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

Gajanan Onkarrao Chaudhari And Another vs The State Of Mah. Thr. Pso, Ps Khadan, ...
2024 Latest Caselaw 22996 Bom

Citation : 2024 Latest Caselaw 22996 Bom
Judgement Date : 7 August, 2024

Bombay High Court

Gajanan Onkarrao Chaudhari And Another vs The State Of Mah. Thr. Pso, Ps Khadan, ... on 7 August, 2024

2024:BHC-NAG:8844


                                                     1        49 appeal247.23+2.odt


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH, NAGPUR
                            CRIMINAL APPEAL NO. 247 OF 2023
                    APPELLANT:         Shivraj s/o Wamanrao Mohad,
                                       Aged 38 years, Occu: Social Worker,
                                       R/o Khaitan Nagar, near Ram Mandir,
                                       Kaulkhed, Akola, Tah. Akola,
                                       District Akola.

                                        ...V E R S U S...

                    RESPONDENTS   1]   The State of Maharashtra,
                                       Through Police Station Officer,
                                       Police Station Khadan, Akola,
                                       Tah. Akola and District Akola.

                                  2]   Meena Devidas Chavan,
                                       Aged 35 years, Occu. Service,
                                       R/o Santosh Nagar, Tukaram Chowk,
                                       Khadan, Akola, Tah. & District Akola.

                                             WITH

                            CRIMINAL APPEAL NO. 338 OF 2023

                    APPELLANTS:   1]   Gajanan Onkarrao Chaudhari,
                                       Aged about 54 years, Occu: Service,
                                       (Principal of Secondary School)
                                       R/o Shraddha Nagar-3, Near Regional
                                       Workshop, Kaulkhed Akola,
                                       Tq. & District Akola.

                                  2]   Sau. Vijaya Ganeshrao Awatade,
                                       Aged about 52 years, Occu: Service,
                                       (Principal of Primary School)
                                       R/o Near Ram Mandir, Old Khaitan Nagar,
                                       Kaulkhed, Akola, Tq. and District Akola

                                        ...V E R S U S...
                                                    2             49 appeal247.23+2.odt



RESPONDENTS               1]     State of Maharashtra,
                                 through Police Station Officer,
                                 Police Station Khadan, Akola. Tah. Akola
                                 and District Akola.

                          2]     Meena Devidas Chavan,
                                 Aged 35 years, Occu. Service,
                                 R/o Santosh Nagar, Tukaram Chowk,
                                 Khadan, Akola, Tah. & District Akola.

                                         WITH
               CRIMINAL APPEAL NO. 362 OF 2023

APPELLANT:                       Mukund s/o Anantrao Deo,
                                 Aged about 53 years,
                                 Occupation- Assistant Teacher,
                                 R/o Behind Prajakta Vidyalaya,
                                 New Khetan Nagar, Kaulkhed,
                                 Tah. and District Akola.

                                   ...V E R S U S...

RESPONDENTS               1]     State of Maharashtra,
                                 through its Police Station Officer,
                                 Police Station Khadan,
                                 Tah. Akola and District Akola.

                          2]     Sau. Meena Devidas Chouhan,
                                 Aged 36 years, Occu: Service,
                                 R/o Santosh Nagar, Tukaram Chowk,
                                 Akola, Tah. & District Akola.
--------------------------------------------------------------------------------------------
Mr. V.R.Deshpande, counsel for appellants in Appeal Nos. 247 and
338/2023.
Mr. N.R.Tekade, counsel for appellant. [Appeal No. 362/2023]
Mr. S.A. Ashirgade, APP for respondent/State.
Ms. Soniya A. Gajbhiye, counsel for respondent No.2.
--------------------------------------------------------------------------------------------
                                         3          49 appeal247.23+2.odt


             CORAM           : URMILA JOSHI-PHALKE, J.
             DATE            : 07/08/2024

ORAL JUDGMENT :

1. Heard.

2. Admit.

3. Heard finally with the consent of learned counsel

appearing for the parties.

4. The present appeals are preferred by the appellants

against the order passed by the Special Judge, Akola in Misc.

Criminal Application No. 182/2023 and Criminal Application No.

212/2023, by which the application of the present appellants for

grant of anticipatory bail was rejected, by order dated 01/04/2023

and 24/04/2023, in connection with Crime No. 113/2023

registered with police station, Khadan, Tahsil and District Akola for

the offences punishable under Sections 504, 506 read with Section

34 of the Indian Penal Code, 1860, and Sections 3(1) (r), 3(1) (u)

of the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989 (for short 'the Atrocities Act').

5. The appellants are permanent residents of Akola. They are

apprehending the arrest at the hands of the police, as crime was

registered against them. On the basis of the report lodged by 4 49 appeal247.23+2.odt

respondent No. 2, on an allegation that she is serving as a teacher

and whenever she was proceeding for his school, she was abused

by the present appellants by saying that nothing will happen even

if she lodges a complaint against them and police are along with

them and also abused her on her caste by saying "rq lkyh Vdkjhu

y; ektyh rq>k ekt dk<kok ykxrs". On the basis of said report, police

have registered the crime against the present appellants.

6. Heard learned counsel for appellants, Mr. V.R. Deshpande,

in Criminal Appeal No. 247/2023 and Criminal Appeal No.

338/2023, he submitted that the informant is in habit of lodging

the false report, as the action was taken against her by the

management of the school. He invited my attention to the previous

order passed by this court, wherein these facts were observed by

this court. He submitted that initially the complaint was filed by

the complainant on 08/10/2021, and the court has granted ad-

interim anticipatory bail to them, as no complaint about abuse on

caste was made out. A similar complaint is lodged by the

informant, and on the basis of the same, the crime is registered.

He submitted that appellants Gajanan Onkarrao Chaudhari is the

Principal of Secondary School, and Vijaya Ganeshrao Awatade,

who is appellant No. 2 in Criminal Appeal No. 338/2023, Shivraj 5 49 appeal247.23+2.odt

Wamanrao Mohad, i.e., appellant in Criminal Appeal No.

247/2023, is the President of the institute, and Mukund Anantrao

Deo, in Criminal Appeal No. 362/2023, is the assistant teacher.

7. He submitted that the dispute has arisen out of employer

and employee relations. Even on the face of the contents of the

FIR, it can be seen that to maintain discipline in the school, some

notices were issued and disciplinary action was proposed against

the complainant, which resulted into the filing of the FIR in

question.

8. He further submitted that even accepting the version of

the complainant, no offence is made out, as the offence is not

within public view. He submitted that the contention of the

complainant itself is that the appellants have murmured about her

caste, so no offence is made out, as the alleged abuses are not

within the public view. He further submitted that even accepting

the allegation as it is, mere reference of the caste is not sufficient

to charge the present appellants under the provisions of the

Atrocities Act. He submitted that during the investigation, the

statements of the independent witness were recorded. From

which, it reveals that no such incident has taken place. Merely

because some action was taken by the institute, the frivolous 6 49 appeal247.23+2.odt

allegations are made against the present appellants. As far as the

custodial interrogation is concerned, which is not required, he

further submitted that the bar under Section 18-A is also not

attracted, as no prima-facie case is made out against the present

appellants.

9. Learned counsel Mr. N.R.Tekade appearing for Appeal No.

362/2023, endorsed the same contention and submitted that, as

far as the appellant in Criminal Appeal No. 362/2023 is

concerned, vague allegations are made against him, as no prima

facie case is made out therefore, the bar under Section 18-A is not

attracted.

10. Per contra, learned APP strongly opposed the said

application on the ground that there is a bar under Section 18-A of

the Atrocities Act, and the statement of the informant as well as

the statement of the witnesses are sufficient to attract the

provisions of the Atrocities Act against the present appellants. In

view of the bar, the appeals deserve to be dismissed.

11. Learned counsel for the informant also endorsed the same

contention and submitted that the various statements of the

witnesses sufficiently show that the informant was abused,

insulated, and humiliated within the public view, and therefore, 7 49 appeal247.23+2.odt

the appeal is devoid of merits and liable to be dismissed.

12. To consider the rival contentions of the parties, perused

the investigation papers and also the contents of the FIR. From the

FIR, it can be seen that, initially, the crime was registered against

the present appellants, and the appellants were protected by this

Court. It further appears that the appellant was asked by the

President of the Management to leave the meeting by giving the

reason that she was continuously absent from the School for one

year. Thereafter, again on the same grounds, the President of the

Management refused to meet the complainant and her father.

Thereafter, she was not allowed to attend the school work without

tendering apology letter. There is an allegation that she was

abused by the present appellants by saying "rq lkyh Vdkjhu y;

ektyh rq>k ekt dk<kok ykxrs".

13. On the basis of the above-referred incidents, the informed

alleged that she belongs to Scheduled Tribe, and she was insulted

and humiliated within the public view by the present appellants,

who are the President and Principals of Secondary as well as

Primary School Management.

14. The above-referred instances quoted in the FIR prima-facie

demonstrate that the action was taken by the management to 8 49 appeal247.23+2.odt

maintain the discipline in the school, and the informant, who was

continuously absent, and therefore, some notices were issued to

her to proceed with the action by issuing charge-sheet. As

disciplinary action was taken against the present informant, it

appears that this report came to be filed. The statements are

recorded by the investigating agency, which shows that no such

incident has taken place. Thus, there is ground to observe that, as

the action was taken, this FIR came to be lodged against the

present appellants. Even accepting the allegations as it is, it

appears that there is a reference of the caste. Now it is well settled

that mere reference of the caste is not sufficient to attract the

provisions of the Atrocities Act. As far as the bar under Section 18-

A is concerned, now it is well settled that if the prima-facie case is

not made out, the anticipatory bail is maintainable.

15. In the above referred backdrop and considering the reason

behind the said report, is the disciplinary action. The said action is

to be taken to maintain the discipline by employees and in the

school. A prima-facie case is made out to release the present

appellants on anticipatory bail. In view of that, I proceed to pass

the following order;

        a]     The appeal is allowed.
                             9         49 appeal247.23+2.odt


b] The order dated 01/04/2023 and 24/04/2023

passed by the learned Special Judge, Akola in Misc.

Criminal Application No. 182/2023 and Criminal

Application No. 212/2023 are hereby quashed and

set aside.

c] In the event of their arrest, the appellants in

Criminal Appeal No. 338/2023 namely (1) Gajanan

Onkarrao Chaudhari (2) Sau. Vijaya Ganeshrao

Awatade; in Criminal Appeal No. 362/2023 -

Mukund s/o Anantrao Deo and Criminal Appeal

No. 247/2023 - Shivraj s/o Wamanrao Mohad,

shall be released on bail, in connection with Crime

No.113/2023 registered with Police Station

Khadan, Tah. & District Akola for the offences

punishable under Sections 3(1)(r), 3(1)(u) of the

Scheduled Castes and Scheduled Tribe (Prevention

of Atrocities) Act, 1989 and Sections 504, 506 read

with Section 34 of the Indian Penal Code, 1860, on

executing P.R. Bond of Rs. 25,000/- each with one

solvent surety in the like amount.

d] The appellants shall attend the concerned Police 10 49 appeal247.23+2.odt

Station as and when required for the investigation

purpose and shall cooperate with the investigating

agency.

e] The appellants shall not induce, threat or promise

any witnesses who are acquainted with the facts of

the present case.

The criminal appeals are disposed of

accordingly.

[URMILA JOSHI-PHALKE, J.]

Signed by: Mr. R.K. NANDURKAR Designation: PA To Honourable Judge Date: 12/08/2024 19:18:42

 
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