Citation : 2016 Latest Caselaw 3479 Bom
Judgement Date : 29 June, 2016
1
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO.558 OF 2016
WITH
CRIMINAL APPLICATION NO.5448 OF 2015
1. Maruti S/o Vitthal Solanke,
Age-73 years, Occu-Agriculture,
2. Lokadu S/o Sambha Gonewad,
Age-75 years, Occu-Agriculture,
3. Prabhakar S/o Ganpati Kotgire,
Age-47 years, Occu-Agriculture and Up-
Sarpanch,
4. Baburao S/o Nivrutti Shinde,
Age-67 years, Occu-Agriculture,
Applicant Nos. 1 to 4 - All R/o Malkautha,
Tq.Mudkhed, Dist.Nanded
5. Devidas S/o Pandurang Rathod,
Age-45 years, Occu-Service as Gramsevak,
R/o Baban Nagar, Nanded PETITIONERS
VERSUS
1. The State of Maharashtra,
Through the Police Station, Mudkhed,
Tq.Mudkhed, Dist. Nanded,
2. Sau.Mangalbai @ Minabai W/o Kantrao
Gunjkar, Age-38 years,
Occu-Household, R/o Mulava, Tq.Umarkhed,
Dist.Yeotmal. RESPONDENTS
Mr.S.C.Yeramwar, Advocate for the petitioners. Mr.N.T.Bhagat, APP for respondent No.1. Mr.S.B.Ghatol Patil, Advocate for respondent No.2.
( CORAM : RAVINDRA V. GHUGE, J.) DATE : 29/06/2016
khs/JUNE 2016/558-d
ORAL JUDGMENT :
1. Rule. Rule made returnable forthwith and heard finally by the
consent of the parties.
2. The petitioners are aggrieved by the judgment and order dated
09/04/2014 delivered by the learned Sessions Judge, Nanded by
which the Cri.Rev.Appl.No.76/2013 filed by respondent No.2 has
been partly allowed. Consequentially, the order of the learned
Magistrate dated 12/04/2013 rejecting the application of respondent
No.2 u/s 156(3) of the Cr.P.C. has been set aside and the matter is
remanded back for a rehearing.
3. I have considered the submissions of the learned Advocates for
the respective sides.
4. The petitioners have strenuously submitted that respondent
No.2, who is the widow of her first husband Ramesh Maruti Solanke,
who passed away on 20/05/1997, was remarried to Kantrao Narayan
Gunjkar, residing at Ganpati Ward, Mulawa (Salag) Tal.Umarkhed,
Dist.Yeotmal. This aspect was brought to the notice of the Gramsevak
/ Sarpanch of Gram Panchayat, Malkautha, Tal.Mudkhed by the
khs/JUNE 2016/558-d
father of deceased Ramesh Maruti. Based on the said
communication, a public notice was published by the Sarpanch and
Gram Sevak on 01/08/2012 as to whether there are any legal heirs to
the deceased Ramesh Maruti. Since there was no response, the
Gram Panchayat passed a resolution concluding that the plot owned
by Ramesh Maruti would stand transferred to his father Maruti
Vitthal.
5. Learned Advocate for the petitioners submits that the fact of
respondent No.2 getting remarried was suppressed by her. She has
not stated this fact in her Criminal Misc. Appl.No.13/2013 and
thereby projected a picture that she resides at Malkautha,
Tal.Mudkhed. Even after remarriage, she indicated to the Trial Court
that she was living in her marital home after the demise of her
husband.
6. By the impugned order of the learned Sessions Court dated
09/04/2014 has remitted the proceedings to the learned Magistrate
for a rehearing on the count as to whether the Village Development
Officer and the Up-Sarpanch would fall within the ambit of Public
Servants and whether proper sanction for prosecution u/s 197 of the
Cr.P.C. would be a pre-requisite or not.
khs/JUNE 2016/558-d
7. I have considered the submissions of the learned Advocates
and I find that the learned Sessions judge has rightly remitted the
matter to the learned Magistrate for a rehearing. Issue of
suppression of material facts and whether such suppression would
affect the rights of the parties and whether the said suppression by
respondent No.2 would be covered by the view taken by the Hon'ble
Supreme Court in the matter of Kishore Samrite Vs. State of UP and
others, (2013) 2 SCC 398 would also be gone into by the Trial Court
only to find out as to whether respondent No.2 has approached the
Trial Court with tainted hands.
8. In the light of the above, I am disposing of this petition and
issuing the following directions to the Trial Court, besides the
directions issued by the learned Sessions Judge, Nanded in the
impugned order dated 09/04/2014 :-
[a] The petitioners would be at liberty to place before the Trial Court such material as they may deem proper to indicate the
purported suppression of facts by the original complainant. [b] Considering the further order dated 06/02/2015 passed by the learned Magistrate directing the Incharge of Mudkhed Police Station to register the crime against all 5 accused and investigate the matter, the petitioners would be at liberty to place the material even before the Investigating Officer. [c] The Trial Court shall consider whether there is any
khs/JUNE 2016/558-d
suppression of facts by the complainant, whether such suppression affects the rights of the parties and whether it
would have an impact on the proceedings initiated by the original complainant ?
[d] All contentions of the parties are kept open.
9. Rule is therefore discharged.
10.
of.
Pending criminal application, does not survive and is disposed
( RAVINDRA V. GHUGE, J.)
khs/JUNE 2016/558-d
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!