Citation : 2022 Latest Caselaw 2184 Bom
Judgement Date : 3 March, 2022
1/2 24 BA-3131-21.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
BAIL APPLICATION NO.3131 OF 2021
Munib Memon .. Applicant
Versus
The State of Maharashtra .. Respondent
...
Mr.Mubin Solkar wth Mr.Aamir Sopariwala i/b Ms.Tahera
Abdul Rashid Qureshi for the Applicant.
Mr.Ajay Patil, A.P.P. for the State/Respondent.
...
CORAM: BHARATI DANGRE, J.
DATED : 03rd MARCH, 2022
P.C:-
1. The learned counsel for the applicant invited my attention to the observations of the Division Bench of this Court in the case of Surendra P. Gadling Vs. State of Maharashtra delivered in Criminal Application (BA) No.109 of 2020 dated 11th August, 2021. The Division Bench in the above decision has referred to the decision of the Hon'ble Supreme Court in the case of Bikramjit Singh Vs. State of Punjab reported in (2020) 10 SCC 616. It would be relevant to quote paragraphs 12 and 17 of the said decision, which read thus :-
" 12] In our view, the judgment delivered in the case of Prakashan C (supra) is by two Judges of the Hon'ble Supreme Court and the judgment by the Hon'ble Supreme Court in the case of Bikramjit Singh (supra), being a judgment delivered by Larger Bench of three Judges of the Apex Court, we are bound by the decision in the case of
M.M.Salgaonkar
2/2 24 BA-3131-21.doc
Bikramjit Singh (supra). We therefore hold that all Scheduled Offences i.e. all offences under the UAPA, whether investigated by the National Investigation Agency or by the investigating agencies of the State Government, are to be tried exclusively by Special Courts set up under that Act.
17] We are therefore of the view that the Court trying offences under second Schedule of the NIA Act being the Special Court as contemplated by Section 22 of the NIA Act, the person aggrieved by an order of refusing bail is required to fle appeal under Section 21(4)) of the NIA Act and the application under Section 4)39 of the Code of Criminal Procedure is not maintainable before the High Court."
2. In the wake of the above, since the applicant is charge- sheeted for the offences punishable under MCOCA and also under Sections 18, 20, 23, 38 and 39 of the Unlawful Activities (Prevention) Act, 1987, the liberty is granted to the applicant to convert the application into an appeal under Section 21(4)) of the NIA Act.
3. Upon the necessary steps being taken to the aforesaid effect, the appeal be placed before the appropriate Bench.
( SMT. BHARATI DANGRE, J.)
M.M.Salgaonkar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!