Citation : 2017 Latest Caselaw 6264 Bom
Judgement Date : 16 August, 2017
1 21) aba1086-17.doc
sas
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELL ATE JURISDICTION
ANTICIPATORY BAIL APPLICATION NO.1086 OF 2017
WITH
CRIMINAL APPLICATION NO.679 OF 2017
Raosaheb Namdeo Aasabe & Ors. ..Applicants.
V/s.
The State of Maharashtra ..Respondent.
AND
Vasant Bhiku Asabe ..Intervenor.
Mr.Kuldeep Patil i/b. Mr.Prashant S. Hagare for the Applicants.
Mr.S.V. Gavand, APP for the Respondent-State.
Mr.Sanjiv Kadam i/b. Mr. B.S. Shinde for intervenor.
CORAM : T.V.NAL AWADE, J.
DATED : 16 AUGUST 2017
P.C.:-
This is an application for anticipatory bail in C.R.No.
566/2016 for offence punishable under section 420, 465, 471 read
with 34 of the IPC registered with Indapur police station, Pune.
Heard both the sides. The papers of investigation were made
2 21) aba1086-17.doc
available for perusal.
2. The material collected shows that there was dispute over
over the common bandh, boundary between the land of the
complainant and land of the present Applicants. It appears that a
Civil Suit was filed by Respondents but they failed in the suit.
However, the Civil Court had not given any decree of recovery of
portion which was allegedly encroached by the complainant's side.
One proceeding was filed before the revenue authority raising the
boundary dispute under the Maharashtra Land Revenue Code but
no order was made by the concerned authority in favour of the
Applicants for getting possession of the portion which was allegedly
encroached by the complainant's side.
3. The allegations are made in the F.I.R. that the present
Applicants prepared and created false record of order of the revenue
authority of removal of encroachment and getting orders of police
protection for removal of encroachment and thereby they committed
the aforesaid offence.
3 21) aba1086-17.doc
4. Record like application made by Applicant No.1
Raosaheb Aasabe before the Talathi on 26 May, 2016 is produced.
It can be seen that Talathi had no powers to pass any order or refer
the dispute to the Circle Officer under the provisions of the
Maharashtra Land Revenue Code. Then, there is a copy of the order
made by the Tahsildar to Indapur police station showing that the
revenue office had made the aforesaid order of removal of
encroachment of 0-43R from Gut No.115 of Vasant Bhiku Aasabe
from village Babulgaon and police were expected to give protection
for removal of this encroachment and for giving possession of the
encroached portion to Raosaheb Aasabe.
5. Learned counsel for the Applicants submitted that there
is no record of order made by the competent revenue authority of
removal of encroachment and so it cannot be said that false record or
order of the revenue authorities is created by the Applicants. This
submission is not at all acceptable. The record shows that some
proceeding was started before the Tahsildar but in that proceeding,
no order was passed by the Tahsildar. The aforesaid record is
4 21) aba1086-17.doc
sufficient to show that even though there was no order of Civil Court
or competent authority for removal of encroachment, attempt was
made by Raosaheb Aasabe to take possession of the so called
encroached portion. There is a possibility that the Tahsildar was
under the influence of Raosaheb Aasabe due to which police
protection was given. The decision of the Civil Court does not show
that any counter-claim was made by Raosaheb Aasabe in the said suit
for removal of the encroached portion and so there was no question
of giving decree of such nature. Only the suit of the complainant's
side was dismissed in which the complainant had claimed that they
were owners of the property and they were challenging the
measurements made at the instance of Applicant Raosaheb Aasabe.
Thus, the material as can be seen shows that, Raosaheb Aasabe
created false records when there was no order for removal of
encroachment. This record however, does not show the involvement
of the other Applicants in the crime. In view of these circumstances,
this Court holds that no protection can be given to Applicant No.1
Raosaheb Namdeo Aasabe but relief can be given to Applicant Nos.2
and 3. In the result, the following order:-
5 21) aba1086-17.doc (i) The application of Applicant No.1 Raosaheb Namdeo Aasabe
for anticipatory bail is rejected. Consequently, the interim
relief granted to him also stands rejected;
(ii) The application of Applicant No.2 Dashrath Namdeo Aasbe
and 3 Anil Namdeo Aasbe is allowed. Interim bail granted to
them is confirmed;
(iii) The criminal application for intervention is allowed and in
view of disposal of the main application, the same is also
disposed of.q
(T.V.NAL AWADE, J.)
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!