Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naresh S/O Ashok Nandanwar vs State Of Maharashtra, Thr. ...
2021 Latest Caselaw 4585 Bom

Citation : 2021 Latest Caselaw 4585 Bom
Judgement Date : 12 March, 2021

Bombay High Court
Naresh S/O Ashok Nandanwar vs State Of Maharashtra, Thr. ... on 12 March, 2021
Bench: Z.A. Haq, Amit B. Borkar
                                  1                             APL261,
                                                     262 and 272.16-2.odt

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

                CRIMINAL APPLICATION (APL) NO.261 OF 2016
                                  WITH
                CRIMINAL APPLICATION (APL) NO.262 OF 2016
                                  WITH
                CRIMINAL APPLICATION (APL) NO.272 OF 2016


 CRIMINAL APPLICATION (APL) NO.261 OF 2016

 Mr. Jaikumar S/o Shrikisan Sharma,
 Aged about : 45 years,
 occupation : private,
 R/o Patelpura Ward,
 Bhandara.                                  ... APPLICANT

                   // V E R S U S //

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

 2. Superintendent of Police,
    Bhandara, District Bhandara.

 3. Police Station Officer,
    Police Station, Bhandara,
    District Bhandara.

 4. Local Crime Branch,
    Through its Police Inspector,
    Bhandara, Dist. Bhandara.              ... NON-APPLICANTS

                           WITH
 CRIMINAL APPLICATION (APL) NO.262 OF 2016

 Mr. Prakash s/o Marotrao Kolhe,
 Age : 64 years,
 occupation : business,
 R/o Hanuman Mandir Ward,
 Bhandara.                                         ... APPLICANT


::: Uploaded on - 22/03/2021              ::: Downloaded on - 01/09/2021 10:30:36 :::
                                   2                             APL261,
                                                     262 and 272.16-2.odt



                   // V E R S U S //

 1. State of Maharashtra,
    Through its Secretary,
    Department of Home,
    Mantralaya, Mumbai-32.
 2. Superintendent of Police,
    Bhandara, District Bhandara.
 3. Police Station Officer,
    Police Station, Bhandara,
    District Bhandara.
 4. Local Crime Branch,
    Through its Police Inspector,
    Bhandara, Dist. Bhandara.              ... NON-APPLICANTS

                            WITH
 CRIMINAL APPLICATION (APL) NO.272 OF 2016
 Naresh s/o Ashok Nandanwar,
 Aged about : 34 years,
 occupation : private,
 R/o Village Bela, Bhandara,
 Dist. Bhandara.                       ... APPLICANT

                   // V E R S U S //
 1. State of Maharashtra,
    through its Secretary,
    Department of Home,
    Mantralaya, Mumbai-32.

 2. Superintendent of Police,
    Bhandara, District Bhandara.

 3. Police Station Officer,
    Police Station, Bhandara,
    District Bhandara.

 4. Local Crime Branch,
    Through its Police Inspector,
    Bhandara, Dist. Bhandara.              ... NON-APPLICANTS




::: Uploaded on - 22/03/2021              ::: Downloaded on - 01/09/2021 10:30:36 :::
                                     3                                         APL261,
                                                                   262 and 272.16-2.odt

 Shri Vikrant Vishwarupe and Shri S. R. Kadam, Advocates h/f Shri
 Rajnish Vyas, Advocate for applicants.
 Shri N.S. Rao, Additional Public Prosecutor for Non-applicant Nos.1 to
 4.
 -------------------------------------------------------------------------------------------
                                   CORAM :- Z. A. HAQ AND
                                                    AMIT B. BORKAR, JJ.

DATED :- 12.03.2021

ORAL JUDGMENT (Per Amit B. Borkar, J)

1. By these applications under Section 482 of the Code of

Criminal Procedure, the applicants have challenged registration of the

First Information Report nos.3055/2016, 3056/2016 and 3057/2016

registered on 9.3.2016 and 11.3.2016 respectively with the non-

applicant no.3 - Police Station for offences under Sections 4 and 5 of

the Maharashtra Prevention of Gambling Act, 1887 and under Section

7 of the Lotteries (Regulation) Act, 1998 (for short, "the Act of

1998").

2. Since the allegations and subject matter of all three

criminal applications are same, the applications are being disposed

by common judgment.

3. The First Information Reports came to be registered

against each applicant with the accusations that the applicant in each

of the application was selling online lottery tickets by using two digits

instead of four digits, which was in contravention of Sections 4 and 7

4 APL261, 262 and 272.16-2.odt

of the Act of 1998.

4. The applicants have, challenged registration of the First

Information Reports by way of this application. This Court issued

notice to the non-applicants. The non-applicant no.1 filed reply in

each application. It is stated in the reply that the applicant on the

pretext of selling of online lottery tickets instead of playing lottery of

four digits, only two digits were used in the shop of the applicants. It

is stated that conducting online lottery on the basis of two digits was

specifically prohibited under the Rules and whoever contravenes the

Rules is deemed to have committed an offence under Sections 4 and 5

of the Maharashtra Prevention of Gambling Act, 1887. By way of

additional reply, it is pointed out that the Charge-sheets are already

filed against the applicants. There is sufficient material against the

applicants.

5. The applicants submitted that they are conducting their

business of lotteries, as per the conditions stated in the Rules and

under the Act. The reply of the prosecution specifically states that

they have seized computers and other material, which prima facie

shows that there is sufficient material available with the prosecution.

6. Overall perusal of the material placed before us makes out a

prima facie case against the applicants which is required to be

5 APL261, 262 and 272.16-2.odt

decided by conducting a full-fledged trial. At this stage, we cannot

analyse and meticulously consider the evidence and anticipate

whether it will end up in conviction or acquittal. This is not a stage to

decide whether there is any truth in the allegations made but to

form an opinion whether on the basis of the allegation a cognizable

offence or offences alleged has been prima facie made out. The guilt

or otherwise of the applicants can be proved only after conducting

full-fledged trial. In the circumstances, in our opinion, it is not proper

for us to interfere with the proceedings and quash the First

Information Reports. We, therefore, cannot persuade ourselves to

hold that continuation of the proceedings would result in abuse of

process of the Court. Therefore, we find no merit in the Criminal

Application Nos.261/2016, 262/2016 and 272/2016 and the same

are rejected.

                         JUDGE                                 JUDGE


 Ambulkar





 

 
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