Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahesh Babji Kalingan vs The State Of Maharashtra
2025 Latest Caselaw 9353 Bom

Citation : 2025 Latest Caselaw 9353 Bom
Judgement Date : 31 December, 2025

[Cites 9, Cited by 0]

Bombay High Court

Mahesh Babji Kalingan vs The State Of Maharashtra on 31 December, 2025

                                    7-IA-4862-2025 IN APEAL-84-2016.doc


       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
             CRIMINAL APPELLATE JURISDICTION

                INTERIM APPLICATION NO. 4862 OF 2025
                                IN
                   CRIMINAL APPEAL NO.84 OF 2016
                               WITH
                   CRIMINAL APPEAL NO.84 OF 2016

Vinod @Sai Damodar Ghogale                      ... Applicant/ Appellant
          Versus
State of Maharashtra and Anr.                   ... Respondent

                                 WITH
                     CRIMINAL APPEAL NO.980 OF 2015

Sanjit Krishna Shetty @ Lafda Shetty            ... Appellant
          Versus
State of Maharashtra                            ... Respondent

                                WITH
                    CRIMINAL APPEAL NO.1047 OF 2015

Mahesh Babji Kalingan                           ... Appellant
          Versus
State of Maharashtra                            ... Respondent

                       --------------------
Mr. Subhash Jha along with Mr. Siddharth Jha, for the Applicant/
Appellant.

Mr. Chanderkant Jadhav, ACP, Crime Branch, D-1.


Manisha                                                                         1/6




 ::: Uploaded on - 31/12/2025              ::: Downloaded on - 31/12/2025 20:33:01 :::
                                             7-IA-4862-2025 IN APEAL-84-2016.doc


Ms. Vaishali Sarwade, API, Crime Branch, Unit-7, Ghatkopar,
Mumbai.

Mr. Mayur S. Sonavane, APP for the Respondent-State.
                         --------------------

                                CORAM   :   SANDESH D. PATIL, J.

                                 DATE   : 31st DECEMBER, 2025.
                                          (VACATION COURT)
P.C.:


1.      By the present Application, the Applicant is seeking stay of the

judgment and order dated 23/09/2015 passed by the learned Special

Judge in MCOC Special Case No.2 of 2010 along with MCOC

Special Case No.7 of 2010 arising out of DCB, CID F.I.R. No.154 of

2009 (corresponding F.I.R. No.286 of 2009 of Vikhroli Police Station,

Mumbai). By the impugned judgment and order, the Applicant who is

Accused No.5 was convicted for offence under Section 3(2) of the

MCOC Act, and was sentenced to suffer rigorous imprisonment for

ten years and to pay fine of Rs.5 lacs; in default to undergo rigorous

imprisonment for three years. He was also convicted under Section

3(4) of the MCOC Act, however, in light of the sentence imposed

under Section 3(2), no separate sentence was awarded.



Manisha                                                                                 2/6




 ::: Uploaded on - 31/12/2025                      ::: Downloaded on - 31/12/2025 20:33:01 :::
                                    7-IA-4862-2025 IN APEAL-84-2016.doc




2.     The Applicant thereafter preferred the present Appeal. The

Appeal was admitted by this Court on 09/02/2016. The Applicant had

preferred an application bearing Criminal Application No. 91 of 2016

for suspension of sentence and release the Applicant on bail during

pendency of the Appeal filed by him. That application for suspension

and bail was rejected by this Court vide order dated 02/03/2017. The

Applicant being aggrieved and dissatisfied with the judgment and

order passed by Single Bench of this Court, preferred Special Leave

Petition before the Apex Court. The Apex Court set aside the order

passed by this Court and released the Applicant on bail vide order

dated 03/10/2017.



3.     Mr. Subhash Jha, learned Advocate for Applicant/ Appellant

states that he had never preferred an application of stay of the

judgment and order. He further states that he wants to contest the

election for the post of Municipal Corporator, however, because of his

conviction there is impediment to contest the election, on account of




Manisha                                                                        3/6




 ::: Uploaded on - 31/12/2025             ::: Downloaded on - 31/12/2025 20:33:01 :::
                                      7-IA-4862-2025 IN APEAL-84-2016.doc



bar of Section 8 of the Representatives of Peoples Act.



4.     Mr. Mayur Sonavane, learned APP for the Respondent-State

states that after the impugned judgment and order was passed there is

yet another offence registered against the Applicant under Sections

307, 143, 144, 148, 149, 120B of the Indian Penal Code. Therefore,

he seeks rejection of the present application.



5.     Heard learned Counsel appearing for the respective parties. The

Applicant was behind the bars for more than seven years. The Appeal

is already admitted by this Court vide order dated 09/02/2016. The

only question which arises before this Curt is whether the impugned

judgment and order deserves to be stayed in light of that fact that the

sentence is of a fixed imprisonment of 10 years.



6.     At the time of filing of the Appeal and at the time of decision of

the bail application, as per the statement of Mr. Subhash Jha, learned

Advocate for the Applicant/ Appellant, no application for stay was




Manisha                                                                           4/6




 ::: Uploaded on - 31/12/2025                ::: Downloaded on - 31/12/2025 20:33:01 :::
                                                7-IA-4862-2025 IN APEAL-84-2016.doc



preferred. For the first time, the present application is preferred in the

light of ensuing election of the Municipal Corporation. The Appeal is

already admitted and the Applicant has undergone more than 7 years

of sentence. The Appeal was not taken for hearing since February,

2016. The Appeal is admitted. Prima facie, it appears that, the

question of sanction arises in this matter. So also the requirement of

fulfillment of conditions of filing of two or chargesheets against each

of the accused within a period of ten years as contemplated under

definition of organized crime arises. Taking into consideration the

judgment        of    the       Apex   Court     in   the    matter       of     Ranjitsing

Brahmajeetsing Sharma Vs. State of Maharashtra and Anr. [(2005) 5

SCC 294], this is a fit case where the sentence needs to be stayed. The

Applicant wants to contest the election to the Municipal Corporation,

although right to contest election is not a fundamental right; yet his

right to participate in a democratic process is surely likely to be

effected. The present Application is preferred as per judgment of the

Apex Court in the matter of Ravikant S. Patil Vs. Sarvabhouma S.

Bagali [(2007) 1 SCC 673). For the reasons mentioned hereinabove, I




Manisha                                                                                     5/6




 ::: Uploaded on - 31/12/2025                          ::: Downloaded on - 31/12/2025 20:33:01 :::
                                         7-IA-4862-2025 IN APEAL-84-2016.doc



am inclined to pass the following order.

                                      ORDER

i. Pending the hearing and final disposal of the

application, this effect, implementation and execution of

the Judgment and Order dated 23/09/2015 passed by the

learned Special Judge in MCOC Special Case No.2 of

2010 along with MCOC Special Case No.7 of 2010

arising out of DCB, CID F.I.R. No.154 of 2009

(corresponding F.I.R. No.286 of 2009 of Vikhroli Police

Station, Mumbai) is stayed.

7. Stand over to 21st January, 2026 for further consideration.

8. All concerned parties to act on the authenticated copy of this

order.

(SANDESH D. PATIL, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter