Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dattatraya S/O. Santram Markad vs The State Of Maharashtra And Anr
2017 Latest Caselaw 4338 Bom

Citation : 2017 Latest Caselaw 4338 Bom
Judgement Date : 11 July, 2017

Bombay High Court
Dattatraya S/O. Santram Markad vs The State Of Maharashtra And Anr on 11 July, 2017
Bench: S.S. Shinde
                                                                   cwp677.17
                                        1


                                        
      IN  THE HIGH COURT OF JUDICATURE AT BOMBAY

                               BENCH AT AURANGABAD


              CRIMINAL WRIT PETITION NO.677 OF 2017

 Dattatraya s/o Santram Markad,
 Age-41 years, Occu:Business,
 R/o-Renapur, Tq-Renapur,
 Dist-Latur.
                                 ...PETITIONER
                     
        VERSUS             

 1) The State of Maharashtra,   

 2) Hanumant s/o Panditrao Aradwad,
    Age-31 years, Occu:Service,
    R/o-Chakur Nagar, Chakur,
    Tq-Chakur, Dist-Latur.  
                                 ...RESPONDENTS

                      ...
    Mr.T.M. Venjane Advocate for Petitioner.
    Mr.K.D. Munde, A.P.P. for Respondent Nos.
    1 and 2.       
                      ...

               CORAM:  S.S. SHINDE AND
                       S.M. GAVHANE, JJ.

DATE : 11TH JULY, 2017.

JUDGMENT [PER S.S. SHINDE, J.]:

1. Rule. Rule made returnable forthwith and

cwp677.17

heard finally with the consent of the learned

counsel appearing for the parties.

2. This Petition is filed by the Petitioner

praying therein to quash and set aside the First

Information Report bearing C.R. No.130 of 2016,

registered with Vivekanand Chowk Police Station,

Latur, Dist-Latur for the offence punishable under

Section 188 of the Indian Penal Code (for short

"I.P. Code"). The Petitioner has further prayed to

quash and set aside the Charge-sheet bearing No.45

of 2016 for offence punishable under Section 188

of the I.P. Code.

3. Learned counsel appearing for the

Petitioner submits that none of the ingredients of

the alleged offences gets attracted even upon

reading the allegations in the First Information

Report (for short "FIR") and consequent charge-

sheet in its entirety. It is submitted that the

Petitioner is a manager of Sankalp Club. It is

cwp677.17

submitted that Sankalp Club is being run as per

the rules and regulations. There is no violation

of any condition as stipulated in the license,

there is no disturbance of the peace in the

society. The Petitioner is falsely implicated in

the alleged offence with ulterior motive.

Therefore, he submits that the FIR and the

consequent charge-sheet may be quashed.

4. On the other hand, learned A.P.P.

appearing for the State relying upon the

allegations in the F.I.R. and also the material

collected by the Investigating Officer, which is

filed along with the charge-sheet, submits that

the prosecution agency has collected enough

evidence/ material, on the basis of which trial

can proceed.

5. We have heard learned counsel appearing

for the Petitioner and learned A.P.P. appearing

for the State. Upon careful perusal of the

cwp677.17

allegations in the FIR, it appears that the

informant along with other police staff, went to

Sankalp Club at about 18.00 hours. The Petitioner

is a manager of said Sankalp Club. The informant

along with his colleagues, entered in the said

club and found that 7 to 9 persons were playing

cards on each table. The Police Officer of

Vivekannd Chowk police station, Latur on perusal

of the license issued in favour of Sankalp Club by

the District Collector and District Magistrate,

Latur, noticed that permission to run the said

club was granted by the District Magistrate, and

as per the conditions stipulated in license, only

four persons were permitted to sit across one

table for playing cards. However, it was found

that on each table more than four persons were

playing cards. Some of the persons sitting in the

club were not possessing membership cards and

therefore the Petitioner has violated the

conditions stipulated in the license. Hence, the

Petitioner has committed an offence punishable

cwp677.17

under Section 188 of the I.P. Code.

6. If the allegations in the FIR are

examined in the light of the provisions of Section

188 of the I.P. Code, none of the ingredients of

the said Section gets attracted. To attract the

ingredients of Section 188 of I.P. Code upon

reading the allegations in the FIR, following four

ingredients should get attracted and thereafter

only it can be said that an alleged offences have

been disclosed under the said Section of the I.P.

Code:

1) There must be order promulgated by a public servant,

2) That, the public servant must have been lawfully empowered to promulgate such order,

3) That, a person having a knowledge of such order and directed by such order

(a) to abstain from a certain act, or

cwp677.17

(b) to take certain order with a certain property in his possession or under his management, has disobeyed such direction,

4) That such disobedience causes or tends to cause (i) obstruction, annoyance or injury, or risk of it, to any person lawfully employed or (ii) danger of human life, health or safety,

(iii) a riot or affray.

7. In the first place, in the present case

there is no breach of order promulgated by a

public servant. Secondly, since such order was not

promulgated by any public servant, the question of

disobedience of such order would not arise. Even

otherwise also the allegations attributed to the

Petitioner that more than four persons were

playing the cards on each table, are taken as it

is, it has not caused harm to anybody. In that

view of the matter, upon reading the allegations

in the FIR in its entirety, an ingredients of

cwp677.17

Section 188 of the I.P. Code are not attracted in

the facts of the present case. At the most, it can

be said that there was breach of the conditions

stipulated in the license, and in that respect the

authority may initiate appropriate action as is

permissible in law.

8. In that view of the matter, the Petition

succeeds. The Writ Petition is allowed in terms of

Prayer Clause "B)" and "C)" to the Petition. Rule

made absolute on above terms. The Writ Petition

stands disposed of, accordingly.

[S.M. GAVHANE, J.] [S.S. SHINDE, J.] asb/JUL17

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter