Citation : 2025 Latest Caselaw 4681 Bom
Judgement Date : 16 April, 2025
2025:BHC-NAG:3950
390 ba191.25
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
CRIMINAL APPLICATION (BA) NO.191/2025
Yogesh s/o Ramesh Tonde
..vs..
The State of Maharashtra, through PSO PS Janefal, Buldhana, Tahsil
and District Buldhana
...............................................................................................
Office Notes, Office Memoranda of Coram,
appearances, Court orders or directions Court's or Judge's Order
and Registrar's orders
...............................................................................................
Shri S.V.Sirpurkar, Counsel for the Applicant.
Shri V.A.Thakare, Additional Public Prosecutor for the State.
CORAM : URMILA JOSHI-PHALKE, J.
CLOSED ON : 02/04/2025
PRONOUNCED ON : 16/04/2025
1. By this application, being moved under Section
483 of the Bhartiya Nagrik Suraksha Sanhita, 2023, the
applicant seeks regular bail in connection with Crime
No.204/2024 registered with the non-applicant/police
station for offences punishable under Sections 302 and 365
read with 34 of the Indian Penal Code.
2. The applicant came to be arrested on 10.7.2024
and since then he is in jail.
.....2/-
390 ba191.25
3. The crime is registered on the basis of report
lodged by Jyoti Dilip Ingle, the wife of the deceased,
alleging that her husband was working as a "Money Rain
Pourer". On 22.6.2024, at around 3:00 pm, he left the
house by informing her that he is travelling to Ahmednagar
for the work related to money rain accompanied by the
applicant and one Sandip Shewale, but he did not return
until 27.6.2024 and, therefore, she lodged missing report
27.6.2024. During enquiry of the missing report, it revealed
that her husband has left in "Swift Desire Car
MH-03/BH/1824 along with the applicant and Sheikh Sajid
Sheikh. They travelled to Shirdi and were waiting at Nashik
Fata. At around 7:00 pm, another car arrived with three
unknown individuals. The informant was informed by
Sandip Shewal, who was along with the deceased, that the
deceased informed that he is proceeding at Kokandhan for
the said money rain event. Thus, said Sandip and the
deceased proceeded in the vehicle. The applicant was also
along with them. At around 10:30 to 11:00 pm, when they
.....3/-
390 ba191.25
reached near SJS Hospital, another four-wheeler
approached them and 4-5 persons got down from the
vehicle and assaulted her husband. They forcibly took him
in their vehicle and abducted him. Subsequently, the dead
body of the deceased was found at Rashin-Karjat and,
therefore, the offence was registered on the basis of the
report lodged by the wife of the deceased alleging against
the other co-accused.
4. During investigation, involvement of the
applicant revealed in the conspiracy and, therefore, he is
also arraigned as an accused.
5. Heard learned counsel Shri S.V.Sirpurkar for the
applicant and learned Additional Public Prosecutor Shri
V.A.Thakare for the State.
6. Learned counsel for the applicant submitted that
the entire case is based on the circumstantial evidence. Not
a single circumstance is on record to prima facie establish
the involvement of the applicant in the conspiracy. Though
.....4/-
390 ba191.25
the applicant, allegedly, went along with the deceased,
investigation papers show that from Kopargaon the
deceased was taken by the unknown persons and,
thereafter, his dead body was found. Thus, as far as
involvement of the applicant is concerned, there is no
sufficient material to connect him with the alleged offence.
Now, investigation is completed and chargesheet is filed.
7. Learned counsel for the applicant also raised
ground of non-compliance of Section 50 of the CrPC and
violation of Article 22(1) of the Constitution of India. He,
therefore, prays that the applicant be released on bail.
8. Per contra, learned Additional Public Prosecutor
for the State submitted that the deceased and one Amol
Rajput were involved in the activity like money rain and
some dispute arose between the deceased and said Amol on
account of money transaction. Therefore, said Amol
hatched conspiracy with co-accused Sandip, the present
applicant, and Sheikh Sajid Sheikh. As per the conspiracy,
.....5/-
390 ba191.25
the deceased was taken by the applicant and other co-
accused at Kopargaon whereat they are contacted by the
persons who came in another vehicle. Thereafter, the
deceased was taken at Kokandhan for the event of money
rain. At Kokandhan, in one vehicle, four persons came there
and assaulted the deceased and the deceased was taken in
the vehicle and, thereafter, the dead body of the deceased
was found. Thus, involvement of the applicant revealed in
the conspiracy. He invited my attention towards station
diary entry No.027 and submitted that the grounds of arrest
were communicated to the applicant. He also invited my
attention towards the notice issued to the applicant and
submitted that this notice also shows that the applicant was
informed as to the grounds of his arrest. Thus, there is a
compliance of Section 50 of the CrPC. He also placed on
record extract of the register wherein entry was taken as to
the compliance of the said Section. Thus, he submitted that
there is no violation of Article 22(1) of the Constitution.
Therefore, the application deserves to be rejected. He also
.....6/-
390 ba191.25
invited my attention towards statements of the witnesses
and submitted that the witnesses have seen the applicant
along with the deceased proceeding in Swift Desire Car MH-
03/BH/1824. Thereafter, the deceased went along with the
present applicant. The statements of witnesses further show
that all the accused were communicating with each other
and the CDRs show the calls between them. The dead body
of the deceased was found at Rashin-Karjat. There was
communication between the deceased and the co-accused
also. Thus, the involvement of the applicant reveals from
the investigation papers. In view of that, the application
deserves to be rejected.
9. After hearing both the sides and perusing the
investigation papers, it reveals that the applicant was lastly
seen in the company of the deceased. The statements of the
witnesses disclose that the deceased and the applicant along
with other co-accused left to proceed to Ahmednagar. They
went at Kopargaon. At Kopargaon, some persons
.....7/-
390 ba191.25
approached the deceased and the deceased and the
applicant and other co-accused went at Kokandhan for
money rain event. Thereafter, some persons approached the
deceased at Kokandhan and assaulted him and taken him
and, thereafter, his dead body was found. The statements of
witnesses further reveal that there was enmity between
Amol and the deceased on account of money transaction.
On the say of co-accused Amol, the deceased was taken in a
vehicle by the applicant and Sheikh Sajid. After they left
with the deceased, there were continuous communications
with co-accused Amol and Santosh; Amol and Mahadev; the
deceased and co-accused Amol; and Amol and the applicant.
Thus, there is a sufficient material to connect the applicant
with the alleged offence.
10. As far as merits of the matter is concerned,
sufficient material is collected during the investigation to
show involvement of the applicant.
11. The statements of the witnesses and CDRs
.....8/-
390 ba191.25
sufficiently show the involvement of the applicant in
conspiracy.
12. Admittedly, direct evidence would not be
available as far as conspiracy is concerned. The
circumstances show the applicant and other co-accused
went with the deceased, communication between the co-
accused and the applicant and other co-accused, statements
of the witnesses showing the meeting of the applicant and
other co-accused prior to the incident, and CDRs etc..
13. Thus, merits of the mater sufficiently show the
involvement of the applicant in the alleged incident.
14. The another ground raised in the application is
that there is non-compliance of Section 50 of the CrPC and
Article 22(1) of the Constitution.
15. Considering the submissions made by both the
parties, it is necessary to refer the relevant provisions.
16. Section 41 of the Code deals with when police
.....9/-
390 ba191.25
may arrest without warrant. Sub section (1) of Section 41
of the Code (Clause (c) of sub-section (1) of Section 35 of
the BNSS Act) states about when police officer may without
an order from a Magistrate and without a warrant, arrest
any person subject to conditions enumerated therein.
Thus, it states that a police officer can arrest a
person after satisfying himself when an offence punishable
with imprisonment for more than 7 years is alleged. The
police officer can arrest subject to condition mentioned in
Section 35(1)(b) of the BNSS Act are satisfied.
17. Article 22(1) of the Constitution reads as under:
"22. Protection against arrest and detention in certain cases-
(1) No person who is arrested shall be detained in custody without being informed, as soon as may be, of the grounds for such arrest nor shall he be denied the right to consult, and to be defended by, a legal practitioner of his choice."
18. Thus clause (1) of Article 22 of the Constitution
.....10/-
390 ba191.25
states that no person shall be detained in custody without
being informed as to the grounds of such arrest.
19. Section 50 of the Code (Section 47 of the BNSS
Act) deals with persons arrested to be informed of grounds
of arrest and of right to bail which reads as under:
"Section 50. Person arrested to be informed of grounds of arrest and of right to bail.-
(1) Every police officer or other person arresting any person without warrant shall forthwith communicate to him full particulars of the offence for which he is arrested or other grounds for such arrest.
(2) Where a police officer arrests without warrant any person other than a person accused of a non-bailable offence, he shall inform the person arrested that he is entitled to be released on bail and that he may arrange for sureties on his behalf.
20. Thus, Section 41 of the Code (Section 35 of the
BNSS Act), Section 50 of the Code (Section 47 of the BNSS
.....11/-
390 ba191.25
Act) and Article 22 of the Constitution are relevant
provisions.
21. Learned counsel for the applicant vehemently
submitted that there is non compliance of Section 50 of the
CrPC as grounds of arrest are not communicated to the
applicant. Whereas, the prosecution placed reliance on the
notice issued to the applicant and station diary entry. Entry
No.27 dated 10.7.2024 shows that the applicant was
arrested and referred for the medical examination and,
thereafter, entry was taken in register which is maintained
in view of directions of the Hon'ble Apex Court. Notice was
also issued to the applicant under Section 47(1)(2) of the
BNS (Section 50 of the CrPC). Recital of the said notice
shows that the offence is registered against the applicant
vide Crime No.204/2024 on 9.7.2024 and he is arrested in
the said crime. As to his arrest, information is given to his
mother. The entry is also taken in the register which is
maintained in view of the directions of the Hon'ble Apex
.....12/-
390 ba191.25
Court as to the compliance of Section 50 of the CrPC.
22. Thus, learned Additional Public Prosecutor for
the State submitted that compliance under Section 50 of the
CrPC and Article 22(1) of the Constitution is complied with
before arrest of the applicant.
23. Learned counsel for the applicant placed reliance
on the decision in the case of Vihan Kumar vs. State of
Haryana and anr, Special Leave Petition (Cri.)
No.13320/2024 decided on 7.2.2025. He also placed
reliance on on the decision in the case of Prabir Purkayastha
vs. State (NCT of Delhi), reported in (2024)8 SCC 254
wherein the Hon'ble Apex Court by referring the relevant
provisions and relying upon the decision in the case of
Harikisan vs. State of Maharashtra and ors, reported in 1962
SCC OnLine SC 117 held that the communication of the
grounds of detention to the detenue in writing and in a
language which he understands is imperative and essential
to provide an opportunity to detenue of making an effective
.....13/-
390 ba191.25
representation against the detention and in case, such
communication is not made, the order of detention would
stand vitiated as the guarantee under Article 22(5) of the
Constitution was violated.
By referring the decision in the case of Lallubhai
Jogobhai Patel vs. Union of India and ors, reported in
(1981)2 SCC 427, the Hon'ble Apex Court observed that
".... 'Communicate' is a strong word. It means that sufficient
knowledge of the basic facts constituting the "grounds"
should be imparted effectively and fully to the detenu in
writing in a language which he understands. The whole
purpose of communicating the "ground" to the detenu is to
enable him to make a purposeful and effective
representation. If the "grounds" are only verbally explained
to the detenu and nothing in writing is left with him, in a
language which he understands, then that purpose is not
served, and the constitutional mandate in Article 22(5) is
infringed....."
.....14/-
390 ba191.25
The Hon'ble Apex Court further held that, "from
a holistic reading of various judgments pertaining to the law
of preventive detention including the Constitution Bench
decision of this Court in Harikisan supra , wherein, the
provisions of Article 22(5) of the Constitution of India have
been interpreted, we find that it has been the consistent
view of this Court that the grounds on which the liberty of a
citizen is curtailed, must be communicated in writing so as
to enable him to seek remedial measures against the
deprivation of liberty.
It is further held that the language used in Article
22(1) and Article 22(5) of the Constitution of India
regarding the communication of the grounds is exactly the
identical. Neither of the constitutional provisions require
that the 'grounds' of "arrest" or "detention", as the case may
be, must be communicated in writing. Thus, interpretation
to this important facet of the fundamental right as made by
the Constitution Bench while examining the scope of Article
.....15/-
390 ba191.25
22(5) of the Constitution of India would ipso facto apply to
Article 22(1) of the Constitution of India insofar the
requirement to communicate the grounds of arrest is
concerned.
24. The decision in the case of Prabir Purkayastha vs.
State (NCT of Delhi) supra further shows that the provisions
of Article 22(1) have already been interpreted by this Court
in Pankaj Bansal vs. Union of India and ors, reported in
2023 SCC OnLine SC 1244 laying down beyond the pale of
doubt that the grounds of arrest must be communicated in
writing to the person arrested of an offence at the earliest.
Hence, the fervent plea of learned ASG that there was no
requirement under law to communicate the grounds of
arrest in writing to the accused appellant is noted to be
rejected.
In paragraph No.48 in the decision in the case
Prabir Purkayastha vs. State (NCT of Delhi) supra it is
specifically observed that there is a significant difference in
.....16/-
390 ba191.25
the phrase 'reasons for arrest' and 'grounds of arrest'. The
'reasons for arrest' as indicated in the arrest memo are
purely formal parameters, viz., to prevent the accused
person from committing any further offence; for proper
investigation of the offence; to prevent the accused person
from causing the evidence of the offence to disappear or
tampering with such evidence in any manner; to prevent the
arrested person for making inducement, threat or promise to
any person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the Court or to
the Investigating Officer. These reasons would commonly
apply to any person arrested on charge of a crime whereas
the 'grounds of arrest' would be required to contain all such
details in hand of the Investigating Officer which
necessitated the arrest of the accused. Simultaneously, the
grounds of arrest informed in writing must convey to the
arrested accused all basic facts on which he was being
arrested so as to provide him an opportunity of defending
himself against custodial remand and to seek bail. Thus, the
.....17/-
390 ba191.25
'grounds of arrest' would invariably be personal to the
accused and cannot be equated with the 'reasons of arrest'
which are general in nature.
25. The Hon'ble Apex Court in the case of Vihan
Kumar vs. State of Haryana and anr supra also while
considering Section 50 of the Code and Article 22(1) of the
Constitution held that view taken in the cases of Pankaj
Bansal vs. Union of India and ors supra was reiterated by
this Court in the case of Prabir Purkayastha supra. The
Hon'ble Apex Court further referred the decision in the case
of Lallubhai Jogobhai Patel vs. Union of India and ors supra.
The Hon'ble Apex Court by referring various decision
observed that, "compliance can be made by communicating
sufficient knowledge of the basic facts constituting the
grounds of arrest to the person arrested. The grounds
should be effectively and fully communicated to the arrestee
in the manner in which he will fully understand the same.
Therefore, it follows that the grounds of arrest must be
.....18/-
390 ba191.25
informed in a language which the arrestee understands.
That is how, in the case of Pankaj Bansal supra, this Court
held that the mode of conveying the grounds of arrest must
necessarily be meaningful so as to serve the intended
purpose. However, under Article 22(1), there is no
requirement of communicating the grounds of arrest in
writing. Article 22(1) also incorporates the right of every
person arrested to consult an advocate of his choice and the
right to be defended by an advocate. If the grounds of arrest
are not communicated to the arrestee, as soon as may be, he
will not be able to effectively exercise the right to consult an
advocate. This requirement incorporated in Article 22(1)
also ensures that the grounds for arresting the person
without a warrant exist. Once a person is arrested, his right
to liberty under Article 21 is curtailed. When such an
important fundamental right is curtailed, it is necessary that
the person concerned must understand on what grounds he
has been arrested. That is why the mode of conveying
information of the grounds must be meaningful so as to
.....19/-
390 ba191.25
serve the objects stated above."
In paragraph No.14 it is further held "thus, the
requirement of informing the person arrested of the grounds
of arrest is not a formality but a mandatory constitutional
requirement. Article 22 is included in Part III of the
Constitution under the heading of Fundamental Rights.
Thus, it is the fundamental right of every person arrested
and detained in custody to be informed of the grounds of
arrest as soon as possible. If the grounds of arrest are not
informed as soon as may be after the arrest, it would
amount to a violation of the fundamental right of the
arrestee guaranteed under Article 22 (1). It will also
amount to depriving the arrestee of his liberty. The reason is
that, as provided in Article 22, no person can be deprived of
his liberty except in accordance with the procedure
established by law. The procedure established by law also
includes what is provided in Article 22(1). Therefore, when
a person is arrested without a warrant, and the grounds of
.....20/-
390 ba191.25
arrest are not informed to him, as soon as may be, after the
arrest, it will amount to a violation of his fundamental right
guaranteed under Article 21 as well. In a given case, if the
mandate of Article 22 is not followed while arresting a
person or after arresting a person, it will also violate
fundamental right to liberty guaranteed under Article 22,
and the arrest will be rendered illegal. On the failure to
comply with the requirement of informing grounds of arrest
as soon as may be after the arrest, the arrest is vitiated.
Once the arrest is held to be vitiated, the person arrested
cannot remain in custody even for a second."
The Hon'ble Apex Court, therefore, concludes as
follows:
a) The requirement of informing a person
arrested of grounds of arrest is a mandatory
requirement of Article 22(1);
b) The information of the grounds of arrest must
be provided to the arrested person in such a
.....21/-
390 ba191.25
manner that sufficient knowledge of the basic
facts constituting the grounds is imparted and
communicated to the arrested person effectively
in the language which he understands. The mode
and method of communication must be such that
the object of the constitutional safeguard is
achieved;
c) When arrested accused alleges non-compliance
with the requirements of Article 22(1), the
burden will always be on the Investigating
Officer/Agency to prove compliance with the
requirements of Article 22(1);
d) Non-compliance with Article 22(1) will be a
violation of the fundamental rights of the accused
guaranteed by the said Article. Moreover, it will
amount to a violation of the right to personal
liberty guaranteed by Article 21 of the
Constitution. Therefore, non-compliance with the
.....22/-
390 ba191.25
requirements of Article 22(1) vitiates the arrest
of the accused. Hence, further orders passed by a
criminal court of remand are also vitiated.
Needless to add that it will not vitiate the
investigation, charge sheet and trial. But, at the
same time, filing of chargesheet will not validate
a breach of constitutional mandate under Article
22(1);
e) When an arrested person is produced before a
Judicial Magistrate for remand, it is the duty of
the Magistrate to ascertain whether compliance
with Article 22(1) and other mandatory
safeguards has been made; and
f) When a violation of Article 22(1) is
established, it is the duty of the court to forthwith
order the release of the accused. That will be a
ground to grant bail even if statutory restrictions
on the grant of bail exist. The statutory
.....23/-
390 ba191.25
restrictions do not affect the power of the court
to grant bail when the violation of Articles 21 and
22 of the Constitution is established.
26. Thus, in view of the judgment in the case of
Vihan Kumar vs. State of Haryana and anr supra, statutory
compliance under Section 50 as well as Article 22(1) of the
Constitution is mandatory.
27. These aspects are further dealt with by the Three
Judge Bench of the Hon'ble Apex Court while considering
Section 19 of the Prevention of Money Laundering Act, 2002
in the case of Vijay Madanlal Choudhary & ors vs. Union of
India and ors, reported in 2022 SCC Online SC 929 wherein
it is observed that, "so long as the person has been informed
about grounds of his arrest that is sufficient compliance of
mandate of Article 22(1) of the Constitution. Moreover, the
arrested person before being produced before the Special
Court within twenty-four hours or for that purposes of
remand on each occasion, the Court is free to look into the
.....24/-
390 ba191.25
relevant records made available by the Authority about the
involvement of the arrested person in the offence of money-
laundering."
28. In the case of Ram Kishor Arora vs. Directorate of
Enforcement, reported in AIR 2024 SC 220, while
considering the decisions in Vijay Madanlal Choudhary &
ors vs. Union of India and ors supra and Pankaj Bansal
supra, highlighting the utmost importance of doctrine of
binding precedent in the administration of judicial system, it
is observed that, "in view of the aforestated proposition of
law propounded by the Constitution Benches, there remains
no shadow of doubt that the law laid down by the Three-
Judge bench in Vijay Madanlal Choudhary supra that
Section 19(1) of the PMLA has a reasonable nexus with the
purposes and objects sought to be achieved by the PML Act
and that the said provision is also compliance with the
mandate of Article 21(1) of the Constitution of India, any
observation made or any finding recorded by the Division
.....25/-
390 ba191.25
Bench of lesser number of Judges contrary to the said ratio
laid down in Vijay Madanlal Choudhary supra would be not
in consonance with the jurisprudential wisdom expounded
by the Constitution Benches in cases referred above. The
Three-Judge Bench in Vijay Madanlal Choudhary case supra
having already examined in detail the constitutional validity
of Section 19 of PMLA on the touchstone of Article 22(1)
and upheld the same, it holds the field as on the date.
The Hon'ble Apex Court in Ram Kishor Arora
supra in paragraph No.22 further observed that in Vijay
Madanlal Choudhary case supra, it has been categorically
held that so long as the person has been informed about the
grounds of his arrest, that is sufficient compliance of
mandate of Article 22(1) of the Constitution. It is also
observed that the arrested person before being produced
before the Special Court within twenty-four hours or for that
purposes of remand on each occasion, the Court is free to
look into the relevant records made available by the
.....26/-
390 ba191.25
Authority about the involvement of the arrested person in
the offence of money-laundering. Therefore, in our opinion
the person asserted, if he is informed or made aware orally
about the grounds of arrest at the time of his arrest and is
furnished a written communication about the grounds of
arrest as soon as may be i.e as early as possible and within
reasonably convenient and requisite time of twenty-four
hours of his arrest, that would be sufficient compliance of
not only Section 19 of PMLA but also of Article 22(1) of the
Constitution of India.
29. While concluding, the Hon'ble Apex Court in the
case of Ram Kishor Arora supra held that since the
appellant was indisputably informed about the grounds of
arrest and he having also put his signature and the
endorsement on the said document of having been
informed, there was due compliance of the provisions
contained in Section 19 of PMLA and his arrest could
neither be said to be violative of the said provision nor of
.....27/-
390 ba191.25
Article 22(1) of the Constitution of India.
30. In the light of the above observations, if the facts
of the present case are taken into consideration, the notice is
given to the applicant disclosing the name of the applicant,
crime number, and other details which is signed by the
applicant. The station diary entry shows that he was
informed as to his arrest and entry was taken in the
concerned register.
31. Thus, in view of the observations of the Hon'ble
Apex Court in the case of Vihan Kumar vs. State of Haryana
and anr supra wherein it is observed that if the police want
to prove communication of the grounds of arrest only based
on a diary entry, it is necessary to incorporate those grounds
of arrest in the diary entry or any other document. The
grounds of arrest must exist before the same are informed.
32. In view of the above observations, in the present
case, the notice issued to the applicant shows the reason as
to the arrest of the applicant informing the crime number,
.....28/-
390 ba191.25
the provisions of law, which are applied against him, and
the information that his relatives are informed. He also puts
his signature on the said notice.
33. In view of the requirement of informing the
person arrested, which is held by the Hon'ble Apex Court in
the case of Vihan Kumar vs. State of Haryana and anr supra,
the same is not a formality, but a mandatory constitutional
requirements. It further states that the mode of conveying
information of the grounds of arrest must necessarily be
meaningful so as to serve the intended purpose. The Hon'ble
Apex Court further clarified that under Article 22(1) of the
Constitution, there is no requirement of communicating the
grounds of arrest in writing. The purpose of Article 22(1) of
the Constitution is that the right of every person arrested to
consult an advocate of his choice and the right to be
defended by an advocate. The said purpose appears to be
fulfilled as sufficient information by giving the notice to the
applicant.
.....29/-
390 ba191.25
34. Thus, there is substantial compliance by taking
entry in station diary and issuing the notice and taking entry
in the register maintained as per the directions of the
Hon'ble Apex Court.
35. In this view of the matter, the ground of non-
compliance of Section 50 of the Code and Article 22(1) of
the Constitution is not available to the present applicant
and, therefore, the application deserves to be rejected and
the same is rejected.
Application stands disposed of.
(URMILA JOSHI-PHALKE, J.)
!! BrWankhede !!
Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 17/04/2025 10:53:56
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!