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

Amarsinh Shivajirao Pandit vs The State Of Maharashtra
2017 Latest Caselaw 4869 Bom

Citation : 2017 Latest Caselaw 4869 Bom
Judgement Date : 21 July, 2017

Bombay High Court
Amarsinh Shivajirao Pandit vs The State Of Maharashtra on 21 July, 2017
Bench: T.V. Nalawade
                                               Cri.W.P.Nos. 855 & 856/09
                                      1


                  IN THE HIGH COURT AT BOMBAY
              APPELLATE SIDE, BENCH AT AURANGABAD

                CRIMINAL WRIT PETITION NO. 855 OF 2009.

1.     Amarshinh S/o Shivajirao Pandit
       Age: 40 Years, Occu: M.L.A. & Social Service,
       R/o Subhash Road, Beed,
       Tq. & Dist. Beed.

2.     Dnyaneshwar S/o Bhagawat Lad
       Age: 40 Years, Occu: Driver,
       R/o Near Old Bus Stand, Georai,
       Tq. Georai, Dist. Beed.

3.     Jagannath S/o Bahagwanrao Shinde
       Age: 50 Years, Occu: Agri., & Zilla Parishad Member,
       R/o Khandvi, Tq. Georai,
       Dist. Beed.

4.     Vijaysinh S/o Shivajirao Pandit,
       Age: 32 Years, Occu: Social Service/Business
       R/o Subhash Road, Beed,
       Tq. & Dist. Beed.                                  ...Petitioners.

               Versus

1.     The State of Maharashtra

2.     The Deputy Superintendent of Police
       Georai, Tq. Georai, Dist. Beed.

3.     The Police Inspector,
       Georai Police Station,
       Tq. Georai, Dist. Beed.

4.     Jagannath S/o Arjun Harale
       Age: 40 Years, Occu: Driver,
       R/o Komalwadi, Tq. Georai,
       Dist. Beed.                         ....Respondents.

Mr. R. N. Dhorde, Senior Counsel i/b Mr. R. L. Kute, Advocate for
petitioners.

Mr. R. V. Dasalkar, APP for respondent Nos. 1 to 3.




 ::: Uploaded on - 26/07/2017                ::: Downloaded on - 08/08/2017 01:00:50 :::
                                                         Cri.W.P.Nos. 855 & 856/09
                                             2




                                 WITH
                   CRIMINAL WRIT PETITION NO. 856 OF 2009.

1.        Amarshinh S/o Shivajirao Pandit
          Age: 40 Years, Occu: M.L.A. & Social Service,
          R/o Subhash Road, Beed,
          Tq. & Dist. Beed.

2.        Vijaysinh S/o Shivajirao Pandit,
          Age: 32 Years, Occu: Social Service,
          R/o Subhash Road, Beed,
          Tq. & Dist. Beed.                                        ...Petitioners.

                  Versus

1.        The State of Maharashtra

2.        The Deputy Superintendent of Police
          Georai, Tq. Georai, Dist. Beed.

3.        The Police Inspector,
          Georai Police Station,
          Tq. Georai, Dist. Beed.

4.        Sunil S/o Deorao Kandekar
          Age: 40 Years, Occu: Driver,
          R/o Budhavihar, Georai,
          Tq. Georai, Dist. Beed.                           ....Respondents.

Mr. R. N. Dhorde, Senior Counsel i/b Mr. R. L. Kute, Advocate for
petitioners.

Mr. S. D. Ghayal, APP for respondent/State.

                                   CORAM     :   T.V. NALAWADE AND
                                                 SUNIL K. KOTWAL, JJ.
                                   DATED :       JULY 21, 2017.

JUDGMENT : [PER T.V. NALAWADE, J.]

.                 The petitioners are common in both the proceedings and

similar reliefs are claimed in both the proceedings in respect of

different crimes and so, both the proceedings are decided by

Cri.W.P.Nos. 855 & 856/09

common judgment. Both the sides are heard.

2) Criminal Writ Petition No. 855/2009 is filed for relief of

quashment of F.I.R. No. 180/2009 registered in Georai Police Station

for the offences punishable under sections 341, 506, 34 of Indian

Penal Code ('IPC' for short) and section 3 (1)(x) of the Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989.

This crime is registered on the basis of report given by one

Jagannath Harale, who belongs to scheduled caste. In his F.I.R., he

has made allegations that on 30.8.2009 at about 14.25 hours when

he, Yudhajeet Pandit, Achut Gopal etc. were present in a jeep and

they were proceeding towards Pandharewadi, their jeep was

intercepted by Dnyaneshwar Lad, petitioner No. 2 by using his jeep.

He has made allegations that then from the jeep of Dnyaneshwar,

the persons like petitioner No. 1 and petitioner No. 3 and also

petitioner No. 4 alighted and they started giving abuses to him. He

has made allegations that they took the name of his caste which is a

scheduled caste and they gave threat of life to him by saying that he

should not work as a driver on the jeep of Yudhajeet Pandit.

3) The second proceeding bearing Criminal Writ Petition No.

856/2009 is filed in respect of C.R. No. 3049/2009 which was

registered on the basis of report given by Sunil Kandekar, who also

Cri.W.P.Nos. 855 & 856/09

belongs to scheduled caste. He has made allegations that on

30.8.2009 at about 1.00 to 1.30 p.m. when he was sitting on the

platform of Boudhvihar, place of the people and when he was in the

company of Bhaskar Saudarmal, the petitioners of this petition came

there and they started giving abuses by taking the name of his

caste. He has made allegations that they gave threat of life by

saying that he should not participate in election campaign which was

started by opposite side.

5) The learned Senior Counsel for petitioners submitted that

on that day, the crime at C.R. No. 179/2009 was registered against

Yudhajeet Pandit and his men on the basis of report given by one

Babasaheb Sasane and only to give counter blast to that report, the

aforesaid reports were given against the petitioners. It was

submitted that there was political rivalry between the two groups

and petitioner No. 1 Amarsingh Pandit was sitting M.L.A. at the

relevant time. He submitted that false allegations were made in the

F.I.R. due to political rivalry and so, the F.I.Rs. need to be quashed.

6) The submissions made by the learned APP and the report

collected by him from police show that against the petitioners in the

past also crimes were registered in the year 2007 and they were

even for causing damage to the public property and cases were filed

Cri.W.P.Nos. 855 & 856/09

in the two crimes against them. The submissions made show that

nobody disputes that there are rival groups in that village. Only

because, other group of present petitioners had given report against

the opposite side first in time, it cannot be inferred that the other

side gave report against the petitioners to give counter blast to the

first report. Though it is true that the provisions of aforesaid Atrocity

Act are being misused these days, that does not mean that the

investigation cannot be allowed to be made when the F.I.R. is given

and the crime is registered. That legislation is made to give

protection to the persons of scheduled castes and scheduled tribes

and so, it cannot be presumed at this stage that the F.I.Rs. are in

respect of imaginary incidents. There was political rivalry and there

was the election campaign started by both the sides. When the side

of the petitioners is making allegation that some incident took place,

it cannot be believed at this stage that other side has made false

allegations against petitioners. Thorough investigation needs to be

made in to the allegations in view of the object behind the special

legislation. In the result, both the petitions stand dismissed. Interim

relief, if any, granted earlier is vacated. Rule is discharged.

       [SUNIL K. KOTWAL, J.]             [T.V. NALAWADE, J.]

ssc/





 

 
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