Citation : 2023 Latest Caselaw 6249 Bom
Judgement Date : 3 July, 2023
2023:BHC-AS:17939
8-aba882-2023.doc
AGK
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
ANTICIPATORY BAIL APPLICATION NO.882 OF 2023
Altaf Gulab Shaikh ... Applicant
V/s.
The State of Maharashtra ... Respondent
Mr. Prashant Hagare for the applicant.
Mr. Amit A. Palkar, APP for the respondent/State.
CORAM : AMIT BORKAR, J.
DATED : JULY 3, 2023
P.C.:
1. The applicant in Anticipatory Bail Application is seeking relief under Section 438 of the Criminal Procedure Code, 1973 in connection with C.R. No.94 of 2023 dated 30 January 2023 registered with Loni-Kalbhor Police Station, Taluka Haveli, District Pune for the offences punishable under Sections 188, 272, 273, 328 read with Section 34 of the Indian Penal Code, 1860 and Sections 30(2)(a), 26(2)(i), 26(2)(iv) of the Food and Safety Standards Act, 2006, Rules 2, 3, 4 read with 3(i)(zz) read with 59 of the Prohibition and Registration on Sales Rules, 2011.
2. The case of prosecution is that on 28 January 2023 Unit of complaint received information about accused and while on patrolling at about 23.45, they found pick up jeep parked and on suspicion inquired with driver and accompanied person and at the
8-aba882-2023.doc
same time one pick up jeep went towards Solapur Side. On being chased that pick-up jeep, they found contraband substances in large quantity. Worth Rs.30,69,450/-
3. Apprehending arrest, the applicant filed application under Section 438 of the Criminal Procedure Code, 1973 before the Sessions Court. The learned Sessions Court rejected the application by order dated 13 March 2023. The applicant has, therefore, filed present anticipatory bail application.
4. Learned advocate for the applicant submitted that the applicant has not been named in the first information report. He has been falsely implicated. According to him, there is no material to show that the applicant has administered contraband substance. The prohibited substances has been seized and, therefore, custodial interrogation of the applicant is not necessary. He is ready to cooperate with the investigation.
5. Per contra, learned APP submitted that the applicant is in the business of supplying prohibited substances. It is necessary to unearth traces of larger supply of banned substances. He submitted that the coordinate Benches of this Court in case of Sagar Sadashiv Kore v. State of Maharashtra, reported in 2021 SCC OnLine Bom 6568 and in Ankush v. State, thr PSO, reported in 2020 SCC OnLine Bom 11384 and Pathan Shafi Khan Rehemat Khan v. State of Maharashtra reported in 2021 SCC OnLine Bom13367 and unreported judgment of this Court in Anticipatory Bail Application No.483 of 2021 (Mohammed Ali Raheman Alias MohammedAli Abdul Raheman
8-aba882-2023.doc
Shaikh v. The State of Maharashtra) decided on 24 March 2021 refused to grant pre-arrest protection to the applicants therein having similar role attributed to the applicants therein.
6. I have considered the submissions on behalf of both the sides. Prima facie, prohibited substance was seized from co- accused who named the present applicant. Considering the nature of allegations against the applicant, it is necessary that detailed investigation as regards existence of any racket operating in prohibited substance need to be investigated. It is also necessary to investigate source of such supply and acquisition. It is also necessary to investigate into the names and identity of purchasers of the prohibited substance from the applicant.
7. Learned Single Judge of this Court in Ankush (supra) in paragraph 8 observed thus:
"8. It is not in dispute that Gutka (chewing tobacco made from crushed areca nut, tobacco, catechu, paraffin wax, slaked lime etc.) and Pan Masala (combination of betel leaf and areca nut with or without tobacco) are seriously detrimental to health and the consumption thereof is identified as a major cause of oral cancer. The said products contain carcinogens and are known to be highly addictive. The State Government has exercised, from time to time, the statutory power under the FSS Act to prohibit the manufacture, storage, distribution and transport or sale of tobacco, whether flavoured, scented or mixed with other ingredients such as nicotine, menthol etc."
8. The coordinate Bench has relied upon an unreported judgment of the Division Bench of this Court (Aurangabad Bench) in the case of Zahir Ibrahim Panja v. State of Maharashtra in Criminal Application No.4968 of 2016.
8-aba882-2023.doc
9. In the case of Pathan Shafi Khan Rehemat Khan (supra), co-ordinate Bench of this Court has considered the issues of applicability of Section 328 of the Indian Penal Code. I respectfully agree with the views taken by the co-ordinate Bench.
10. The anticipatory bail application is, therefore, rejected. No costs.
11. At this stage, learned advocate for the applicant prayed for grant of ad-interim relief as this Court had protected him during pendency of this application. Considering the nature of allegations, ad-interim relief granted earlier shall continue for a period of two weeks from today.
(AMIT BORKAR, J.)
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!