Citation : 2017 Latest Caselaw 1422 Bom
Judgement Date : 4 April, 2017
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH : NAGPUR
Criminal Application (BA) No. 896 of 2016
Applicant : Raju son of Vitthalrao Bhadre, aged about
46 years, Occ: Business, resident of
Bhande Plot, Nagpur
versus
Respondents : 1) State of Maharashtra, through Assistant
Commissioner of Police (Crime), Nagpur
2) The Police Station Officer, Ranapratap
Nagar, Nagpur
Shri S. P. Dharmadhikari, Senior Advocate and Shri Prafulla
Mohgaonkar and Shri Uday Dable, Advocates with him for applicants
Shri S. S. Doifode, Addl. Public Prosecutor for respondents
---------
Criminal Application (BA) No. 903 of 2016
Applicant : Rahul son of Sushil Dubey, aged abut
20 years, Occ: Student, resident of Motibagh,
Bhosalewadi, Nagpur
versus
Respondent : The State of Maharashtra, through
Assistant Commissioner of Police,
Police Station Pratapnagar, Nagpur
Shri S. V. Sirpurkar, Advocate for applicant
Shri S. S. Doifode, Addl. Public Prosecutor for respondent-State
Coram : S. B. Shukre, J
Dated : 4th April 2017
P. S.
1. Both these applications are being disposed of by this
common order as they arise out of the same crime being Crime No.
468/2015 registered at Police Station, Pratap Nagar, Nagpur against these
applicants and others. They have been arraigned in this crime for
commission of such offences as are punishable under Sections 143 147,
149, 341, 342, 364-A, 365, 384, 385, 386, 120B, 504 and 506-B read with
Section 149 of the Indian Penal Code and Section 3 of the Maharashtra
Control of Organized Crime Act, 1999 (for short, "the MCOC Act").
2. Heard Shri S. P. Dharmadhikari, learned Senior Advocate for
applicant in Criminal Application No. 896 of 2016; Shri S. V. Sirpurkar,
learned counsel for applicant in Criminal Application No. 903 of 2016 and
Shri S. S. Doifode, learned Additional Public Prosecutor for respondent-
State in both the applications.
3. The main allegation against these applicants and others is
that in order to extort astronomical sum from the victim of the crime who
has lodged the complaint on 28.12.2015, the applicants and others
kidnapped him or the complainant at about 12.00 pm of 13.12.2015 from
the spot situated near the complainant's house and putting him under fear
of death or injury, took the ransom of Rs. 1.75 crores by tricking him
into believing that the person who lent him a part of ransom money of
Rs. 1 crore was his saviour coming to his rescue in his dire straits, though
actually he was his master kidnapper standing behind the curtain. The
conspiracy to kidnap the complainant for ransom of Rs. 2 to Rs. 5 crores,
it is alleged, has been hatched by Raju Bhadre, applicant in Criminal
Application No. 896 of 2016 and another accused, not an applicant in
these applications and executed by their cohorts, one of them being Rahul
Dubey, an applicant in Criminal Application No. 903 of 2016.
4. Soon after the complainant was picked up by use of force
from spot situated near his house and was dumped into a 4-wheeler, he
was blindfolded and then for several hours together, the complainant was
taken from one place to the another in the city of Nagpur while being
intermittently subjected to beating by fist blows. During such journey, the
complainant was asked to pay ransom of Rs. 5 crores which amount, after
much pleading on the part of the complainant, was reduced to Rs. 2
crores. The complainant did not have with him even this amount and,
therefore, the complainant was suggested by the kidnappers to borrow the
amount from his good friends. He was directed to make phone calls to try
his luck with his friends. The complainant succeeded in raising a sum of
Rs. 75 lacs from two of his friends. At that point of time, the complainant
was further coerced to make his all out efforts to organize the funds
somehow or the other. Then, suddenly the complainant remembered the
name of Raju Bhadre as he knew him well and considered him to be a
man to count on in case of need. He took name of Raju Bhadre before the
kidnappers, but told them that although Raju Bhadre could help him
come out of the situation by lending him requisite amount, he was unable
to contact him as he did not have his telephone number. One of the
kidnappers suggested that the complainant could get the telephone
number from his other friends. The complainant tried and did get the
telephone number and then he called up Raju Bhadre. Initially, Raju
Bhadre showed his unwillingness, but later on he said, he would organize
cash amount of Rs. 1 crore to be given to the complainant.
5. It was the promise given by Raju Bhadre to the complainant
to lend him amount of Rs. 1 crore which made the complainant believe
that Raju Bhadre was the friend and not the foe. But, that was not to be
as it turned out later on. Raju Bhadre informed the complainant that he
could collect this amount from his acquaintance, Gaurav Mendhe and
believing in it, the complainant told the kidnappers that the amount was
ready and it could be collected from Gaurav Mendhe. The kidnappers
made a show of sending one of their associates to Gaurav Mendhe, while
still holding in their custody the complainant, to Gaurav Mendhe and then
Gaurav Mendhe confirmed to the complainant that the cash of Rs. 1 crore
was delivered to the man sent at the request of the complainant.
6. After this operation was over, the complainant was released.
The complainant stated that he could not immediately lodge report as he
was very much frightened for his own life as well as lives of his wife and
child. The complainant had even returned the amount of Rs. 1 crore to
Raju Bhadre two days later.
7. After the complaint was lodged by the complainant, police
started investigation. The investigation revealed some startling facts, one
of which was the involvement of Raju Bhadre. The investigation disclosed
that the whole plan was conceived by Raju Bhadre and the main accused,
not an applicant in either of these applications and was executed by the
main accused and the co-accused in this crime to the perfection. The plan
was to create a show of helping to the complainant by lending him some
amount by Raju Bhadre and then make him return this amount a few days
later together with the feeling of obligation and enhanced respect for
Raju Bhadre. The fact was that as the investigation revealed, Gaurav
Mendhe was the trusted aide of Raju Bhadre and no amount was ever
handed over to Gaurav Mendhe. Gaurav Mendhe was only instructed by
Raju Bhadre to confirm to the complainant that the amount of Rs. 1 crore
was ready in cash with him and could be delivered by him to a person on
the instructions of the complainant. Gaurav Mendhe acted as per these
instructions and also confirmed to the complainant that the amount was
delivered to a man sent by him. However, according to the investigating
agency, no cash exchanged hands between Gaurav Mendhe and the
kidnappers though the complainant felt it to be so and reeling under
feeling of gratefulness that he returned the amount of Rs. 1 crore to Raju
Bhadre in two instalments of Rs. 50 lacs each.
8. This is all about the allegations made against both the
applicants which according to Shri S. P. Dharmadhikari, learned Senior
Advocate and Shri S. V. Sirpurkar, learned counsel, are hard to believe on
their face value for the reason that there is a material discrepancy in the
date of incident mentioned in the complaint dated 28.12.2015 and in the
supplementary statement dated 4.1.2016 of the complainant. In the
complaint, the date of incident has been stated to be 13.12.2015 and in
the supplementary statement, it is changed to 11.12.2015 and, therefore,
learned counsel submit that the possibility of concoction of the story by
the complainant is not ruled out and this is coupled with the fact that the
complaint itself has been lodged after delay of about fifteen days giving
some lame excuse.
9. Shri S. S. Doifode, learned Additional Public Prosecutor,
however, submits that even though the complaint has been lodged after a
delay of about fifteen days, some explanation has been given by the
complainant for belated lodging of the First Information Report which will
have to be considered on its own merit during trial and not at this stage.
He also submits that the difference regarding date of incident would have
to be considered in the light of the entire evidence and at this juncture,
the available evidence discloses that the incident has occurred on
11.12.2015 and as such, at this stage, this difference in dates cannot be
considered as rendering the allegations against the applicants as of
doubtful nature.
10. On going through the complaint, supplementary statement of
the complainant and confessional statements which are placed before me
for perusal, I find that there is substance in the argument of learned
Additional Public Prosecutor. This material prima facie indicates that the
difference in the dates of incident arising from two statements of the
complainant is not of such a nature as to give rise to any prima facie
doubt about occurrence of incident of kidnapping for ransom itself.
Therefore, at this stage, no significance could be attached to the said
discrepancy pointed out by learned counsel for the applicants. Then there
is also some explanation about the delay given in the complaint. The
trial of the applicants is already underway. There are also confessional
statements of some of the accused which are available on record and
which throw light on circumstances having a bearing upon material
aspects of the case. So, the delay in lodging of the FIR and explanation
given for it all would have to be considered for its impact on the
prosecution case in the light of the entire evidence, and that would be
possible, not at this stage, but on conclusion of trial.
11. Shri Dharmadhikari, learned Senior Advocate for applicant
Raju Bhadre has submitted that even when there exists a prima facie
substance in the allegations made against the accused involved in an
offence punishable under Section 3 of the MCOC Act, still the other
criteria i.e. the criteria of the applicant committing similar offence, must
be shown to be satisfied by the prosecution and if it is not, the applicant is
entitled to be released on bail. He points out from the order dated 7 th July
2016 passed in Criminal Application No. 424 of 2016 (Dinesh v. State
of Maharashtra) by this Court that this is the view taken by this Court.
He further submits that the Special Leave Petition being SLP No. 8523/16
filed by the State against the said order dated 7 th July 2016 has been
dismissed by the Hon'ble Apex Court on 15.11.2016. According to him, in
the instant case, there is no material available on record to show that if
released on bail, the applicant is likely to commit similar offence. He
submits that although there were 13 crimes registered in the past against
applicant Raju Bhadre, in most of those crimes, either he was acquitted
or granted bail or was given relief by the Division Bench of this Court in
the nature of stay of First Information Report in Crime No. 85/2014. He
further submits that in all these crimes, none of the co-accused of
applicant Raju Bhadre in the present crime, was the co-accused.
Therefore, he further submits, as held in the case of Dinesh (supra) by
this Court, it could not be said that there is any possibility of applicant
Raju Bhadre committing a similar offence. Shri S. V. Sirpurkar, learned
counsel for accused Rahul Dubey has also argued on similar lines. Shri
Doifode, learned APP, however, disagrees. He submits that although
factually it is correct to say that in most of the previous crimes, accused
Raju Bhadre has been acquitted or released on bail or has been granted
some respite, it could not be the criteria for satisfying oneself that the
accused would not indulge in similar offence. According to him, even
registration of previous crimes is enough to come to the conclusion that
the applicants are likely to commit similar offence. He has placed reliance
upon the State of Maharashtra v. Vishwanath Maranna Shetty reported
in (2012) 10 SCC 561.
12. Before dealing with the arguments relating to second criteria
of Section 21 (4) of the MCOC Act, the criteria of possibility of
commission of offence, it would be appropriate to consider whether
there is any prima facie substance in the allegations made against both
these applicants as, it is the main criteria not only under Section 21 (4)
of the MCOC Act, but also under Section 439 read with Section 437 Cr. P.
C. for granting or refusing bail.
13. On going through the complaint, supplementary statement of
the complainant, confessional statements recorded under Sectin 18 of the
MCOC Act and also statements of hidden witnesses, I find that at this
stage, there is available sufficient material to hold that there is prima facie
substance in the allegations made against both these applicants. The
version of the complainant prima facie shows that he had borrowed
amount of Rs. 1 crore from applicant Raju Bhadre and after he was told
by the kidnappers that this amount was received by them, that he was set
free by the kidnappers. Complainant could not see who the kidnappers
were and where he was being taken as all the while during kidnappers'
custody, he was under blindfold. The confessional statements of
applicant Raju Bhadre and co-accused Diwakar, Sunil Bhatiya and Aashish
Naidu, all disclose in sufficient detail, of course in a prima facie way, as to
how the conspiracy was hatched by the main accused and applicant Raju
Bhadre; as to how applicant Raju Bhadre remained behind the curtain
while pulling the necessary strings; as to how co-accused Diwakar and
other applicant, Rahul Dubey and others executed to the core the criminal
plan and as to how ultimately, the complainant was made to believe that
he was helped by applicant Raju Bhadre, though it was not the fact. The
statements of hidden witnesses no. 7, 55, 45, 44 and 19 at this stage
indicate that the confessional statements of the applicant Raju Bhadre
and other co-accused cannot be left out of consideration, rather they
would show that they need to be kept in mind even at this stage to
ascertain the prima facie worth of the allegations against these applicants
and doing so, I find that there is prima facie substance in those
allegations. Therefore, in my view, there is sufficient material available on
record from which one can see that prima facie case for all the offences
alleged against the applicant Raju Bhadre and other applicant Rahul
Dubey is made out at this stage.
14. Learned Senior Advocate for the applicant Raju Bhadre and
learned counsel for the other applicant Rahul Dubey have submitted that
the confessional statements have been retracted by accused persons in
accordance with the provisions of Section 18 of the MCOC Act and,
therefore, at this stage, a serious doubt has arisen about the facts said to
be stated in the confessional statements. Thus, they urge that the
confessional statements should not be considered at all. Learned
Additional Public Prosecutor submits that even retracted confessions can
be considered appropriately and if they are to be disbelieved, that can be
done only on merits of the case when the trial is concluded and not at
this stage. He submits that now it is well-settled law that confessional
statements constitute substantive piece of evidence. He places reliance
on Gulab Jethanand Khemnani v. State of Maharashtra reported in
2007 (2) Mh. L. (Cri) 538; State of T.N. v. Kutty alias Lakshmi
Narasimhan reported in (2001) 6 SCC 550 and Mohd. Farooq Abdul
Gaful & anr v. State of Maharashtra reported in (2010) 14 SCC 641.
15. Sofar as the law that a confessional statement recorded under
Section 18 of the MCOC Act forms a substantive piece of evidence is
concerned, there can be no two opinions about it. This has been well-
settled by the Hon'ble Supreme Court in the case of Mohd. Farooq
(supra). Equally is the settled position of law about the treatment to be
given to a retracted confessional statement. In case of State of T. N. v.
V. Kutty (supra), the Hon'ble Supreme Court has held that once a
confession is retracted, it is not necessary that the court must presume
that it is tainted. The Hon'ble Apex Court held that there is a duty
imposed upon the Court to evaluate the evidence concerning the
confession by looking at all aspects and find out whether the confession
was voluntary and true, which could be possible only on merits of the case
and not at the stage when the confessional statements are considered for
the purpose of grant of bail or otherwise. This law has been followed by
the learned single Judge of this Hon'ble Court (as the Hon'ble Judge then
was) in the case of Gulab (supra).
16. In the present case, it is not in dispute that applicant Raju
Bhadre retracted his confession made under Section 18 of the MCOC at
the first available opportunity when he was produced before the learned
Chief Judicial Magistrate in compliance with the requirement of sub-
section (4) of Section 18 of the MCOC Act. But, the law being that even a
retracted confessional statement can be relied upon in a given set of facts
and circumstances, as held by the Hon'ble Supreme Court in the State of
T. N. v. Kutty, at this stage, merely because the confession has been
retracted by the accused Raju Bhadre, it would not be permissible for this
Court to straightaway ignore these statements as it would be something to
be determined on merits of the case. Till that happens, this Court would
like to accept these statements as they are, which I have already done.
Same would be applicable to other confessional statements. As such, I
find no substance in the argument of learned Senior Advocate Shri
Dharmadhikari and learned counsel Shri Sirpurkar that the confessional
statements need to be left out of consideration.
17. Now, the question would be, whether the applicants against
whom a prima facie case for alleged offences has been found to be made
out, could be released on bail or not. Section 21 (4) of the MCOC Act
lays down that apart from the criteria of prima facie substance in the
allegations, there is also another criteria which must be found to be
satisfied before refusing to grant bail to the applicant involved in an
offence punishable under Section 3 of the MCOC Act. In the present case,
the offences alleged against applicant Raju Bhadre in thirteen crimes
previously registered against him were such as in which none of the co-
accused in the present crime was made as an accused therein. Then, in
those crimes, in many of them, applicant Raju Bhadre was acquitted and
in remaining of them, was either granted bail or relieved by giving of stay
of the First Information Report. As is the view of this Court expressed in
the case of Dinesh (supra) which is supported by the law down by the
Hon'ble Apex Court in the case of State of Maharashtra v. Bharat
Shantilal Shah & ors reported in (2008) 13 SCC 5, the offences
previously registered against an accused in which the accused is acquitted
or granted some relief in the nature of bail or stay of the FIR, which is so
in case of the applicants here, could be said to be hardly any
consideration for recording the satisfaction that if released on bail,
applicant Raju Bhadre is likely to commit an offence, for the purpose of
denying bail to him. In fact, in order to ascertain as to whether or not an
accused is likely to commit an offence, as required under Section 21 (4) of
the MCOC Act, the Court must consider various factors such as
antecedents of the accused, his propensity and the nature and manner in
which he is alleged to have committed the offence, as held in the case of
Vishwanath (supra). Considering the fact that in most of the previously
registered crimes applicant Raju Bhadre has been acquitted and in
remaining of those has been granted some relief or the other, as
discussed earlier, I do not think that those previous crimes could provide
any reasonable basis for the Court to hold that if released on bail,
applicant Raju Bhadre is likely to commit an offence. When this is
observed qua applicant Raju Bhadre, the same would also be applicable
to the case of the other applicant Rahul Dubey.
18. The matter, however, does not end here. The question of bail
in the present crime is more complex than what it seems to be on the face
of it. The question is not only of whether the applicants are likely to
commit similar offences if released on bail, it is also of the nature which
touches the most basic issue of the primary consideration for exercise of
discretion of bail in favour of the applicants by the Court under Section
439 read with Section 437 Cr. P. C. By considering the parameters
governing discretion of the Court under these Sections, I am of the
considered view, both the applicants would not be entitled to be released
on bail. One of the offences registered against them is for kidnapping for
ransom punishable under Section 364-A of the Indian Penal Code which
offence, as I have said earlier, is prima facie made out against the
applicants in the instant case. This offence is punishable with death or
life imprisonment. This offence, I must say, was not registered against
applicant Dinesh (supra) who was granted bail in his Criminal
Application (BA) No. 424 of 2016 decided on 7.7.2016. The most serious
offence in that case was an attempt to commit murder, punishable under
Section 307 of the Indian Penal Code and in the facts peculiar to that case
it was punishable with maximum imprisonment of ten years. Such is not
the case in the crime registered against both the applicants. The offence
punishable under Section 364-A of the Indian Penal Code, I would say at
the cost of repetition, is punishable with death or life imprisonment which
is what makes it very serious and it is such nature of offence which, in
my view, at this stage disentitles both the applicants from securing their
release on bail. Therefore, I further find that both the applications are
liable to be rejected.
19. Of course, Shri S. V. Sirpurkar, learned counsel for the other
applicant Rahul Dubey has submitted that the trial of the case against
both these applicants is half way through and now it has emerged that the
complainant has turned hostile which fact would stand in support of the
case of applicant Rahul Dubey seeking his release on bail. If such is the
case, it would at the most provide a new ground, a ground of change of
circumstances to the applicants for filing fresh bail applications before
the trial Court and unless this aspect is appropriately considered by the
trial Court, inspite of the fact that this Court has concurrent jurisdiction in
the matter, it would be difficult for this Court to consider it here, it being
not aware of all the details of the trial and how it has gone by uptill now.
Then, as rightly submitted by learned Additional Public Prosecutor, it is
also a matter of judicial propriety and if I may say, there is an advantage
in availing of the jurisdiction of the Sessions Court first in such cases, for,
the trial is conducted by the Sessions Court and it possesses first-hand
information of all relevant facts and circumstances including the
demenour of witnesses, which may not be enjoyed by this Court.
15. In the result, I am not inclined to grant these applications.
Applications stand rejected. However, it is made clear that the trial Court
shall not be influenced by any of the observations made in this order
while deciding the case against the applicants on its own merits. The
applicants shall have liberty to file fresh bail applications before the trial
Court on the ground of change of circumstances. Applications are
disposed of accordingly.
S. B. SHUKRE, J
joshi
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!