Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sameer Avinash Pimpalshende vs The State Of Maharashtra, Thr. Pso ...
2021 Latest Caselaw 5163 Bom

Citation : 2021 Latest Caselaw 5163 Bom
Judgement Date : 23 March, 2021

Bombay High Court
Sameer Avinash Pimpalshende vs The State Of Maharashtra, Thr. Pso ... on 23 March, 2021
Bench: Z.A. Haq, Amit B. Borkar
                                       1                                           APL74.21 with
                                                                                   133.21 (1).odt

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

      CRIMINAL APPLICATION (APL) NOS.74/201 WITH 133/2021

 CRIMINAL APPLICATION (APL) NO. 74 OF 2021

 1.       Satvik Vinod Bangre,
          aged about 25 years, Occu. Business,
          R/o. Badkas Square, Mahal,
          Nagpur.

 2.       Prabjyot Singh Inderjeet Singh Dhillon,
          Aged about 23 years, Occupation: Business,
          R/o. Uttam Singh Dhillon Saw Mill Area,
          Lashkaribagh, Nagpur.

 3.       Avanti Vinod Bangre,
          Aged about 21 years, Occupation : Student,
          R/o. Badkas Square, Mahal,
          Nagpur.                                    . . . . APPLICANTS

          . . . . VERSUS . . . .

 1.       The State of Maharashtra through
          Police Station Officer,
          Police Station Kotwali,
          District - Nagpur.

 2.       Jitendra Ashok Gurnule,
          Aged about 36 years, Occupation:
          Maharashtra Police,
          Official Address: Police Station, Kotwali.. . . . NON-APPLICANTS
 ------------------------------------------------------------------------------------------------
 Shri C. B. Burve, Advocate for applicants.
 Shri T. A. Mirza, A.P.P. for non-applicant no. 1/State.
 None for the non-applicant no.2.

 WITH

 CRIMINAL APPLICATION (APL) NO. 133 OF 2021

 Sameer Avinash Pimpalshende,
 Aged 21 years, Occ. Student,
 R/o. Ward No. 1, Reliance Tower,
 Rajura, Chandrapur.                                       . . . . APPLICANT


::: Uploaded on - 09/04/2021                               ::: Downloaded on - 03/09/2021 05:17:07 :::
                                        2                                           APL74.21 with
                                                                                   133.21 (1).odt

 . . . . VERSUS . . . .

 1.       State of Maharashtra through
          P.S.O., P.S. Kotwali,
          Dist.-Nagpur.

 2.       Jitendra Ashok Gurnule,
          Age 36 years, Occ. Govt. Servant (PSI),
          R/o. Police Station Kotwali,
          Nagpur. (Complainant)

 3.       The Commissioner of Police,
          Sadar, Nagpur - 440001.                         . . . . NON-APPLICANTS
 ------------------------------------------------------------------------------------------------
 None for applicant.
 Shri T. A. Mirza, A.P.P. for non-applicants/State.
 ------------------------------------------------------------------------------------------------
                                   CORAM :- Z. A. HAQ AND
                                                    AMIT B. BORKAR, JJ.
                                   DATED :- 23.03.2021.


 ORAL JUDGMENT (Per Amit B. Borkar, J)


 1.                Rule. Rule made returnable forthwith.


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

 Criminal Procedure, the applicants have challenged registration of

 First Information Report No.245/2020 for offences punishable under

 Sections 353, 186 read with Section 34 of the Indian Penal Code.


 3.                The First Information Report came to be registered

 against the applicants with the accusations that on 23.10.2020 at 9.00

 a.m., the non-applicant no.2 was on duty the applicant no.1 lodged

 complaint against Juvenile Offender Vickky Nikhare. It is alleged that

 the non-applicant no.2 took note of the complaint and same was



::: Uploaded on - 09/04/2021                                ::: Downloaded on - 03/09/2021 05:17:07 :::
                                       3                                    APL74.21 with
                                                                           133.21 (1).odt

 informed to the applicants. It is alleged that on 23.10.2020 at 8.00

 p.m. the applicant no.1 came along with her sister and other two boys

 and threatened the non-applicant no.2 and by showing documents on

 the table of the non-applicant no.2 started video recording on their

 mobile. It is alleged that the non-applicant no.2 requested the

 applicants not to make video recording but, the applicants threatened

 the non-applicant no.2 that the video recording would be made viral

 on social media.              Therefore, the non-applicant no.2 lodged report

 against the applicants.



 4.                The applicants have, therefore, filed present applications

 challenging registration of First Information Report. On 18.1.2021 and

 27.1.2021, this Court directed the non-applicant no.1 and the non-

 applicant no.2 to file separate affidavit and in the meantime, it was

 directed charge-sheet shall not be filed against the applicants without

 leave of this Court.



 5.                In the connected Criminal Application arising out of the

 same incident and First Information Report, the Commissioner of

 Police, Nagpur City, has filed affidavit. In the said affidavit, in view of

 the Circular dated 24.1.2019 offence against Mr. Vickky Nikhare ,

 Juvenile, was not registered. But, curiously, it is noted in paragraph 3

 that the incident was not covered in C.C.T.V. The outside premises of

 the Police Station including station house office does not have a


::: Uploaded on - 09/04/2021                        ::: Downloaded on - 03/09/2021 05:17:07 :::
                                  4                                     APL74.21 with
                                                                       133.21 (1).odt

 C.C.T.V. coverage. It is further stated that a short clip of duration of 25

 and 43        seconds, recorded by the accused shows some aggressive

 behaviour by the accused. It is stated that though prima facie material

 is on record in relation to Sections 353 and 186 read with Section 34

 of the Indian Penal Code but, there is no material to attract Sections 3

 and 4 of the Official Secrets Act, 1923. It is stated that video footage

 of assault on public servant was not made available because as it is

 not under the coverage of C.C.T.V.



 6.               We have carefully considered the allegations in the First

 Information Report. From the affidavit filed by the Commissioner of

 Police, it is clear that there is no material in relation to Sections 3 and

 4 of the Official Secrets Act, 1923. In relation to other offences

 registered against the applicants are concerned, the allegations made

 against the applicants of video recording the non-applicant no.2 when

 he refused to initiate action against the molester is not sufficient to

 attract essential ingredients of Sections 353 and 183 read with Section

 34      of the Indian Penal Code. From the allegations in the First

 Information Report, it appears that the applicants have not obstructed

 or created hindrance to the public officer in performance of his duty.

 There is no allegation that the applicants have either assaulted or in

 any manner used force or violence used against the non-applicant

 no.2. Therefore, we are satisfied that the continuance of the

 proceedings against the applicants would amount to abuse of process


::: Uploaded on - 09/04/2021                    ::: Downloaded on - 03/09/2021 05:17:07 :::
                                 5                                     APL74.21 with
                                                                      133.21 (1).odt

 of Court. We, therefore, pass the following order:-

                               ORDER

First Information Report No.245/2020 registered with non-

applicant no.1 - police station for offences punishable under Sections

353, 186, and 34 of the Indian Penal Code read with Sections 3 and 4

of the Official Secrets Act, 1923 is quashed and set aside.

Rule is made absolute in the above terms.

                  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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter