Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Michael Jecob Mascarenhas vs State Of Maharashtra And Anr
2025 Latest Caselaw 8447 Bom

Citation : 2025 Latest Caselaw 8447 Bom
Judgement Date : 2 December, 2025

[Cites 2, Cited by 0]

Bombay High Court

Michael Jecob Mascarenhas vs State Of Maharashtra And Anr on 2 December, 2025

Author: Bharati Dangre
Bench: Bharati Dangre
2025:BHC-AS:53292-DB

            P.H. Jayani                                                                    7(C) WP5848.2025.doc


                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      CRIMINAL APPELLATE JURISDICTION

                                     CRIMINAL WRIT PETITION NO. 5848 OF 2025

            Sunny Lodha                                                        .... Petitioner
                  V/s.
            The State of Maharashtra and anr.                                  .... Respondents

                                                     WITH
                                    INTERIM APPLICATION (ST.) NO. 24132 OF 2025
                                                      IN
                                     CRIMINAL WRIT PETITION NO. 5848 OF 2025

            Michael Jecob Mascarenhas                                          ..... Applicant

            In the matter between :-
            Sunny Lodha                                                        .... Petitioner
                   V/s.
            The State of Maharashtra and anr.                                  .... Respondents


            Mr. Shrey S. Lodha a/w. Mr. Dulraj Jain and Mr. Hrutik Chavan i/b.
            Mr. Sharad Goswami for the Petitioner.
            Ms. Mankuwar Deshmukh, PP (Acting) a/w. Ms. Sangeeta Shinde, APP
            for the Respondent - State.
            Mr. Ramchandra Wagh for the Intervenor in IAST/24132/2025.
            Mr. Hemraj Rajput, SP, Maharashtra Cyber, present.
            Mr. Pradip Tidar, Dy.SP, Maharashtra Cyber, present.
            Mr. Aditya Ghuge, Cyber Law Expert, Maharashtra Cyber, present.


                                                         CORAM : BHARATI DANGRE &
                                                                 SHYAM C. CHANDAK, JJ.

                                                         DATED : 02nd DECEMBER, 2025

            ORAL JUDGMENT : (Per : Bharati Dangre, J.) :-

. In connection with C.R.No.42/2025 on the Petitioner being

arraigned as an accused, he came to be arrested on 23/10/2025 at 14:43

P.H. Jayani 7(C) WP5848.2025.doc

hours, but being aggrieved by this arrest, by contending that it is not in

accordance with the procedure prescribed in Bharatiya Nagarik Suraksha

Sanhita (BNSS), 2023 and is also in utter violation of the constitutional right

conferred upon him under Article 21 and 22(2) of the Constitution of India,

the Petition seek a relief that the arrest be declared as illegal.

2) We have heard the learned Counsel for the Petitioner and

perused the affidavit in reply filed by the Police Inspector attached to Nodal

Cyber Police Station, Maharashtra Cyber, Mumbai who along with the

affidavit, has produced on record the notice issued under Section 35(3) of

BNSS, 2023 as well as the arrest panchanama reflecting the date of arrest as

23/10/2025 at 14:43 hours alongwith the Remand Report dated 23/10/2025.

3) Rule. Rule made returnable forthwith. Heard with consent of the

parties.

4) It is the grievance of the Petitioner that on 22/10/2025, he

visited the trial Court at Esplanade, Mumbai at around 13:00 hours upon the

request of his friend - Mr. Deo Saini to observe the remand proceedings of

the arrested accused - Mr. Mukesh Bhatia and at that time, the Officers

attached to Respondent No.2 - Police Station accosted him and compelled

him to accompany them to their Office at World Trade Center. On reaching

there at 02:00 p.m., according to the Petitioner, his movements were

completely restricted and he was compelled to remain in the police station

P.H. Jayani 7(C) WP5848.2025.doc

overnight. He was also questioned about his involvement in the crime of

digital arrest and he provided the necessary information and co-operated with

the investigation. It is the case of the Petitioner that he was purportedly

issued a notice under Section 35(3) of the BNSS, 2023 for his appearance on

23/10/2025 at 06:00 a.m. However, he is shown to be formally arrested at

14:43 hours on 23/10/2025.

The contention advanced on behalf of the Petitioner is, his

production before the Magistrate is beyond 24 hours and therefore, his

detention/custody with Respondent No.2 is rendered illegal.

5) Dealing with the above contention, the Investigating Officer has

filed an affidavit, wherein it is stated that the Petitioner was arrested on

23/10/2025 at 14:43 hours and he was produced within the statutory period

of 24 hours before the Additional Chief Judicial Magistrate, 37 th Court at

15:15 p.m.

A reference is also made to the Remand Report where the date of

arrest is specifically reflected. The contention that he was accosted from the

Court and taken to World Trade Center, is specifically denied and it is pleased

that, when the Investigating Officer alongwith his team attended the Court

for remand proceedings of the arrested accused, they found a movement of a

person suspicious and upon inquiry, he disclosed his name to be Sunny Lodha

and therefore, he was asked to come to the police station and accordingly, he

P.H. Jayani 7(C) WP5848.2025.doc

reported to the Investigating Officer on 16:30 hours. After completing the

remand proceedings, when the Investigating Officer returned to the police

station, he made inquiries with him and some information is also furnished to

the Investigating Officer.

On a notice under Section 35(3) of BNSS, 2023 being served,

he accepted the same, clearly indicating that at 06:00 hours on 23/10/2025,

he was not arrested. However, he continued to remain in the police station

and when on completion of the interrogation, his role clearly surfaced, he

came to be arrested at 14:43 hours on 23/10/2025 and produced before the

Magistrate which is within 24 hours.

6) As far as the contention that the grounds of arrest are not

sufficient enough or they do not amount to grounds of arrest, we refrain from

entertaining the said contention, as we find that the grounds of arrest set out

in the communication dated 23/10/2025, are specific to him and his role is

specifically discerned and which, according to us, is sufficient enough to

defend the remand proceedings and in fact we find that in the remand

proceedings before the Magistrate, he was well-defended by his Advocate and

the learned Magistrate had passed an appropriate order, remanding him to

police custody till 30/10/2025.

7) Another submission raised that the Petitioner is only conversant

with Hindi and English language, and it is noted that the affidavit-in-reply

P.H. Jayani 7(C) WP5848.2025.doc

categorically state that the deponent of the affidavit himself explained the

grounds of arrest as contained in the communication dated 25/10/2025 in the

language he understands i.e., Hindi.

In any case, as we find that the Petitioner is resident of Thane

district, and hence he cannot claim ignorance of Marathi language but in any

case, when the Police Inspector has deposed that the grounds of arrest were

informed to him, in writing and also explained to him in Hindi language

which he follow, we find no reason to presume that prejudice was caused to

the Petitioner because he did not understand the grounds of arrest and the

remand proceedings could not be properly defended.

8) Another ground which is pressed by the learned Counsel for the

Petitioner is necessity of the arrest and at this juncture, we must record that in

the wake of the affidavits placed before us referring to a cyber crime in form

of digital arrest and specifically in the wake of the Hon'ble Apex Court taking

serious cognizance and permitting the CBI to adopt the appropriate

procedure for curbing the said menace, we find that it is a serious offence and

we definitely cannot decide and pronounce upon the justiciability or the

necessity of the arrest by the Investigating Officer.

9) For these reasons, finding no merit in the substance of the

Petitioner, we dismiss the Writ Petition.

Rule is discharged. No order as to costs.

P.H. Jayani 7(C) WP5848.2025.doc

Interim Application (St.) No.24132 of 2025 stands disposed of

in view of dismissal of the Writ Petition.

                  (SHYAM C. CHANDAK, J.)                                    (BHARATI DANGRE, J.)



  PREETI
  HEERO
  JAYANI














 

 
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