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

Kishor Rambhaoji Narad vs The State Of Maharashtra Thr. ...
2017 Latest Caselaw 8107 Bom

Citation : 2017 Latest Caselaw 8107 Bom
Judgement Date : 12 October, 2017

Bombay High Court
Kishor Rambhaoji Narad vs The State Of Maharashtra Thr. ... on 12 October, 2017
Bench: Anoop V. Mohta
Order                                                                       wp862.17
                                       1




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



                  CRIMINAL WRIT PETITION NO.862 OF 2017


        Kishor Rambhaoji Narad,
        Aged about 46 years, Occ.Agrilst.,
        r/o. Shegaon, Tq. Warora,
        District Chandrapur.                        ...     PETITIONER 


               // VERSUS //



        1. The State of Maharashtra,
            Ministry of Home, 
            Through its Secretary,
            Mantralaya, Mumbai-32.

        2. Sub-Divisional Magistrate,
            Warora, Distt. Chandrapur.              ...     RESPONDENTS


        -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                              Mr.S.V.Sirpurkar, Advocate for the Petitioner.
                                  Mr.S.M.Ukey, A.P.P. for the Respondents.
        -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-


                                           CORAM   :   ANOOP V. MOHTA &
                                                        M.G.GIRATKAR, JJ.
                                           DATE    :   12.10.2017.





 Order                                                                               wp862.17





        ORAL JUDGMENT  (Per M.G.Giratkar, J)  :


1. Rule. Rule is made returnable forthwith. Heard finally

with the consent of the learned Counsel for the respective parties.

2. By way of present petition, the petitioner challenges the

externment order passed by respondent no2 externing the petitioner

from the local limits of Chandrapur district. It is submitted that the

petitioner is active in politics. He was Sarpanch of village Shegaon

from the year 2010 to 2015. Proposal for externment of petitioner

was submitted on 30.3.2016. He received show cause notice

u/s.56(1)(b) of the Maharashtra Police Act, dt.20.9.2016. It is

submitted that when the petitioner was Sarpanch, Gram Panchayat,

Shegaon had passed a resolution against the Police Sub-Inspector

Dange of Police Station, Shegaon for his transfer and holding of

departmental enquiry against him. Therefore, the petitioner is falsely

involved in the proceedings of externment.

3. It is submitted that the petitioner is already acquitted in

three criminal cases, which were pending against him. Learned Sub-

Divisional Magistrate has not taken into account these cases.

Order wp862.17

4. Proposal for exterment of petitioner was submitted on

30.3.2016. Show cause notice was issued on 20.9.2016 and the order

of externment is passed on 31.7.2017. Hence, there is abnormal

delay in passing the impugned order of externment, which vitiates

the order passed against the petitioner. There is a delay of more than

ten months. Offences against the petitioner have been shown to be

registered in between the years 2002 to 2013, except the offence

which is of the year 2016. The said offence is in respect of the

Maharashtra Prohibition Act. Hence, stale offences should not have

been considered by respondent no.2 to extern the petitioner. As per

Section 56 of the Maharashtra Police Act, the offences committed

under Chapters XII, XVI or XVII of the Indian Penal Code may be

taken into consideration for externment. Six offences are shown to

be registered against the petitioner. However, in three offences, he

has been acquitted by the Competent Court. Offence punishable

under the Maharashtra Prohibition Act cannot be considered while

passing the order of externment.

5. It is submitted that respondent no.2 has not applied his

mind while passing the impugned order. He has not supplied

statements of both the witnesses. They are not witnesses in any of the

offences pending against the petitioner. The statements are

Order wp862.17

stereotype in nature. The grounds raised in the reply to the show

cause notice are not considered by respondent no.2. At last, it is

submitted that there is delay of near about one year in passing the

impugned order. Hence, the impugned order is liable to be quashed

and set aside.

6. Respondent no.2 has filed an affidavit and submitted that

the petitioner is involved in the crime. Respondent no.2 has recorded

in-camera statements and has come to the conclusion that

externment of petitioner is necessary to prevent any danger to person

and property.

7. Heard Mr.S.V.Sirpurkar, learned Counsel for the

petitioner. He has pointed out resolution passed by Gram Panchayat,

Shegaon and has submitted that the petitioner was Sarpanch of the

said village. Resolution was passed against PSI Dange for initiating

departmental enquiry against him due to his trouble to the villagers

and other citizens. Hence, the impugned order is passed in

revengeful manner.

8. Mr.Sirpurkar, learned Counsel has pointed out the show

cause notice and has submitted that the show cause notice is

Order wp862.17

dt.20.9.2016. The impugned order is passed on 31.7.2017. There is

inordinate delay. Out of six offences, the petitioner is acquitted of

three offences/crimes, but those are not taken into consideration.

9. Mr.Sirpurkar, learned Counsel has pointed out the

Judgment of this Court in Criminal Writ Petition No.652 of 2017

(Gajanan Kashinath Kamble .vs State and Ors.), dt.24.8.2017. The

learned Counsel also pointed out the decisions reported in [1991(1)

Mh.L.J. 833], Dilip Laxman Kokare vs. S.M.Ambedkar and another;

2013 ALL MR (Cri) 4357, Prashant s/o. Shashikant Mandal .vs. State

of Maharashtra and another; 2014 ALL MR (Cri) 1706, Sudhakar s/o.

Mahadeorao Khelkar .vs. The State of Maharashtra and Others and

2013 ALL MR (Cri) 175, Sudhir Raviraj Choudhary .vs. The State of

Maharashtra. At last, it is submitted that, in view of the above cited

Judgments, the impugned order is liable to be quashed and set aside.

10. Perused the show cause notice. It is dt.20.9.2016. Six

offences/crimes are shown to be registered against the petitioner.

Sr.No.6 is in respect of Crime No.11 of 2016 for the offence

punishable under Section 65(e) of the Bombay Prohibition Act. All

other offences are in respect of offences punishable under the Indian

Penal Code. Reply to the show cause notice shows that the petitioner

Order wp862.17

is acquitted in Crime No.56 of 2002 (Sr.No.1) and Crime No.52 of

2003 (Sr.No.3). Other three cases are pending and likely to be

disposed of. It is submitted that the petitioner is not convicted in any

crime. He was a Sarpanch of village Shegaon (Bh) from 2010 to

2015. On perusal of the order dt.31.7.2017, it appears that all the six

offences/crimes are taken into consideration. Last offence is of the

year 2016, which is an offence punishable under Section 65(e) of the

Bombay Prohibition Act. Respondent no.2 has not taken into

consideration the aspect of acquittal of petitioner in Crime No.56 of

2002 and 52 of 2003. Offence punishable under Section 65(e) of the

Bombay Prohibition Act is also taken into consideration. As per

Section 56 of the Maharashtra Police Act, offences under Chapters

XII, XVI or XVII of the Indian Penal Code are to be taken into

consideration; whereas respondent no.2 has taken into consideration

offence punishable u/s.65(e) of the Bombay Prohibition Act.

Therefore, it is clear that respondent no.2 has not applied his mind

properly and has come to the wrong conclusion.

11. The petitioner was Sarpanch of village Shegaon (Bh) for

the period from 2010 to 2015. Gram Panchayat Shegaon (Bh) has

passed a resolution against Police Inspector Mr.Dhange about his

trouble to the villagers and nearby villagers. Resolution was passed

Order wp862.17

requesting the Authorities to initiate departmental inquiry against PSI

Dange. That may be the reason for implicating the petitioner in the

proceedings of externment. It is clear from the documents that he is a

respectable person of the village. He was Sarpanch of village for

about five years i.e. from 2010 to 2015. Therefore, it cannot be said

that his presence is danger to any person and property. Hence, the

impugned order is liable to be quashed and set aside.

12. There is inordinate delay in passing the impugned order.

Show cause notice is dt.20.9.2016 and the impugned order came to

be passed on 31.7.2017. In Writ Petition No.652 of 2017, this Court

has taken into consideration delay of 1½ years in passing the

exterment order and on that ground, the externment order was

quashed and set aside. In the case of Dilip Laxman Kokare .vs.

S.M.Ambedkar and another, delay of about 1½ years in passing the

exterment order was taken into consideration to quash the order.

13. Learned Additional Government Pleader has raised an

objection that the delay was on the part of externee and therefore,

externment proceedings could not be completed. In the case of Dilip

Kokare vs. S.M.Ambedkar and another, this Court (Principal Seat)

has held that "Police Authorities vaguely stating that externment

Order wp862.17

proceedings could not be completed due to delay on part of externee

and his counsel, such an explanation cannot be availed of by the

externing Authority. Therefore, order of exterment is quashed in

view of abnormal delay"

14. In the case of Prashant Mandal vs. State of Mahrashtra it

is observed that "the externment procedings was quashed on the

ground of delay of 18 months". In the present case also, there is

delay of near about one year. Hence, the impugned order of

externment is liable to be quashed and set aside. In the case of

Sudhakar s/o. Mahadeorao Khelkar vs. The State of Maharashtra and

Others, this Court has observed that " the impugned order passed

after seven months of issuance of show cause notice. Same show that

the impugned order has no nexus with object to be achieved.

Nothing is placed on record by the respondents to show that in the

meantime the petitioner had been indulging in illegal activities.

Irrelevant material considered by the Authorities to order

externment...... " Therefore, externment order came to be quashed.

In the present case, there is inordinate delay of about one year.

Therefore, the impugned externment order is liable to be quashed

and set aside.

Order wp862.17

15. Respondent no.2 has not applied his mind properly and

mechanically passed the impugned order. He has not taken into

consideration the aspect of acquittal of petitioner in three

offences/crimes. Only two offences/crime under the Indian Penal

Code are pending against the petitioner. All those are of the years

2011 and 2013. Therefore, it is clear that stale offences/crimes are

taken into consideration. Offence punishable under Section 65(e) of

the Act vide Crime No.11 of 2016 is wrongly taken into

consideration. Therefore, it is clear that respondent no.2 has not

applied it's mind properly. In the case of Sudhir Raviraj Choudhary

vs. State of Maharashtra, this Court (Principal Seat) has observed

that "order of externment shows that there is complete absence of

such subjective satisfaction of the fact that the witnesses are

unwilling to come forward to give evidence in public against the

petitioner by reason of apprehension on their part as regards the

safety of their person and property. Therefore, the impugned order is

illegal and deserved to be quashed and set aside".

16. In the present case, stale offences are taken into

consideration. None of the witnesses in respect of the said offences

have stated against the petitioner. The petitioner is well respectable

person of the village He was Sarpanch of village Shegaon (Bu.) for

Order wp862.17

about five years from 2010 to 2015. The documents filed on record

show that Gram Panchayat, Shegaon (Bu.) has passed a resolution

against PSI Dange for initiating departmental enquiry against him

and that may be the reason for externment of the petitioner.

17. In view of the above observations, the impugned order of

exterment dt.31.7.2017 is liable to be quashed and set aside. Hence

we pass the following order.

// ORDER //

The impugned order dt.31.7.2017 is hereby quashed and

set aside. The petition is allowed in terms of prayer clause (i) of the

petition. No order as to costs.

                         (M.G.GIRATKAR, J)                 (ANOOP V. MOHTA, J)


        jaiswal





 

 
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