Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Jyoti Vijay Gaikwad And ... vs State Of Maharashtra Thr. Police ...
2017 Latest Caselaw 9817 Bom

Citation : 2017 Latest Caselaw 9817 Bom
Judgement Date : 20 December, 2017

Bombay High Court
Smt. Jyoti Vijay Gaikwad And ... vs State Of Maharashtra Thr. Police ... on 20 December, 2017
Bench: Ravi K. Deshpande
                                         1               apl891.17 + 892.17.odt

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH, NAGPUR

                CRIMINAL APPLICATION (APL) NO. 891 OF 2017


 1]         Smt. Jyoti Vijay Gaikwad,
            aged about 51 years, Occ. Service, 

 2]         Chandan Pandharinaqth Kapse,
            aged about 24 years, Occ. Student,

 3]         Bobby s/o Manohar Deshmukh,
            aged about 22 years, Occ. Student, 

 4]         Dinesh Dilip Kapse,
            aged about 24 years, Occ. Student,

 5]         Rahul Vijay Gaikwad,
            aged about 25 years, Occ. Student

 6]         Priti Vijay Gaikwad,
            aged about 24 years, Occ. Student.

            All R/o. New Colony, Chhaoni,
            Sadar, Nagpur........                                           APPLICANTS

                                 ...VERSUS...

 1]         State of Maharashtra,
            through Police Station Sadar,
            Nagpur.

 2]         Smt. Rajani Dilip Sammi,
            aged about 54 years, Occ. Service,
            R/o. New Colony, Chhaoni,
            Sadar, Nagpur      .......                                  RESPONDENTS

                                  AND
                CRIMINAL APPLICATION (APL) NO. 892 OF 2017

 1]         Smt. Rajani w/o Dilip Sammi,
            aged about 54 years, Occ. Service 


::: Uploaded on - 21/12/2017                            ::: Downloaded on - 23/12/2017 02:16:14 :::
                                          2              apl891.17 + 892.17.odt


 2]       Ku. Latika D/o Dilip Sammi,
          aged about 29 years, Occ. Student,

 3]       Vivek s/o Dilip Sammi,
          aged about 26 years, Occ. Student,

 4]       Mohd. S/o. Abdul Sakib,
          aged about 26 years, Occ. Private,

          All R/o. New Colony, Chhaoni,
          Sadar, Nagpur........                                           APPLICANTS

                                 ...VERSUS...

 1]       State of Maharashtra,
          through Police Station Sadar,
          Nagpur.

 2]      Priti w/o Vijay Gaikwad,
         aged about 35 years, Occ. Private,
         R/o. New Colony, Chhaoni,
         Sadar, Nagpur            .......                                 RESPONDENTS
 -------------------------------------------------------------------------------------------
 Ms.   Rani   Nitnaware,   Advocate   and   Shri   Y.K.Satpute,   Advocate   for
 applicants in W.P. No. 891 of 2017
 Shri N.S.Rao, APP for Respondent - State  in W.P. No. 891 of 2017
 Shri S.N.Ghodeswar, Advocate for applicants in W.P.No.892/2017
 Shri V.P.Gangane, APP for Respondent No.1  in W.P. No. 892 of 2017
 -------------------------------------------------------------------------------------------
                           CORAM: R. K. DESHPANDE AND
                                        M.G.GIRATKAR, JJ.
                                          th
                           Date      : 20     DECEMBER, 2017 .

 JUDGMENT (P.C.)

Admit.

Learned APPs waive service of notice for

respondent.

3 apl891.17 + 892.17.odt

Heard finally by consent of the learned counsels

appearing for the parties.

2] In Criminal Application No. 891, the challenge is

to the proceedings pending in the Court of Judicial

Magistrate, First Class, Court No. 6 at Nagpur in RCS No.

950 of 2015 arising out of Crime No. 210 of 2014 for the

offence registered under Sections 324, 143, 147, 149, 294

and 325 of Indian Penal Code against the applicants at the

instance of non-applicant No.2 - Smt. Rajani Dilip Sammi.

3] Non-applicant No.2 has filed an affidavit dated

12th December, 2017 before this Court stating that she does

not want to prosecute the applicants for the offences

registered against them at her instance. The learned counsel

for non-applicant No.2 submits that Non-applicant No.2 Smt.

Rajani Dilip Sammi is personally present before this Court.

4] We asked the Non-applicant No.2 as to whether

she desires to continue with the prosecution against the

applicants. She states that the matter is settled between the

parties and she is not interested in going ahead with the

4 apl891.17 + 892.17.odt

prosecution.

5] In Criminal Application No. 892 of 2017, the

challenge is to the proceedings of Regular Criminal Case No.

9294 of 2015 arising out of Crime No. 3281 of 2014

registered against the applicants for the offences punishable

under Sections 294, 504, 506 and 34 of Indian Penal Code at

the instance of non-applicant No.2 - Smt. Priti Vijay Gaikwad,

who is the applicant No. 6 in Criminal Application No. 891 of

2017.

6] The learned counsel for the non-applicant No.2

Smt. Priti Vijay Gaikwad submits that an affidavit is filed by

the non-applicant No.2 stating that she is not interested in

going ahead with the prosecution against the applicants as

the matter is settled. The non-applicant No.2 who is

personally present before this Court submits that she does

not want to prosecute the applicants in Criminal Application

No. 892 of 2017.

7] In view of above, both the applications are

allowed. The proceedings in Regular Criminal Case No. 950

5 apl891.17 + 892.17.odt

of 2015 arising out of Crime No. 210 of 2014 for the offence

registered under Sections 324, 143, 147, 149, 294 and 325

of Indian Penal Code and the proceedings in Regular

Criminal Case No. 9294 of 2015 arising out of Crime No.

3281 of 2014 for the offences punishable under Sections

294, 504, 506 and 34 of Indian Penal Code, pending in the

Court of Judicial Magistrate, First Class, Court No. 6 at

Nagpur, are hereby quashed and set aside.

Rule is made absolute in above terms. No order as to

costs.

                                JUDGE                          JUDGE

 Rvjalit





 

 
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 : MAIMS

 
 
Latestlaws Newsletter