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

Bharti Airtel Limited vs The State Of Maharashtra And ...
2015 Latest Caselaw 351 Bom

Citation : 2015 Latest Caselaw 351 Bom
Judgement Date : 22 September, 2015

Bombay High Court
Bharti Airtel Limited vs The State Of Maharashtra And ... on 22 September, 2015
Bench: S.S. Shinde
                                                        6173.2013 Cri.Appln..odt
                                              1




                                                                           
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD




                                                   
                       CRIMINAL APPLICATION NO. 6173 OF 2013

              Bharti Airtel Limited,
              A Company incorporated under the




                                                  
              provisions of the Companies Act, 1956,
              having its Circle Office at 7th Floor,
              Interface building No.7, Link Road,
              Malad [W], Mumbai 400 064.
              Through its Authorized Signatory




                                        
              Ramesh Eknath Salvekar,
              Age-49 Years, Occ. Service,
                             
              R/o. 501/504, Pentagon P1 Tower,
              Magarpatta City, Hadapsar,
              Pune - 411 028.                                APPLICANT
                            
                       VERSUS

              1]       The State of Maharashtra
                       Through the Dhule City Police
      

                       Station, District Dhule

                       [Copy served on G.P. High Court
   



                       of Bombay, Bench at Aurangabad]

              2]       Kamlesh s/o. Bhika Sonawne,
                       Age 35 Years, Occ. Service,





                       R/o. Dhule Municipal Corporation,
                       Dhule
                       [The original Complainant]           RESPONDENTS

                                           ...
              Mr. Sachin S. Deshmukh, Advocate for the Applicant





              Mr. V.D.Godbharle, APP for the Respondent - State
              Mr. Subodh P. Shah, Advocate for the Respondent No.2
                                           ...
                                         WITH
                    CRIMINAL APPLICATION NO. 6175 OF 2013

              Bharti Airtel Limited,
              A Company incorporated under the
              provisions of the Companies Act, 1956,
              having its Circle Office at 7th Floor,




    ::: Uploaded on - 22/09/2015                   ::: Downloaded on - 22/09/2015 23:57:31 :::
                                                          6173.2013 Cri.Appln..odt
                                              2




                                                                            
              Interface building No.7, Link Road,
              Malad [W], Mumbai 400 064.




                                                    
              Through its Authorized Signatory
              Ramesh Eknath Salvekar,
              Age-49 Years, Occ. Service,
              R/o. 501/504, Pentagon P1 Tower,
              Magarpatta City, Hadapsar,




                                                   
              Pune - 411 028.                                 APPLICANT

                       VERSUS

              1]       The State of Maharashtra




                                        
                       Through the Devpur Police Station,
                       District Dhule
                             
                       [Copy served on G.P. High Court
                       of Bombay, Bench at Aurangabad]
                            
              2]       Smt. Gulab Ratilal Sisode,
                       Age 30 Years, Occ. Service,
                       R/o. Dhule Municipal Corporation,
                       Dhule
      

                       [The original Complainant]            RESPONDENTS

                                           ...
   



              Mr. Sachin S. Deshmukh, Advocate for the Applicant
              Mr. V.D.Godbharle, APP for the Respondent - State
                                           ...





                                       WITH
                       CRIMINAL APPLICATION NO. 6176 OF 2013

              Bharti Airtel Limited,
              A Company incorporated under the
              provisions of the Companies Act, 1956,





              having its Circle Office at 7th Floor,
              Interface building No.7, Link Road,
              Malad [W], Mumbai 400 064.
              Through its Authorized Signatory
              Ramesh Eknath Salvekar,
              Age-49 Years, Occ. Service,
              R/o. 501/504, Pentagon P1 Tower,
              Magarpatta City, Hadapsar,
              Pune - 411 028.                                 APPLICANT




    ::: Uploaded on - 22/09/2015                    ::: Downloaded on - 22/09/2015 23:57:31 :::
                                                                   6173.2013 Cri.Appln..odt
                                                     3




                                                                                     
                       VERSUS




                                                             
              1]       The State of Maharashtra
                       Through the Devpur Police Station,
                       District Dhule

                       [Copy served on G.P. High Court




                                                            
                       of Bombay, Bench at Aurangabad]

              2]       Smt. Gulab Ratilal Sisode,
                       Age 30 Years, Occ. Service,
                       R/o. Dhule Municipal Corporation,




                                             
                       Dhule
                       [The original Complainant]
                              ig                                      RESPONDENTS

                                           ...
              Mr. Sachin S. Deshmukh, Advocate for the Applicant
              Mr. V.D.Godbharle, APP for the Respondent - State
                            
                                           ...


                                             CORAM:         S.S.SHINDE &
      

                                                            A.I.S.CHEEMA, JJ.

Reserved on : 03.08.2015

Pronounced on: 22.09.2015

JUDGMENT: [Per S.S.Shinde, J.]:

1] Rule. Rule made returnable forthwith, and

heard finally with the consent of the parties.

2] The above mentioned three Criminal

Applications i.e. Criminal Application Nos.6173/2013,

6175/2013 and 6176/2013 are filed, praying therein for

quashing FIR No.27/2013, FIR No.06/2013 and FIR No.

13/2013, registered on 7th April, 2013, with the Dhule City

6173.2013 Cri.Appln..odt

Police Station, Dhule and Devpur Police Station, Dhule, by

the Respondent No.2 under Section 52 and 53 of the

Maharashtra Region & Town Planning Act, 1966,

respectively.

In brief the facts disclosed in the Memo of Application, leading for filing the said Criminal Applications, are as under:

3]

It is the case of the Applicant that, the

Government of India, pursuant to the new Telecom Policy,

decided to allow Private Operators to provide basic and

cellular telecommunication and paging services in India,

which would put the country in the global

telecommunication map. On 13th August, 2000, the

Government of India opened the infrastructure services

sector [related to telecommunication/cellular

communication] to the Private parties and opened

registration for Infrastructure Provider Category I [IP-1] and

Infrastructure Provider Category II [IP-II]. In the month of

November, 2008, the Applicant was formed. The entire

shareholding of the applicant is held by the group

Companies of Bharti Airtel Limited, Vodafone India Limited

and Idea Cellular Limited. Applicant was granted the

Registration Certificate for Infrastructure Provider [Category

6173.2013 Cri.Appln..odt

- IP I] by the Department of Telecommunications,

Government of India, for providing infrastructure required

for providing telecommunication services. Pursuant to such

registration, the management of the sites, inter alia, set up

by the said Bharti Airtel Limited [including the said site] has

been entrusted to the Applicant.

4] It is the further case of the Applicant that, in the

Year 2011, the Dhule Municipal Corporation resolved to levy

an amount of Rs.1 lac per site set up in the Dhule Municipal

Corporation area. The Applicant challenged the said

Resolution of the Dhule Municipal Corporation before the

Bombay High Court, Bench at Aurangabad, by way of filing

a Writ Petition No.3722/2011. In the Year 2012, despite the

restraining orders of the High Court, the Dhule Municipal

Corporation, sealed some of the sites of the Applicant.

5] It is the further case of the Applicant that, Writ

Petition No.3722/2011 filed by the Applicant, came to be

disposed off by common order. According to the Applicant,

by the said common order, the action of Dhule Municipal

Corporation to impose levy was set aside by the Bombay

High Court, Bench at Aurangabad.

6173.2013 Cri.Appln..odt

6] It is the further case of the Applicant that, on 1st

January, 2013, fresh applications were submitted by the

Applicants to the Dhule Municipal Corporation in respect of

sites of the Applicants in Dhule City. The said Applications

are pending. On 6th April, 2013, the Respondent No.3

lodged the FIR with the Respondent No.2, stating therein

that, the said site has been set up unauthorizedly in Dhule

City. Hence Applications.

7] The learned counsel appearing for the

Applicants submits that, the Applicants or its employees or

Directors have not committed any offence as alleged

inasmuch as the site in question was set up after requisite

application, and after expiry of period contemplated in

Section 45 [5] of MRTP Act. The Applicant has also

submitted fresh Application in respect of the said site to the

Dhule Municipal Corporation. It is submitted that, the

Respondent No.1 is threatening to arrest employees /

Directors of the Applicants. It is submitted that, pending

fresh application filed by the applicant, the respondent No.2

could not and ought not to have filed any complaint, and

respondent No.1 cannot proceed with the investigation of

the impugned FIR or can take any action thereunder

6173.2013 Cri.Appln..odt

against the Applicants. It is submitted that, for want of

necessary sanction in the light of mandate of Section 142 of

MRTP Act, since every prosecution under the said Act,

necessarily has to be proceed by sanction. The

investigation based on afore-mentioned FIR cannot be

proceed further. It is submitted that, allowing the criminal

proceeding to continue against the Applicant would

tantamount to a gross abuse of process of law.

8] It is further submitted that, in the light of

undertaking to this Court in Contempt Petition No.

544/2012, the applications for erecting mobile towers were

to be presented with the Dhule Municipal Corporation in the

light of Judgment of Bombay High Court in Writ Petition No.

48/2011 i.e. GTL Infra. Accordingly, on 01.01.2013, the

applications were presented in Appendix A as per the bye-

laws of the Corporation. On 16.01.2013, the applications

were rejected, directing to submit the application as per

Sections 44, 45, 58, 59 of MRTP Act.

9] It is further submitted that, on 09.04.2013, the

application as per Rule 601 of the Corporation was

tendered and amount of Rs.200/- has been accepted by

issuing receipt to that effect. However, same is not

6173.2013 Cri.Appln..odt

processed. On 12.04.2013, notices were served upon the

applicant under the provisions of Sections 52 and 53 of

MRTP Act, directing removal of towers. On 25.04.2013,

since the applications seeking permission under Section 44

of MRTP Act was not processed, however, the notices

served, therefore, the applicants approached by way of

filing Writ Petition No.3583/2013 to the High Court, seeking

quashment of the said notices with further direction to

decide the application filed by the applicant, wherein High

Court issued notices and directed to maintain the status

quo as such the issue is pending consideration. In the

midst of aforesaid development, the Corporation has filed

the impugned FIR under the provisions of Section 43, 52

and 53 of MRTP Act.

10] It is further submitted that, in the light of the

verdict of the Bombay High Court in Writ Petition No.

3544/2010 rendered by the Division Bench, and further

followed by the another Division Bench in Criminal

Application No.247/2013, the issue raised in the present

Petition is no longer res integra. It is submitted that,

Section 44 of MRTP Act provides making an application

followed by grant or refusal of permission as per Section 45,

6173.2013 Cri.Appln..odt

and subsequent Appeal as per Section 47, departure with

the scheme provided in the Act and having recourse to

Section 52 of the said Act, thereby initiating prosecution, is

unsustainable. Therefore, the learned counsel appearing

for the Applicants submits that, the Petition deserves to be

allowed.

              11]              On
                              ig    the   other   hand,   the    learned       counsel

appearing for the Respondent No.2 submits that, in the

case of Mahesh Shivram Puthran [supra], the Bombay

High Court at Principal Seat, in the facts of that case taken

a view that, the Maharashtra Regional and Town Planning

Act, 1966, is a special enactment, provides mechanism for

institution of prosecution against the noticee / owner. In

the scheme of things, registration of FIR by the Police

Officer under Section 154 of the Code in relation to offence

punishable under the provisions of the said Act cannot be

countenanced. More so, the local Police Officer, on his own,

even if he notices any unauthorized development or use,

cannot proceed to register the FIR under Section 154 of the

Code. He has no authority to do so, especially in the face of

mandate of Section 142 of the Code that, no prosecution for

any offence punishable under the said Act or Rules made

6173.2013 Cri.Appln..odt

thereunder shall be instituted, except with the previous

sanction of the specified authority. He further submits that,

in the facts of that case before launching prosecution no

previous sanction of the specified authority was obtained,

and therefore, it was held that, registering FIR without

previous sanction from the specified authority cannot be

countenanced, and therefore, the FIR was quashed in the

facts of that case. However, in the present case, the

respondent No.2 after obtaining prior sanction of the

specified authority, has lodged FIR.

12] It is further submitted that, in the case of Bharti

Airtel Limited [supra], in the facts of that case, the Court

held that, the allegations in the FIR which was subject

matter of the said Petition, point towards commission of an

offence under Section 52 of the Maharashtra Regional &

Town Planning Act, 1966. Beyond the said provision, no

other enactment was invoked so as to enable the Police to

register the FIR and commence investigation in pursuance

thereof, and therefore, in the said background, the Court

relying upon earlier Judgment in the case of Mahesh

Shivram Puthran [supra] held that, since point is covered by

the Judgment of the Division Bench in the case of Mahesh

6173.2013 Cri.Appln..odt

Shivram Puthran [supra], the Application was allowed.

However, in the present case, the respondent No.2 has

taken sanction to launch the prosecution and thereafter

only FIR is registered, therefore, the Judgments in the case

of Mahesh Shivram Puthran [supra] and in the case of

Bharti Airtel Limited [supra] are not applicable in the facts

of the present case. Therefore, he submits that, in the

present

case, after obtaining prior

registered, and therefore, applications deserve to be sanction FIR is

rejected.

13] We have given careful consideration to the

submissions of the learned counsel appearing for the

Applicants, the learned APP appearing for the Respondent -

State, and the learned counsel appearing for the

Respondent No.2. We have carefully perused the

averments in the Applications, annexures thereto and the

Judgments cited across the bar by the learned counsel

appearing for the Applicants. The present Applications are

filed invoking provisions of Section 482 of Criminal

Procedure Code. While considering the prayer for quashing

the FIR, this Court has to keep in view that, power under

Section 482 of Criminal Procedure Code has to be used

6173.2013 Cri.Appln..odt

sparingly in rare cases, and also keeping in view the

exposition of the Hon'ble Supreme Court in the case of

State of Haryana Vs. Bhajanlal1.

14] Upon perusal of the allegations in the FIR, the

offence under Section 52 and 53 of the MRTP Act, 1966, has

been clearly disclosed. The provisions of Section 52 of the

MRTP Act, 1966, reads thus:

52. Penalty for unauthorised development or for use otherwise than in

conformity with Development plan -

(1) Any person who, whether at his own instance or at the instance of any other

person commences, undertakes or carries out development or institutes, or changes the use of any land -

(a) without permission required under this Act; or

(b) which is not in accordance with any permission granted or in contravention of any condition subject to which such permission has been granted;

(c) after the permission for development

has been duly revoked; or

(d) in contravention of any permission which has been duly modified,

shall, on conviction, [be punished with imprisonment for a term [which shall not be less than one month but which may extend to three years and with fine which shall not be 1 AIR 1992 SC 604

6173.2013 Cri.Appln..odt

less than two thousand rupees but which may extend to five thousand rupees, and in the case

of a continuing offence with a further daily fine which may extend to two hundred rupees] for every day during which the offence continues after conviction for the first commission of the offence.

(2) Any person who continues to use or allows the use of any land or building in contravention of the provisions of a Development Plan without being allowed to do

so under section 45 or 47, or where the continuance of such use has been allowed

under the section continues such use after the period for which the use has been allowed or without complying with the terms and conditions under which the continuance of such

use is allowed, shall, on conviction be punished [with fine which may extend to five thousand rupees]; and in the case of a continuing offence, with a further fine which may extend

to one hundred rupees for every day during which such offence continues after conviction for the first commission of the offence.

It is the submission of the learned counsel

appearing for the Applicants that, in view of the law laid

down by the Bombay High Court in the case of Mahesh

Shivram Puthran [supra] and in the case of Bharti Airtel

Limited [supra], no prosecution could have been launched

without prior permission of the Regional Board, Planning

Authority or Development Authority or any other Officer

authorized for such power and authority in this behalf. In

the present case, FIR is lodged with previous sanction of the

6173.2013 Cri.Appln..odt

specified Authority as contemplated under the provisions of

Section 142 of the said Act. In the case of Mahesh

Shivram Puthran [supra], the Division Bench of the

Bombay High Court at Principal Seat, after considering

factual scenario in the said Petition in para 16, reached to

the conclusion that, the FIR as registered by the Police

Officer against the petitioner, is without authority of law

both on the ground that he could not have registered such

FIR on his own, and, in any case, the FIR is registered

without prior sanction of the specified Authority.

Admittedly, in the present case, as already observed, after

obtaining prior sanction of the Specified Authority, the FIR

is registered.

15] So far next contention of the learned counsel

appearing for the applicants that, the alleged offence under

Section 52 and 53 is non-cognizable, is concerned, in the

case of Mahesh Shivram Puthran [supra], in para 14 it is

held thus:

14. Revering back to the question whether the offences under Sections 43 and 52 of the Act are cognizable or non-cognizable, since the Act of 1966 does not make express provision in

6173.2013 Cri.Appln..odt

that behalf, by virtue of Section 4(2) of the Code, reference can be made to the scheme

provided in the Code in that behalf. For that, we may refer to Part II of Schedule I of the Code, which provides for classification of offences

against other laws. The same reads thus:-

"II. CLASSIFICATION OF OFFENCES AGAINST OTHER LAWS

Offence ig Cognizable or Bailable or By what non- non-bailable Court cognizable triable

If punishable with Cognizable Non-bailable Court of death, imprisonment Session for life, or imprisonment for more than 7 years

If punishable with Ditto Ditto Magistrate

imprisonment for 3 of the first years, and upwards class but not more than 7 years

If punishable with Non- Bailable Any imprisonment for cognizable Magistrate. less than 3 years or with fine only.

As the maximum punishment provided in terms of Section 52 of the Act, which has been applied to the case on hand, being up to three years, at best, the second category of cases specified in Part II of Schedule I would be attracted. It would necessarily follow that the

6173.2013 Cri.Appln..odt

offence under Section 52 of the Act is a cognizable and non-bailable offence.

[emphasis supplied]

16] Therefore, it follows from the para 14 of the

Judgment in the case of Mahesh Shivram Puthran

[supra] that, offence under Section 52 of the said Act is

cognizable and non-bailable. Therefore, the FIR under

Section 154 of Criminal Procedure Code has rightly been

registered.

17] So far the defences raised by the Applicants in

the Application are concerned, at appropriate stage those

defences can be considered, but not at the stage of

considering prayer for quashing the FIR. Once the FIR is

lodged, the investigation is an exclusive domain of the

Investigating Officer, as long as investigation is in

accordance with the law, and the Courts are not supposed

to interfere in such investigation. It is only when the

Investigating Officer departs from the legal provisions, the

Courts are permitted to interfere in such investigation. No

prejudices can be caused to the Applicants to make

themselves available for investigation.

6173.2013 Cri.Appln..odt

18] In our opinion, no case is made out for quashing

the FIR, therefore, the Applications deserve to be rejected.

Accordingly, applications stands rejected. Rule discharged.

19] However, we make it clear that, dismissal of

these Applications should not be construed as an

impediment for availing appropriate remedy as available in

law, in the event of filing of charge sheet by the

Investigating Officer.

                               Sd/-                                    Sd/-

                     [A.I.S.CHEEMA, J.]                        [S.S.SHINDE,J.]
      
   



              DDC







 

 
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