Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Umakant Chaudhary vs The Sr. Police Inspector And Anr
2022 Latest Caselaw 6037 Bom

Citation : 2022 Latest Caselaw 6037 Bom
Judgement Date : 29 June, 2022

Bombay High Court
Vikas Umakant Chaudhary vs The Sr. Police Inspector And Anr on 29 June, 2022
Bench: Bharati Dangre
                                 1/4                      42 BA-782-22.doc


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 CRIMINAL APPELLATE JURISDICTION
                   BAIL APPLICATION NO.782 OF 2022


Vikas Umakant Chaudhary                      ..     Applicant

                       Versus

The Sr.Police Inspector & Anr.               ..     Respondents


                                       ...

Mr.Vivek B. Pandey with Ms.Jaya Sharma, Mr.Ashish Singh,
Mr.Ayush Tiwari, Mr.Arun Gupta i/b Mr.Arun Gupta for the
Applicant.
Ms.Anamika Malhotra, A.P.P. for the State/Respondent.
                                       ...

                          CORAM: BHARATI DANGRE, J.
                          DATED : 29th JUNE, 2022

P.C:-



1.      Heard learned counsel for the applicant and learned

A.P.P. for the State.

2.      The applicant is charge-sheeted in C.R.No.I-856 of 2021

registered with Navghar Police Station for the offences

punishable under Sections 328, 188, 273 read with 34 of the

Indian Penal Code and under Sections 26(2)(iv), 30(2)(a) of

Food Safety and Standard Act, 2006. He came to be arrested


M.M.Salgaonkar




  ::: Uploaded on - 01/07/2022                    ::: Downloaded on - 01/07/2022 22:42:24 :::
                                    2/4                           42 BA-782-22.doc


in connection with the said C.R. on 14/12/2021 and, since

then, he is incarcerated.

3.      On 14/12/2021, the complainant received an information

that prohibited articles have been stored in Gala No.13/A, Jai

Ambe Apartment, Bhayander (E). A raid was conducted and

they found one Bansaraj Yadav present in the premises. On

search, Vimal Supari Pan Masala, scented tobacco worth

Rs.17,888/- found in the said premises. Said Bansaraj Yadav

informed that one Vikas Chaudhary (present applicant), is

supplying the said contraband articles. On such information

being supplied, police alongwith panchas reached Dahisar

check post where they found the applicant alongwith his

vehicle.         During      search,     the   vehicle      found       containing

contraband worth Rs.2,64,600/-. On further interrogation, the

applicant disclosed that he has kept contraband articles i.e.

tobacco and panmasala worth Rs.3,64,888/- in his house. The

panchanama was carried out and the prohibited substance

came to be seized. The applicant came to be arrested and since

then, he is behind the bars.

4.      Barring the offence u/s.328 of the IPC, all other offences

are bailable. The position of law whether an offence under

Section328 gets attracted when the prohibited substance, is

M.M.Salgaonkar




  ::: Uploaded on - 01/07/2022                           ::: Downloaded on - 01/07/2022 22:42:24 :::
                                     3/4                 42 BA-782-22.doc


transported or supplied, but it is caused to be consumed is

attracted or not, till date, is not crystallized.

        A decision of the Division Bench of this Court in case of

Anand Ramdhani Chaurasiya & Anr Vs. The State of

Maharashtra [(2019) SCC Online Bombay 1857], where a view

was taken that Section 328 IPC could not have been invoked,

has been stayed by the Hon'ble Apex Court.                  However, in

Special Leave Petition No.843 of 2021 Mohd. Ali Rehman @

Mohammed            Ali     Abdul   Raheman   Shaikh     Vs.     State      of

Maharashtra, the Hon'ble Apex Court, on 13/11/2021 took

note of the pending matter before it, in regards to invocation of

Section 328 of the IPC. The Special Leave Petition is directed

to be tagged with the Special Leave Petition fled by the State of

Maharashtra in case of Anand Chaurasiya (supra).                          The

Hon'ble Apex Court has directed the Investigating Offcer not

to arrest the petitioner subject to he rendering co-operation.

5.      Considering the conundrum of the applicability of

provisions of Section 328 in a situation like this, and since the

issue is pending before the Hon'ble Apex Court, pursuant to

the view of the Division Bench of this Court and since

judgment of the Division Bench taking a view that it cannot be

invoked, has been stayed, the following order is passed.

M.M.Salgaonkar




  ::: Uploaded on - 01/07/2022                  ::: Downloaded on - 01/07/2022 22:42:24 :::
                                  4/4                  42 BA-782-22.doc


                                 : ORDER :
   (a)           Application is allowed.

    (b)          Applicant -Vikas Umakant Chaudhary shall be

released on bail in connection with C.R.No.I-856 of 2021

registered at Navghar Police Station on furnishing P.R.

Bond to the extent of Rs.50,000/- with one or two

sureties of the like amount.

(c) The applicant shall not directly or indirectly

make any inducement, threat or promise to any person

acquainted with facts of case so as to dissuade him from

disclosing the facts to Court or any Police Offcer. The

Applicant should not tamper with evidence.

(d) The Applicant shall attend the trial on regular

basis, unless specifcally exempted by the trial Court.

( SMT. BHARATI DANGRE, J.)

M.M.Salgaonkar

 
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