Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arvindkumar Singh S/O Ramprasad Singh ... vs State Of Mah. Thr. Pso Ps Sonegaon Nagpur ...
2024 Latest Caselaw 14218 Bom

Citation : 2024 Latest Caselaw 14218 Bom
Judgement Date : 6 May, 2024

Bombay High Court

Arvindkumar Singh S/O Ramprasad Singh ... vs State Of Mah. Thr. Pso Ps Sonegaon Nagpur ... on 6 May, 2024

Author: Vinay Joshi

Bench: Vinay Joshi

2024:BHC-NAG:5603-DB


                                                1                 58.apl.94.23 & 79.23-J.odt


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

                             CRIMINAL APPLICATION (APL) NO. 94 OF 2023
                                              WITH
                             CRIMINAL APPLICATION (APL) NO. 79 OF 2023


                             CRIMINAL APPLICATION (APL) NO. 94 OF 2023

                1. Arvindkumar Singh S/o. Ramprasad Singh,
                   Aged 48 years, Occupation - Business,
                   Resident of Flat No.301, MAX Sanman
                   Society, Harihar Nagar, Besa, Nagpur.

                2. Sunil s/o. Mahendra Narayan Choudhary,
                   Aged 51 years, Occupation - Business,
                   Resident of Flat No.209, MAX Sanman
                   Society, Harihar Nagar, Besa, Nagpur.

                3. Santoshkumar S/o. Somrajsingh,
                   Aged 47 years, Occupation - Business,
                   Resident of Flat No.201, MAX Sanman
                   Society, Harihar Nagar, Besa, Nagpur.

                4. Balramkumar S/o. Navalkishor Singh,
                   Aged 25 years, Occupation - Business,
                   Resident of Arvindkumar Singh,
                   Resident of Flat No.102, MAX Sanman
                   Society 'B', Harihar Nagar, Besa, Nagpur. ... APPLICANTS
                           ...VERSUS...
                1. State of Maharashtra,
                   Through its Police Station Officer,
                   Police Station Sonegaon, Nagpur.
                2. Smt. Kalpana w/o. Raju Sarve,
                   Aged 30 years, Occupation - Service,
                   R/o. Plot No.204, Shukrawari,
                   Near Ram Coolers, P. O. Ganeshpeth,
                   Nagpur.
                                             2                                58.apl.94.23 & 79.23-J.odt


 3. Hemant S/o. Sikandar Jham,
    Aged 32 years, Occupation - Business,
    R/o. Plot No.13, Medical Chowk,
    Raja Baxa, Nagpur,
    Presently in Central Jail.                                     ...NON-APPLICANTS

                                                WITH

                  CRIMINAL APPLICATION (APL) NO. 79 OF 2023

     Ritesh S/o. Shalikram Pande,
     Aged about 36 years, Occupation - Business,
     Resident of Flat No.410, MAX Sanman
     Society, Harihar Nagar, Besa, Nagpur.       ... APPLICANTS

                ...VERSUS...
 1. State of Maharashtra,
    Through its Police Station Officer,
    Police Station Sonegaon, Nagpur.
 2. Smt. Kalpana w/o. Raju Sarve,
    Aged 30 years, Occupation - Service,
    R/o. Plot No.204, Shukrawari,
    Near Ram Coolers, P. O. Ganeshpeth,
    Nagpur.
 3. Hemant S/o. Sikandar Jham,
    Aged 32 years, Occupation - Business,
    R/o. Plot No.13, Medical Chowk,
    Raja Baxa, Nagpur,
    Presently in Central Jail.                                     ...NON-APPLICANTS

------------------------------------------------------------------------------------------------
Mr. U. P. Dable, Advocates for Applicants.
Ms. T. H. Udeshi, A.P.P. for Non-applicant/State.
Mr. P. P. Sarise, Advocate for Non-applicant No.2.
Mr. A. K. Naik, Advocate for Non-applicant No.3.
-----------------------------------------------------------------------------------------------

               CORAM : VINAY JOSHI AND
                       MRS.VRUSHALI V. JOSHI, JJ.
               DATED :- 06.05.2024
                                  3                      58.apl.94.23 & 79.23-J.odt


ORAL JUDGMENT (PER : VINAY JOSHI, J.):-

1. Heard.

2. ADMIT. The matter is taken up for final disposal by consent of

learned Counsel appearing for the parties.

3. All applicants are jointly seeking to quash charge-sheet

(R.C.C.No.4487/2016) arising out of First Information Report vide Crime

No.78/2016 registered with Police Station, Sonegaon, District Nagpur for

the offences punishable under Sections 365, 342, 504, 506, 323 read with

Section 34 of the Indian Penal Code on account of mutual settlement.

4. At the instance of the report lodged by the informant - Kalpana

dated 01.04.2016, a crime has been registered. The informant was serving

as an Accountant with victim Hemant Jham, who is Builder and Developer.

They have accepted advance amounts from various customers, however,

could not hand over possession of respective premises. On 01.04.2016 all

the applicants entered into the office of Hemant Jham, threatened to return

the money and on refusal, forcibly abducted Hemant Jham. All of them

took victim to a secluded place and after giving threats fled. On the basis of

the said report, the police have registered the crime and carried out the

investigation. The police have rescued the victim on the very day and on

completion, filed the charge-sheet. It is informed that though the charge-

4 58.apl.94.23 & 79.23-J.odt

sheet has been filed in the year 2016 till date the Trial Court has not framed

charges.

5. The parties have settled the dispute out of the Court. Both sides

being indulging into construction activities, they have decided to put an end

to the dispute. In view of that, the informant as well as the victim both

have filed reply stating that the matter is settled and they do not want to go

on with the prosecution. The informant - Kalpana is present before us, who

is identified by learned Counsel Mr. Sarise. The victim - Hemant Jham is

also present before us, who is identified by learned Counsel Mr. Naik. Both

of them have stated that the matter has been settled and they do not wish

to go on with the prosecution.

6. Essentially, it was a business transaction where the applicants

have invested the money with a hope to get the property, however, due to

lapses on the part of the victim, the transaction was not materialized. The

applicants, who are investors insisted the informant to return the money,

but after perceiving that they could not get refund, they took a step, which

is not approvable in the eyes of law. The offence cannot be termed as

against the society or heinous one. By the time, the parties have settled the

dispute and no one has grievance. In the circumstances, continuation of the

prosecution amount to abuse of the process of the Court.

5 58.apl.94.23 & 79.23-J.odt

7. The learned Counsel for the applicants expressed that they

would deposit sum of Rs.25,000/- in each petition towards rotating the

police machinery as well as for consuming public time.

8. In view of the above, both the applications are allowed. We

hereby quash and set aside the charge-sheet (R.C.C.No.4487/206) arising

out of First Information Report vide Crime No.78/2016 registered with

Police Station, Sonegaon, District Nagpur for the offences punishable under

Sections 365, 342, 504, 506, 323 read with Section 34 of the Indian Penal

Code.

9. The applicants of both the applications shall deposit Rs.25,000/-

in each application within two weeks from today with the High Court

Government Pleader's Library, Nagpur.

10. List the matter on 10.06.2024 for noting compliance.

                             (MRS. VRUSHALI V. JOSHI, J.)                         (VINAY JOSHI, J.)




Signed by: Mrs. R.M. MANDADE
                   RGurnule
Designation: PA To Honourable Judge
Date: 09/05/2024 16:55:39
 

 
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