Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bharatbhai Pashabhai Patel vs The State Of Mah. Thr Pso Ps Kelwad, ...
2021 Latest Caselaw 12531 Bom

Citation : 2021 Latest Caselaw 12531 Bom
Judgement Date : 3 September, 2021

Bombay High Court
Bharatbhai Pashabhai Patel vs The State Of Mah. Thr Pso Ps Kelwad, ... on 3 September, 2021
Bench: V. G. Joshi
Order                                                                                         0309aba484.21
                                                       1


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

                      CRIMINAL APPLICATION [ABA] NO. 484/2021.
                                          Nareshbhai Revabhai Patel
                                                  -VERSUS-
                The State of Maharashtra, through P.S.O. Kelwad, Nagpur Rural, Nagpur.
                      CRIMINAL APPLICATION [ABA] NO. 486/2021.
                                           Akhirajbhai Motibhai Patel
                                                  -VERSUS-
                The State of Maharashtra, through P.S.O. Kelwad, Nagpur Rural, Nagpur.
                      CRIMINAL APPLICATION [ABA] NO. 494/2021.
                                          Bharatbhai Pashabhai Patel
                                                  -VERSUS-
                The State of Maharashtra, through P.S.O. Kelwad, Nagpur Rural, Nagpur.
                      CRIMINAL APPLICATION [ABA] NO. 534/2021.
                                        Anoop Singh Chattar Singh Bhati
                                                  -VERSUS-
                The State of Maharashtra, through P.S.O. Kelwad, Nagpur Rural, Nagpur.
                      CRIMINAL APPLICATION [ABA] NO. 345/2021.
                                           Sohil Abdul Taslim Sheikh
                                                  -VERSUS-
                          The State of Maharashtra, through P.S.O. Chandrapur.

Office notes, Office Memoranda of
Coram, appearances, Court's orders                             Court's or Judge's Orders
or directions and Registrar's orders.

                          Shri Anil Mardikar, Senior Advocate with Shri R.V. Gahilot, Advocate for
                          Applicants in ABA Nos. 484 & 486 of 2021.
                          Shri A.A. Dhawas, Advocate for Applicants in ABA Nos. 494 & 534 of
                          2021.
                          Shri M.V. Rai, Advocate for the Applicant in ABA No.345 of 2021.
                          Shri M.K. Pathan, A.P.P. for the Non-applicant.




                                                           CORAM : VINAY JOSHI, J.
                                                           DATE     :     SEPTEMBER 03, 2021.


                                           Heard.

2. First four bail applications i.e. A.B.A. Nos.484,

486, 494 and 534 of 2021 arise out of one and same crime,

Order 0309aba484.21

i.e. Crime No.94/2021 registered with the Non-applicant

Kelwad Police Station, Nagpur Rural, District Nagpur for

offence punishable under Sections 420 read with Section 34

of the Indian Penal Code, Sections 2, 7, 8, 15 and of the

Environmental (Protection) Act, Sections 10, 11, 12, 13 and

14 of the Maharashtra Cotton Seed Act, 2009, Rule 10 of the

Maharashtra Cotton Seed Rules and Sections 8, 9, 10,11, 12,

13 and 14 of the Seeds Act, 1968. The fifth and last bail

application i.e. A.B.A.No. 345/2021 arise out of Crime

No.271/2021 registered with the non-applicant therein -

Chandrapur Police Station for the offence punishable under

Section 420 of the Indian Penal Code, Sections 15 of the

Environmental (Protection) Act, Sections 3 and 7 of the

Essential Commodity Act, Section 10 of the Maharashtra

Cotton Seed Act 2009, Rules 7 to 14 of the Maharashtra

Cotton Seed Rules.

Both the crimes are relating to similar offence, as

well as all the submissions canvassed are some what similar,

therefore, for the sake of convenience, all applications are

taken up together for hearing and disposed of by this

common order.

 Order                                                                          0309aba484.21


                 3.              All   applicants   prayed     for     grant      pre-arrest

protection by claiming innocence, false implication and

inadequacy of material. Moreover, technical objection about

the maintainability of the prosecution launched at the

instance of police report, has been questioned. It is also

submitted that since the stock of prohibited seeds was already

seized, there is no need for custodial interrogation.

4. The State has resisted all applications by filing

separate reply-affidavits. It is contended that applicants are

the preparators of crime. With conscious knowledge, they

have caused to transport prohibited cotton seeds. Applicants

have posed that the seeds are of permitted quality, however,

by misbranding prohibited seeds in huge quantity were

manufactured and sent for distribution in the State of

Maharashtra. Applicants are indulging into manufacturing,

supply, transportation and sale of the prohibited HTBT

cotton seeds. Custodial interrogation is necessary to find out

the production unit, remaining stock of banned seeds, and

information about the other accused, if any. In order to

unfold the racket indulging into hazardous activities,

interrogation is necessary. Considering the seriousness of the

Order 0309aba484.21

offence and vast magnitude of distribution and sale of the

prohibited seeds, State has prayed for rejection of all

applications.

5. Agricultural Officer namely Chandrakant

Wankhede lodged report on 27.05.2021 regarding the

occurrence in Crime No.94/2021. Whereas in Crime

No.271/2021 the report was lodged by the Agricultural

Officer - Prashant Madavi. The officers claim to be authorized

persons under the Seeds Act, Cotton Seeds Act and Rules

framed thereunder. In respect of Crime No.94/2021, it is

stated that on 26.05.2021 on receipt of secret information,

regarding illegal transportation of prohibited HTBT Cotton

seeds in huge quantity, the police intercepted a container

bearing registration No. MH-40-N-495. Stock in huge

quantity of banned HTBT cotton seeds was recovered and

seized. From said vehicle total 11,100 seed packets worth

Rs.1,05,13,700/- came to be seized. After seizure, samples

were drawn in presence of panch witness and were

forwarded to the Public Analyst for examination. The

complaint bears reference of violation of various provisions of

Cotton Seed Act and Environmental Protection Act.

Order 0309aba484.21

In respect of Crime No.271/2021, on receipt of

secret information on 01.05.2021, regarding illegal storing of

prohibited HTBT Cotton seeds in huge quantity, the police

searched one house and found stock in huge quantity of

banned HTBT cotton seeds worth Rs.68,81,160/-, which

came to be seized. After seizure, samples were drawn in

presence of panch witness and were forwarded to the

Chemical Analyst for examination. In this matter also, the

complaint bears reference of violation of various provisions of

Cotton Seed Act and Environmental Protection Act.

6. Heard learned Senior Counsel alongwith other

respective Counsel for applicants and learned A.P.P. for the

non-applicant State. Perused case papers. At the inception,

the learned Senior Counsel and learned Counsel appearing

for respective applicants have seriously questioned the

maintainability of the prosecution launched by the police

officer. In this regard, reference is made to the provisions of

Section 9 of the Environmental Protection Act 1986, Section

15 of the Cotton Seeds Act 2009 and Rule 23[a] of the Seeds

Rules, 1968. It is argued that there is complete bar for Court

to take cognizance of the offence, except for a complaint

Order 0309aba484.21

made in writing by an authorized person. Moreover, it is

submitted that under Rule 23[a] of the Rules, a Seed

Inspector is authorized to launch proceedings, after following

the prescribed procedure. In support of said contention,

reliance is placed on the decision in case of Korra Srinivas

Rao s/o Krishnamurthy .vrs. State of Maharashtra and others

- 2002 [4] Mh.L.J. 368. In the said case, this Court has

observed that on a complaint of farmer regarding failure of

crop due to defective quality of seed, the Seed Inspector can

only launch prosecution after detailed investigation, but,

police authorities cannot investigate. To respond the

submission, the learned A.P.P. would submit that the ratio

would apply only in cases where complaints are made by

farmers regarding defective quality of seeds.

7. Applicants would submit that in case of violation

of provisions of the Maharashtra Cotton Seeds Act, 2009 a

complaint must be lodged by the authorized officer. In

support of said contention, reliance is placed on following

decisions - (1) Maharashtra Hybrid Seeds Company Ltd. and

another .vrs. The State of Maharashtra - Criminal Application

No.4402/2013 decided on 03.03.2015, (2) Maharashtra

Order 0309aba484.21

Hybrid Seeds Company Ltd. and another .vrs. The State of

Maharashtra - Criminal Application No.346/2015 decided on

07.04.2016, (3) Maharashtra Hybrid Seeds Company Ltd. and

another .vrs. The State of Maharashtra - Criminal Application

No.5256/2013 decided on 15.09.2014 and (4) Maharashtra

Hybrid Seeds Company Ltd. and another .vrs. The State of

Maharashtra and others - Criminal Application No.232/2013

decided on 16.01.2015. Moreover, reliance is also placed on

the decision in cases of (1) Vilas Rambhau Majrikar .vrs. State

of Maharashtra - Criminal Application No.1173/2010 decided

on 22.06.2015 and (2) M/s. Ajeet Seeds Ltd. .vrs. State of

Maharashtra and another - Criminal Application

No.803/2018 decided on 27.03.2019, to impress that the

prosecution is maintainable only on filing of a private

complaint.

8. On the other hand, the learned A.P.P. has

straneously argued that the bar would not apply, since

prosecution is also under the provisions of the Indian Penal

Code. He would submit that there is no bar for

simultaneous prosecution under the Indian Penal Code along

with other enactments. To support said contention, reliance

Order 0309aba484.21

is placed on the decision of the Hon'ble Supreme Court in

case of State of Maharashtra and another .vrs. Sayyed Hassan

Sayyed Subhan and others. 2018 AIR (SC) 5348. The

learned A.P.P. would submit that the Supreme Court had an

occasion to consider the parimateria provision contained in

Section 22 of the Mines and Minerals Act, relating to

cognizance of offence. Placing reliance on the decision of

Hon'ble Supreme Court in case of State (NCT of Delhi) .vrs.

Sanjay - (2014) 9 SCC 772, he would contend that despite

such provision under a special statute, there is no complete

bar for taking action by the police for the offences under the

Indian Penal Code.

9. I do not deem it necessary to deal with these

submissions at the stage of deciding anticipatory bail

applications. The applicant in Criminal Application No.

534/2021 has already approached to this Court for quashing

of the proceedings by filing Criminal Application

No.598/2021, which is pending for adjudication. Prima facie,

it would suffice to say that different provisions for taking

cognizance would apply for the action initiated under various

Acts. However, in case at hand the action is also initiated

Order 0309aba484.21

under the provisions of the Indian Penal Code. Moreover,

complainants have claimed that they are authorized officers

to file report. At this preliminary stage, said material is

sufficient to decide applicants' entitlement for pre-arrest bail

on the basis of factual aspect only.

10. The applicant - Nareshbhai Patel (ABA

No.484/2021), claims that he is doing separate Ginning and

Pressing business, which has no concern with Vishwas Agro

Tech. According to him, the co-accused Akherajbhai Patel is

the sole proprietor of a different concern having similar

name. In short, he denies his nexus with Vishwas Agro Tech,

who has dispatched the prohibited stock of seeds.

It is submitted on behalf of applicant - Akherajbhai

(ABA No.486/2021), that he is engaged in the business of

sale of cotton. It is submitted that the seized seeds were

manufactured by one Narmada Sagar Agro Seeds Ltd. His

proprietary concern - Vishwas Agro Tech was only marketing

the seeds in the State of Maharashtra. It is further submitted

by applicants - Akherajbhai and Nareshbhai, that though

huge stock of seeds was seized, however, Vishwas Agro Tech

has sold only 300 bags to one Omkar Krushi Kendra,

Order 0309aba484.21

Bhadrawati. They have no concern with the remaining seized

stock. These applicants have produced registration certificate

of Vishwas Agro Tech, a proprietary concern in the name of

Akherajbhai Patel. Likewise another registration certificate in

the name of the same firm Vishwas Agro Tech, was produced,

which shows that both Akherjbhai and Nareshbhai are

partners. Prima facie, it appears that on different address

both applicants were jointly doing the business from same

establishment by using similar name. Perusal of case diary

also indicate that both applicants are concerned with Vishwas

Agro Tech, which is also a seed manufacturing unit.

11. Applicants have also produced invoice in the name

of Vishwas Agro Tech, which bears reference that it is a Seed

Production and Marketing concern, therefore, their prima

facie involvement is evident. The report of the Public Analyst

dated 14.06.2020, was received by the investigating officer.

The result of the examination is that the seized material was

banned, being detrimental to soil and environment. The

seized material is known as "HTBT" quality, which is

prohibited one. The percentage was found to be positive.

Apart from the technicalities, it would suffice to say that as

Order 0309aba484.21

per the Public Analyst report, the seeds seized by the police in

huge quantity, were totally prohibited and harmful for use. It

would have adverse impact on the environment. It reveals

from the papers that BT and HTBT cotton seeds are

prohibited by the Central Government due to its health

hazardous contents to the farmers and loss of fertility to land

by its use.

12. Applicant Bharatbhai (ABA No.494/2021), would

submit that he has no concern with the alleged seizure. Due

to similarity of his name with "Bade Bharatbhai", he is falsely

implicated in the present case. It reveals from the case

papers that the applicant Bharatbhai was having nexus with

applicants - Akherajbhai and Nareshbhai. He has send the

prohibited seeds through applicant Anoopsingh Bhati for sale.

The police have collected call details of Bharatbhai to show

that while the goods were being transported, he was

continuously in touch with the co-accused Anoopsingh.

13. Applicant Anoopsingh Bhati (ABANo. 534/2021),

claims to be a mere transporter of goods. It is his contention

that he has no concern with the prohibited goods. Prima facie

it is revealed from the police papers that he was knowing the

Order 0309aba484.21

nature of goods and was continuously monitoring the goods

while in voyage. Moreover, call details, as referred above

also shows that the applicant Anoopsingh was also monitoring

the transportation of goods with conscious knowledge.

14. The learned A.P.P. has submitted that while the

applicant Anoopsingh was on interim bail, as a condition of

bail, he was directed to attend the police station to facilitate

investigation. Pertinent to note that the prosecution has

specifically raised a grievance that the applicant Anoopsingh

never attended the police station, nor had cooperated in the

investigation. It is also brought to the notice of the Court,

that under the pretext of hospitalization, the applicant

Anoopsingh avoided to attend police station, however, on

enquiry it was found that he was never hospitalized for any

treatment in the hospital. Certainly this conduct on the part

of this applicant assumes significance.

15. The investigation paper reveals that the police

team has visited Vishwas Agro Tech. It was learnt that

Vishwas Agro Tech was run by Akherajbhai and Nareshbhai

as a partnership concern. Carbon copies of bills were also

seized from Vishwas Agro Tech. Learned A.P.P. has

Order 0309aba484.21

submitted that while transporting the goods, fabricated

receipts [bilty] was prepared posing that the goods were of

spinach seeds. It is pointed out that wrappers of the pouches

contain name of Vishwas Agro Tech, as a marketing agency.

16. As regards to Criminal Application No.345/2021,

it is the prosecution case that on receipt of secret information,

police raided the premises of the applicant. During search,

huge quantity of packets containing prohibited HTBT cotton

seeds were seized. Moreover, the police also found loose

stock of prohibited cotton seeds stored in bags. The entire

prohibited seeds were worth Rs.68,81,160/-. During

investigation police recorded statement of owner of the

premises from which it is revealed that the applicant took the

said premises on rental basis and had stored the goods.

Moreover, it was revealed that the applicant was packing the

loose seeds into packets. The said material prima facie

indicates the complicity of applicant regarding his specific

role of storing prohibited goods in huge quantity. Not only

packed material was found, but, prohibited goods were found

in loose quantity, which is serious one. The investigation is

needed to trace the origin of the manufacture of the goods

Order 0309aba484.21

and about its distribution. The applicant would be only in a

position to divulge those during the course of investigation.

17. Learned Senior Counsel appearing for applicants

would submit that mere seizure of prohibited articles does

not amount to an offence of cheating. In order to specify the

essential ingredients to constitute an offence of cheating,

reliance is placed on the decision of Hon'ble Supreme Court

in case of Mohammed Ibrahim and others .vrs. State of Bihar

and others (2009) 8 SCC 751. As against this, the learned

A.P.P. by placing reliance on the judgment of Hon'ble

Supreme Court in case of Rajesh Bajaj .vrs. State NCT of Delhi

and others - 1999 AIR (SC) 1216, would submit that from

the very deceptive intention of applicants, the offence of

cheating would attract. It is also submitted that the offences

punishable under Sections 468 and 471 of the Indian Penal

Code would also attract.

18. Prima facie it is evident that a huge stock of

prohibited seeds came to be seized. From the public analyst

report, it is evident that seized seeds was the prohibited

HTBT cotton seed having herbicide tolerant and their

germination percentage was also not as per the approved

Order 0309aba484.21

standards. It is revealed that there was misprinting about the

quality. Though it was not complained by any farmer,

however, the fraudulent and dishonest intention can be

gathered from the act itself. Seizure of huge stock prima facie

indicates that it was being transported for distribution and

sale. The said act may amount to an conscious attempt of

cheating.

19. Besides that, wrappers were produced before the

trial Court as well as brought to this Court for inspection to

show that with deceitful means, it was labeled as an approved

quality. It is undeniable that HTBT cotton seeds are

dangerous and hazardous. Prima facie the report of public

analyst affirms about the banned quality. Holding licence for

sale of approved quality goods and sale of prohibited articles

under the guise of approved licence, are two different aspect.

There are allegations that the wrappers have also been

misprinted to deceive buyers. Prima facie it reveals that the

banned seeds having impact on the farming sector, has been

brought in the State obviously for sale. The investigation is

needed in various dimensions like its production unit, modus

operandi, seizure of remaining stock, seizure of

Order 0309aba484.21

manufacturing material, connection of other accused in

supplying prohibited goods etc. custodial interrogation would

only reveal about ownership of remaining seized stock. In

case of like nature, the investigation is necessary from various

angles, which cannot be predicted at this stage. Certainly by

custodial interrogation of applicants, the investigating agency

would be in position to reach to the truth. Considering the

calculated act of manufacturing and distributing banned

seeds for monetary gain, protection cannot be granted. The

alleged act is having far reaching effect on the health,

environment and farming sector. Therefore, judicial

discretion can not be exercised in such serious cases. In view

of that, all applications stand rejected.

20. At this stage, the learned Counsel for applicants

prays for continuation of interim protection so as to enable

them to approach the Hon'ble Supreme Court. Interim

protection to continue for a period of two weeks from today.

Needless to mention that the same shall automatically cease

to operate thereafter.

JUDGE Rgd.

 
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