Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Krishna Vijay Gohil vs Union Territory Of Daman And Diu And Ors.
2025 Latest Caselaw 8827 Bom

Citation : 2025 Latest Caselaw 8827 Bom
Judgement Date : 16 December, 2025

[Cites 12, Cited by 0]

Bombay High Court

Krishna Vijay Gohil vs Union Territory Of Daman And Diu And Ors. on 16 December, 2025

2025:BHC-AS:55446

                    Prasad Rajput
                        (P.A.)                                   905_BA_4518_2025.doc




                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  CRIMINAL APPELLATE JURISDICTION
                                    BAIL APPLICATION NO. 4518 OF 2025


                    Krishna Vijay Gohil                                          ...Applicant
                          Versus
                    Union Territory of Daman & Diu and Ors.                      ...Respondents


                         Mr. Rushi Bhuta a/w Ms. Khushboo Shah a/w Mr. Parth
                          Govilkar a/w Ms. Vaishnavi Javheri a/w Ms. Karishma
                          Rajesh a/w Mr. Pratham R. Jain a/w Ms. Ankita Bamboli
                          a/w Ms. Bhavi Kapoor i/b. Mr. Vivek Pandey, Advocate for
                          Applicant.
                         Mr. Ashwin Thool a/w Mr. Ayush Singh a/w Archishmati
                          Chandramore, Advocate for Respondent No.1 (U.T.)
                         Mr. Shreyas Uday Lalit a/w Mr. Varun Thokal a/w Mr.
                           Aditya Singh i/b. Mr. Varun Thokal, Advocate for
                           Respondent No.4 / Intervenor.


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

-

1. The Applicant seeks his release on bail in

connection with FIR No. 0039 of 2025 dated 26 th August

2025, registered with the Coastal Police Station, Kadaiya,

Daman, for offences punishable under Section 140(2), 308(7)

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 17th 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 Applicant 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 and his friends,

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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

Applicant is the Head Constable.

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 Applicant and others

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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

price for releasing the Complainant and his friends.

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 A neighbour, Bhavin, called Aajessh-Complainant

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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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

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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

on the police helpline No. 112. The Police of the Coastal Police

Station, Kadaiya, Daman, came to their rescue and

accompanied them to the Police Station. The Complainant

was shown the photos of the Police personnel working in the

Crime Branch. He identified the Applicant, Krishnavijay Gohil,

Head Constable, along with Co-accused, Ankush Singh and

Jatin Kumar Patel, Ramdevsinh Jadeja, Vishal Mir, Vikas

Rajput, Chintan Desai, Dilip Gavit, all Police Constables, and

Dhanji Dubariya, 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,

Jatinkumar Patel, Ankush Singh, Vishal Mir, Ramdevsinh

Jadeja, Chintan Desai, 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 identified the Applicant,

Krishna Vijay Gohil who did the negotiations regarding the

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

amount to be paid and finally, Dhanji Dubariya, 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.

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 3rd 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

Applicant and the Co-accused except Dhanji Dubariya, 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 Applicant 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 applications and hence, the Applicant is before this

Court seeking the relief as prayed.

3. Mr. Rushi Bhuta, Ld. Counsel appeared for the

Applicant, 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. Sonu Dubey, PSI, submitted

written submissions on behalf of Respondent Nos. 1 and 2

through standing counsel Mr. Thool.

4. SUBMISSIONS ON BEHALF OF THE APPLICANT:

4.1 At the outset, it was submitted that the offences

under which the Applicant and the Co-accused are charged

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

are all bailable offences and hence, as of right, the Applicant

deserves 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.

4.3 The ingredients of Section 140(2) of the BNS do

not apply to the acts alleged to have been committed by the

Applicant 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 Applicant 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 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.






                                    th
                               16 December 2025



  Prasad Rajput
     (P.A.)                                   905_BA_4518_2025.doc


 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.

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 Applicant does not

constitute any offence as alleged. Hence, Mr. Pandey prays

that the Applicant be released on bail.

5. SUBMISSIONS ON BEHALF OF RESPONDENT

NOS. 1 AND 2:

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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

submissions of the Respondents largely support the case of the

Applicant. The 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 17th October 2025 is filed before the JMFC,

Daman.

6. SUBMISSIONS ON BEHALF OF THE INTERVENOR

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

/ RESPONDENT NO.4:

6.1 As soon as the charge sheet was filed under

bailable offences, the JMFC, Daman, by its order dated 20 th

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 Applicant and other co-accused 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

FIR clearly establish illegal abduction without sufficient and

justifiable 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 Applicant and other co-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 Applicant 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

detention, till ransom amount was received, was carried out

in the Police 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 Applicant and other co-accused is

established. The Complainant and his friends have identified

the Applicant and the Co-accused. Moreover, instead of co-






                                 th
                               16 December 2025



  Prasad Rajput
     (P.A.)                                   905_BA_4518_2025.doc


operating with the investigation, co-accused, Jatin Kumar

Patel, tried to derail the same by inflicting injuries upon

himself. The letter dated 30 th August 2025 to the SP shows a

huge conspiracy between the Applicant, 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.

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

(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 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;






                                 th
                               16 December 2025



  Prasad Rajput
     (P.A.)                                       905_BA_4518_2025.doc


(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;

(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.






                                    th
                                16 December 2025



  Prasad Rajput
     (P.A.)                                   905_BA_4518_2025.doc


(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 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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--

(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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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.

(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)

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 175 of the BNSS.

7.4 The Supreme Court in its recent decision in the

matter of Sharif Ahmed vs State of Uttar Pradesh 1 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 Jharkhand2,

the Supreme Court reiterated its words in another earlier

decision in the matter of Bhagwant Singh v. Commissioner of

1 2024 INSC 363 22024 SCC OnLine SC 269

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

Police and Another3, 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 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)

3 (1985) 2 SCC 537

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 cognizance 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 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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

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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 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 chargesheet is only the opinion of the investigating

officer arrived after analyzing the information collected by the

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 chargesheet as a

threshold, to take cognizance or otherwise, and proceed to

issue process to the accused.

7.8 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 Applicant and the Co-accused abducted the 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;






                                 th
                               16 December 2025



  Prasad Rajput
     (P.A.)                                   905_BA_4518_2025.doc


their mobile phones and other valuable items were snatched

from them. All these facts are also noted in the chargesheet.

While seeking police custody of the Applicant 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.'

7.9 Thereafter, by Remand Report dated 1 st September

2025 was filed requesting the Applicant 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:

'During the interrogation the accused persons confessed

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 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.'

7.10 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)

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

and 238 of the BNS, 2023 have been added to the charges

against the Applicant and co-accused. The Magistrate was also

informed that further investigation established that the

Applicant 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

Applicant and Co-accused have abused their 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.

7.11 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

BNS, 2023. Accordingly, the charge sheet was filed on the

same bailable sections. Section 140(2) was dropped from the

charge sheet.

7.12 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

Applicant and the Co-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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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 and fine is made

out and hence, rejected the bail application.

7.13 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

chargesheet 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.



 7.14             Another important aspect is the sanction accorded





                                 th
                               16 December 2025



  Prasad Rajput
     (P.A.)                                   905_BA_4518_2025.doc


by the DIG to the prosecution of the Applicant and the Co-

accused except Dhanji Dubariya, 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 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 Applicant and the Co-accused

Constables and Head Constable for the offences mentioned in

the FIR/ chargesheet, but also has left it to the discretion of

the Magistrate Court to take cognizance of any other offences

as deemed appropriate in law.



 7.15             Another disturbing aspect in the case is that a




                                 th
                               16 December 2025



  Prasad Rajput
     (P.A.)                                   905_BA_4518_2025.doc


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 26th 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 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 Applicant 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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.

7.16 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;

(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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

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

bail.

7.17 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, 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

they enforce. The Applicant 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 Applicant 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.

7.18 The Remand Report itself has narrated the manner

in which the Applicant 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 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

th 16 December 2025

Prasad Rajput (P.A.) 905_BA_4518_2025.doc

deleting mobile phone data. The original offence itself

included intimidation of the Complainant and his friends.

Thus, the conduct of the Applicant 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 Applicant on bail. The Bail Application is thus,

rejected.

(DR. NEELA GOKHALE, J)

th 16 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