above grounds and having regard to the period of custody undergone, there is no valid reason for this Court to interfere with the order granting bail.

7 The submissions which have been urged on behalf of the appellants have been supported both in the counter affidavit which has been filed by the NCT of Delhi as well as during the course of the submissions by Mr Jayant K Sud, Additional Solicitor General for the NCT of Delhi. Pertinently, it has been urged that the following material has emerged on the record:

(a) DNA findings implicating the second respondent;

(b) Recovery of the motorcycle belonging to the second respondent which was used in the commission of crime;

(c) The purchase of Alprax and Montair LC tablets from the chemist which were used for drugging the child;

(d) The statement of the chemist, PW 5; and

(e) Recoveries of the I-Card, watch and school bag of the deceased.

8 The issue which arises before this Court is whether the High Court was justified in granting bail to the second respondent. The offence in the present case involves the alleged murder of a young child for ransom. The trial is proceeding though, in our view, it would be appropriate to direct that it should be completed expeditiously.

9 The High Court has primarily granted bail on the basis that:

(i) The charge-sheet having been filed, the custody of the second respondent was not required for the purpose of investigation;

(ii) PW 3 is an approver who has not supported the case of the prosecution; and

(iii) The case rests on circumstantial circumstance and, at this stage, there is insufficient evidence to indicate the involvement of the second respondent.

10 The High Court has, while granting bail, failed to notice crucial aspects which have a bearing on whether or not a case for the exercise of the jurisdiction to grant bail under Section 439 of CrPC was established. Since the trial is presently underway, we are not entering upon a discussion of the material which has emerged during the course of the investigation, which led to the filing of the final report under Section 173 of CrPC or, for that matter, of the material which has emerged during the course of the trial. However, an important circumstance which should have, but has not been taken into consideration by the High Court is that crucial witnesses are yet to be examined. The release of the second respondent on bail, at this stage, would run a grave risk of impeding a fair trial. The apprehension of the appellants and of the prosecution that the witnesses may be tampered with cannot be regarded as lacking in substance

11 Considering the nature and gravity of the offence, the role which has been attributed to the second respondent and the crucial witnesses which remain to be examined. The exercise of the discretion by the High Court in the present case is improper.

12 The appeal is accordingly allowed and the judgment and order dated 2 March 2022 of the Single Judge of the High Court of Delhi in Bail Application No 196 of 2022 is set aside. The second respondent shall surrender forthwith. Since the trial is pending since 2014, we direct the trial Judge to conduct the trial expeditiously on a day to day basis and to conclude it, preferably within a period of one year.

13 Pending application, if any, stands disposed of.

.........................................................J. [Dr Dhananjaya Y Chandrachud]

..........................................................J. [Bela M Trivedi]

New Delhi;

May 24, 2022

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 : IDRC

 
 
Latestlaws Newsletter