Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tushar Dhanraj Ranka And Ors vs The State Of Maharashtra
2025 Latest Caselaw 3676 Bom

Citation : 2025 Latest Caselaw 3676 Bom
Judgement Date : 20 August, 2025

Bombay High Court

Tushar Dhanraj Ranka And Ors vs The State Of Maharashtra on 20 August, 2025

Author: A. S. Gadkari
Bench: A. S. Gadkari
       2025:BHC-AS:35804-DB

                                    KVM                                                      WP 1050-2025.doc



           Digitally signed
                                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
           by KANCHAN
KANCHAN VINOD
VINOD   MAYEKAR
MAYEKAR Date:
        2025.08.20
                                                     CRIMINAL APPELLATE JURISDICTION
           15:20:44 +0530


                                               CRIMINAL WRIT PETITION NO. 1050 OF 2025
                              1.    Tushar Dhanraj Ranka            ]
                                    Age 42 years, Occ. Business,    ]
                                    Nirmala Apartment,              ]
                                    Mumbai-pune road, Opp.Mayur Hotel]
                                    Chinchwad, Pune-411019          ]

                              2.    Darshit Mahendrabhai Soni                    ]
                                    Age 33 years, Occ:business                   ]
                                    A 101 Sokulam Housing Society,               ]
                                    Patil nagar, Chikli, Pune-411062             ]

                              3.    Amit Vimalchand Ranka             ]
                                    Age 40 years, Occ:business        ]
                                                 rd
                                    Flat no. 4, 3 floor, Visava Sraha ]
                                    Rachna, Pune Road, above IDBI Bank]
                                    Chinchwadi st Pune-411019         ]

                              4.    Vikas Champatraj Shah              ]
                                    Age 46 years, Occ:business,        ]
                                    P-5, Flat No.404, Old Mumbai Road, ]
                                    Empire Estate, Chinchwad,          ]
                                    Pune, City - 411019                ]               ...Petitioners

                                                     Vs.

                                    The State of Maharashtra                     ]
                                    Through @                                    ]
                                    Panvel Taluka Police Station                 ]
                                    In CR No. 166 of 2023                        ]     ...Respondent

                                                                  ______________________

                              Ms. Sana Raees Khan a/w. Ms.Neha Balani for Petitioners.
                              Smt.Prajakta P. Shinde, A.P.P. for Respondent - State.
                              Mr.Ananda Harugade, API, Panvel Taluka Police Station present.
                                                                  ______________________


                                                                                                                       1/7



                                   ::: Uploaded on - 20/08/2025                       ::: Downloaded on - 20/08/2025 21:49:36 :::
       KVM                                                  WP 1050-2025.doc



                       CORAM            :     A. S. GADKARI AND
                                              RAJESH S. PATIL, JJ.
                      RESERVED ON :           5th AUGUST 2025
                    PRONOUNCED ON :           20th AUGUST 2025

JUDGMENT ( Per Rajesh S. Patil, J.) :

-

1) By this Petition, the Petitioners are seeking quashing of S.C.C.

No. 4322/2023 pending before the learned Judicial Magistrate First Class

(4th Court), Panvel arising out of C.R.No. 166 of 2023, dated 1 st July, 2023

registered against them and other accused persons at Panvel Taluka Police

Station, District Navi Mumbai, for offences punishable under Sections 294,

188, 34 of the Indian Penal Code, 1860 (for short 'IPC'), Sections 3, 8(1),

8(2) and 8(4) of the Maharashtra Prohibition of Obscene Dance in Hotels,

Restaurants and Bar Rooms and Protection of Dignity of Women (Working

Therein) Act, 2016 (for short 'Prohibition Act'), and Section 33(w) and 131

of the Maharashtra Police Act, 1951 (for short 'Police Act').

2) The FIR came to be registered against Petitioners and other

accused persons with an allegation that obscene dances were being

performed by females in a Bar known as "Bindas (Sai palace)" owned by

Mr.Baburao T. Mhatre and Mr.Raju Shetty, wherein Petitioners were present

as customers while the raid was conducted by the police.

3) According to Petitioners, even if the contents of the FIR and the

charge-sheet submitted pursuant to investigation are perused, no role is

attributable to Petitioners, attracting the offences punishable under Sections

KVM WP 1050-2025.doc

294, 188, 34 of the IPC, Sections 3, 8(1), 8(2) and 8(4) of Prohibition Act

read with Section 33(w) and 131 of the Police Act. Learned Advocate for

Petitioners reiterated the contention that there were no specific allegations

against Petitioners and that the material brought on record, even if

accepted to be true, does not make out any offence against Petitioners. On

this basis, it was submitted that when the ingredients of the alleged

offences were not made out, there was no question of Petitioners being

made to face the trial. It is for these reasons that Petitioners seek to invoke

extra ordinary jurisdiction of this Court under Article 226 of the

Constitution of India read with Section 482 of Bharatiya Nagarik Suraksha

Sanhita, for quashing of the said FIR as against them.

4) The learned Advocate for Petitioners has relied upon the

following judgments of this Court to buttress his submissions :-

(i) Manish Parshottam Rughwani & Ors. V/s. State of Maharashtra reported in 2024 SCC OnLine Bom 2343,

(ii) Nirav Raval V/s. State of Maharashtra reported in 2024 SCC OnLine Bom 2339,

(iii) Order of this Court in case of Jitendra Ratnakar Kamat vs. The State of Maharashtra & Anr . in Criminal Writ Petition No.4603 of 2021 dated 6th September, 2022,

(iv) Rushabh Mehta V/s. State of Maharashtra judgment delivered in Criminal Writ Petition (St) No.4799 of 2020.

5) On the other hand, the learned APP representing the State

submitted that, the name of Petitioners are clearly stated in the FIR and the

KVM WP 1050-2025.doc

material collected in the charge-sheet indicates their presence at the spot of

incident i.e. the said Bar, where the alleged crime was committed.

Therefore the Petition deserves to be dismissed, as the charge-sheet cannot

be quashed at this stage.

6) We have heard the learned Advocate for the rival parties, and

have perused the FIR and the charge-sheet. It is necessary to examine the

specific contention raised on behalf of Petitioners that there are no

allegations against Petitioners demonstrating that the ingredients of the

alleged offences could be said to be present against the Petitioners. The

Petitioners are alleged to have committed offences under Sections 294, 188,

34 of the IPC, Sections 3, 8(1), 8(2) and 8(4) of Prohibition Act read with

Section 33(w) and 131 of the Maharashtra Police Act, 1951.

7) Perusal of the above quoted provisions would clearly indicate

that for attracting offence under the Act, a person against whom the offence

is alleged is said to have indulged in any obscene act at a public place. A

perusal of the material on record shows that, no such allegations are made

directly qua the Petitioners. As regards Section 294 of IPC, there is no

allegation in the FIR that, the Petitioners were doing any obscene act,

singing, reciting or uttering any obscene song, ballad or words, in or near

any public place. Hence, in our opinion, as regards the provisions of Section

294 of IPC, mere mentioning name of Petitioners in the FIR and the

charge-sheet would not suffice.

       KVM                                                  WP 1050-2025.doc


8)             A bare perusal to Section 188 of IPC clearly indicates that it is

attracted when knowing that an order promulgated by public servant,

someone disobeys such direction will be liable to be punished. The present

Petitioners are arraigned as accused, since they were the customers found in

the bar. Hence, in our view Section 188 of IPC would not be attracted to

them. Present Petitioners admittedly were just customers in the bar.

Therefore, in our opinion they cannot be held liable as that of owner,

manager, cashier and waiters. Hence, the ingredients of the said offence

under Section 34 of IPC is not attracted qua the Petitioner, he merely being

a customer.

9) Also in order to attract Sections 3, 8(1), 8(2) and 8(4) of

Prohibition Act, a person against whom the offence is alleged is said to have

indulged in any obscene act at a public place. A perusal of the material on

record shows that no such allegations are made against Petitioner.

Considering the allegation made in the FIR and charge-sheet, in our view,

Section 3, Sections 8(1) and 8(2) of the Prohibition Act will not be

attracted to the present Petitioners who are alleged to be persons who had

been in the said restaurant/bar as customer. The said Sections 3, 8(1) and

8(2) are applicable to an owner, proprietor, manager or any person acting

on their behalf. As regards Section 8(4), there is no allegation in the FIR

that the present Petitioners were showering coins, currency, notes or any

form of money towards a dancer or misbehaving indecently with any

KVM WP 1050-2025.doc

woman. Moreover, there is no allegation that the present Petitioners had

touched any woman in the said bar, where the raid was conducted. In our

opinion, as regards the provisions of the Prohibition Act, mere mentioning

name of Petitioners in the FIR and the charge-sheet would not suffice. As

far as Section 33(w) of the Police Act is concerned, the same gets attracted,

with licensing or controlling places of public amusement and Section 131 of

the Police Act, deals with contravening rules. These Sections admittedly

does not apply qua the Petitioners who are not the owners of the bar.

Considering the allegation made in the FIR and charge-sheet, in our view,

Sections 294, 188, 34 of the IPC, Sections 3, 8(1), 8(2) and 8(4) of

Prohibition Act read with Section 33(w) and 131 of the Police Act, would

not be attracted to the Petitioners who are alleged to be the persons present

in the said restaurant/bar, as customers.

10) In the case of State of Haryana and Others Vs. Bhajan Lal and

Others, 1992 Supp (1) SCC 335 the Hon'ble Supreme Court had laid down

certain tests to verify as to whether accused persons needs to be made to

face a trial or the FIR can be quashed. A perusal of the above quoted

paragraph would show that the case of Petitioners are covered in the first

three clauses thereof, as no case is made out against Petitioners about the

alleged offences, even if the FIR and other material on record is accepted.

The name of Petitioners are merely mentioned in the FIR and Panchnama as

a customer and therefore, the Petition deserves to be allowed.

        KVM                                                 WP 1050-2025.doc


11)             We have already taken similar view in our decisions in cases of

(i) Mohd. Farooq Abdul Ghafoor Chippa vs. State of Maharashtra in

Criminal Writ Petition No. 1676 of 2022 dated 17th June, 2025 and (ii)

Abdul Shoaib Ibrahim Donkadhagothi & Ors. vs. The State of Maharashtra

& Anr., in Criminal Writ Petition No. 1375 of 2025 dated 17th July, 2025.

12) In view of the above, the Writ Petition is allowed in terms of

prayer clause (a).

13) The S.C.C. No. 4322/2023 pending before the learned Judicial

Magistrate First Class (4th Court), Panvel arising out of Charge-sheet No.

224 of 2023, dated 11th September, 2023, qua the Petitioners is quashed.

        (RAJESH S. PATIL, J.)                          (A.S. GADKARI, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter