Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammad Shabbir Noor Mohd. Momin vs The State Of Maharashtra
2024 Latest Caselaw 22958 Bom

Citation : 2024 Latest Caselaw 22958 Bom
Judgement Date : 7 August, 2024

Bombay High Court

Mohammad Shabbir Noor Mohd. Momin vs The State Of Maharashtra on 7 August, 2024

Author: N. J. Jamadar

Bench: N. J. Jamadar

2024:BHC-AS:31722

                                                                                                           BA-711-2024.doc




                                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                        CRIMINAL APPELLATE JURISDICTION

                                                   CRIMINAL BAIL APPLICATION NO. 711 OF 2024

                                    Mohammad Shabbir Noor Mohd. Momin                   ...Applicant
                                          Versus
                                    The State Of Maharashtra                            ...Respondent

                                    Mr. Nandini Tandel for the Applicant.
                                    Ms. Mahalaxmi Ganapathy, APP for the Respondent - State.
                                    PSI Dhotre, A.E. Cell, DCB, CID, Mumbai.


    ETHAPE
                Digitally signed
                by ETHAPE
                DNYANESHWAR
    DNYANESHWAR ASHOK
    ASHOK
                                                              CORAM       :        N. J. JAMADAR, J.
                Date: 2024.08.08
                19:47:10 +0530



                                                              DATE        :        7th AUGUST 2024

                                    PC.:

                                    1.           Heard the learned Counsel for the parties.


                                    2.           The applicant, who is arraigned in MCOC Special Case No.4

                                    of 2017 for the offences punishable under Sections 120-B, 307,

                                    506(2) read with Section 34 of the Indian Penal Code, 1860,

                                    Sections 3, 25, 27 and 35 of the Arms Act, 1959 and Section 37(1)

                                    (a) read with Section 135 of the Maharashtra Police Act, 1951, has

                                    preferred this application to enlarge him on bail.


                                    3.           Initially C.R.No.3 of 2017 was registered at Vile Parle Police

                                    Station on the basis of a report lodged by the first informant who

                                    was the Manager of Gazali Hotel. The substance of the report was

                                    that on 21st October 2016 while the first informant was at Gazali



                                    D.A.ETHAPE                                1 of 9




                                   ::: Uploaded on - 08/08/2024                         ::: Downloaded on - 09/08/2024 05:41:55 :::
                                                                       BA-711-2024.doc




 Hotel, Andheri, Mumbai, a person came to the counter and handed

 over a card to the informant which contained a written note stating

 "Ravi Bhai 00447440190035 call kar nahi to agli bar warning nahi,

 sidha upar" The said person had allegedly threatened the first

 informant to apprise the owner of Gazali Hotel by uttering the

 words "Tere andar ke baap ko dena aur call karne bolna, call nahi

 kiya to upar bhejunga".

 4.           The first informant alleged, the said person had fired a round

 from the pistol towards the first informant and, thereafter, fled

 away along with his associates who were waiting outside the hotel

 on a motorcycle. The investigation revealed that the persons, who

 came thereat and attempted to commit extortion and fired at the

 first informant with intent to commit murder, are the members of

 the organized crime syndicate, of which Ravi Pujari (accused No.8)

 is the gang leader. Thus, the provisions contained in the

 Maharashtra Control of Organized Crime Act, 1999 (MCOCA,

 1999) came to be invoked.


 5.           Mr. Ramesh Kitta Poojari (A2) Mrityunjay Narayan Das @

 Montu @ Bangali (A3) were arrested on 5 th February 2017. Suresh

 Kumar Pandian Pillai (A4) came to be arrested on 8 th February

 2017. The applicant came to be arrested on 8th February 2017.



 D.A.ETHAPE                             2 of 9




::: Uploaded on - 08/08/2024                       ::: Downloaded on - 09/08/2024 05:41:55 :::
                                                                    BA-711-2024.doc




 6.           M. Das @ Montu (A3) was allegedly the person, who had

 entered into Gazali Hotel, thrown the chit containing the above

 note and fired at the first informant. M. Das @ Montu had

 allegedly gone to Gazali Hotel alongwith the applicant (A5) and

 fled away after the firing as the pillion rider on the motorcycle

 driven by Applicant (A5).


 7.           At the outset, the learned Counsel for the applicant

 submitted that the co-accused M. Das @ Montu (A3), Suresh

 Kumar Pandiyan Pillai (A4) and Ramesh Kitta Poojari (A2) have

 been released on bail by this Court by an order dated 22 nd January

 2024 on the ground of long incarceration. Prior thereto, Suresh

 Muttiah Poojari @ Suresh Anna (A1) was released on bail by this

 Court by an order dated 28th February 2023. This Court has also

 released Dhanpal Krushna Shettiya (A6) on bail by an order dated

 31st July 2024. Therefore, the applicant is also entitled to the same

 dispensation.


 8.           Ms. Ganapathy, the learned APP, fairly submitted that the

 ground of long period of incarceration, which weighed with this

 Court in releasing abovenamed co-accused on bail, may govern the

 claim of the applicant for bail as well. The learned APP, however,

 submitted that there are two antecedents of the applicant. He has



 D.A.ETHAPE                           3 of 9




::: Uploaded on - 08/08/2024                    ::: Downloaded on - 09/08/2024 05:41:55 :::
                                                                             BA-711-2024.doc




 been arraigned in C.R. No. 06 of 2017                   registered with Borsad

 Police Station, Anand, Gujarat for the offences punishable under

 Section 307, 120B of the Indian Penal Code, 1860 and Section 25

 of the Arms Act and C.R. No. 58 of 2014 registered with Kadi Police

 Station, Mehsana, Gujarat for the offences punishable under

 Sections 307, 395, 397 of IPC and Section 25 of the Arms Act.

 Thus, the accused does not deserve to be enlarged on bail as there

 is a strong possibility of the applicant again indulging in identical

 offences, if released on bail.


 9.           Suffice to note that, while releasing the co-accused M. Das @

 Montu and others on bail, this Court had noted that those

 applicants also had antecedents and that put the Court on guard,

 yet, having regard to the long period of incarceration, this Court

 considered it appropriate to release those accused on bail by

 imposing stringent conditions. The observations in paragraph

 No.15 to 25 of the said order deserve extraction. They read as

 under:-

                  "15.      Undoubtedly, the statutory restrictions on the grant
                  of bail in special enactments like MCOCA, 1999, NDPS Act,
                  1985 and Unlawful Activities Prevention Act, 1967, are to
                  achieve the object of the respective enactments. Having
                  regard to the nature of the offences, the legislature has
                  considered it expedient to put additional restrictions in the
                  matter of grant of bail. There can be no qualm over the fact
                  that the offences being of grave nature, release of the


 D.A.ETHAPE                                4 of 9




::: Uploaded on - 08/08/2024                             ::: Downloaded on - 09/08/2024 05:41:55 :::
                                                                               BA-711-2024.doc




                accused therein, is conditioned by the twin satisfaction.
                However, there is, at the same time, a competing claim of
                the unjustified denial of personal liberty. These provisions
                are thus, premised on the justification that the trial in which
                those provisions apply is also concluded expeditiously.

                16.      In the case of Shaheen Welfare Association V/s.
                Union of India and Ors.1 the Supreme Court enunciated that
                the stringent provisions can be justified on the presumption
                that the trial of the accused will take place without undue
                delay. The observations in paragraph No.10 reads as under:

                      "10.        Bearing in mind the nature of the crime and the
                      need to protect the society and the nation, TADA has
                      prescribed in Section 20(8) stringent provisions for
                      granting bail. Such stringent provisions can be justified
                      looking to the nature of the crime, as was held in Kartar
                      Singh case2, on the presumption that the trial of the
                      accused will take place without undue delay. No one can
                      justify gross delay in disposal of cases when undertrials
                      perforce remain in jail, giving rise to possible situations
                      that may justify invocation of Article 21."

         17.      In Union of India V/s. K.A.Najeeb (supra), where the
         accused was facing trial for the offences punishable under the
         Unlawful Activities Prevention Act and the rigours of Section 43-D(5)
         of the said Act, were attracted, the Supreme Court observed as
         under :-

              "12.        Even in the case of special legislations like the Terrorist
              and Disruptive Activities (Prevention) Act, 1987 or the Narcotic
              Drugs and Psychotropic Substances Act, 1985 ("NDPS") which too
              have somewhat rigorous conditions for grant of bail, this Court in
              Paramjit Singh v. State (NCT of Delhi) 3, Babba v/s. State of
              Maharashtra4 and Umarmia v/s. State of Gujarat 5 enlarged the
              accused on bail when they had been in jail for an extended period
              of time with little possibility of early completion of trial. The
              constitutionality of harsh conditions for bail in such special
              enactments, has thus been primarily justified on the touchstone of
              speedy trials to ensure the protection of innocent civilians.

              15.         This Court has clarified in numerous judgments that the
              liberty guaranteed by Part III of the Constitution would cover
              within its protective ambit not only due procedure and fairness but
              also access to justice and a speedy trial. In Supreme Court Legal Aid
              Committee (Representing Undertrial Prisoners) v/s. Union of
              India9, it was held that undertrials cannot indefinitely be detained
              pending trial. Ideally, no person ought to suffer adverse

 1   (1996) 2 SCC 616
 2   (1994) 3 SCC 569
 3   (1999) 9 SCC 252
 4   (2005) 11 SCC 569
 5   (2017) 2 SCC 731


 D.A.ETHAPE                                 5 of 9




::: Uploaded on - 08/08/2024                               ::: Downloaded on - 09/08/2024 05:41:55 :::
                                                                               BA-711-2024.doc




               consequences of his acts unless the same is established before a
               neutral arbiter. However, owing to the practicalities of real life
               where to secure an effective trial and to ameliorate the risk to
               society in case a potential criminal is left at large pending trial,
               Courts are tasked with deciding whether an individual ought to be
               released pending trial or not. Once it is obvious that a timely trial
               would not be possible and the accused has suffered incarceration
               for a significant period of time, Courts would ordinarily be
               obligated to enlarge them on bail.

               17.          It is thus clear to us that the presence of statutory
               restrictions like Section 43-D(5) of UAPA per-se does not oust the
               ability of Constitutional Courts to grant bail on grounds of violation
               of Part III of the Constitution. Indeed, both the restrictions under a
               Statue as well as the powers exercisable under Constitutional
               Jurisdiction can be well harmonised. Whereas at commencement of
               proceedings, Courts are expected to appreciate the legislative policy
               against grant of bail but the rigours of such provisions will melt
               down where there is no likelihood of trial being completed within a
               reasonable time and the period of incarceration already undergone
               has exceeded a substantial part of the prescribed sentence. Such an
               approach would safeguard against the possibility of provisions like
               Section 43-D (5) of UAPA being used as the sole metric for denial of
               bail or for wholesale breach of constitutional right to speedy trial."

         18.     The Supreme Court has thus enunciated in clear and explicit
         terms that the rigours of the provisions which restrict the grant of bail
         will meltdown where there is no likelihood of the trial being
         completed within a reasonable time and the period of incarceration
         already undergone has exceeded substantial part of the prescribed
         Sentence.

         19.       Reverting to the facts of the case, it is imperative to note that
         the punishment for the major offence punishable under Section 307
         of IPC, in the absence of any hurt having been caused to any person,
         may extend to imprisonment for 10 years. The applicants are in
         custody for almost 7 years. The offences punishable under Sections
         3(1)(ii), 3(2) and 3(4) of the MCOCA, 1999, entail punishment of
         imprisonment which shall not be less than five years but which may
         extend to imprisonment for life. The period of incarceration of each of
         the applicants exceeds the minimum sentence prescribed under each
         of the aforesaid sections.

         20.       I find substance in the submission on behalf of the Applicants
         that since not a single witness has yet been examined, it is unlikely
         that the trial can be concluded within a reasonable period.

         21.      Learned APP made an endeavour to urge that non co-
         operation by the accused has also been contributing to the delay in
         the conclusion of the trial.

         22.      Prima facie, copies of the Roznama of the proceedings do not


 D.A.ETHAPE                                  6 of 9




::: Uploaded on - 08/08/2024                               ::: Downloaded on - 09/08/2024 05:41:55 :::
                                                                            BA-711-2024.doc




         indicate that the applicants are solely responsible for the protraction
         of the trial. In any event, the period of incarceration of the applicants
         is such that their claim cannot be contested on the ground that they
         have also contributed for the delay in the disposal of the cases.

         23.      On the aspect of parity, it is necessary to note the Applicants
         - Ramesh Pujari and Sureshkumar Pandiyan Pillai have been roped in
         as the co-conspirators. Suresh Muttiah @ Suresh Anna - Accused
         No.1, who has been released on bail by a order dated 28 February
         2023, was also attributed the role of co-conspirator. The court
         recorded that in that view of the matter, the criminal antecedents of
         the said applicant should not be an impediment in granting bail to
         him.

         24.       Indeed, there are antecedents of the applicants. Accused
         No.2 Ramesh Pujari is stated to be involved in 7 cases. He has been
         convicted in one case and acquitted in three cases. Three cases are
         pending trial. Applicant/accused No.4 - Sureshkumar Pandiyan Pillai
         is also involved in 8 cases and he has been convicted in three cases
         and four cases are pending trial and in one case he has been
         acquitted. The applicant/accused No.3 - Mrityunjay Narayan Das @
         Montu @ Bangali, is stated to be involved in three cases and has been
         acquitted in one and two cases are pending trial.

         25.      The antecedents of the applicants put the Court on guard. It
         would, therefore, be expedient to impose stringent conditions while
         directing the release of the applicants on bail."


 10.          The applicant has been in custody for more than seven and a

 half years. It is extremely unlikely that trial can be concluded

 within a reasonable period. In the face of such long incarceration,

 the statutory restrictions in the matter of grant of bail melt down.

 At any rate, the applicant is entitled to claim party with those

 accused. The apprehension on the part of the prosecution of the

 applicant indulging in identical offences, can be taken care of by

 imposing conditions. Hence, the following order:-



 D.A.ETHAPE                                7 of 9




::: Uploaded on - 08/08/2024                            ::: Downloaded on - 09/08/2024 05:41:55 :::
                                                                        BA-711-2024.doc




                                 ORDER
 (i)          The Application stands allowed.


 (ii)         The Applicant -Mohammad Shabbir Noor Mohd. Momin be

released on bail in MCOCA Special Case No.4 of 2017 in

connection with C.R.No.3 of 2017 registered with D.C.B. C.I.D.

Anti-Extortion Cell, Mumbai, (C.R.No.349 of 2016 registered with

Vile Parle Police Station), on furnishing P.R. bond of Rs.1,00,000/-

with one or more sureties in the like amount.

(iii) On being released on bail, the Applicant shall not enter

Mumbai, Mumbai Suburban District and Thane District, except for

the purpose of attending trial and reporting to the Investigating

Officer.

(iv) The applicant shall report to the D.CB. C.I.D. Anti Extortion

Cell, Mumbai, every month i.e. on first Monday between 11.00 a.m.

to 1.00 p.m.

(v) The applicant shall furnish his contact details and residential

addresses to the D.C.B. C.I.D. Anti-Extortion Cell, Mumbai, while

residing outside Mumbai, Mumbai Suburban and Thane Districts

and shall keep them updated in case there is any change.

 D.A.ETHAPE                              8 of 9





                                                                        BA-711-2024.doc




 (vi)         The applicant shall report to the jurisdictional Police Station

where the Applicant would reside, on every alternate Sunday

between 11.00 a.m. to 1.00 p.m.

(vii) The applicant shall not directly or indirectly make any

inducement, threat or promise to any person acquainted with the

facts of the case so as to dissuade him from disclosing the facts to

court or any police officer. The applicant shall not tamper with

evidence.

(viii) The applicant shall regularly attend the proceedings before

the jurisdictional Court.

(ix) By way of abundant caution, it is clarified that the

observations made hereinabove are confined for the purpose of

determination of the entitlement for bail and they may not be

construed as an expression of opinion on the guilt or otherwise of

the applicant and the trial Court shall not be influenced by any of

the observations made hereinabove.

 (x)          Application disposed.



                                              (N. J. JAMADAR, J.)




 D.A.ETHAPE                              9 of 9





 

 
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