Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neeraj Annasaheb Salunke vs The State Of Maharashtra
2021 Latest Caselaw 2957 Bom

Citation : 2021 Latest Caselaw 2957 Bom
Judgement Date : 15 February, 2021

Bombay High Court
Neeraj Annasaheb Salunke vs The State Of Maharashtra on 15 February, 2021
Bench: M. G. Sewlikar
                                      1                        16crirevappln19.21




         IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                      BENCH AT AURANGABAD

               16 CRIMINAL REVISION APPLICATION NO.19 OF 2021
                                    WITH
                       APPLN/309/2021 IN REVN/19/2021

                                       WITH

                     CRIMINAL APPLICATION NO. 422 OF 2021
                                      IN
                 CRIMINAL REVISION APPLICATION NO. 19 OF 2021

                                       WITH

                     CRIMINAL APPLICATION NO. 423 OF 2021
                                       IN
                     CRIMINAL APPLICATION NO. 309 OF 2021
                                      IN
                 CRIMINAL REVISION APPLICATION NO. 19 OF 2021


                          NEERAJ ANNASAHEB SALUNKE
                                     VERSUS
                          THE STATE OF MAHARASHTRA
                                         ...
                 Advocate for Applicant : Shri Bhosle Abhaysinh K.
                   APP for Respondent -State : Shri A.A. Jagatkar
                                         ...

                                    CORAM : M. G. SEWLIKAR, J.

                                    DATE    : 15th FEBRUARY, 2021.

PER COURT :


1.                Heard Shri Bhosle, learned counsel for the applicant and

Shri Jagatkar, learned AGP for the respondent-State.



2.                Applications to assist to learned AGP by Shri Dhorde, are

allowed.




     ::: Uploaded on - 17/02/2021                 ::: Downloaded on - 17/02/2021 21:36:17 :::
                                         2                        16crirevappln19.21




3.                The allegations against the applicant are that he had held

hand of the victim with an intention to outrage her modesty.



4.                Shri Bhosle, learned counsel for the applicant submitted

that the applicant and the victim were in love with each other.                         He

further submitted that even if prosecution case is admitted that he had

held her hand, it goes to show that it was in a friendly manner and not

with an intention to outrage her modesty. He further submitted that

the witnesses are on cross terms with the applicant. These three

witnesses, who are also the professors in the same college, had

deposed against the applicant in a departmental inquiry initiated

against the applicant. He submitted that there is delay of 24 hours in

lodging the FIR.             He further submitted that the evidence on record

clearly indicates that the informant had consulted these three

professors and thereafter she lodged the report in the Police Station.

He further submitted that these three professors had accompanied her

to the Police Station. He argued that all these circumstances clearly

indicate that the applicant has been falsely implicated in this offence.

The applicant and the victim had made departmental                          complaints

against each other and the management had reprimanded both. He

argued that this clearly shows that the relations between the applicant

and the victim were strained. In order to wreak vengeance this false




     ::: Uploaded on - 17/02/2021                   ::: Downloaded on - 17/02/2021 21:36:17 :::
                                      3                         16crirevappln19.21




complaint has been filed against the applicant.



5.                On perusal of the judgment of First Appellate Court and the

trial Court, it is evident that both the Courts have held that the

applicant had held the hand of the informant.



6.                From the submission of the learned counsel for the

applicant, it is clear that their relations were strained.                      Having

considered the entire evidence on record it is evident that the applicant

had held the hand of the informant with an intention to outrage her

modesty.



7.                Learned counsel Shri Bhosle, for the applicant submitted

that this act of the applicant does not fall within the scope of Section

351 (assault) of the IPC and under Section 350 (force) of the IPC. This

submission cannot be accepted because the definition of assault shows

that 'any gesture, or any preparation intending or knowing it to be

likely that such gesture or preparation will cause any person present to

apprehend that person making gesture or preparation is about to use

criminal force to that person'.



8.                In the instant case, the applicant had first wrongfully

restrained her and then he held her hand. This clearly shows that he




     ::: Uploaded on - 17/02/2021                 ::: Downloaded on - 17/02/2021 21:36:17 :::
                                     4                        16crirevappln19.21




had assaulted the applicant and had used criminal force on her.



9.                In this view of the matter there is no substance in the

revision.



10.               Shri Bhosle, learned counsel for the applicant submitted

that sentence which the applicant has undergone is sufficient

punishment.



11.               He further submitted that having regard to the nature of

the act, the sentence of 15 days which the applicant had undergone is

sufficient in the facts and circumstances of the case. This submission

cannot be accepted because the applicant is a Professor. The victim is

also a Professor. It is not expected of him to behave with his colleague

in such a manner. Moreover, learned trial Court has already taken

lenient view by sentencing the applicant for two months simple

imprisonment.



12.               In this view of the matter, nothing has been brought on

record to show that both the Courts have committed any grave error in

recording the conviction of the applicant. I am, therefore, not inclined

to entertain the revision. Hence the following order is passed :




     ::: Uploaded on - 17/02/2021               ::: Downloaded on - 17/02/2021 21:36:17 :::
                                          5                         16crirevappln19.21




                                         ORDER

1. Revision is dismissed.

2. All the pending criminal applications are

disposed of.

( M. G. SEWLIKAR ) JUDGE mahajansb/

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter