Citation : 2023 Latest Caselaw 3649 Bom
Judgement Date : 13 April, 2023
1 Cri.BA.182-23.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL BAIL APPLICATION NO.182 OF 2023
Sopan S/o Bhagwan Gade,
Age 33 years, Occu. Agri.,
R/o Newasa, Dist. Ahmednagar. ... Applicant.
Versus
The State of Maharashtra ... Respondent.
WITH
CRIMINAL APPLICATION NO.739 OF 2023
IN BAIL APPLICATION NO.182 OF 2023
(Asif Khan s/o Ilayat Khan Vs. The State of Maharashtra and
another)
...
Advocate for Applicant : Mr. S. G. Ladda.
APP for Respondent-State : Mr. S. B. Narwade.
Advocate for complainant to assist APP : Mr. G. R. Syed.
...
CORAM : S. G. MEHARE, J.
RESERVED ON : 12.04.2023
PRONOUNCED ON : 13.04.2023
ORDER :-
1. Heard the learned counsel for the applicant, learned APP
for the respondent-State and learned counsel for the
complainant.
2. The applicant has been arraigned as an accused in Crime
No.222 of 2013, registered with Police Station Newasa, District
2 Cri.BA.182-23.odt
Ahmednagar, for the offences punishable under Sections 302,
120-B, 201, 143, 147, 148 and 149 of the IPC and Section
3/25 of the Arms Act and Section 37(1)(3)/135 of the
Maharashtra Police Act.
3. The applicant had filed a Bail Application No.688 of
2020 with Criminal Application No.1344/2020 before this
Court on the ground of Covid 2019 pandemic. At the request of
the applicant, the leave was granted to him to withdraw the
said application with a liberty to file a fresh bail application on
its merits. Since 2019 and after the withdrawal of the bail
application, he did not prefer the bail application. Lastly, he
preferred a bail application before the learned Sessions Judge
on 04.01.2023. The learned Additional Sessions Judge, Court
No.3, Ahmednagar, dismissed his bail application on
05.01.2023. After that, the present application has been filed.
4. In a nutshell, the learned counsel for the applicant Mr.
Ladda taking the Court through a bunch of papers, has
vehemently argued that the prosecution has no evidence
against the applicant that he was the party to a conspiracy nor
he was the party to the agreement doing unlawful act. On the
alleged date of the incident and before that, the applicant was
behind the bar. It has been alleged against him that he
3 Cri.BA.182-23.odt
contacted the main accused on the mobile phone from jail.
However, the police, under the suspicion of throwing the
mobile handset used for conspiracy in the septic tank of jail,
the police scooped out the said tank, but nothing was
discovered. The applicant has been languishing in jail since
2013. Therefore, his detention should be considered having
regard to the provisions of Sections 427 and 428 of the
Criminal Procedure Code. It has also been argued that the
applicant has languished in jail without progress in the trial.
There is no evidence at all against the applicant. The trial has
been protracted deliberately to see the applicant behind the
bar. The political entities, who created a religious issue in
harmony to gain political benefits, want to see him behind the
bar.
5. To bolster his argument, he relied on the case of this
Court in Ashutosh Ashok Butte-Patil Vs. The State of
Maharashtra, Criminal Bail Application No.312 of 2021 and
Hitesh Pravinchand Shah Vs. State of Maharashtra and
another, 2003 SCC Online Bom. 1003 . Recently after the
application was reserved for the order, he placed on record the
case of Bhaurao @ Dadasaheb Raybhan Dhamale Vs. The State
of Maharashtra (Criminal Appeal No. 926/2023) (Arising out
4 Cri.BA.182-23.odt
of SLP (C/Crl.) No. 12549/2022) decided on 24.03.2023
Supreme Court, and the order of this court dated 04.03.2022
passed in the case of Bhaurao @ Dadasaheb Raybhan Dhamale
@ Dadasheb Raybhan Dhamale Vs. The State of Maharashtra
in Bail application No.1530 of 2019 and prayed to grant the
bail.
6. Per contra, the learned APP and learned counsel Mr.
Syed has strongly opposed the bail application. It has been
argued that the applicant is the conspirator, and many cases
are there to his discredit. He arranged to have a mobile phone
when he was behind the bar and plotted the conspiracy with
the main accused. There is remarkable progress in the trial.
The applicant was absconding for two years in another State.
His acquittal in another case has been impugned before the
Supreme Court. The deceased was practising law for the other
fraction. Hence, the deceased was deliberately eliminated. It
was the motive behind his murder. Hence, the deceased was
deliberately eliminated. The trial is on the verge of completion.
Due to the terror of the applicant and his gang, one witness
Altaf, did not support the prosecution. Therefore, the
prosecution has an apprehension that the other witnesses may
be win over. The statement under Section 161 of the Cr.P.C.
5 Cri.BA.182-23.odt
may be considered for bail. It was a daylight murder.
Considering the gravity of the offence and his bad past, he may
not be granted bail.
7. To bolster the argument, learned counsel Mr. Syed relied
on the case of Indresh Kumar Vs. The State of Uttar Pradesh
and another, 2022 LiveLaw (SC) 610.
8. After the acquittal of the applicant by order of this Court
in Criminal Appeal on 02.12.2022, the applicant started
claiming that the trial has been protracted. He did not apply
for bail from 2013 to 2020 except during the Covid 2019
pandemic. He was arrested for the present crime when he was
already behind bar for another crime. The argument of learned
counsel Mr. Ladda reveals that he is counting his detention
since 2011 to convince the Court that the applicant has been
languishing in jail since 2013. However, he has no explanation
why any time before he did not apply for the bail or the
directions were issued to expedite the trial and the trial has not
been completed in the given time.
9. Considering the above facts, it appears that the applicant
wants to secure the bail counting the period of his conviction
for another crime. The status report was called in his case on
6 Cri.BA.182-23.odt
13.05.2022. This Court, by order dated 12.01.2022, in
Criminal Writ Petition No.1183 of 2021, has observed that
considering the difficulties as informed to us, we refrain
ourselves from giving any specific directions about the disposal
of the case on or before a certain date. However, we expect and
hope that, at the earliest, with the co-operation from both side,
the Trial Court will dispose of the case. In Criminal Writ
Petition No.318 of 2022 filed by co-accused Mohan Suresh
Lashkare, by order dated 13.04.2022, this Court directed the
Trial Court to conclude the trial at the earliest and preferably
within six (6) months from the receipt of copy of the order. The
fresh progress report has also been called. The report, in a
nutshell, reveals that most of the time, the trial was protracted
as the accused were not ready to conduct the trial through
video conferencing and insisting on their physical presence at
each and every stage. Another obstacle that the Trial Court
faced was the engagement of high-profile lawyers. The dates
were given considering the difficulty of each lawyer
representing the parties. Every time, the Trial Court has passed
an appropriate orders. These are the facts of this case.
10. The present applicant is concerned, he is seeking bail on
the ground that he has been languishing in jail since 2013. It is
7 Cri.BA.182-23.odt
to be considered whether he is entitled to claim the benefit of
having no material progress in the trial. This Court, in the case
of Ashutosh (cited supra), by quoting various judgments on the
issue of prolonging the custody of the accused without trial,
held that the law has been settled that where the accused has
been languishing in jail for a considerable period, bail may be
granted. However, it is not a straight-jacket formula. The Court
has to consider the facts of each case and other relevant
circumstances.
11. Learned counsel for the applicant Mr. Ladda relying
upon the case of Hitesh (cited supra) has tried to argue that
the period of conviction of the applicant in previous crime be
considered as a period for detention in this case as provided
under Section 427(2) and 433-A of the Cr.P.C. The sentence of
imprisonments imposed in different crimes on different counts
normally run concurrently and not consecutively. Admittedly,
the applicant was not convicted of this crime. Therefore, the
said case law did not assist the applicant.
12. The Hon'ble Apex Court in Indresh Kumar (supra) has
held that statements under Section 161 of Cr.P.C. may not be
admissible evidence, but relevant in considering the prima
facie case against an accused in an application for grant of bail
8 Cri.BA.182-23.odt
in case of a grave offence. Many witnesses are deposing against
the applicant making allegations that he had connected with
the present crime. Considering the ratio laid down by the
Hon'ble Supreme Court in Indresh Kumar, barely, the non-
discovery of the mobile handset in the septic tank of the jail
allegedly used by the applicant may not be the sole
circumstance to believe that he was not the party to the
conspiracy. Particularly, where the statements of the other
witnesses have been available on record.
13. Though the applicant has been languishing in jail for the
present crime since 2013, he was not languishing in jail for this
crime only. He was languishing in jail since he was convict of
another crime. He was released in the said crime as acquitted
on 02.12.2022. That date may be considered for his
languishing in jail. Unless he has been convicted, the set-off
under Section 428 cannot be considered. Therefore, also the
case of Hitesh did not assist him.
14. Apart from the material on record, the applicant has a
history of absconding from the police custody and remaining
abscond for two years are also factors to be considered. The
offence is obviously grave. The applicant was involved in
various cases. Those have been decided finally or not, but
9 Cri.BA.182-23.odt
prima facie sufficient to believe the antecedents to his
discredit.
15. In view of the discussion above, the Court is of the view
that the applicant does not deserve bail.
16. Hence, bail application stands dismissed.
17. Criminal Application No.739 of 2023 to assist learned
APP accordingly disposed of.
(S. G. MEHARE, J.) ...
vmk/-
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!