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

Ramdev Singh Jadeja And Ors. vs Union Territory Of Daman And Diu And Ors.
2025 Latest Caselaw 8819 Bom

Citation : 2025 Latest Caselaw 8819 Bom
Judgement Date : 16 December, 2025

[Cites 15, Cited by 0]

Bombay High Court

Ramdev Singh Jadeja And Ors. vs Union Territory Of Daman And Diu And Ors. on 16 December, 2025

2025:BHC-AS:55445
                    Prasad Rajput
                        (P.A.)                          906_BA_4519_2025.docx




                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CRIMINAL APPELLATE JURISDICTION
                                      BAIL APPLICATION NO.4519 OF 2025


                    1. Ramdev Singh Jadeja
                    2. Vishal Mir
                    3. Chintan Arvindbhai Desai                               ...Applicants
                          Versus
                    Union Territory of Daman & Diu and Ors.                   ...Respondents


                          Mr. Manoj Mohite, Senior Advocate a/w Mr. Bhavesh i/b.
                            Vivek Pandey, Advocate for Applicants in BA/4519/2025.
                          Mr. Ashwin Thool a/w Mr. Ayush Singh a/w Archishmati
                           Chandramore, Advocate for Respondent No.1 and 2
                           (U.T.)
                          Mr. Shreyas Uday Lalit a/w Mr. Varun Thokal a/w Mr.
                            Aditya Singh i/b. Mr. Varun Thokal, for Respondent No.4
                            / Intervenor.


                             CORAM                             DR. NEELA GOKHALE, J.
                             RESERVED ON:                      9TH DECEMBER 2025
                             PRONOUNCED ON:                    16TH DECEMBER 2025
                    JUDGMENT:

-

1. The Applicants seek their release on bail in connection

with FIR No. 0039 of 2025 dated 26th August 2025, registered with

the Coastal Police Station, Kadaiya, Daman, for offences

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

punishable under Section 140(2), 308(7) and 3(5) of the

Bharatiya Nyaya Sanhita, 2023 ('BNS'). The Police filed the Final

Report No. 37 of 2025, before the JMFC, Daman, on 17 th October

2025. Pertinent to note is that, while filing the Final Report, the

investigating agency has dropped the non-bailable offences as

initially applied in the FIR and retained only offences punishable

under Sections 308(7), 258, 238, 241, 3(5), 115(2) of the BNS,

2023. Thus, the offences as alleged by the Police against the

Applicants and Co-accused in the charge sheet, as on date, are all

bailable offences

2. The facts of the case in brief are as under:

2.1 On 25th August 2025, the Complainant namely, Aajessh

Patel and his friends, traveled to Daman from Surat, in an Innova

car. They purchased liquor from a wine shop and intended to have

a party in a farmhouse. 5 to 6 persons intercepted them, searched

their vehicle, and having spotted the liquor, identified themselves

to be police officials. They directed the Complainant and his

friends to accompany them to the Police Station. The Complainant

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

and his friends, intimidated by the Police, acted as per their

instructions and followed them to the Police Headquarters. These

persons, were none other than Police Constables, Head Constable

and a Police Officer from the Crime Branch, Daman, Union

Territory of Dadra & Nagar Haveli and Daman and Diu. The

Applicants are three constables.

2.2 The Complainant and his friends were made to sit in a

room on the ground floor of the Police Headquarters, their mobile

phones were seized, they were taken to an upstairs room, slapped

a couple of times and interrogated. Another Police Officer arrived

whose presence was intended to further intimidate them. The

Complainant showed to the Police the receipt of the purchase of

liquor, however, the Police deliberately declared it as a fake and

threatened to implicate them in offences punishable with 14 years

of imprisonment. The Complainant and his friends, getting a drift

of the intent of the Police personnel and, out of fear, offered to pay

some money for their release. The Applicants and others

immediately demanded an amount of Rs. 25,00,000/- as a price

for releasing the Complainant and his friends.

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

2.3 Another Police Officer arrived to negotiate with the

Complainant since the Complainant conveyed his inability to raise

such a huge amount. Finally, the Complainant was told to arrange

an amount of Rs. 10,00,000/-. His mobile phone was returned to

him to enable him to call his relatives/friends. The call was

monitored by the Police on the speaker mode. The Complainant

first called his mother who did not answer, hence, he called his

friend, Vicky Patel and requested him to inform his mother the

requirement of Rs. 10,00,000/- for his release in a liquor case.

2.4 Another neighbor, Bhavin called Aajessh on Vicky's phone

and assured him that they were arranging the money and later at

around 8 pm, conveyed that they were leaving with the money.

The Police demanded the live location of Vicky and Bhavin and

were monitoring their location through calls. When Vicky reached

Daman, three Police personnel left the Headquarters with the

Complainant; two sat with the Complainant in the Innova, while

another followed on a Splendor bike. The Complainant was

directed to tell Vicky to hand over the money to persons following

the Innova in a Swift car. Bhavin refused to hand over the money

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

to any person other than the Complainant and mentioned that he

was able to manage only Rs. 5,00,000/-.

2.5 The Police were hearing the conversation on speaker

phone and expressed anger at the deficit amount and reiterated

their demand. Ultimately, Bhavin agreed to pay Rs. 7,00,000/-

immediately and balance Rs. 3,00,000/- on the next day. The

Police accepted the overture, stopped the Innova near the Splendor

bike and thereafter, the Swift car arrived. The Complainant was

taken in the Swift car to a nearby Hyundai showroom. The

Complainant was then instructed to get down, bring the money

from Bhavin. He did as told, came back with the money and

handed it over to the Police. The Complainant was then dropped

off at a short distance. His two friends were also released along

with the Innova car. The Complainant then learned that his friend,

Bhim Singh Purohit, also accompanying Vicky and Bhavin, had

lodged a Complaint on the police helpline No. 112. The Police of

the Coastal Police Station, Kadaiya, Daman, came to their rescue

and accompanied them to their Police Station. The Complainant

was shown the photos of the Police personnel working in the

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

Crime Branch. He identified the Applicants, Ramdevsinh Jadeja,

Vishal Mir and Chintan Desai, along with Co-accused Ankush

Singh, Jatinkumar Patel, Vikas Rajput, Dilip Gavit, all Police

Constables, Krishnavijaysingh Gohil, Head Constable and Dhanji

Dubriya, a PSI, working in the Police Department of the U.T.

Administration of Dadra and Nagar Haveli and Daman and Diu,

Government of India. He identified the Applicants, Ramdevsinh

Jadeja, Vishal Mir and Chintan Desai, Co-accused-Jatinkumar

Patel, Ankush Singh and Dilip Gavit, as the Police personnel who

stopped their Innova car and forcibly took them to the Police

Headquarters; additionally, he identified Vikas Rajput, who

elbowed him on his chest; Ankush Singh, who also slapped his

friend Pinakin Patel, and Vishal Mir, who slapped his other friend

Hardik Patel. He also pointed to Krishvijaysingh who did the

negotiations regarding the amount to be paid and finally Dhanji

Dubriya, PSI, who was also involved in negotiating the ransom

amount. There were others, who the Complainant was unable to

identify at the time of registration of the FIR. The FIR was

registered under Sections 140(2), 308(7), and 3(5) of BNS, 2023.





                               16th December 2025





  Prasad Rajput
    (P.A.)                            906_BA_4519_2025.docx


 2.6              The Police personnel were arrested on 26 th August

2025 and were produced before the JMFC, Daman. The JMFC,

Daman remanded them to police custody till 3 rd September 2025.

Thereafter, by order dated 1st September 2025, they were

remanded to judicial custody. Sanction was accorded by the Dy.

Inspected General of Police ('DIG') to prosecute the Applicants and

the Co-accused except Dhanji Dubriya, PSI, for the said offences.

2.7 On 17th October 2025, the Investigating Officer applied

to the JMFC, Daman to add Sections 241, 115(2) and 258 of the

BNS to the FIR already registered in the aforesaid sections.

Sections 61(2), 305(c) and 238 of the BNS had already been

added to the FIR. On the same date, the Complainant was

informed that the charge sheet No. 37/2025 was being filed in the

Court, however, surprisingly the offences charged were only those

punishable under Sections 308(7), 258, 238, 241, 3(5) and 115(2)

of the BNS, 2023. Pointedly, the non-bailable offence of Section

140(2) was dropped from the charge sheet.

2.8 By order dated 20th October 2025, the JMFC, Daman

observed that the offence punishable under Section 140(2) of the

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

BNS dropped in the charge sheet, was made out. The JMFC,

Daman also observed that a further offence of extortion punishable

under Section 308(2) of the BNS is also made out. Hence, the

Magistrate issued notice to the Prosecution, holding it necessary

for the prosecution to be given an opportunity of hearing. This

order remains unchallenged.

2.9 The Complainant filed a protest petition dated 25th

October 2025 before the JMFC, Daman. The same is pending.

2.10 The Complainant also filed a Writ Petition before this

Court, seeking transfer of investigation to CBI, amongst other

prayers. By order dated 3rd November 2025, a Division Bench of

this Court (Coram: Shri. A.S Gadkari and Shri. Ranjitsinha

Bhonsale JJ.) issued notice to the Respondent No. 1- U.T. herein.

The petition is yet pending.

2.11 The Applicants and Co-accused filed separate

applications seeking bail before the JMFC, Daman. However, by

order dated 28th October 2025, the JMFC, Daman rejected the bail

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

applications and hence, the Applicants are before this Court

seeking the relief as prayed.

3. Mr. Manoj Mohite, Ld. Senior Advocate appeared for

the Applicants, Mr. Ashwin Thool, Ld. Standing Counsel appeared

for the U.T. and Mr. Shreyas Lalit, Ld. Counsel, represented the

intervenor/Complainant. All the parties placed on record their

written submissions. Mr. Sonu Dubey, PSI, submitted his written

submissions through Mr. Thool, learned standing counsel for the

Respondent Nos.1 and 2.

4. SUBMISSIONS ON BEHALF OF THE APPLICANTS:

4.1 At the outset, it was submitted that the offences under

which the Applicants and the Co-accused are charged are all

bailable offences and hence, as of right, the Applicants deserve to

be enlarged on bail.

4.2 The Complainant has filed a Writ Petition in this Court

seeking transfer of investigation of the case. Thus, the question of

applicability of Section 140(2) of the BNS is pending adjudication.

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

4.3 The ingredients of Section 140(2) of the BNS do not

apply to the acts alleged to have been committed by the Applicants

and the Co-accused.

4.4 The Police have a legal authority to arrest individuals

under suspicion and with reasonable apprehension of crime. If an

officer detains someone for investigation, that does not constitute

abduction, even if the person detained, is later found innocent.

4.5 In the present case, the Applicants and the Co-accused

are Police personnel from the Crime Branch, which is notified as a

Police Station, hence, it cannot be said that the offence of

abduction is committed. Furthermore, it is the Complainant and

his friends who offered money to the Police and no demand was

made by the Police personnel. They were not detained as they

were allowed to move freely in the Headquarters.

4.6 Upon investigation, Section 140(2) of the BNS was

appropriately dropped. There was no favoritism shown by the

Police and in fact, a SIT is formed, by orders of the Superintendent

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

of Police ('SP'), Daman, dated 27th August 2025. Furthermore, the

investigation was conducted by high-ranking officers.

4.7 Sanction was accorded after careful scrutiny of the

material on record and there is no question of bias or prejudice in

favor of the accused. This is demonstrated by the fact that FIR was

registered immediately, arrests were made and Final Report was

also filed.

4.8 Pendency of a protest petition before the Magistrate for

invocation of Section 140(2) of the BNS and a Writ Petition before

this Court does not lead to a conclusion that the section is

deliberately dropped and that there is bias in favor of the accused.

4.9 On merits, it is stated that there are large scale

bootleggers operating in Daman, who have a grudge against the

Crime Branch officials and the entire story of the Complainant and

his friends is orchestrated by the vengeful bootleggers who have

sinister designs against Crime Branch officials. Neither the ransom

amount nor the liquor from the Complainant's car is recovered.






                                16th December 2025





  Prasad Rajput
     (P.A.)                               906_BA_4519_2025.docx


 4.10              Delay in reporting theft of valuable articles by the

Complainant and his friends, negates their story. The Apple Air

Pods found in the drawer of the Crime Branch Police Station does

not indicate theft by the Police since there is no proof that the Air

Pods belonged to the Complainant as Air Pods can pair with any

iPhone.

4.11 The role of the present Applicants does not constitute

any offence as alleged. Hence, Mr. Mohite prays that the

Applicants be released on bail.

4.12 Mr. Mohite places reliance on the following decisions:

(1) State of Gujarat v. Girish Radhakrishnan Varde1

(2) Archana Maruti Pujari and Others v. Central Bureau of

Investigation and Others2

AND 2:

At the very outset, it is necessary to record that the submissions of

the Respondents largely support the case of the Applicants. The

(2014) 3 SCC 659

2022 SCC OnLine Bom 11963

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

Investigating Officer (IO) namely, PSI Sonu Dubey has tendered

his written submissions.

5.1 Mr. Thool narrated the facts of the case. Upon

investigation, the Investigating Officer did not find the

applicability of Section 140(2) of the BNS as appropriate and

hence, it was dropped from the charge sheet.

5.2 There was no demand of money made by the Police

personnel, in fact, it was the Complainant and his friends who

offered to pay the money. There is no material to show that the

victims were brought to the Police Headquarters to elicit money

from them. None of the witnesses, namely, Bhavin, Vicky or the

Complainant's mother have ever spoken with the Police Officers.

The Police have thus, carried out a very fair, impartial and sincere

investigation. Accordingly, the charge sheet dated 17 th October

2025 is filed before the JMFC, Daman.

6. SUBMISSIONS ON BEHALF OF THE INTERVENOR /

RESPONDENT NO.4:

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

6.1 As soon as the charge sheet was filed under bailable

offences, the JMFC, Daman, by its order dated 20th October 2025,

noted that prima facie offence was made out under Section 140(2)

and 308(2) of the BNS. Notice was issued to the prosecution/APP.

6.2 The JMFC, Daman has taken cognizance of Section

140(2) and 308(2) of the BNS, which are both non-bailable

offences, thus, the bail application cannot be confined to

considering bailable offences.

6.3 The Applicants and Others have not challenged the

cognizance order.

6.4 No justification is offered by the investigation agency

to drop 140(2) of the BNS in the charge sheet, neither has any

justification been offered before the JMFC, Daman. The

investigation conducted by the Police is an imprimatur of

perversity.

6.5 Section 140(2) of the BNS is clearly made out in the

facts of the present matter. The entire facts narrated in the FIR

clearly establish illegal abduction without sufficient and justifiable

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

cause, releasing them only on receiving the ransom as demanded.

The ingredients of Section 140(2) of the BNS are adequately made

out. Even the charge sheet itself demonstrates that the

Complainant and others were abducted, detained and released

only when the ransom amount was received by the Applicants and

other accused. The Apple Air Pods and other valuable items were

recovered from the drawer in the Police Headquarters.

6.6 The statements of witnesses recorded under Section

183 of BNSS clearly make out the offence.

6.7 The Complainant and his friends were locked in a

room but, were able to roam in the said room does not constitute

liberty to negate the act of abduction.

6.8 The reasoning in the charge sheet is entirely and

inherently contradictory. Once the investigating agency has

accepted that the Applicants and others intentionally put the

Complainant and his friends in fear of injury to them, it is

impossible to disbelieve abduction as the entire act of detention,

till ransom amount was received, was carried out in the Police

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

Headquarters. The charge for extortion remains so long as the

allegation of abduction remains. One ceases to exist without the

other since extortion is borne out from the act of abduction.

6.9 The Court possess inherent powers to see through the

perversity in the charge sheet and is not bound by the investigation

conducted by the police. Moreover, a Writ Petition is filed and

pending, seeking transfer of investigation of the said FIR to the

CBI. There is reasonable apprehension of bias since the police are

investigating their own colleagues. The bail Court is not bound by

an errant investigation.

6.10 The act of extortion committed by a Police Officer

invites application of Section 7 of the Prevention of Corruption

Act, 1988 as the Police Officer attempted to obtain undue

advantage from the Complainant and his friends.

6.11 The role of the Applicants and others is established.

The Complainant and his friends have identified the Applicants

and the Co-accused. Moreover, instead of co-operating with the

investigation, the Co-accused, Jatinkumar Patel, tried to derail the

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

same by inflicting injuries upon himself. The letter dated 30 th

August 2025 to the SP shows a huge conspiracy between the

Applicants, Co-accused and seniors and colleagues. The

Complainant, therefore prayed that the Bail Application be

rejected.

7. ANALYSIS:

7.1 These rival submissions fall for consideration of this

Court in the present matter. The limited question that arises in the

present matter is whether the Magistrate is bound by the opinion

of the Investigating Officer as given by him in the charge-sheet

while considering a bail application.

7.2 For better exposition, the relevant provisions of the

BNSS, 2023 are reproduced herein below:

"193. Report of police officer on completion of investigation.--(1) Every investigation under this Chapter shall be completed without unnecessary delay.

(2) The investigation in relation to an offence under sections 64, 65, 66, 67, 68, 70, 71 of the Bharatiya Nyaya Sanhita, 2023 or under sections 4, 6, 8 or section 10 of the Protection of Children from Sexual Offences Act, 2012 shall be completed within two months

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

from the date on which the information was recorded by the officer in charge of the police station.

(3) (i) As soon as the investigation is completed, the officer in charge of the police station shall forward, including through electronic communication to a Magistrate empowered to take cognizance of the offence on a police report, a report in the form as the State Government may, by rules provide, stating--

(a) the names of the parties;

(b) the nature of the information;

(c) the names of the persons who appear to be acquainted with the circumstances of the case;

(d) whether any offence appears to have been committed and, if so, by whom;

(e) whether the accused has been arrested;

(f) whether the accused has been released on his bond or bail bond;

(g) whether the accused has been forwarded in custody under section 190;

(h) whether the report of medical examination of the woman has been attached where investigation relates to an offence under sections 64, 65, 66, 67, 68, 70 or section 71 of the Bharatiya Nyaya Sanhita, 2023;

(i) the sequence of custody in case of electronic device;

(ii) the police officer shall, within a period of ninety days, inform the progress of the investigation by any means including through electronic communication to the informant or the victim;

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

(iii) the officer shall also communicate, in such manner as the State Government may, by rules, provide, the action taken by him, to the person, if any, by whom the information relating to the commission of the offence was first given. (4) Where a superior officer of police has been appointed under section 177, the report shall, in any case in which the State Government by general or special order so directs, be submitted through that officer, and he may, pending the orders of the Magistrate, direct the officer in charge of the police station to make further investigation.

(5) Whenever it appears from a report forwarded under this section that the accused has been released on his bond or bail bond, the Magistrate shall make such order for the discharge of such bond or bail bond or otherwise as he thinks fit.

(6) When such report is in respect of a case to which section 190 applies, the police officer shall forward to the Magistrate along with the report--

(a) all documents or relevant extracts thereof on which the prosecution proposes to rely other than those already sent to the Magistrate during investigation;

(b) the statements recorded under section 180 of all the persons whom the prosecution proposes to examine as its witnesses. (7) If the police officer is of opinion that any part of any such statement is not relevant to the subject matter of the proceedings or that its disclosure to the accused is not essential in the interests of justice and is inexpedient in the public interest, he shall indicate that part of the statement and append a note requesting the Magistrate to

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

exclude that part from the copies to be granted to the accused and stating his reasons for making such request. (8) Subject to the provisions contained in sub-section (7), the police officer investigating the case shall also submit such number of copies of the police report along with other documents duly indexed to the Magistrate for supply to the accused as required under section 230:

Provided that supply of report and other documents by electronic communication shall be considered as duly served. (9) Nothing in this section shall be deemed to preclude further investigation in respect of an offence after a report under sub-section (3) has been forwarded to the Magistrate and, where upon such investigation, the officer in charge of the police station obtains further evidence, oral or documentary, he shall forward to the Magistrate a further report or reports regarding such evidence in the form as the State Government may, by rules, provide; and the provisions of sub-sections (3) to (8) shall, as far as may be, apply in relation to such report or reports as they apply in relation to a report forwarded under sub-section (3):

Provided that further investigation during the trial may be conducted with the permission of the Court trying the case and the same shall be completed within a period of ninety days which may be extended with the permission of the Court.

210. Cognizance of offences by Magistrate.--(1) Subject to the provisions of this Chapter, any Magistrate of the first class, and any Magistrate of the second class specially empowered in this behalf under sub-section (2), may take cognizance of any offence--

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

(a) upon receiving a complaint of facts, including any complaint filed by a person authorised under any special law, which constitutes such offence;

(b) upon a police report (submitted in any mode including electronic mode) of such facts;

(c) upon information received from any person other than a police officer, or upon his own knowledge, that such offence has been committed.

(2) The Chief Judicial Magistrate may empower any Magistrate of the second class to take cognizance under sub-section (1) of such offences as are within his competence to inquire into or try.

227. Issue of process.--(1) If in the opinion of a Magistrate taking cognizance of an offence there is sufficient ground for proceeding, and the case appears to be--

(a) a summons-case, he shall issue summons to the accused for his attendance; or

(b) a warrant-case, he may issue a warrant, or, if he thinks fit, a summons, for causing the accused to be brought or to appear at a certain time before such Magistrate or (if he has no jurisdiction himself) some other Magistrate having jurisdiction:

Provided that summons or warrants may also be issued through electronic means.

(2) No summons or warrant shall be issued against the accused under sub-section (1) until a list of the prosecution witnesses has been filed.

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

(3) In a proceeding instituted upon a complaint made in writing, every summons or warrant issued under sub-section (1) shall be accompanied by a copy of such complaint.

(4) When by any law for the time being in force any process-fees or other fees are payable, no process shall be issued until the fees are paid and, if such fees are not paid within a reasonable time, the Magistrate may dismiss the complaint.

(5) Nothing in this section shall be deemed to affect the provisions of section 90."

7.3 Thus, when a police report is placed before the

Magistrate under Section 193(3)(i) of the BNSS, concluding that

an offence appears to have been committed by a particular person

or persons, the Magistrate has three options: (i) he may accept the

report and take cognizance of the offence and issue process, (ii) he

may direct further investigation under sub-section (3) of Section

175 of the BNSS and require the police to make a further report,

or (iii) he may disagree with the report and discharge the accused

or drop the proceedings. If such police report concludes that no

offence appears to have been committed, the Magistrate again has

three options: (i) he may accept the report and drop the

proceedings, or (ii) he may disagree with the report and taking the

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

view that there is sufficient ground for proceeding further, take

cognizance of the offence and issue process, or (iii) he may direct

further investigation to be made by the police under sub-section

(3) of Section 175 of the BNSS.

7.4 The Supreme Court in its recent decision in the matter

of Sharif Ahmed vs State of Uttar Pradesh3 held that a charge sheet

under Section 173(2) of the Cr.P.C must be complete and

supported by material /evidence, and that the Magistrate must

independently scrutinize it rather than rely on the Investigating

Officer's opinion. Referring to its earlier decision in the matter of

Dablu Kujur vs State of Jharkhand4, the Supreme Court reiterated

its words in another earlier decision in the matter of Bhagwant

Singh v. Commissioner of Police and Another5, as under:

"14. When such a Police Report concludes that an offence

appears to have been committed by a particular person or

persons, the Magistrate has three options: (i) he may accept

the report and take cognizance of the offence and issue

2024 INSC 363

2024 SCC OnLine SC 269

(1985) 2 SCC 537

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

process, (ii) he may direct further investigation under

subsection (3) of Section 156 and require the police to make a

further report, or (iii) he may disagree with the report and

discharge the accused or drop the proceedings. If such Police

Report concludes that no offence appears to have been

committed, the Magistrate again has three options: (i) he may

accept the report and drop the proceedings, or (ii) he may

disagree with the report and taking the view that there is

sufficient ground for proceeding further, take cognizance of the

offence and issue process, or (iii) he may direct further

investigation to be made by the police under sub-section (3) of

Section 156."

7.5 The Supreme Court in Sharif Ahmed (Supra) further

said that:

"14.....It is in this context that the provisions of Sections 190 and

204 of the Code become important. Clause (a) of Section 190

states that the Magistrate can take cognisance of an offence on

receiving a complaint of facts which constitute such offence.

Clause (b) relates to a situation where the Magistrate receives a

police report carrying such facts, i.e., facts which constitute such

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

offence. In Minu Kumari and Another v. State of Bihar and Others

[(2006) 4 SCC 359], this Court referred to the options available

to the Magistrate on how to proceed in terms of Section 190(1)

(b) of the Code, and held:

"11...The position is, therefore, now well settled that upon

receipt of a police report under Section 173(2) a Magistrate is

entitled to take cognizance of an offence under Section 190(1)

(b) of the Code even if the police report is to the effect that no

case is made out against the accused. The Magistrate can take

into account the statements of the witnesses examined by the

police during the investigation and take cognizance of the

offence complained of and order the issue of process to the

accused. Section 190(1)(b) does not lay down that a

Magistrate can take cognizance of an offence only if the

investigating officer gives an opinion that the investigation has

made out a case against the accused. The Magistrate can

ignore the conclusion arrived at by the investigating officer and

independently apply his mind to the facts emerging from the

investigation and take cognizance of the case, if he thinks fit,

exercise his powers under Section 190(1)(b) and direct the

issue of process to the accused. The Magistrate is not bound in

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

such a situation to follow the procedure laid down in Sections

200 and 202 of the Code for taking cognizance of a case under

Section 190(1)(a) though it is open to him to act under

Section 200 or Section 202 also. (See India Carat (P) Ltd. v.

State of Karnataka [(1989) 2 SCC 132 : 1989 SCC (Cri) 306 :

AIR 1989 SC 885] .)

12. The informant is not prejudicially affected when the

Magistrate decides to take cognizance and to proceed with the

case. But where the Magistrate decides that sufficient ground

does not subsist for proceeding further and drops the

proceeding or takes the view that there is material for

proceeding against some and there are insufficient grounds in

respect of others, the informant would certainly be prejudiced

as the first information report lodged becomes wholly or

partially ineffective. This Court in Bhagwant Singh v. Commr.

of Police held that where the Magistrate decides not to take

cognizance and to drop the proceeding or takes a view that

there is no sufficient ground for proceeding against some of

the persons mentioned in the first information report, notice to

the informant and grant of opportunity of being heard in the

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

matter becomes mandatory. As indicated above, there is no

provision in the Code for issue of a notice in that regard."

7.6 The Supreme Court, in the same decision, further

observed that:

"23.....Further, the earlier portion of the same paragraph, while

referring to the opinion of the investigating officer, does so to

demonstrate the significance of the opinion of the investigating

officer at this stage. However, this does not preclude the

Magistrate from exercising her powers in adopting an approach

independent from such opinion, as has been held by this Court in

Bhagwant Singh (supra) and Minu Kumari (supra).

24. It is the police report which would enable the Magistrate to

decide a course of action from the options available to him. The

details of the offence and investigation are not supposed to be a

comprehensive thesis of the prosecution case, but at the same

time, must reflect a thorough investigation into the alleged

offence. It is on the basis of this record that the court can take

effective cognizance of the offence and proceed to issue process in

terms of Section 190(1)(b) and Section 204 of the Code. In case

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

of doubt or debate, or if no offence is made out, it is open to the

Magistrate to exercise other options which are available to him."

7.7. The sum and substance of the ratio culled out by the

Supreme Court is that, the Magistrate is not bound by the analysis

of the investigative officer as contained in the charge sheet. The

charge sheet is only the opinion of the investigating officer arrived

after analyzing the information collected by the police after

investigation, including recording statements of witnesses,

examining material collected by the police, during investigation

etc. It is the Magistrate, ultimately, who takes a judicial decision,

using the contents of the charge sheet as a thresh hold, to take

cognizance or otherwise, and proceed to issue process to the

accused.

7.8 I have gone through the decision in the matter of

Girish Varde (supra) and Archana Pujari (supra) as relied upon by

Mr. Mohite. The question for determination in that matter was

whether the Magistrate was permitted to allow the complainant /

informant to add additional Sections of the IPC in the charge-






                                    16th December 2025





  Prasad Rajput
    (P.A.)                            906_BA_4519_2025.docx


sheet, after the same was submitted by the Police on completion of

investigation, in a case based on FIR registered under Section 154

of the Cr.PC. The Supreme Court held that the appropriate stage of

adding additional sections would be at the time of framing of

charge. In the present case, the FIR already records Section 140(2)

of the BNS. The Trial Court has taken cognizance of the same after

going through the contents of the charge-sheet and material

accompanying it. At this stage, the Trial Court has not decided the

protest petition. The facts in the present case are quite distinct

from the facts GirishVarde's (supra) case.

7.9 Coming to the facts in the present case, a plain reading of

the FIR indicates that the police were cognizant of the facts of the

incident. Initially, the police registered the FIR for offences

punishable under Sections 140(2), 308(7) and 3(5) of the BNS.

During investigation, statements of witnesses under Section 183 of

the BNSS were recorded. A case of abduction was clearly made

out, as the Complainant had specifically narrated a threat to cause

hurt or reasonable apprehension for the same, with an object to

obtain ransom. The Applicants and the Co-accused abducted the

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

Complainant and his friends and detained them in Police

Headquarters without any proceedings and released them only on

receiving the ransom amount. They were slapped and pushed

around, their mobile phones and other valuable items were

snatched from them. All these facts are also noted in the charge

sheet. While seeking police custody of the Applicants and the Co-

accused, in the Remand Report dated 27th August 2025, the

Investigating Officer reiterated that:

'During the course of inquiry in the matter by Coastal Police Station, Kadaiya staff, it was revealed that the said offence was orchestrated by the Staff of Crime Branch, DNH&DD and 7 staff of Crime Branch were identified by the complainant. Based on these statements, under the oral instructions of the superior officer, FIR No. 39/2025 under Section 140(2), 308(7), 3(5) of the Bharartiya Nyaya Sanhita, 2023 registered at CPS, Kadaiya, Nani Daman.'

7.10 Thereafter, by Remand Report dated 1st September

2025 was filed requesting the Applicants and co-accused to be

remanded in judicial custody. A detailed description of the

incident is narrated in the Remand Report including the allegation

of abduction and extortion. The relevant contents of the Remand

Report are as under:

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

'During the interrogation the accused persons confessed their role

in the crime....Further, since there is conspiracy involved in the

above act, and the Complainant in his supplementary statement on

30/08/2025, revealed that there were perfumes Athar, cables

pens, 1 Apple AirPods, etc., in his vehicle when it was taken to the

Crime Branch office, these articles were not found in the vehicle

after he was released by them from their custody and when he

cleaned his vehicle. Hence, section 61(2) & sec 305(c) of BNS has

been incorporated in the offence....These marginally noted

accused persons when they are taken for interrogation in the case,

and they were asked about the details regarding the extorted

money and the vehicle used in the extortion, the complainant they

would immediately start to inflict injuries on themselves discreetly

without the knowledge of the Police staff, or even fake it. They

have even vomited so that they can be immediately taken for

medical examination, which was done, but the doctor did not find

anything, on the contrary when the injection was refused to be

taken the doctor felt that he was faking it, they would turn to the

places where CCTV cameras are placed and start shouting, even

intimidate the police who are with them. These accused have a

malafide intention, just to create such a situation. By this act he is

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

avoiding giving any details regarding the extorted money or the

vehicle, thereby derailing the recovery process....

All the accused concerned in the present crime FIR No. 39/2025

U/s 140(2), 308(8), 3(5), 61(2) & 305(c) Bharatiya Nyay Sanhita

were serving in the Crime Branch and have served the police

department for a decent amount of time, they aware of police

functioning and working. They know how to avoid any

interrogation. They with their common intention have clearly

appeared to have chalked out a conspiracy that they will not at all

co-operate with the investigation being done.'

7.11 Most importantly, by application dated 17th October

2025, the Investigating Officer namely, Sebastian Devasia, Police

Inspector, Daman conveyed to the Magistrate that in view of the

evidence collected, Section 61(2), 305(c) and 238 of the BNS,

2023 have been added to the charges against the Applicants and

Co-accused. The Magistrate was also informed that further

investigation established that the Applicants and Co-accused,

destroyed their mobile phones' data (Electronic Record) to derail

the investigation and have also caused hurt to the Complainant

and his friends. The Applicants and Co-accused have abused their

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

position and threatened to implicate the Complainant and his

friends in a false case, which is against the law. Hence, Mr.

Sebastian urged the Magistrate to add Sections 241, 115(2) and

258 to the offences already invoked i.e., 140(2), 308(7), 3(5),

61(2), 305(c) and 238 of the BNS.

7.12 Thereafter, Remand Report dated 17th October 2025

was also filed referring to the FIR No. 39/2025 reiterating offences

punishable under all the aforesaid sections including Sections

140(2) and 308(7). Strangely, on the same date, the same officer

conveyed to the Complainant, under Section 193 of the BNSS, that

the charge sheet was filed under Sections 308(7), 258, 238, 241,

3(5) and 115(2) of the BNS, 2023. Accordingly, the charge sheet

was filed on the same bailable sections. Section 140(2) was

dropped from the charge sheet.

7.13 I have gone through the charge sheet in detail. The

charge sheet reiterates the entire investigation carried out as stated

in the Remand Reports. Statements of witnesses including the

Manager of the wine shop, identification of Applicants and the Co-

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

accused, supplementary statements of eye-witnesses, seizure of 10

mobile phones, recovery of Apple Air Pods from the drawer of the

Crime Branch along with 3 blue ball pens, Aadhar Card of the

Complainant, copy of the passport of the Complainant, Hardik

Patel and Pinakin Patel, CCTV footage of the route taken by the

cars, etc., are detailed in the charge sheet. The entire charge sheet,

however, is silent on any reason or justification to drop the offence

under Section 140(2) of the BNS. It only records that on discussion

with superior officers, only bailable offences were retained in the

charge sheet. The Magistrate, vide its order dated 20 th October

2025, appreciating the material collected and placed on record,

observed that prima facie offences punishable under Section

140(2) as well as 308(2) are made out, hence, issued notice to the

prosecution before passing any further order. This order remains

unchallenged as on date. On this backdrop, while rejecting the bail

application, the Magistrate noted the order dated 20th October

2025, which amounted to taking cognizance and proceeded to

prima facie hold that a case under section 140(2) triable by the

Sessions Court and punishable with death or life imprisonment

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

and fine is made out and hence, rejected the bail application.

7.14 Considering the settled legal position and the factual

matrix in the present case, as discussed above, the Magistrate

undeniably is vested with the powers to accept the charge sheet as

it is or independently apply his mind to the facts emerging from

the investigation and take cognizance of the case, as he deems fit.

Hence, I am in total agreement with the view taken by the

Magistrate.

7.15 Another important aspect is the sanction accorded by

the DIG to the prosecution of the Applicants and the Co-accused

except Dhanji Dubriya, PSI, whose sanction order is not placed on

record. I have perused the sanction order carefully. The sanction is

accorded for the said offences as mentioned in the FIR and any

other offences punishable under the provisions of law, in respect of

the act aforesaid and for taking cognizance by a Court of

competent jurisdiction. While according this sanction, it is evident

that the senior officer i.e., the DIG himself, is well aware of the

provisions of law under which the offences are committed as well

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

as the powers of the Magistrate to take cognizance of offences,

independent of the opinion of the Investigating Officer. Hence, the

sanctioning authority has been careful to not only accord sanction

for prosecution of the Applicants and the Co-accused Constables

and Head Constable for the offences mentioned in the FIR/ charge

sheet, but also has left it to the discretion of the Magistrate Court

to take cognizance of any other offences as deemed appropriate in

law.

7.16 Another disturbing aspect in the case is that a

submission is made by the Respondent Nos 1 and 2, in an attempt

to canvass their unbiased conduct of investigation, that by order

dated 27th August 2025, a Special Investigation Team was formed

to conduct the investigation. The team consisted of SDPO Sh.

Adarsh Patel, SDPO Khanvel, PSI Sonu Dubey and PSI Puneet

Meena. However, there is an order dated 26 th September 2025 i.e.,

barely a month after the SIT was formed, issued by the DIG,

namely, Sh. Santosh Kumar Meena, IPS - the sanctioning authority

as well, discontinuing the SIT. By the said order, the erstwhile

members of the SIT as named above, were directed to handover all

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

the related documents/ crime file of case FIR No. 39/2025 to the

Investigating Officer, Sebastian Devasia. Copy of the said order is

marked to all concerned, including the members of the SIT. Hence,

the submission on behalf of the Applicants and the Co-accused

regarding 'sterling' quality of the purported 'unbiased'

investigation is a mere attempt to eye-wash the narrative before

this Court. It is then difficult to comprehend as to, in what capacity

Mr. Sonu Dubey, PSI has placed before this Court, Written

Submissions purported to be on behalf of Respondent No. 2,

through the Ld. Standing Counsel Mr. Thool. The entire conduct of

the Investigating Agency is thus, questionable.

7.17 Insofar as the parameters of grant of regular bail are

concerned, it is well settled that, among other circumstances, the

factors to be borne in mind while considering an application for

bail are:

(i) whether there is any prima facie or reasonable ground to

believe that the accused had committed the offence;

(ii) nature and gravity of the accusation;

(iii) severity of the punishment in the event of conviction;

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

(iv) danger of the accused absconding or fleeing, if released on

bail;

(v) character, behaviour, means, position and standing of the

accused;

(vi) likelihood of the offence being repeated;

(vii) reasonable apprehension of the witnesses being influenced;

and

(viii) danger, of course, of justice being thwarted by grant of bail.

7.18 The most important aspect in the present matter is that

the accused are police officials working in the Crime Branch of

Daman, an elite branch of the police machinery. By abusing their

position as police officials, they coerced the Complainant and his

friends, intimidated them in accompanying the police to the

Headquarters; detained them; physically abused them; took away

their mobile phones; monitored the location of the Complainant's

friends who were called to come with the ransom money and

released them only when the ransom money was paid. The police

force's primary role is to maintain law and order and protect

citizens. Crimes by police officials themselves, therefore,

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

undermine the integrity of the entire justice system, erodes public

confidence and compromises the fairness of legal proceedings. Law

enforcement personnel are held to higher ethical and legal

standard than ordinary citizens because their job requires public

accountability and adherence to the law that they enforce. The

Applicants and the Co-accused must be put to a higher degree of

accountability for the commission of the offences as alleged. On

the contrary, the Respondents attempt to dilute the criminal acts of

their colleagues is a definitive method to erode public trust. This

conduct undermines the very object of the criminal justice system,

which they are duty bound to enforce. In the facts and

circumstances of this case, the offences committed by the

Applicants and the Co-accused are grave and serious. I am also of

the view that prima facie, the offences as alleged in the FIR and of

which cognizance is taken by the Magistrate, is made out.

7.19 The Remand Report itself has narrated the manner in

which the Applicants and Co-accused have attempted to derail the

investigation by feigning ill health and avoiding interrogation. The

report has also demonstrated an apprehension that being Police

16th December 2025

Prasad Rajput (P.A.) 906_BA_4519_2025.docx

officers, they are aware of methods of police functioning and

working and have conspired to obliterate investigation.

Furthermore, they have successfully destroyed the electronic

evidence by way of deleting mobile phone data. The original

offence itself included intimidation of the Complainant and his

friends. Thus, the conduct of the Applicants and the Co-accused

does not inspire confidence in this Court that they are not likely to

tamper with evidence, and intimidate witnesses if enlarged on bail.

8. Considering the above discussion, the settled position

of law and the factual matrix, this is not a fit case to enlarge the

Applicants on bail. The Bail Application is thus, rejected.

(DR. NEELA GOKHALE, J)

16th December 2025

 
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