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

Kisan Murlidhar Bhade vs The State Of Maharashtra And ...
2021 Latest Caselaw 10187 Bom

Citation : 2021 Latest Caselaw 10187 Bom
Judgement Date : 3 August, 2021

Bombay High Court
Kisan Murlidhar Bhade vs The State Of Maharashtra And ... on 3 August, 2021
Bench: Mangesh S. Patil
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                         CRIMINAL APPEAL NO. 260 OF 2021

Sunil Prataprao Thakre,
Age : 50 years, Occu. Business,
R/o Row House No.83, Gat No.74,
Kasliwal Marwal West,
Beed bypass Road, Satara Parisar,                          APPELLANT
Aurangabad                                              (Orig. Accused No.1)

       VERSUS

1.     The State of Maharashtra

2.     Gaurabai Babulal Jatwe,
       Age : 60 years, Occu. Social Worker,
       R/o Lions Club Colony, Galli No.6,                 RESPONDENTS
       Mukundwadi, Aurangabad                          (Respdt. No.2 - Orig.
                                                            Informant)

                                        AND

                         CRIMINAL APPEAL NO. 218 OF 2021

Kisan s/o Murlidhar Bhade,
Age : 70 years, Occu. Business,
R/o Plot No.9, Gut No. 88,
Shri Samarth Gajanan Housing Society,
Near High Court Colony, Satara Parisar,
Aurangabad, District Aurangabad
Aurangabad                                                   APPELLANT

       VERSUS

1.     The State of Maharashtra,
       through Police Station, Jinsi,
       Aurangabad

2.     Sau. Gaurabai w/o Babulal Jatve,
       Age : 60 years, Occu. Social Work,
       R/o Lions Club Colony, Lane No.6,                   RESPONDENTS
       Mukundwadi, Aurangabad



     ::: Uploaded on - 03/08/2021                ::: Downloaded on - 04/08/2021 05:31:51 :::
                                            2                CRIAPL260-218-2021


                                       ----
Mr. Joydeep Chatterji, Advocate for the appellant in
Criminal Appeal No.260/2021
Mr. Mangesh R. Jadhav, Advocate for the appellant in
Criminal Appeal No.218/2021
Mr. R.B. Bagul, A.P.P. for the respondent/State
Mr. V.B. Patil, Advocate for respondent No.2 in both appeals
                                       ----

                                    CORAM :    MANGESH S. PATIL, J.

DATE : 03.08.2021

ORAL JUDGMENT :

Heard.

2. Admit.

3. With the consent of learned Advocates for the parties and the

learned A.P.P., heard finally at the stage of admission.

4. These are the appeals under Section 14-A of the Scheduled

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

("Atrocities Act", for short), being aggrieved and dissatisfied by the rejection

of their applications under Section 438 of the Code of Criminal Procedure

seeking anticipatory bail in connection with Crime No.47 of 2021, registered

with Jinsi Police Station, District Aurangabad on 24.02.2021 for the offence

punishable under Section 354 read with Section 34 of the Indian Penal Code

and Sections 3(1)(w) and 3(1)(x) of the Atrocities Act.

3 CRIAPL260-218-2021

5. In nutshell, the allegations, as can be made out from the papers,

are to the effect that the appellants as also the informant were present at a

meeting of a Cooperative Bank wherein during the meeting, appellant Sunil

is alleged to have uttered insulting words on caste-lines in order to prevent

her from participating in the meeting and speaking out. It is further alleged

that after the meeting was over when she was proceeding along the road,

both the appellants accosted her and insulted her by hurling abuses on caste-

lines and even molested her. She immediately approached the police with a

complaint but no cognizance was taken. She had to pursue the matter with

the senior police officers but invain. Finally, she filed Criminal Application

and the learned Special Judge was pleased to direct an investigation under

Section 156(3) of the Code of Criminal Procedure and that is how the offence

was registered.

6. The learned Advocates for the appellants would vehemently

submit that there is enormous and unexplained delay in initiating the

criminal proceeding. The incident is alleged to have taken place in the

month of November 2019 and even the private complaint was filed in the

month of January 2021, it is thereafter that the offence was registered

pursuant to a direction under Section 156(3) of the Code of Criminal

Procedure. Thus, according to them, there is every room to believe that the

appellants are being falsely implicated with an ulterior motive since they

were opposing one of the Directors of the Bank and respondent No.2 -

4 CRIAPL260-218-2021

informant happens to be a member of his fraction.

7. The learned Advocates would then submit that there is an

element of concoction as well inasmuch as in the initial grievances made by

respondent No.2 in writing, she tried to attribute the incident only to

appellant Sunil and there was no whisper as far as the other appellant Kisan

is concerned. Even the allegations in the initial complaint are vague and

omnibus. No specific allegations have been attributed. Though the word is

used to describe the molestation in vernacular, the details of which are

wanting. It is, therefore, highly doubtful if the offences under the provisions

of the Atrocities Act can be made out.

8. The learned Advocates would then submit that there is no

material to attribute knowledge on the part of the appellants about the caste

of respondent No.2. Both the appellants have been protected by way of ad-

interim relief. There are no allegations about there being any breach of the

terms and conditions. Since the offences under the provisions of the

Atrocities Act cannot be made out, the bar under Sections 18 and 18-A of the

Act would not be applicable as laid down in the case of Prathviraj Chauhan

Vs. Union of India and others; (2020)4 SCC 727 . The appellants have

already been protected by ad-interim anticipatory bail. They are ready to

cooperate the Investigating Officer even hereafter. The learned Special Judge

has erred in appreciating the aforementioned facts and circumstances and

illegally refused to grant anticipatory bail to the appellants.

5 CRIAPL260-218-2021

9. The learned A.P.P. and the learned Advocate for respondent No.2

would oppose the appeals. They would submit that at this juncture, there is

enough material to point out that since inception, respondent No.2 was

trying to put up her grievance in writing. Though there is delay in setting the

criminal law in motion, there is material to reveal that she was taking steps

to initiate the prosecution. She deserves to be extended an opportunity to

explain away the delay. Since there are prima facie allegations and material

sufficient to make out the necessary ingredients for the offences under the

Atrocities Act, in view of the bar under Section 18 and 18-A of that Act, as

laid down in the case of Prathviraj Chauhan (supra), the appellants are not

entitled to claim anticipatory bail. The learned Special Judge has rightly

invokved the provisions while refusing to grant anticipatory bail to the

appellants.

10. I have carefully gone through the papers of investigation. Since

it is a matter of grant of anticipatory bail in a proceeding under the

provisions of the Atrocities Act, the enquiry needs to be restricted in

ascertaining if prima facie the ingredients for constituting the offences under

the Atrocities Act are made out as laid down in the case of Prathviraj

Chauhan (supra). It is only if a case can be made out prima facie that the bar

under Sections 18 and 18-A of the Atrocities can be made applicable and not

otherwise.

6 CRIAPL260-218-2021

11. Bearing in mind this proposition, if one examines the papers, it is

quite apparent that on the very date of the incident, respondent No.2 had

tried to set the criminal law in motion by addressing a letter to the concerned

police. True it is that it is after a long sabbatical that she approached the

Special Court by filing an application soliciting a direction under Section

156(3) of the Code of Criminal Procedure. Though it would be for the

prosecution to explain this delay, at this juncture, one can simply point out

that on the very date of the application i.e. 29.11.2019, she had specifically

made allegations atleast against appellant Sunil not only in respect of hurling

abuses on caste-line but also regarding molestation. It is in view of such

state-of-affairs, in my considered view, this is not a stage where any scrutiny

can be undertaken objectively to describe if the delay can be explained away.

12. The fact remains that since inception, respondent No.2 has been

putting up her grievance against appellant Sunil for having insulted her by

hurling abuses on caste-lines, which is sufficient to make out the ingredients

for constituting the offences as against him. Therefore, no fault can be found

with the conclusion drawn by the learned Special Judge that the bar under

Sections 18 and 18-A of the Atrocities Act would be applicable as against

appellant Sunil.

13. However, so far as the other appellant - Kisan is concerned, not

even a cursory reference to his presence much less taking part in the episode

7 CRIAPL260-218-2021

in which appellant Sunil is alleged to have hurled abuses on caste-line at

respondent No.2 and molested her can be found in the initial complaint

dated 29.11.2019. For that matter, even in the second attempt by respondent

No.2, to file a similar complaint with the letter dated 28.12.2020, she has not

referred to much less attributed any role to appellant Kisan. Not only this,

but in the private complaint, she has not made any attempt to attribute the

role against appellant Kisan and only appellant Sunil has been targetted.

Considering such state-of-affairs, it cannot be said that the ingredients for

constituting the offences under the Atrocities Act can be made out against

appellant Kisan. The learned Special Judge seems to have overlooked all

these aspects and readily refused to grant anticipatory bail to him by invoking

the provisions under Sections 18 and 18-A of the Atrocities Act.

14. In the result, Criminal Appeal No.260 of 2021 fails and is

dismissed. The ad-interim anticipatory bail granted to appellant Sunil

Prataprao Thakre by order dated 25.05.2021 is cancelled.

15. Criminal Appeal No.218 of 2021 is allowed. The impugned

order to the extent of appellant Kisan Murlidhar Bhade is quashed and set

aside. The ad-interim anticipatory bail granted to him by order dated

06.05.2021 stands confirmed with the same terms and conditions.



                                                   [MANGESH S. PATIL]
                                                       JUDGE
npj/CRIAPL260-218-2021



                                8            CRIAPL260-218-2021





 

 
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