Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash S/O Manikrao Dhawale And 13 ... vs State Of Mah. Thr. Pso Ps Ajni Nagpur And ...
2025 Latest Caselaw 8877 Bom

Citation : 2025 Latest Caselaw 8877 Bom
Judgement Date : 15 December, 2025

[Cites 38, Cited by 0]

Bombay High Court

Prakash S/O Manikrao Dhawale And 13 ... vs State Of Mah. Thr. Pso Ps Ajni Nagpur And ... on 15 December, 2025

2025:BHC-NAG:14272-DB


                        J-apl316.21 final.odt                                   1/19


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


                                  CRIMINAL APPLICATION (APL) No.316 OF 2021


                        1.     Prakash S/o. Manikrao Dhawale,
                               Aged- 64 Years, Occupation - Agriculturist,

                        2.     Madhav S/o. Manikrao Dhawale,
                               Aged- 58 Years, Occupation - Service,

                        3.     Suresh S/o Manikrao Dhawale,
                               Aged- 54 Years, Occupation - Service,

                        4.     Vilas S/o. Manikrao Dhawale,
                               Aged- 50 Years, Occupation - Service,

                               All applicants 1 to 4 are
                               R/o. House No. 1966,
                               Near NIT Garden,
                               Besides Hanuman Mandir,
                               Old Babhulkheda, Nagpur.

                        5.     Shantabai Wd/o. Marotrao Dhawale,
                               Aged-85 Years, Occupation - Housewife,

                        6.     Vasudeo S/o Marotrao Dhawale,
                               Aged- 65 Years, Occupation - Retired,

                               Both applicants 5 & 6 are
                               R/o.169 Banerjee Layout,
                               Bhagwan Nagar,
                               Babhulkheda, Nagpur.

                        7.     Sushila W/o. Ramkrishna Bhoyar,
                               Aged- 60 Years, Occupation - Housewife,
                               R/o Plot No. 1, Laxminagar, RPTS Road, Nagpur.
 J-apl316.21 final.odt                                                2/19




8.     Anusaya W/o. Vithobaji Lambat,
       Aged-60 Years, Occupation - Housewife,
       R/o At Post - Chikhlapar,
       Mahalgaon, Tahsil and District - Nagpur.

9.     Lata W/o. Vijay Mankar,
       Aged-63 Years, Occupation - Housewife,
       R/o Plot No. Behind Revale Hospital,
       Quarter No. 8/5, MHADA, Rambagh Colony, Nagpur.

10. Hemlata W/o. Arun Chaure,
    Aged- 60 Years, Occupation - Housewife,
    R/o Opp. Ward no. 16, Gajanan Colony,
    Belgaon, Jambsavli, Tahsil - Saunsar,
    District - Chhindwara.

11. Vijay S/o Bala Dhawale,
    Aged-62 Years, Occupation - Business,

12.    Sunil S/o Bala Dhawale,
       Aged- 60 Years, Occupation - Business,

13.    Anil S/o Bala Dhawale,
       Aged-58 Years, Occupation - Business,

14.    Sanjay S/o Bala Dhawale,
       Aged-56 Years, Occupation - Business,

       Applicants 11 to 14 are
       R/o. Dhawale Engineering Works,
       Borsi Potiya Road, Durg, Chattisgarh.          :     APPLICANTS

         ...VERSUS...

1.     State of Maharashtra,
       Through its Police Station Officer,
       Ajni Police Station, Nagpur.

2.     Adv. Manik S/o Jagorao Sahare,
       Aged- 71 years,
       Occupation- Legal Practitioner,
       R/o. 89, Old Dnyaneshwar Nagar,
       Manewada Road, Nagpur.                     :       NON-APPLICANTS
 J-apl316.21 final.odt                                               3/19




=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Mr. Ritesh Badhe, Advocate for Applicants.
Mr. M.J. Khan, Additional Public Prosecutor for Non-applicant No.1.
Mr. Uday Gosari, Advocate for Non-applicant No.2.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

CORAM                       :   URMILA JOSHI-PHALKE AND
                                NANDESH S. DESHPANDE, JJ.
RESERVED ON    :                03rd DECEMBER, 2025.
PRONOUNCED ON :                 15th DECEMBER, 2025.

JUDGMENT :

(Per : Nandesh S. Deshpande, J.)

1. Heard. Admit. Heard finally by consent of learned

counsel appearing for the parties.

2. This is an application filed under Section 482 of the

Criminal Procedure Code the challenging the First Information

Report bearing Crime No.70/2021 for the offences punishable

under Sections 107, 109, 166, 217, 218, 406, 420, 467, 468 and

471 read with Section 120 of the Indian Penal Code. It further

challenges the judgment and order dated 2.1.2021 passed by the

District Judge-4, Nagpur in Criminal Revision Application

No.369/2018. By way of amendment the applicant has prayed for

quashing the charge-sheet No.256/2025 filed in connection with

said F.I.R. along with proceeding of Regular Criminal Case

No.4958/2025 pending before the Additional Chief Judicial

Magistrate, Nagpur.

3. The facts as stated in the application can be stated as

under :

A Co-operative Society, namely Medical Teachers Co-

operative Housing Society was registered on 15.1.1970 having

registration No.NGP/HSG/719/1970 with the Registrar of Co-

operative Societies on 15.1.1970 and one Mr. Balkrishna Vitthalrao

Bhatkar was the President of the Society. Since the said Society

was not carrying out its affairs in accordance with the provisions of

the Maharashtra Co-operative Societies Act, the Assistant Registrar,

Co-operative Societies, Sub-Division, Nagpur vide its order dated

11.7.1977 ordered the affairs of the said Society to be wound up

and appointed Assistant Co-operative Society Officer as its

liquidator. It is further stated in the application that thereafter the

family of the applicant entered into an agreement to sale dated

19.10.1981 with one Gandhi Nagar Co-operative Housing Society

for sale of their property situated at Mouza Babulkheda (old) P.H.

No.39 including Survey No.82/1. However, due to no-fulfilment of

contractual obligations, the said agreement to sale could not

culminate into a sale deed.

4. In the backdrop of these facts, a Society namely,

Manavseva Co-operative Houseing Society approached the family of

the applicants to purchase the property at Survey No.82/1,

admeasuring 10.3 acres. The person shown as President of earlier

Medical Teachers, Co-operative Housing Society was the same

person who was the President of Manavseva Co-operative Housing

Society as well. The said person induced the family of the

applicants to enter into a contract of sale by way of encumbered

(boza) sale-deed dated 13.10.1982 posing that the said Manavseva

Society is a registered Society. However, the consideration as

shown in the sale deed was not passed. Even though the sale-deed

was executed on 13.10.1982, the said came to be registered only on

11.5.1983 after obtaining the clearance from the Income Tax

Department. It is submitted by the applicants, and also as can be

seen from the said sale-deed in question executed between the

applicants and their family and the said Manavseva Society, that

the registration number is shown as 719 which was registration

number allotted to the Medical Teachers Co-operative Housing

Society and of which affairs were ordered to be wound up.

5. It is further stated in the application that the Gandhi

Nagar Co-operative Society filed a Special Civil Suit bearing

No.174/1983 which was re-numbered as R.C.S. No.133/2012

seeking specific performance on the basis of agreement to sale

dated 19.10.1981. In the said suit Manav Seva Co-operative

Housing Society was also joined as party/defendant No.17. It is

further submitted in the application that as at the relevant time

Urban Land (Ceiling and Regulation) Act, 1976 was in force, the

competent authority under the said Act i.e. the Deputy Collector,

Urban Land Ceiling Act, Nagpur after considering the returns filed

by the applicants held that the sale-deed dated 13.10.1982

executed by the applicants and their family in favour of Manav Seva

Co-operative Housing Society is null and void as provided under

Section 5(3) of the said Act. In an appeal filed by the applicants

under Section 33 of the said Act, the Collector vide order dated 20 th

June, 1991 dismissed the appeal and confirmed the order of the

competent authority. Both the authorities held that sale in

contravention of the provisions of the Act and, therefore, void.

6. Meanwhile, the Special Civil Suit No.174/1983 filed by

the Gandhi Nagar Co-operative Society went on trial wherein

certain admissions were made by the Deputy Registrar and the

Secretary of the Manav Seva Co-operative Housing Society, who

appeared as witnesses in the suit.

7. In the backdrop of these facts and more particularly in

view of the fact that the Manav Seva Co-operative Housing Society

and its illegal activities were exposed, the non-applicant No.2

herein filed a Misc. Criminal Application No.2519/2018 under

Section 156(3) of the Criminal Procedure Code for directions to the

respondent No.1 to lodge a First Information Report and investigate

the cognizable offences. The learned Chief Judicial Magistrate

passed an order below Exh.-1 putting the application for

verification as contemplated under Section 200 of the Criminal

Procedure Code. The respondent No.2 herein challenged the said

order by filing Revision bearing Criminal Revision No.369/2018 on

28.11.2018. Meanwhile, R.C.S. No.133/2022 filed by the Gandhi

Nagar Co-operative Society came to be dismissed by the trial Court

against which Regular Civil Appeal bearing No.225/2019 is pending

before the Distinct Court, Nagpur.

8. In the Criminal Revision filed by the respondent No.2

the District Judge-4 passed an order thereby quashing the order of

learned Chief Judicial Magistrate and directing the respondent No.2

to investigate the offences as per the provisions of Section 156(3) of

the Criminal Procedure Code. Thus, the First Information Report

bearing No.70/2021 is filed for offences punishable under various

sections mentioned above. It is this First Information Report which

is challenged in the present application along with charge-sheet

which is filed in consequence to the completion of investigation.

9. We have heard Mr. Ritesh Bade, learned counsel for

the applicant, Mr. M.J. Khan, learned Additional Public Prosecutor

for the non-applicant No.1 and Mr. Uday Gosavi, learned counsel

for the non-applicant No.2.

10. Mr. Bade, learned counsel for the applicant submits

that perusal of the First Information Report would show that

occurrence of the offences is shown from 10.1.1992 to 10.1.1998.

Thus, the First Information Report lodged on 10.2.2021 is highly

belated and, therefore, liable to be quashed. He further submits

that the litigation between the parties is a civil litigation which has

been intentionally given colour of criminality. He, therefore,

submits that the First Information Report and the consequent

charge-sheet is nothing but abuse of process of Court and,

therefore, liable to be quashed.

11. Per contra, learned Additional Public Prosecutor for

non-applicant No.1 while vehemently opposing the contentions

advanced by the learned counsel for the applicants submits that

even though there may be some civil straits in the dispute between

the non-applicant No.2 and the applicants, if a meaningful reading

of the First Information Report in question and the consequent

charge-sheet give rise to an offence punishable under the Indian

Penal Code, the charge-sheet need not be quashed.

12. Mr. Uday Gosavi, learned counsel for the non-applicant

No.2 while supporting the contentions advanced by the learned

Additional Public Prosecutor submits that only because there is

some element of civil dispute, cannot be a reason to quash the

entire charge-sheet. He further submits that no prejudice of

whatsoever nature would be caused if the matter is investigated as

directed by the Judicial Magistrate, First Class. He further submits

that the delay itself cannot be a ground to reject a legitimately

launched criminal prosecution.

13. By taking us through judgment in civil suit of Gandhi

Nagar Co-operative Housing Society Shri Gosavi submits that in the

said judgment certain sale-deeds executed by applicants have been

declared null and void. He further submits that the order of Urban

land Ceiling Authority is without hearing the non-applicant No.2. It

is his submission that the delay caused in lodging the First

Information Report is due to the fact of obtaining relevant

documents for lodging the First Information Report.

14. We have carefully perused the contentions advanced by

the learned counsels for the respective parties as also the record of

the matter. As can be seen from the First Information Report, the

crux of the matter lies in the sale-deed executed by one Manav Seva

Co-operative Housing Society showing its registration number as

NGP/SHG/719/70. The said sale-deed is executed in favour of

Manav Seva Co-operative Housing Society through its President

Mr. Balkrushna Vitthalrao Bhatkar by family members of the

applicants. As can be seen from the documents regarding liquidator

being appointed, the same is not disputed. It is, therefore, clear

that the said Manav Seva Co-operative Housing Society had no

authority or right to use registration number mentioned above

which belonged to one Medical Teachers Co-operative Housing

Society. It is, therefore, clear that it is the said Manav Seva Co-

operative Housing Society which by playing fraud upon the family

of the applicants have executed the sale-deed in question.

15. It can further be seen from the documents filed on

record that vide order dated 25.10.1988 the competent authority

under the Urban Land Ceiling Act declared the sale-deed dated

14.10.1982 as null and void which order was confirmed by the

Collector on 20th June, 1991. The other civil litigation between the

parties is also matter of record. In that view of the matter, the

non-applicant No.2 had no cause to file a complaint before the

Magistrate leading to lodging of the impugned First Information

Report in question.

16. The allegations in the First Information Report in

nutshell is that even though the family of the applicants sold the

property to said Manav Seva Co-operative Housing Society, the said

family of the applicants subsequently and without having any title

over the said property has sold the same again to various persons.

However, as stated supra the sale-deed in question was declared

null and void by the competent authority and thereafter by the

Collector.

17. On a deeper perusal of the record in the light of the

averments made by the counsels, even though it is submitted that

the order of ULC Authority was not available as per the information

supplied under the Right to Information Act, it would not deter us

from observing that the said order is already placed on record by

the applicants in which it is clearly observed that the sale-deed in

question is declared null and void. As far as the contention of the

learned counsel for the non-applicant No.2 is concerned, regarding

non-issuance of notice, before declaring the sale-deed as null and

void is concerned, the same is not a subject matter before us.

Furthermore, except for a bare averments that the applicants with

an intention to grab the land of the Society, they entered into a

conspiracy to initiate the proceeding under the ULC Act, nothing

has been placed on record.

18. Learned counsel for the respondent No.2 has raised a

ground that since the predecessor-in-title of the applicants have

accepted the sale consideration from the Society and executed a

sale-deed, the applicants are now prohibited from challenging the

status, is also unfounded and does not impress us since the

applicants are not challenging the status of the non-applicant No.2

as sale-deeds have been declared void by operation of law. The

same reasoning would apply to answer the contentions advanced by

the learned counsel for the respondent No.2 regarding absence of

challenge to the sale-deed executed in favour of non-applicant

No.2. A further contention of the non-applicant No.2 that the

applicants have never explained in their pleading as to how and

why they have fraudulently re-sold the property in favour of various

entities is not a question which would be germane while deciding

the present application as the inquiry in the present matter is

confined to a prima facie case being made out against the

applicants.

19. As we have already observed that there is no material

particulars regarding applicants acting in collusion with the ULC

Authority. Furthermore, there are no details or material particulars

as required in law to explain the delay caused in lodging the F.I.R.

True, it is that delay by itself cannot be a ground to quash the

F.I.R., however, inordinate and unexplained delay can be an aspect

which would be considered while appreciating rival contentions.

20. Thus, the allegations in the First Information Report

and the sale-deed do not make out any offence since the sale-deed

is already declared null and void. No incriminating material has

been placed on record that the applicants acted in collusion with

the authority except for the bare averments in the First Information

Report. Furthermore, there is no material placed on record that

some documents were forged leading to committing of offence

punishable under Sections 468 and 471 of the Indian Penal Code.

It seems that the Society i.e. Manav Seva Co-operative Housing

Society Limited has various disputes inter-se amongst its Executive

Committee/Members which has led to filing of the First Information

Report.

21. Furthermore, there is no explanation regarding the

huge delay since even according to the First Information Report the

alleged offences have occurred from 1992 to 1998. Thus, the First

Information Report lodged on 10.2.2021 is highly belated doubting

the veracity of the same. It seems that the non-applicant No.2 is

raking up old matters which have attained finality. A beneficial

reference in this regard can be made to the judgment of the Hon'ble

Supreme Court in the case of Hasmukhlal D. Vora and another Vs.

Stae of Tamil Nadu.

"22. There has been a gap of more than four years between the initial investigation and the filing of the complaint, and even after lapse of substantial amount of time, no evidence has been provided to sustain the claims in the complaint. As held by this Court in Bijoy Singh and another Vs. State of Bihar, inordinate delay, if not reasonably explained, can be fatal to the case of

the prosecution. The relevant extract from the judgment is extracted below :

"...........Delay wherever found is required to be explained by the prosecution. If the delay is reasonably explained, no adverse inference can be drawn, but failure to explain the delay would require the Court to minutely examine the prosecution version for ensuring itself as to whether any innocent person has been implicated in the crime or not. Insisting upon the accused to seek an explanation of the delay is not the requirement of law. It is always for the prosecution to explain such a delay and if reasonable, plausible and sufficient explanation is tendered, no adverse inference can be drawn against it."

23. In the present case, the Respondent has provided no explanation for the extraordinary delay of more than four years between the initial site inspection, the show cause notice, and the complaint. In fact, the absence of such an explanation only prompts the Court to infer some sinister motive behind initiating the criminal proceedings.

24. While inordinate delay in itself may not be ground for quashing of a criminal complaint, in such cases, unexplained inordinate delay of such length must be taken into consideration as a very crucial factor as grounds for quashing a criminal complaint."

22. As stated by the Hon'ble Supreme Court for attracting

the offence punishable under Section 406 what is a condition

precedent is that there should be 'entrustment'. In the landmark

decision in the case of State of Gujarat Vs. Jaswantlal Nathalal,

reported in (1968) 2 SCR 408, it is stated as under :

"The term "entrusted" found in Section 405 IPC

governs not only the words "with the property"

immediately following it but also the words "or with any dominion over the property" occurring thereafter- see Velji Raghvaji Patel Vs. State of Maharashtra, [(1965) 2 S.C.R. 429]. Before there can be any entrustment there must be a trust meaning thereby an obligation annexed to the ownership of property and a confidence reposed in and accepted by the owner or declared and accepted by him for the benefit of another or of another and the owner. But that does not mean that such an entrustment need conform to all the technicalities of the law of trust - see Jaswantrai Manilal Akhaney Vs. State of Bombay [1956 SCR 483, 498500]. The expression 'entrustment' carries with it the implication that the person handing over any property or on whose behalf that properly is handed over to another, continues to be its owner. Further the person handing over the property must have confidence in the person taking the property so as to create a fiduciary relationship between them. A mere transaction of sale cannot amount to an entrustment. It is true that the government had sold the cement in question to BSS solely for the purpose of being used in connection with the construction work referred to earlier. But that circumstance does not make the transaction in question anything other than a sale. After delivery of the cement, the Government had neither any right nor dominion over it. If the purchaser or his representative had failed to comply with the requirements of any law relating to cement control, he should have been prosecuted for the same. But we are unable to hold that there was any breach of trust."

23. Furthermore, in the case of Pradeep Kumar Kesarwani

Vs. State of Uttar Praesh and another, reported in 2025 SCC OnLine

SC 1947, in para 20 the Supreme Court has stated as under :

The following steps should ordinarily determine the veracity of a prayer for quashing, raised by an

accused by invoking the power vested in the High Court under Section 482 of the Cr.P.C.:-

(i)Step one, whether the material relied upon by the accused is sound, reasonable, and indubitable, i.e., the materials is of sterling and impeccable quality?

(ii) Step two, whether the material relied upon by the accused, would rule out the assertions contained in the charges levelled against the accused, i.e., the material is sufficient to reject and overrule the factual assertions contained in the complaint, i.e., the material is such, as would persuade a reasonable person to dismiss and condemn the factual basis of the accusations as false.

(iii) Step three, whether the material relied upon by the accused, has not been refuted by the prosecution/complainant; and/or the material is such, that it cannot be justifiably refuted by the prosecution/complainant?

(iv) Step four, whether proceeding with the trial would result in an abuse of process of the court, and would not serve the ends of justice?

If the answer to all the steps is in the affirmative, judicial conscience of the High Court should persuade it to quash such criminal -

proceedings, in exercise of power vested in it under Section 482 of the Cr.P.C. Such exercise of power, besides doing justice to the accused, would save precious court time, which would otherwise be wasted in holding such a trial (as well as, proceedings arising therefrom) specially when, it is clear that the same would not conclude in the conviction of the accused. [(See : Thapar vs. Madan lal Kapoor (Criminal Appeal No.174 of 2013)]

24. If the allegations in the First Information Report and

the consequent charge-sheet filed on record is tested on the

touchstone of the dictum of the Hon'ble Supreme Court

re-produced supra, we are of the considered opinion that the First

Information Report and the material collected by the prosecution

falls hopelessly short of the requirement laid down in the said

judgments. It is, therefor, clear that continuance of criminal

proceedings against the applicants would be an abuse of process of

law and would cause serious injustice to them. The situation

would, therefore, fall squarely within the parameters of the State of

Haryana and others Vs. Ch. Bhajan Lal and others, reported in AIR

1992 SC 604,

1. Where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima-facie constitute any offence or make out a case against the accused.

3. Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.

5. Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.

7. Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

25. As far as the order dated 2.1.2021 passed by the

Special Judge, Special Court in Criminal Revision No.369/2018 is

concerned, the same is totally unreasoned are. The Sessions Court

ought to have examined the facts of the case and could not have

mechanically passed the order leading to lodging of F.I.R.

26. We, therefore, pass the following order :

ORDER

(i) The application is allowed.

(ii) The First Information Report dated 10.2.2021,

registered by the respondent No.1, in Crime No.70/2021, for the

offences punishable under Sections 107, 109, 166, 217, 218, 406,

420, 467, 468 and 471 of the Indian Penal Code and the Charge-

sheet bearing No.256/2025 along with the proceeding in Regular

Criminal Case No.4958/2025 is quashed and set aside to the extent

of the applicants, namely, (1) Prakash S/o. Manikrao Dhawale, (2)

Madhav S/o. Manikrao Dhawale, (3) Suresh S/o Manikrao Dhawale,

(4) Vilas S/o. Manikrao Dhawale (5) Shantabai Wd/o. Marotrao

Dhawale, (6) Vasudeo S/o Marotrao Dhawale, (7) Sushila W/o.

Ramkrishna Bhoyar, (8) Anusaya W/o. Vithobaji Lambat, (9) Lata

W/o. Vijay Mankar, (10) Hemlata W/o. Arun Chaure, (11) Vijay S/o

Bala Dhawale, (12) Sunil S/o Bala Dhawale, (13) Anil S/o Bala

Dhawale and (14) Sanjay S/o Bala Dhawale,

(iii) Likewise, the Judgment and order dated

2.1.2021, passed by the District Judge-4, Nagpur in Criminal

Revision Application No.369/2008 leading to registration of the

First Information Report No.70/2021 is also quashed and set aside.

(iv) The application is disposed of in above terms.

                                                        (v)    No order as to costs.



                                        (Nandesh S. Deshpande, J.)                (Urmila Joshi-Phalke, J.)




                      wadode




Signed by: Mr. Devendra Wadode
Designation: PS To Honourable Judge
Date: 16/12/2025 12:49:21
 

 
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