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

Sydney Herman Miranda W/O Herman Pascol ... vs State Of Maharashtra And Ors
2024 Latest Caselaw 7026 Bom

Citation : 2024 Latest Caselaw 7026 Bom
Judgement Date : 5 March, 2024

Bombay High Court

Sydney Herman Miranda W/O Herman Pascol ... vs State Of Maharashtra And Ors on 5 March, 2024

Author: Revati Mohite Dere

Bench: Revati Mohite Dere

                                                                          901 WP.704.2024.doc


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           CRIMINAL APPELLATE JURISDICTION

                                  WRIT PETITION NO. 704 OF 2024

            Jessie Sydney Miranda                                         ...Petitioner
                  Versus
            State of Maharashtra and Anr.                                 ...Respondents
                                             WITH
                                  WRIT PETITION NO. 709 OF 2024

            Sydney Herman Miranda                                         ...Petitioner
                 Versus
            State of Maharashtra and Ors.                                 ...Respondents


            Mr. Yashwardhan Tiwari a/w Ms Deepa Panicker, Ms Tamanna Shaikh
            and Mr. Irfan Shaikh, for the Petitioners.

            Ms. P. P. Shinde, A.P.P for the Respondent - State.

            Mr. Anand Bhoite, DCP- Zone- 11, Mr. Chimaji Adhav, Sr. P.I.,
            Malvani Police Station, Mumbai and Mr. Shamkant Nighot, PSI,
            Malvani Police Station, Mumbai, are present.

                                            CORAM : REVATI MOHITE DERE &
                                                    MANJUSHA DESHPANDE, JJ.

                                            DATE   :   5th MARCH 2024

            P.C. :

            1.       By these petitions, the petitioner therein seek a declaration that

            their arrest in C.R. No. 127 of 2024, registered with the Malwani

            Police Station, Mumbai was illegal; to declare their arrest and remand


R.V.Patil                                                                                        1/5


             ::: Uploaded on - 05/03/2024                   ::: Downloaded on - 06/03/2024 13:04:37 :::
                                                                                901 WP.704.2024.doc


                illegal in violation of the constitutional mandate, as enshrined in

                Article 22(2) of the Constitution of India; and seeks initiation of

                contempt proceedings against the respondent Nos. 2, 3 and 4, for

                willful non-compliance of the judgment of the Hon'ble Apex Court in

                Arnesh Kumar V/s. State of Bihar 1, in as much as no notice under

                Section 41-A of the Code of Criminal Procedure (Cr.P.C.) was served

                on the petitioners prior to their arrest. Compensation of Rs.10 lakhs

                to each of the petitioner is also sought for, from the respondent No. 2,

                as damages for the harassment caused by the respondent Nos. 2, 3 and

                4 to the petitioners.           By way of interim relief, release of the

                petitioner- Sydney Miranda is sought on P.R. bond.



                2.     Learned counsel for the petitioner submits that the petitioner in

                both the petitions had called the police of the Malwani Police Station,

                Mumbai, for help. He submits that instead the police compelled the

                petitioner in both the petitions to accompany them to the police

                station, and without recording their statements, kept the petitioner in

                custody for about three days.            Learned counsel for the petitioner

                further submits, that despite all the offences being punishable with less
1   (2014) 9 SCC 273

R.V.Patil                                                                                             2/5


                 ::: Uploaded on - 05/03/2024                    ::: Downloaded on - 06/03/2024 13:04:37 :::
                                                                           901 WP.704.2024.doc


                than seven years imprisonment, no         41-A notice, as required in

                Satender Kumar Antil V/s. CBI2 and Arnesh Kumar V/s. State of Bihar

                was issued to either of the petitioner.     He submits that after the

                petition was filed, one of the petitioner, i.e. Petitioner- Jessie Sydney

                Miranda was granted regular bail by the Magistrate Court.                       He

                submits that as far as the Petitioner- Sydney Miranda is concerned, he

                is still in custody.



                3.     The aforesaid petitions were mentioned before us yesterday, i.e.

                on 4th March 2024 and, accordingly, having regard to what was

                submitted before us, we had granted production of the aforesaid

                petitions. The learned APP sought time and, accordingly, the matter

                was adjourned to today, i.e. on 5th March 2024 at 2:30 p.m.. In view

                of the grievance made by the learned counsel for the petitioner, in the

                meantime, we directed the DCP Zone XI- Mumbai, to take into

                custody the CCTV footage of the Malwani Police Station, Mumbai

                dated 28th February 2024 from 11:30 a.m. to 5:00 p.m..



                4.     We are informed by the learned APP that the said footage has

2   (2022) 10 SCC 51

R.V.Patil                                                                                        3/5


                 ::: Uploaded on - 05/03/2024               ::: Downloaded on - 06/03/2024 13:04:37 :::
                                                                        901 WP.704.2024.doc


            been taken into custody by the DCP Zone XI- Mumbai. Learned APP

            when questioned, does not dispute the fact that, no 41-A notice was

            served on either of the petitioner. Learned APP, as of today, is unable

            to justify, as to why 41-A notice was not served on the petitioners,

            though admittedly, every offence with which the petitioner was

            charged, was punishable with less than seven years.



            5.     Prima facie, having heard learned counsel for the parties, we find

            that there is violation of the guidelines of the Apex Court in Arnesh

            Kumar (Supra) as well as Satender Antil (Supra).



            6.     Learned APP for the respondent - State seeks time to file

            affidavit-in-reply. The said affidavit to be filed in the Registry within

            two weeks, with an advance copy to the learned counsel for the

            petitioner.


            7.     Stand over to 26th March 2024.



            8.     In the meantime, till the aforesaid petitions are decided, the

            petitioner- Sydney Herman Miranda is granted interim bail in


R.V.Patil                                                                                     4/5


             ::: Uploaded on - 05/03/2024                ::: Downloaded on - 06/03/2024 13:04:37 :::
                                                                        901 WP.704.2024.doc


            connection with C.R. No. 127 of 2024, registered with the Malwani

            Police Station, Mumbai, on the following terms and conditions:

                                             ORDER

(i) The Petitioner- Sydney Herman Miranda be released on

cash bail in the sum of Rs.10,000/- for a period of six weeks;

(ii) The Petitioner- Sydney Herman Miranda shall within the

said period of six weeks, furnish P.R. Bond in the sum of

Rs.10,000/- with one surety in the like amount;

9. All concerned to act on the authenticated copy of this order.

10. Since, the learned counsel for the petitioners has now made a

grievance with respect to what transpired on 27 th January 2024, we

request the DCP Zone- XI, Mumbai to also take into custody the

CCTV footage of the Malwani Police Station, Mumbai of the same

day, from 9:00 a.m. to 11:00 p.m..

MANJUSHA DESHPANDE, J. REVATI MOHITE DERE, J.

 
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