Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagvan Parshuram Go Seva Trust Thr. ... vs The State Of Maharashtra Thr Pso Ps ...
2025 Latest Caselaw 47 Bom

Citation : 2025 Latest Caselaw 47 Bom
Judgement Date : 1 April, 2025

Bombay High Court

Bhagvan Parshuram Go Seva Trust Thr. ... vs The State Of Maharashtra Thr Pso Ps ... on 1 April, 2025

2025:BHC-NAG:3394


                                                1                20B-wp-88-89-90-25j.odt



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

                       CRIMINAL WRIT PETITION NOS. 88/2025, 89/2025 & 90/2025

                    CRIMINAL WRIT PETITION NO. 88 OF 2025

                    Bhagvan Parshuram Go Seva Trust
                    Having address at Nandgaon Peth,
                    Tal. Dist. Amravati
                    Through its authorized representative
                    Samiksh Lokhande, Age 26 years,
                    R/o. Nandgaon Peth, Tal. Dist. Amravati
                    Maharashtra.                                  . . . PETITIONER

                                  // V E R S U S //

                    1. The State of Maharashtra Through-
                       Police Station Officer, Morshi Police
                       Station, Amravati.

                    2. Shaikh Zakir Shaikh Biram,
                       Age:- 50 years, Occu:- Agriculture
                       R/o. Ner Pinglayi, Tal: Morshi,
                       Dist: Amravati.                          . . . RESPONDENTS

                                                      WITH

                    CRIMINAL WRIT PETITION NO. 89 OF 2025

                    Bhagvan Parshuram Go Seva Trust
                    Having address at- Nandgaon Peth,
                    Tal. And Dist. Amravati
                    Through its authorized representative-
                    Samiksh Lokhande, Age 2 years,
                    Occ. Law Aspirant.                            . . . PETITIONER

                                  // V E R S U S //

                    1. The State of Maharashtra, Through-
                       Police Station Officer, Morshi, Police
                       Station, Amravati.
                                        2                               20B-wp-88-89-90-25j.odt



2. Sakir Ahmed Nasir Ahmed
   (Accused/Applicant)
   Aged 26 yrs, Occu:- Agriculture,
   R/o. Ner Pinglayi, Tal: Morshi,
   Dist: Amravati, Maharashtra.                                      . . . RESPONDENTS
                                              AND

CRIMINAL WRIT PETITION NO. 90 OF 2025

Bhagvan Parshuram Go Seva Trust
Having Address at Nandgaon Peth,
Tal. Dist. Amravati
Through its authorized trustee-
Samiksh Lokhande, Age 26 years,
Occ.: Law Aspirant.                                                      . . . PETITIONER

                   // V E R S U S //

1. The State of Maharashtra, Through-
   Police Station Officer, Morshi Police
   Station, Amravati.

2. Suresh Yeshwant Singare,
   alleged Owner of 6 bullocks
   Age:- 48 yrs, Occu:- Agriculture
   R/o. Yerala, Tal: Morshi, Dist: Amravati.                         . . . RESPONDENTS

---------------------------------------------------------------------------------------------------
Shri Harish Pandya a/w. Shri Raju Gupta, Advocate for petitioner (in
all the petitions)
Ms. S. N. Thakur, APP for respondent no. 1/State (in all the petitions).
Shri S. Zia Qazi, Advocate for respondent no. 2 (in all the petitions).
---------------------------------------------------------------------------------------------------

                 CORAM :-         M. W. CHANDWANI, J.

                 DATED :-         01.04.2025

ORAL JUDGMENT :-

Heard.

3 20B-wp-88-89-90-25j.odt

2. Rule. Rule made returnable forthwith. Heard the learned

counsel for the petitioner, learned APP for respondent no. 1/State as

well as the learned counsel for respondent no. 2 on merits.

3. The substantive prayer in these Writ Petitions is for

quashing the order of the learned Judicial Magistrate First Class,

Morshi (for short, "JMFC") releasing the animals seized in Crime Nos.

640/2024 and 641/2024 on 'Supratnama' bond with certain conditions

which are also prayed by the petitioners in these Writ Petitions in

Revision Applications filed by the petitioners before learned Additional

Sessions Judge, Warud (for short, "ASJ"). The learned counsel for the

petitioner submitted that the learned ASJ without considering the stay

applications has issued notices on the Revision Applications and the

stay applications are pending before him. Therefore, the learned ASJ

be at least directed to dispose of those stay applications after hearing

the petitioner and the respondents.

4. Per contra, learned counsel for respondent no. 2

vehemently, submitted that inspite of pendency of Revision

applications, the present Writ Petitions have been filed for the same

relief and therefore, the present Writ Petitions are not maintainable

and are required to be dismissed.

4 20B-wp-88-89-90-25j.odt

5. Without going into the matrix of the case in detail, let me

state that the petitioners approached this Court pending the Revision

Applications before the learned ASJ against the order of the learned

JMFC granting interim custody of the animals to respondent no. 2 by

way of present Writ Petitions against the same order of granting

interim custody of the animals to their respective owners. I am of the

view that pending the Revision Applications, Writ Petitions for the same

relief cannot be entertained and hence, they are disposed of

accordingly.

6. At this stage, the learned counsel for the petitioner submits

that the stay applications have not been considered by the learned ASJ

which are pending before him. I feel it appropriate to direct the

learned ASJ to consider those stay applications as early as possible,

preferably within two weeks from the receipt of this order.

7. Since, the order of the learned JMFC has been stayed by

this Court till date, the said stay order will remain in force for a further

period of two weeks from today so that the learned ASJ can dispose of

the stay applications pending before him.

8. It is made clear that the learned ASJ shall not get

influenced by the observations made by this Court or by the order of 5 20B-wp-88-89-90-25j.odt

stay granted by this Court and shall decide the stay applications as well

the Revisions on its own merits.

9. In the above said terms, the Writ Petitions are disposed of.

10. Authenticated copy of this order be supplied to the parties.

(M. W. CHANDWANI, J.)

RR Jaiswal

Signed by: Mr. Rajnesh Jaiswal Designation: PA To Honourable Judge Date: 03/04/2025 14:06:42

 
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 : MAIMS

 
 
Latestlaws Newsletter