Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vicky S/O. Ramesh Shrinath vs The State Of Mah. Thr Divisional ...
2021 Latest Caselaw 14457 Bom

Citation : 2021 Latest Caselaw 14457 Bom
Judgement Date : 5 October, 2021

Bombay High Court
Vicky S/O. Ramesh Shrinath vs The State Of Mah. Thr Divisional ... on 5 October, 2021
Bench: V.M. Deshpande, Amit B. Borkar
Judgment

                                                         wp583 and 584.21 44

                                       1

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

              CRIMINAL WRIT PETITION NO.583 OF 2021
                              WITH
              CRIMINAL WRIT PETITION NO.584 OF 2021


CRIMINAL WRIT PETITION NO.583 OF 2021
Akash @ Golu Gokul Chandurkar,
Aged about 36 years,
Occupation : labour,
R/o Harihar Peth Old City,
Akola, taluka and district Akola. ..... Petitioner.

                                :: V E R S U S ::

1. State of Maharashtra,
Through Divisional
Commissioner, Amravati.

2. Superintendent of Police Akola
Taluka and District Akola.

3. Sub Divisional Police Officer,
Akot, taluka and district Akola.

4. The Police Station Officer,
Old City Police Station, Akola.     ..... Respondents.
===================================
Shri K.H.Anandani, Counsel for the Petitioner.
Shri S.M.Ghodeswar, Additional Public Prosecutor for
Respondents/State.
===================================


CRIMINAL WRIT PETITION NO.584 OF 2021
Vicky s/o Ramesh Shrinath,

                                                                         .....2/-



 ::: Uploaded on - 07/10/2021                       ::: Downloaded on - 07/10/2021 22:21:02 :::
 Judgment

                                                               wp583 and 584.21 44

                                         2

Aged about 23 years,
Occupation : labour,
R/o Harihar Peth Old City,
Akola, taluka and district Akola.              ..... Petitioner.

                                  :: V E R S U S ::

1. State of Maharashtra,
Through Divisional
Commissioner, Amravati.

2. Superintendent of Police Akola
Taluka and district Akola.

3. Sub Divisional Police Officer,
Akot, taluka and district Akola.

4. The Police Station Officer,
Old City Police Station, Akola.     ..... Respondents.
===================================
Shri K.H.Anandani, Counsel for the Petitioner.
Shri S.M.Ghodeswar, Additional Public Prosecutor for
Respondents/State.
===================================

             CORAM              : V.M.DESHPANDE & AMIT B.BORKAR, JJ.
             DATE               : OCTOBER 05, 2021

COMMON JUDGMENT (Per : Amit B.Borkar, J.)

1.             Heard        Shri K.H.Anandani for petitioners and Shri

S.M.Ghodeswar           learned      Additional       Public    Prosecutor        for

respondents/State.


2.             Rule.       Rule is made returnable forthwith.                 Heard


                                                                              .....3/-



 ::: Uploaded on - 07/10/2021                            ::: Downloaded on - 07/10/2021 22:21:02 :::
 Judgment

                                                       wp583 and 584.21 44

                                     3

finally by consent of learned counsel for parties.


3.             In view of fact that these two writ petitions arise out of

the same Show Cause Notice, they are taken up for final hearing

and they are disposed of by common judgment.


4.             On 31.3.2021, petitioners were served with Show

Cause Notice under Section 59(1) of the Maharashtra Police Act,

1951. The Show Cause Notice was issued by respondent No.3. The

said Show Cause Notice gives list of five offences registered against

them. On 6.4.2021, they filed their replies to the Show Cause

Notice pointing out that they have been falsely implicated in

offences.     It is stated that out of offences, mentioned in Show

Cause Notice, they have been acquitted in some of offences. It is

stated that there are false allegations made against them with an

intention that they should be externed from area where they are

residing. It is stated that they are having families and the order of

externment will hamper in reputation in society.


5.             On       16.4.2021,   externing    authority        externed

petitioners from area of Akola district for a period of two years.


                                                                       .....4/-



 ::: Uploaded on - 07/10/2021                     ::: Downloaded on - 07/10/2021 22:21:02 :::
 Judgment

                                                          wp583 and 584.21 44

                                       4

6.             The petitioners challenged the said order by way of

filing of appeal before the Divisional Commissioner, Amravati

Division, Amravati.             The Divisional Commissioner, Amravati

Division, Amravati, by order dated 14.7.2021 rejected the appeal

thereby confirmed order of externment dated 16.4.2021.                       The

petitioners have, therefore, filed present writ petitions challenging

orders dated 16.4.2021 and 14.7.2021 passed by the externing

authority.


7.             On      27.8.2021,     this   Court   issued      Notices        to

respondents.        In pursuance to Notices, respondents filed their

affidavit on 16.9.2021 stating in the affidavit that petitioners are

involved in crimes from years 2013 to 2020 continuously. Both

externees are having crimes registered against them in a organized

manner. It is also stated in the affidavit that petitioners were given

due opportunity of hearing and after being satisfied that it is

necessary to extern them, externing authority passed the order. It

is also stated that there are offences registered against petitioners

for breach of offences under Chapter 16 of the Indian Penal Code.




                                                                          .....5/-



 ::: Uploaded on - 07/10/2021                        ::: Downloaded on - 07/10/2021 22:21:02 :::
 Judgment

                                                              wp583 and 584.21 44

                                          5

8.             Learned          counsel   for   petitioners    submitted        that

considering fact that offences which were registered against

petitioners are only in           old city Akola police station , order of

externment from the entire district is excessive. He submitted that

while issuing Show Cause Notice, externing authority has taken

into consideration offence from which petitioners were acquitted

and, therefore, placed reliance on offences in respect of which

petitioners were acquitted. It is submitted that externing authority

is not justified in recording finding that petitioners have committed

offences and have also committed error while recording decision

about fulfillment of ingredients of Section 59 of the Maharashtra

Police Act.


9.             Learned Additional Public Prosecutor for the State

submitted that since petitioners are involved in offences stated in

order of externment and since due opportunity was given to

petitioners, order of externment passed against petitioners are

perfectly legal.


10.            We have carefully considered the impugned orders



                                                                             .....6/-



 ::: Uploaded on - 07/10/2021                           ::: Downloaded on - 07/10/2021 22:21:02 :::
 Judgment

                                                             wp583 and 584.21 44

                                         6

passed by the externing authority and also the appellate authority.

Insofar as submission of petitioners about petitioners being

acquitted of offences and the same being considered by the

externing      authority        is   concerned,   the   appellate        authority

specifically considered crimes wherein petitioners were acquitted.

The appellate authority confirmed the order passed by the

externing authority.


11.            On overall consideration of both orders, it appears that

offences against petitioners are registered in only one police

station that is Old City Police Station Akola. This shows that area

of operation of petitioners is confined to Akola City Only. If this

was so, the order of externment of petitioners for entire Akola

district, in our view, is excessive.


12.            Since the order of externment is excessive to the

extent of area of operation of petitioners, we pass following order:


                                       ORDER

(1) Both Criminal Writ Petition Nos. 583 of 2021 and 584 of 2021

are partly allowed.

.....7/-

Judgment

wp583 and 584.21 44

(2) Order dated 14.7.2021 is modified restricting the externment

of petitioners to the extent of area of operation of Akola City only.

Rest of order shall remain in force to the extent of Akola City Only.

(3) It is clarified that petitioners shall not enter Akola City, till

order of externment passed against them is in force.

Rule is made partly absolute in above terms.

            JUDGE                                         JUDGE

!! BRW !!




                                                                        ...../-




 

 
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