Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishwajit Eknath Humne vs The State Of Mah. Thr. Pso Ps ...
2023 Latest Caselaw 8500 Bom

Citation : 2023 Latest Caselaw 8500 Bom
Judgement Date : 21 August, 2023

Bombay High Court
Vishwajit Eknath Humne vs The State Of Mah. Thr. Pso Ps ... on 21 August, 2023
Bench: G. A. Sanap
                                                                                                    (1)                                                  revn187.23

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

                             CRIMINAL REVISION APPLICATION NO. 187/2023
                         Vishwajit Eknath Humne (In Jail) .vs. State of Maharashtra

  ---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram,                                                                     Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
  ---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
                                               Mr. A. D. Mohogaonkar, Mr. D. A. Mohogaonkar,
                                               Advocates for applicant.
                                               Mrs. M. H. Deshmukh, A.P.P. for non applicant-State.

                                               CORAM :                     ANIL L. PANSARE, J.
                                               DATE  :                     21.08.2023

                                               CRIMINAL APPLICATION NO.285/2023
                                                                     Heard.
                                                                     The applicant/original accused no.4 is seeking
                                               to suspend the sentence imposed by Judicial Magistrate
                                               First Class, Nagpur vide judgment dated 20.06.2022
                                               passed in Regular Criminal Case No.642/2020 and
                                               upheld by the learned Additional Sessions Judge - 11,
                                               Nagpur vide judgment dated 14.08.2023 in Criminal
                                               Appeal No.155/2022. The applicant has been convicted
                                               for the offence punishable under Sections 304-A, 283 and
                                               166 of the Indian Penal Code (IPC).                                                             The maximum
                                               punishment                        awarded                    is         three              months                  simple
                                               imprisonment. The applicant was working as Deputy
                                               Executive Engineer with Maharashtra State Electricity
                                               Distribution Company Ltd. (MSEDCL), Urban Circle,
                                               Nagpur.                 The             unfortunate                      incident                 occurred                  on
                                               22.04.2019 in front of Dena Bank, Opposite C.A. Road,
                           (2)                    revn187.23

Nagpur.    The work of laying underground cable of
MSEDCL was in progress. The work contract was given
to M/s. CEINSYS Technical Ltd. A heap of excavated soil
of trench was partly placed on said road. One Prashant,
working with Zomato company was going by his Activa
scooter. The scooter got skidded and he fell down on the
road. Accused no.1 who was driving a tipper from the
backside, ran it over Prashant, causing him fatal injuries.
          The accusation against the applicant is that he
was supervising the excavation works. The evidence of
crucial witness Pws. 3 and 4, prima facie, indicate that
his role would have commenced after completion of
contract. His role was limited to the clearance of bills
submitted by the contractor to the franchise SNDL of
MSEDCL. Thus, the first line of supervision was with the
SNDL. The applicant is an officer of the MSEDCL.
          Considering the above and since the applicant
was on bail pending trial as also pending appeal, the
applicant has made out a case for suspension of sentence.
Hence, following order.
                   ORDER

(i) The application is allowed.

(ii) The execution of sentence imposed upon the applicant by judgment and order dated 20.06.2022 passed by learned Judicial Magistrate First Class (Court No.3), Nagpur in Regular Criminal Case No. 642/2020, for the offences punishable under Sections 304-A, 283 and 166 of the Indian Penal Code, 1860 is hereby suspended.

                                                              (3)                      revn187.23

                                      (iii)    Applicant - Vishwajit Eknath Humne, shall be

released on bail on he furnishing P.R. bond in the sum of Rs.25,000/- with one surety in the like amount before the lower Court.

(iv) The applicant shall remain present before this Court at the time of final hearing of the revision application.

The application is disposed of.

Criminal Application No. 286/2023 Heard.

Issue notice to the non applicant, returnable on 24.08.2023.

(Anil L. Pansare, J.)

Kahale

Signed by: Kahale Designation: PS To Honourable Judge Date: 22/08/2023 10:42:17

 
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