Citation : 2016 Latest Caselaw 5020 Bom
Judgement Date : 29 August, 2016
1 CRI WP 657.2011.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO. 657 OF 2011
Manmohansinh Karamsingh Oberai
age 65 yrs, Occ. Social worker,
R/o Osmanpura, Aurangabad
Tq. & Dist. Aurangabad. ...Petitioner.
Versus
1. The State of Maharashtra
through Secretary,
Home Department,
Mantralaya, Mumbai-32.
(Copy to be served on the Public
Prosecutor High Court of Judicature
of Bombay Bench at Aurangabad)
2. The Commissioner of Police,
Aurangabad,
Tq. & Dist Aurangabad.
3. The Police Inspector,
Police Station, City Chowk,
Aurangabad.
4. Mr Kudabakash Alarkha Tadvi,
Ex-Tahsildar/Assistant Returning Officer,
193, Aurangabad (west) Assembly Election
Constituency, At present Special
Land Acquisition Officer, Collector Office,
Osmanabad.
5. Election Commission of India,
Nivarchan Bhavan, New Delhi. ...Respondents..
...
WITH
CRIMINAL APPLICATION NO.4806
IN
CRIMINAL WRIT PETITION NO.657 OF 2011
::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:41:55 :::
2 CRI WP 657.2011.odt
...
Advocate for Applicants : Mr C V Thombre
APP for Respondents : Mr A R Kale
...
CORAM : V.K. JADHAV, J.
Dated: August 29, 2016 ...
ORAL JUDGMENT :-
1. Being aggrieved by the common order passed by
the 21st Judicial Magistrate First Class, and Jt. Civil
Judge (J.D.), Aurangabad below Exh.19 and 22 in
S.C.C.No.7494 of 2004, the original accused No.2 has
preferred this Criminal Writ Petition.
2. Brief facts, giving rise to the present writ petition,
are as follows :-
On 24.8.2005 the Maharashtra State Assembly
Election Programme was declared and Code of Conduct
was also announced during the period on 24.8.2004
and onwards. The actual election process was to be
commenced from 15.9.2004 to 28.9.2004. Even on
15.9.2004 respondent No.2 by exercising powers under
Section 37(1) and 37(3) of The Bombay Police Act, 1951
issued the order of prohibition as mentioned in clause A
to F. Furthermore, on 10.9.2004 order under section
3 CRI WP 657.2011.odt
144 of Code of Criminal Procedure also came to be
passed by respondent No.2. On 20.9.2004 when the
election date was scheduled for filling of the nomination
forms some political leaders came in the office of the
Election Officer for submission of their nominations. At
that time, followers of those political leaders gave
slogans in the office of the Election Officer though
aforesaid order under section 37 (1) and 37 (3) of
Bombay Police Act, 1951 as mentioned in Class A to F
and order under Section 144 of the Code of Criminal
Procedure were in force. On the basis of the complaint
lodged by the Tahsildar, Sillod Crime No.131/2004 for
the offence punishable under section 143, 188 of the
Indian Penal Code and Section 135 of the Bombay Police
Act came to be registered at Police Station City,
Aurangabad. After due investigation, police submitted
charge sheet.
3. The learned Special Assistant Public Prosecutor,
thereafter, filed an application Exh.19 under section 321
of the Code of Criminal Procedure for withdrawal of the
prosecution. It has contended in the said application
4 CRI WP 657.2011.odt
that the Special Assistant Public Prosecutor is
withdrawing the said case in compliance with the orders
of the Police Commissioner, Aurangabad and Assistant
Director and Public Prosecutor, Aurangabad. Since the
learned Judge of the Trial Court has observed that there
is no application of mind independently for withdrawal
of the prosecution, the Special Assistant Public
Prosecutor again submitted an application at Exh.22,
however, the learned Judge of the Trial Court by its
impugned order dated 28.6.2011 passed below Exh.19
and 22 rejected the application. Hence, this writ
petition.
4. The learned counsel for the petitioner submits
that, the allegations have been made in the complaint
that large number of followers gathered near the office of
the Returning Officer while their leaders were
submitting nomination forms and gave slogans in the
form that "they should lead and public will follow them."
On the basis of these allegations, Crime came to be
registered. Learned counsel submits that, the Special
Assistant Public Prosecutor after applying his mind
5 CRI WP 657.2011.odt
submitted an application Exh.22 and pointed out to the
Court that, the offence is not so severe and there was no
damage to the public property, as such. Learned
counsel submits that even then the Court below has
erroneously rejected the application.
5. I have also heard the learned APP for the State.
6. Though, the learned Special Assistant Public
Prosecutor has submitted an application for withdrawal of the prosecution on the basis of a communication
received by him from the Police Commissioner, Aurangabad and Assistant Director and Public
Prosecutor, Aurangabad, it appears from the contents of the application that, he has brought to the notice of the
Trial Court by pointing out that the offence is not so severe and there was no damage to the public property
in this case.
7. It is well settled that, the sole consideration for the
Public Prosecutor when he decided to withdraw from the
prosecution is a larger factor of the administration of
public justice. The interest of public justice should be
the paramount consideration.
6 CRI WP 657.2011.odt
8. In the case in hand, large number of followers
gathered at the office of the Returning Officer when
their leaders were submitting nomination forms. There
are no other allegations made in the complaint. Even in
the charge sheet role ascribed to the indefinite persons
consisting of a large mob only to the extent that the said
mob at the time of incident despite the prohibitory
orders passed by the authorities, gave slogans in
support of their leaders. Except this nothing revealed
during the course of the investigation. Thus, in my
considered opinion, there is sufficient compliance of the
requirement of the provisions of Section 321 of the Code
of Criminal Procedure. The learned Magistrate ought to
have allowed the application Exh.19/22 and grant
permission to Special Assistant Public Prosecutor for
withdrawal from the prosecution. Hence, following
order is passed.
O R D E R
I. Criminal Writ Petition is hereby allowed.
II. The order dated 28.6.2011 passed by the 21st Jt. Civil Judge J.D Aurangabad below Exh.19 in SCC No.7974/2004 is hereby
7 CRI WP 657.2011.odt
quashed and set aside as against the petitioner.
III. Application Exh.19 to the extent of the present petitioner is hereby allowed.
IV. The petitioner/original accused no.2 is hereby discharged.
V. Criminal Writ Petition is accordingly disposed of. Rule is made absolute in above
terms.
VI. In view of disposal of Criminal Writ Petition No.657/2011, Criminal application
No.4806/2015 also stands disposed of.
( V.K. JADHAV, J. )
...
aaa/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!