Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Samir Latif Tamboli vs The State Of Maharashtra
2021 Latest Caselaw 1113 Bom

Citation : 2021 Latest Caselaw 1113 Bom
Judgement Date : 18 January, 2021

Bombay High Court
Samir Latif Tamboli vs The State Of Maharashtra on 18 January, 2021
Bench: S. V. Kotwal
                                                         37.1-ABA-135-2021.odt


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
           CRIMINAL APPELLATE JURISDICTION

      ANTICIPATORY BAIL APPLICATION NO. 135 OF 2021

 Samir Latif Tamboli                              .... Applicant
           Versus
 The State of Maharashtra                         .... Respondent
                                ______

 Mr.Dinesh P. Adsule, for the Applicant.
 Mr. S.H. Yadav, APP for the State/Respondent.
                            ______

                               CORAM :SARANG V. KOTWAL, J.

DATE :25th JANUARY, 2021 P.C. :

1. The applicant is seeking anticipatory bail in

connection with C.R. No. 1145/2020 registered at Karmala

Police Station on 28/11/2020 under Sections 188, 272,

273, 328 of the Indian Penal Code and under Section 59 of

the Food Security and Standards Act, 2006 .

2. Heard Mr. Dinesh Adsule, the learned advocate

for the Applicant and Mr. S.H. Yadav, learned APP for the

State.

3. The FIR is lodged by one Umesh Bhuse who was

y.s.patil 1 of 6

37.1-ABA-135-2021.odt

working as Food Safety Ofcer. He has stated in his FIR

that on 27/11/2020, he was called at Karmala Police

Station. He was informed that Police Ofcers patrolling in

Karmala cam e across person name Raju Kisan Pawar. He

was moving in suspicious circumstances. He was

arrested. His search revealed that he was carrying huge

quantity of pan masala, scented tobacco etc. His vehicle

worth Rs. 2,50,000/- was also seized. Thus in all, the

contraband and vehicle were worth Rs. 05,19,760/-.

Further inquiry revealed that these banned substances

were supplied by the present applicant. On this basis the

FIR is lodged.

4. Shri Adsule the learned advocate for the

applicant submitted that in such circumstances, Section

328 of the Indian Penal Code is not attracted because

there was no "administration" of the substance. He

relied on the following cases.

(i) Mainoddin S/O. Hasanji Tamboli Vs.The

State of Maharashtra, (ABA No. 171 of 2020) decided

y.s.patil 2 of 6

37.1-ABA-135-2021.odt

on 28/02/2020 by a single Judge Bench at Aurangabad of

this Court

(ii) Sambhaji S/O. Raosaheb Adhav

Vs. The State of Maharashtra,(ABA No. 692 of 2020)

decided on 08/09/2020 by another single Judge of

Aurangabad Bench of this Court.

5. He submitted that both these judgments have

taken a view that Section 328 of the Indian Penal Code, is

not attracted in such cases and other sections are

bailable. Therefore the applicant cannot be arrested. He

also submitted that since the contraband was already

recovered, there was no further necessity of custodial

interrogation of the applicant.

6. The learned APP, on the other hand, had relied

on the latest Judgment of a single Judge Bench of this

Court passed in the Case of Vinod Ramnath Gupta Vs.

The State of Maharashtra and Nipul Nagde Vs. The

State of Maharashtra passed in ABA No. 2451 of 2020

y.s.patil 3 of 6

37.1-ABA-135-2021.odt

and 2489 of 2020 respectively dated 06/11/2020.

7. I have considered all these submissions. As far

as application of Section 328 of the IPC is concerned, this

aspect was extensively dealt with by a single Judge Bench

of this Court in the case of Vinod Gupta (supra) decided

on 06/11/2020. This Judgment is latest amongst the

three Judgments, cited before me. In the case of Vinod

Gupta this Court (Coram:- S.K.Shinde J.) has considered

some other earlier Judgments and has also considered the

ingredients of Section 328 of the IPC. The learned single

Judge has considered the reasons and necessity as to why

manufacturing and selling of such articles were prohibited

in the State of Maharashtra. Considering the reasoning

given in this Judgment, I am in total agreement with the

view expressed in the case of Vinod Gupta. This being

the judgment, later in point of time and since I am

agreeing with this view, I am following this judgment in

this particular case.

y.s.patil 4 of 6

37.1-ABA-135-2021.odt

8. In Sambhaji Adhav's case (supra), the reliance

was placed on judgment in the case of Anand Ramdhani

Chaurasia Vs. State of Maharashtra which was

decided on 13/09/2019 in Criminal Writ Petition No. 3606

of 2009. The ratio mentioned in Chaurasia's case was

similar to the ratio of Maninoddin Tamboli's case.(supra).

In Vinod Gupta's case, a single Judge Bench of this Court,

in paragraph No. 6 had observed that the Judgment in

Chaurasia's case (supra) was stayed by the Hon'ble

Supreme Court vide Order dated 31/08/2020. Therefore

in Vinod Gupta's case (supra) a single Judge bench of this

Court has practically answered all the issues raised by

Shri Adsule in this application.

9. The argument that the contraband articles are

already seized and therefore custodial interrogation is not

necessary, does not appeal to me. The FIR itself shows

that all these banned substances were supplied by the

present applicant and therefore, to fnd out his exact

participation and role played by him, his custodial

y.s.patil 5 of 6

37.1-ABA-135-2021.odt

interrogation is necessary. Therefore no case for

anticipatory bail is made out.

10. The application is therefore rejected.



                                            (SARANG V. KOTWAL, J.)




 y.s.patil                                                                     6 of 6




 

 
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