Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramkrishna Maroti Bangar And Others vs The State Of Maharashtra And Another
2025 Latest Caselaw 2442 Bom

Citation : 2025 Latest Caselaw 2442 Bom
Judgement Date : 10 February, 2025

Bombay High Court

Ramkrishna Maroti Bangar And Others vs The State Of Maharashtra And Another on 10 February, 2025

2025:BHC-AUG:3496


                                                                  2-*Cri-Appeal-1028-2024.odt




                          IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                     BENCH AT AURANGABAD

                                CRIMINAL APPEAL NO. 1028 OF 2024

                    1]   Ramkrishna s/o Maroti Bangar
                         Age: 75 Years, Occ: Agri and Business
                         R/o: Patoda, Taluka Patoda
                         District: Beed

                    2]   Vijaysingh @ Bala s/o Ramkrishna Bangar
                         Age: 38 years, Occ : Agri and Business
                         R/o: Patoda, Taluka Patoda
                         District: Beed

                    3]   Satyabhamabai w/o Ramkrishna Bangar
                         Age: 70 years, Occ: Housewife and Business
                         R/o: Patoda, Taluka Patoda District Beed

                    4]   Aabasaheb s/o Bhanudas Gopalghare
                         Age: 55 years, Occ: Service
                         R/o: Patoda, Taluka Patoda
                         District: Beed                            ... APPELLANTS

                              VERSUS

                    1]   The State of Maharashtra,
                         Through Beed Rural Police Station,
                         Beed Taluka and District Beed

                    2]   Amol s/o Babasaheb Waghmare
                         Age: 29 years, Occu: Labour,
                         R/o: Andhapuri Ghat,
                         Taluka and District Beed,
                         At present in-front of Rashtrawadi
                         Karyalaya, Shivajinagar, Beed           ... RESPONDENTS



                                                                                     1 of 17
                                   (( 2 ))      2-*Cri-Appeal-1028-2024




Mr. Rajendra S. Deshmukh, Senior Advocate a/w Ms Rakshanda
Rajan Jaiswal i/b Mr. Praful Bachate, Advocate for the Appellants
Ms Chaitali Chaudhari - Kutti, APP for Respondent No.1 - State
Mr. R. N. Dhorde, Senior Advocate i/b Mr. V. R. Dhorde, a/w Mr. S. S.
Dudhane, Advocate for Respondent No.2
                                 ....

                    CORAM : Y. G. KHOBRAGADE, J.

         RESERVED ON : 03.02.2025
      PRONOUNCED ON : 10.02.2025
JUDGMENT :

-

1. Heard Mr. Rajendra Deshmukh, the learned Senior

counsel with Ms Rakshanda Rajan Jaiswal, instructed by Mr. Praful

Bachate, the learned counsel for the Appellants, the learned APP for

Respondent No.1 and Mr. R. N. Dhorde, the learned Senior counsel

instructed by Mr. V. R. Dhorde, along with Mr. S. S. Dudhane,

Advocate for Respondent No.2 / victim-informant.

2. By the present Appeal, the Appellants/accused have

invoked the jurisdiction of this Court under Section 14A of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act,

1989 read with Section 482 of the Bhartiya Nagarik Suraksha

Sanhita, 2023 and take exception to the order dated 19.11.2024

passed by the learned Special Judge, (Atrocities), Beed, Below Exh.1

2 of 17 (( 3 )) 2-*Cri-Appeal-1028-2024

in Criminal Bail Application No.1237 of 2024, whereby the prayer for

pre-arrest bail was declined in Crime No. 0394 of 2024 for the

offences punishable under Sections 109, 115(2), 318(4), 351(2),

351(3), 352, 61(2) of B.N.S., 2023 and Section 3(1)(r), 3(1)(s), 3(2)

(va) of Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989.

3. In a nutshell, it is the prosecution's case that, on

11.11.2024, Respondent No.2/informant lodged an oral report with

Police Station (Rural), Beed alleging that, from the year 2005 till

2008, he was residing in Hutatma Deorao Magasvargiya Hostel,

Bhayala, run by Shri Ramkrishna Bangar, Appellant No.1. He knows

the appellant accused No.2 Vijaysingh @ Bala Ramkrishna Bangar

and Smt. Satyabhamabai w/o Ramkrishna Bangar, appellant/accused

No.3. He belongs to Scheduled Castes community. In the year 2012,

the accused No. 1 appointed him on temporary basis on the post of

Laboratory Assistant with Adarsh Kanishth Mahavidyalaya, Khalapuri.

At that time, he met accused No.1 Ramkrishna Bangar. Respondent

No.2 informant further alleged that, in the year 2018, accused No.1

to 3 obtained Rs.4,00,000/- from him, but, subsequently tortured

him by raising an additional demand of Rs.6,00,000/- and issued

3 of 17 (( 4 )) 2-*Cri-Appeal-1028-2024

threats that if he fail to pay the said amount, he would be removed

from his job. It is further alleged that, the accused Nos. 1 to 3 never

paid him salary and whenever he asked for his salary, he was abused

on the basis of his caste. The Appellant No.4 is the Headmaster of a

school run by the accused Nos. 1 to 3.

4. On 10.11.2024 at about 9.00 a.m., he visited the house of

accused No.1 to 3 in village Patoda and requested the Appellant no. 1

for refund of money of Rs.4,00,000/-, which was paid by him to

secure the job in presence of accused No.3, Satyabhamabai Bangar

and accused No.4 Aabasaheb Bhanudas Gopalghare. But accused

No.1 Ramkrishna Bangar, abused him on the basis of his caste, saying

"rw ekrax lektkpk vkgsl] EkkaxV~;k rqyk d'kkyk ixkj ikfgts] ,drj rqyk QqdV uksdjh

fnyh vkgs] rw tj tkLr 'kgk.ki.kk dsyk rj rqyk ukSdjho:u dk<qu Vkdq vkf.k rq>s iSls

lq/nk ijr nsr ukghr " (you belongs to Matang community, why do you

need salary? If you act too smart, we will fire you from your job and

will not even pay you). Accused No.1 Ramkrishna Bangar, and his

staff members assaulted him and drove him out of the house.

Thereafter the accused No.4 Aabasaheb Gopalghare followed him and

convinced that he would talk with Accused No.1 about return of

money to him, hence, he waited at Patoda for considerable time, but

4 of 17 (( 5 )) 2-*Cri-Appeal-1028-2024

there were no contact with Accused no. 4. Therefore, he gave phone

call to the accused No.4 but at that time, the accused No.4 issued him

life threat. Then he started to return by an Autorickshaw towards

Beed, but at about 8.30 p.m., he alighted from the Autorickshaw near

Ghule Petrol Pump. It further alleged that, at that time the accused

No.4 Aabasaheb Gopalghare and two other unknown persons came

there on motorcycle and took him beside the road and told him that,

how he dared to visit at the bungalow of accused No.1 and abused

him on his caste. The accused No.4 also told him that, the accused

No.1, 2 and 3 directed him to kill him with an intention that he

would not enter again at the bungalow of accused no. 1. The other

unknown two persons caught hold his hands-legs and laid down him

and accused No.4 poured petrol on this person from bottle and set

him on fire. Therefore, he sustained burn injuries to his both legs.

Due to screaming, the accused No.4 and other two unknown persons

fled away from the spot. Thereafter, some persons brought him at the

Government Hospital, Beed.

5. The Appellants/accused filed Criminal Bail Application

No.1237 of 2024 under Section 482 of the Bhartiya Nyaya Sanhita,

2023 before the learned Special Court, Beed and prayed for

5 of 17 (( 6 )) 2-*Cri-Appeal-1028-2024

anticipatory bail in Crime No.0394 of 2024. However, on 19.11.2024,

the learned Special Court under the Atrocities Act, passed the

impugned order and rejected said application.

6. Mr. Deshmukh, the learned Senior counsel for the

Appellants, vehemently canvassed that, there is political rivalry

between Appellant No.1 and the Guardian Minister of Beed District.

Therefore, to prevent Appellant No.1 from contesting the

Parliamentary and State Legislative Assembly Elections of 2024,

various crimes have been registered against the appellants at the

instance of the Guardian Minister which are as under:

(1) Crime No.0236 of 2024, dated 18.09.2024, registered with Patoda Police Station, for the offences punishable under Section 420, 467, 468, 471, 120-B of the I.P.C.; (2) Crime No.0163 of 2024, dated 29.09.2024, registered with Shirsala Police Station, for the offences punishable under Sections 406, 420, 506 read with Section 34 of I.P.C.; (3) Crime No.264 of 2024 dated 09.10.2024, registered with Patoda Police Station, for the offence under Sections 406, 409, 467, 468, 471, 420 read with Section 34 of I.P.C., for the offences allegedly committed during the period w.e.f. 01.04.2010 to 28.08.2013;

(4) Crime No.0313 of 2024, registered with Neknoor Police Station, for the offence punishable under Section 109 of

6 of 17 (( 7 )) 2-*Cri-Appeal-1028-2024

Bhartiya Nyaya Sanhita, 2023, Sections 3, 25 and 27 of the Arms Act;

(5) Crime No.352 of 2024, registered with Ambajogai Police Station, Taluka Ambajogai, Dist. Beed, for the offence punishable under Sections 25 of the Indian Arms Act, 135 of the Maharashtra Police Act, Sections 109, 191(2), 191(3), 352 of Bhartiya Nyaya Sanhita and lastly (6) Crime No.0394 of 2024 got registered on 11.11.2024 with Beed Rural Police Station, Beed, for the offences under Sections 3(1)(r), 3(1)(s), 3(2)(va) of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 and under Sections 109, 115(2), 318(4), 351(2), 351(3), 351, 61(2) of B.N.S. 2023.

7. The learned senior counsel for the Appellant canvassed

that, in the FIR, the Respondent no. 2 informant, made specific

allegations against the Appellants for abusing him on the basis of his

caste in public view but said bare statement is not sufficient and it

does not create a bar under Section 18 and 18-A of the Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities) Act to consider

the application for anticipatory bail. However, the learned Special

Court failed to consider said fact and passed the impugned order,

hence, prayed to quash and set aside the same.





                                                                      7 of 17
                                     (( 8 ))       2-*Cri-Appeal-1028-2024




8. It is further canvassed that, as per the story given in the

F.I.R., on 10.11.2024, at about 8.30 p.m., the Respondent no. 2

alighted near the petrol pump on main road, at that time the accused

No.4 Aabasaheb Gopalghare along with other two unknown persons

visited him on motorcycle and took him beside the road. Thereafter,

the Appellant/accused No.4 Aabasaheb abused him on his caste.

However, the informant has not stated that, the accused No.4

Aabasaheb abused him on his caste within the public view. Therefore,

bar u/s 18 and 18-A of Atrocities Act does not create the bar but the

learned Special Court failed to consider said fact.

9. It is further canvassed that, as per contents of F.I.R., on

10.11.2024 at about 9.00 a.m., Respondent No.2 visited the bunglow

of Appellant/accused No.1 Ramkrishna Bangar and asked for return

of money which were given by him while securing employment, but

the accused No.1 abused him on his caste and then employees of

accused No.1 removed him. However, Respondent No.2 has not

disclosed the names of those employees. Therefore, the story of FIR is

concocted and just falsely implicated the Appellants with a view to

keep away the Appellant No.1 from contesting the elections.



                                                                       8 of 17
                                        (( 9 ))         2-*Cri-Appeal-1028-2024




Therefore,   prayed      for   enlarging       the   Appellants/accused          on

anticipatory bail.


10. In support of these submissions, the learned Senior

counsel for the Appellants placed reliance on the following case laws.

(i) Hitesh Verma Vs. State of Uttarakhand and Another, (2020) 10 SCC 710;

(ii) Sk. Akbar Sk. Bismillah and Ors. Vs. State of Maharashtra and Anr., Judgment dated 17.07.2022, passed by this Court (Nagpur Bench) in Criminal Application (APL) No.953 of 2019;

(iii) Priti Agarwalla and Others Vs. State of GNCT of Delhi and Others, 2024 SCC OnLine SC 973;

(iv) Shajan Skarla Vs. State of Kerala and Another, 2024 SCC OnLine SC 2249;

(v) Rabindra Kumar Chhatoi Vs. The State of Odisha & Anr., Order dated 05.12.2024, passed by the Hon'ble Supreme Court in Special Leave to Appeal (Cri.) No(s). 1608 of 2020.

11. Per contra, the learned APP canvassed that the

Investigating Officer conducted investigation and recorded spot

panchanama as well as statements of the witnesses. The I.O. obtained

the C.D.R. of the Mobile Phones of the accused and the victim. As per

the call detail reports, on the day of incident at about 9.00 a.m., the

9 of 17 (( 10 )) 2-*Cri-Appeal-1028-2024

mobile of the informant/victim was moved in Beed, Manjarsumba,

Savangi, Kaij, Chandansavargaon, Dhaygudapimpla, Parali,

Lokhandisavargaon, Kaij, Hol, Manjarsumba, Beed. So also, from

22.42 hours to 23.46 hours, the mobile of Respondent No.2/victim

was under tower location of Beed city. The Respondent No.2/victim

was asked to produce the clothes he was wearing at the time of the

incident, but he failed to do so. The Investigating Officer drawn spot

panchanama as per location given by Respondent No.2/victim. The

spot of incident is 2 kms., away from Ghule Petrol Pump. Therefore,

statements of the witnesses from said petrol pump are not recorded.

After due investigation, the Investigating Officer did not find any

substance or material evidence as against the accused persons,

therefore, on 30.01.2025, the Investigating Officer submitted "B"

summary report before the trial Court. Therefore, prayed for passing

of suitable order.

12. Per contra, Mr. Dhorde, the learned Senior Advocate,

appeared on behalf of Respondent No.2 and canvassed in vehemence

that, several offences are registered against Appellant No.1

Ramkrishna Bangar, which shows about criminal antecedents against

the Appellant No.1 about committing several crimes. Further, as per

10 of 17 (( 11 )) 2-*Cri-Appeal-1028-2024

the F.I.R., the accused/Appellant No.1 abused the Respondent No.2

on his caste in public view as per contents of Report. The Respondent

no. 2 specifically alleged that, the Accused no. 1 was present in the

gallery of his house and other employees removed the Respondent

no.2. However, the Investigating Officer has not conducted proper

investigation to show favour to the Appellants. So also, the

Investigating Officer has not collected CCTV footage from the house

of accused, which may prove about visit of Respondent No.2 abusing

him on his caste. Therefore, the informant Respondent No.2 made a

grievance with the Superintendent of Police and requested for

issuance of directions to the Investigating Officer to collect CCTV

footage. Since, the accused No.1 abused the informant/Respondent

No.2 on his caste in the public view, therefore, under Section 18 and

18-A of the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act certainly creates and it is necessary to interrogate the

accused persons. The learned Senior Counsel appearing for the

Respondent No.2/ Victim submitted that, the informant produced

colour photographs of burn injuries sustained to the Respondent

No.2. As per the injury certificate, the Respondent no. 2 received

18% serious burn injuries on his both legs, therefore, no prima-facie

11 of 17 (( 12 )) 2-*Cri-Appeal-1028-2024

grounds are set out to enlarge the appellants on anticipatory bail,

hence, prayed for dismissal of the Appeal.

In support of these submissions, Mr. Dhorde, the learned

Senior counsel relied on the following cases:-

(i) Swaran Singh and others Vs. State through Standing Counsel and another, (2008) 8 SCC 435;

(ii) Prashant Dagajirao Patil Vs. Vaibhav @ Sonu Arun Pawar and Another, Supreme Court Criminal Appeal Nos.55-56 of 2021;

(iii) Shaikh Nasir S/o Shaikh Abdul Wahed Patel Vs. The State of Maharashtra, Order dated 04.07.2022, passed by this Court in Anticipatory Bail Application No.753 of 2022;

(iv) Shaikh Naser Shaikh Abdul Wahed Patel Vs. State of Maharashtra, Order dated 27.09.2022, passed by this Court in Bail Application No.1495 of 2022;

(v) Haridas Bhaskar Mahale and another Vs. The State of Maharashtra and another, Order dated 27.02.2023, passed by this Court in Anticipatory Bail Application No. 204 of 2023.

13. Having regard to the strenuous submissions canvassed on

behalf of both the sides, I have gone through the entire record. The

Appellants/accused have prayed for anticipatory bail in Crime

No.0394 of 2024, registered with the Police Station (Rural), Beed, on

12 of 17 (( 13 )) 2-*Cri-Appeal-1028-2024

11.11.2024, for the offences under Sections 109, 115(2), 318(4),

351(2), 351(3), 352, 61(2) of B.N.S., 2023 and Section 3(1)(r), 3(1)

(s), 3(2)(va) of Scheduled Castes and Scheduled Tribes (Prevention

of Atrocities) Act, 1989.

14. No doubt, Section 18 and 18-A of the Scheduled Castes

and Scheduled Tribes (Prevention of Atrocities) Act, creates a bar for

grant of anticipatory bail in respect of crime registered under the

Atrocities Act, if such incident is occurred in the public view.

15. In the case of Hitesh Verma, cited (supra), the Hon'ble

Supreme Court held that, insults or intimidations to a person will not

be offence under the 1989 Act, unless such insult or intimidation is

only on account of victim belonging to SC/ST. Therefore, it is

necessary to made out the case that when member of vulnerable

section of the society is subjected to indignities, humiliations and

harassment, because of belonging to that vulnerable section of society

and such abusement should be in public view and observed in

paragraph 15, as under:-

"15. As per the FIR, the allegations of abusing the informant were within the four walls of her building. It is not the case of the informant that there was any member of the public (not merely relatives or friends) at the time of the incident in the

13 of 17 (( 14 )) 2-*Cri-Appeal-1028-2024

house. Therefore, the basic ingredient that the words were uttered "in any place within public view" is not made out. In the list of witnesses appended to the charge-sheet, certain witnesses are named but it could not be said that those were the persons present within the four walls of the building. The offence is alleged to have taken place within the four walls of the building. Therefore, in view of the judgment of this Court in Swaran Singh, it cannot be said to be a place within public view as none was said to be present within the four walls of the building as per the FIR and/or charge-sheet."

16. In the Judgment delivered on 27.07.2022 in case of Sk.

Akbar Sk. Bismillah, Criminal Application (APL) No.953 of 2019 at

Nagpur Bench of this Court, it is held that, it required to made out the

case for threat and intimidation in consumption with reference to the

caste or community in the public view.

17. In the case of Shajan Skaria, cited (supra), it is held that

Section 18 of the Act, 1989 does not impose an absolute fetter on the

power of the courts to examine whether a prima-facie case attracting

the provisions of the Act, 1989 is made out or not and Section 18

creates a bar the remedy of anticipatory bail only in those cases

where a valid arrest of the accused person can be made as per Section

41 read with Section 60A of Cr.P.C.

18. In recent Judgment delivered on 31.01.2025, by the

Hon'ble Supreme Court in Special Leave Petition (Criminal) No.8778

14 of 17 (( 15 )) 2-*Cri-Appeal-1028-2024

- 8779 of 2024, (Karuppudayar Vs. State Rep. By the Deputy

Superintendent of Police, Lalgudi Trichy & Ors. ), it is held in

paragraph 11 thus:-

"11. It could thus be seen that, to be a place 'within public view', the place should be open where the members of the public can witness or hear the utterance made by the accused to the victim. If the alleged offence takes place within the four corners of the wall where members of the public are not present, then it cannot be said that it has taken place at a place within public view."

19. In case-in-hand, the Respondent no. 2 alleged that, on

11.11.2024, at about 9.00 a.m., he allegedly visited at the house of

accused No.1 and demanded Rs.4,00,000/-, which were given by him

while securing job but the accused allegedly abused him on his caste.

The house of accused Nos. 1 to 3 is not a public place, and said

utterance regarding caste was not made in public view. The F.I.R.

does not suggest that, when accused No.1 allegedly abused the

Respondent No.2 on the basis of his caste, the neighbors were present

and observing the scene. The incident appears to be occurred within

four-corners of the building walls. Therefore, considering the law laid

down in the cited case laws, the bar created u/s 18 and 18-A of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act

to enlarge the appellants on anticipatory bail.



                                                                      15 of 17
                                     (( 16 ))      2-*Cri-Appeal-1028-2024




20. Needless to say that, on perusal of colour photographs

produced by Respondent No.2/complainant it shows that, the

Respondent No.2 sustained total 18% injuries to his both legs below

the knee. However, as per the Investigating Officer, the Respondent

No.2 failed to produce his clothes which were worn by him at the

time of incident. Therefore, the incident which is narrated by the

Respondent no. 2 comes under the shadow of doubt.

21. Nonetheless, after considering the affidavit-in-reply filed

by Shri Vishwamber Bhimrao Golde, the Investigating Officer, it

appears that, no any sign of scuffle and no sign of burning of grass

found at the spot of incident. Ultimately, the Investigating Officer

filed "B" summary report against the appellants. Therefore, taking

into consideration all these facts and circumstances of the case, I am

of the view that, the Appellants are entitled to release on anticipatory

bail. Accordingly, I am inclined to grant the present Appeal and

proceed to pass the following order:

:: ORDER ::

(i) The Appeal is allowed.

(ii) The impugned order 19.11.2024 passed by the learned Special Judge, (Atrocities), Beed, Below Exh.1 in Criminal

16 of 17 (( 17 )) 2-*Cri-Appeal-1028-2024

Bail Application No.1237 of 2024 is hereby quashed and set aside.

(iii) In the event of arrest, the Appellants i.e. [1] Ramkrishna s/o Maroti Bangar, [2] Vijaysingh @ Bala s/o Ramkrishna Bangar, [3] Satyabhamabai w/o Ramkrishna Bangar and [4] Aabasaheb s/o Bhanudas Gopalghare, be released on bail in Crime No. 0394 of 2024 for the offences punishable under Sections 109, 115(2), 318(4), 351(2), 351(3), 352, 61(2) of B.N.S., 2023 and Section 3(1)(r), 3(1)(s), 3(2)(va) of Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989, registered with Beed Police Station (Rural), on execution of P.R. bond of Rs. 25,000/- each with one surety each of the like amount.

(iv) The Appellants shall attend the concerned Police Station on every Monday between 11.00 a.m. and 1.00 p.m. till filing of charge-sheet and they shall cooperate with the Investigating Officer, if required.

(v) The Appellants shall not issue threat to the witnesses and they shall not tamper with the prosecution evidence.

[ Y. G. KHOBRAGADE, J. ] SMS

17 of 17

 
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