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

Akshay @ Chingya Vishwanath More vs The State Of Maharashtra And Others
2025 Latest Caselaw 1899 Bom

Citation : 2025 Latest Caselaw 1899 Bom
Judgement Date : 30 January, 2025

Bombay High Court

Akshay @ Chingya Vishwanath More vs The State Of Maharashtra And Others on 30 January, 2025

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2025:BHC-AUG:2577


                                                                  19-wp-2068-2024-J.odt




                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD

                         CRIMINAL WRIT PETITION NO.2068 OF 2024

                    Akshay @ Chingya Vishwanath More
                    Age: 22 years, Occu.: Labourer,
                    R/o. Bhanwarwadi, Patoda Shivar,
                    Tq. Jamkhed, Dist. Ahmednagar.                .. Petitioner

                          Versus

             1.     The State of Maharashtra
                    Through the Section Officer to
                    Government of Maharashtra in
                    Home Department (Special),
                    Mantralaya, Fort, Mumbai-32.

             2.     The District Magistrate,
                    Ahmednagar.

             3.     The Superintendent,
                    Nashik Central Prison,
                    Nashik.                                       .. Respondents

                                                 ...
             Mr. S. R. Shirsat, Advocate for the petitioner.
             Mrs. P. R. Bharaswadkar, APP for the respondents/State.
                                                 ...

                                     CORAM     :     SMT. VIBHA KANKANWADI &
                                                     SANJAY A. DESHMUKH, JJ.

                                      DATE     :   30 JANUARY 2025

             JUDGMENT (Per Smt. Vibha Kankanwadi, J.)

. Heard learned Advocate Mr. S. R. Shirsat for the petitioner

and learned APP Mrs. P. R. Bharaswadkar for the respondents -

State.

19-wp-2068-2024-J.odt

2. Rule. Rule made returnable forthwith. The petition is

heard finally with the consent of the learned Advocates for the

parties.

3. The petitioner challenges the detention order dated

28.08.2024 bearing No.DC/Desk-9C1/989/2024 passed by

respondent No.2 as well as the approval order dated 06.09.2024

and the confirmation order dated 23.10.2024, by invoking the

powers of this Court under Article 226 of the Constitution of

India.

4. Learned Advocate for the petitioner has taken us through

the impugned orders and the material which was supplied to the

petitioner by the detaining authority after passing of the order.

He submits that though several offences were registered against

the petitioner, yet for the purpose of passing the impugned order,

only one offence is considered i.e. Crime No.101 of 2024

registered with Jamkhed Police Station, District Ahmednagar for

the offences punishable under Sections 307, 504 read with

Section 34 of Indian Penal Code and under Section 3 punishable

under Section 35 of the Indian Arms Act. Learned Advocate for

the petitioner submits that the impugned order would show that

the detaining authority had considered Crime No.101 of 2024

19-wp-2068-2024-J.odt

and in connection with said offence, the petitioner came to be

released on bail by order dated 29.07.2024, however, the said

order was not considered. That incident even if taken as it is

would show that the public was not involved. Similarly, in respect

of in-camera witnesses 'A' and 'B', it was the individual act, which

was complained of. Further, there is delay in passing the

impugned order.

5. Per contra, the learned APP strongly supports the action

taken against the petitioner. He submits that the petitioner is a

dangerous person as defined under Maharashtra Prevention of

Dangerous Activities of Slumlords, Bootleggers, Drug-Offenders,

Dangerous Persons and Video Pirates Act, 1981 (hereinafter

referred to as the "MPDA Act"). The detaining authority has relied

on the two in-camera statements and the subjective satisfaction

has been arrived at. There is no illegality in the procedure

adopted while recording the in-camera statements of the

witnesses. Due to the terror created by the petitioner, people are

not coming forward to lodge report against him and, therefore, it

affects the public order. Learned APP relies on the affidavit-in-

reply of Mr. Siddharam Salimath, District Magistrate,

Ahmednagar to consider as to what were the circumstances on

19-wp-2068-2024-J.odt

which the subjective satisfaction was arrived at. There is

absolutely no delay in passing the order as the proposal which

was forwarded by the Superintendent of Police was received by

the detaining authority on 14.08.2024 and the impugned order

came to be passed on 28.08.2024. The petitioner is involved in

serious offences against body and property and, therefore, he has

been put in the category of dangerous person as per the M.P.D.A.

Act. The activities of the petitioner could not have been curtailed

except upon his detention. There is no illegality in the impugned

order.

6. Before considering the case, we would like to take note of

the legal position as is emerging in the following decisions :-

(i) Nenavath Bujji etc. Vs. State of Telangana and

others, [2024 SCC OnLine SC 367],

(ii) Ameena Begum Vs. The State of Tamilnadu and

Ors., [2023 LiveLaw (SC) 743];

(iii) Kanu Biswas Vs. State of West Bengal, [1972 (3)

SCC 831] wherein reference was made to the decision in Dr.

Ram Manohar Lohia vs. State of Bihar and Ors. [1966

(1) SCR 709];

19-wp-2068-2024-J.odt

(iv) Mustakmiya Jabbarmiya Shaikh Vs. M.M. Mehta,

[1995 (3) SCC 237];

(v) Pushkar Mukherjee and Ors. Vs. The State of West

Bengal, [AIR 1970 SC 852];

(vi) Phulwari Jagdambaprasad Pathak Vs. R. H.

Mendonca and Ors., (2000 (6) SCC 751) and;

(vii) Smt. Hemlata Kantilal Shah Vs. State of

Maharashtra and another, [(1981) 4 SCC 647].

7. Taking into consideration the legal position as summarized

above, it is to be noted herein as to whether the detaining

authority while passing the impugned order had arrived at the

subjective satisfaction and whether the procedure as

contemplated has been complied with or not. In Nenavath Bujji

(Supra) itself it has been reiterated by the Hon'ble Supreme Court

that illegal detention orders cannot be sustained and, therefore,

strict compliance is required to be made, as it is a question of

liberty of a citizen. As aforesaid, the detaining authority has

considered Crime No.101 of 2024 lodged with Jamkhed Polcie

Station, District Ahmednagar. Perusal of the FIR would show

19-wp-2068-2024-J.odt

that the informant was proceeding along with his labours in his

Scorpio at 1.00 a.m. on 03.03.2024. When they reached in the

Chowk at village Patoda around 1.10 a.m., he saw his tractor

containing sugarcane. Therefore, he got down from Scorpio and

went near the tractor. He had noticed that one vehicle was

chasing him right from Bhavarwadi. He noticed that two persons

got down from the said vehicle. One of them was the petitioner.

Petitioner started abusing him and then the informant asked him

as to why he is abusing, at that time, the unknown person with

the petitioner uttered that the informant should be shot.

Thereupon, the petitioner took out pistol from his waist and fired

three rounds. The informant tried to dodge and in that process

one bullet hit his right leg. Thereupon, the petitioner had

manhandled the informant and fled away. Here, we have

intentionally taken the contents of the FIR into consideration to

see as to whether public order was involved. But here it is to be

noted that except the labours he was carrying in his Scorpio

there appears to be no other public involved, as the incident is

stated to have taken place at 1.10 a.m., though in the chowk.

From the FIR the clear mens rea cannot be gathered, but it

appears to be totally personal as the informant was knowing the

19-wp-2068-2024-J.odt

petitioner.

8. As regards the in-camera statements, if we consider those

statements, it can be seen that both the statements came to be

recorded on 16.04.2024 when the petitioner was in jail in Crime

No.101 of 2024. Witness 'A' says that in the last week of February

2024, around 7.30 p.m., when he was proceeding from Jamkhed

to Patoda on motorcycle, the petitioner and his companion were

coming from behind on their motorcycle. This witness was

intercepted and then petitioner asked him to give money. The said

person asked as to why he should give money. Thereupon, the

petitioner by showing him pistol abused and demanded the

amount and then forcible snatched amount of Rs.1,850/-. It is to

be noted from his statement that he is not giving the exact

location and whether public had gathered at the said place.

Statement of witness 'B' is also on the same line except that

amount of Rs.2,700/- were forcibly taken at the gun point. Here

also public was not involved. Thus, it is to be noted that the

detaining authority has not considered the bail order of a

competent Court, as it was given prior to the order of the

detention and then public was not involved. Therefore, it cannot

be said that the material before the detaining authority was

19-wp-2068-2024-J.odt

sufficient to arrive at the subjective satisfaction. Though the

order has been approved by the Advisory Board, we are of the

opinion that the points which we have considered were not

considered by the Advisory Board.

9. Thus, taking into consideration the above observations and

the decisions of the Hon'ble Apex Court, at the most, the

statements as well as the offences allegedly committed would

reveal that the petitioner had created law and order situation and

not disturbance to the public order. Though the Advisory Board

had approved the detention of the petitioner, yet we are of the

opinion that there was no material before the detaining authority

to categorize the petitioner as a dangerous person or bootlegger.

10. For the aforesaid reasons, the petition deserves to be

allowed. Hence, following order is passed :-

ORDER

I) The Writ Petition is allowed.

II) The detention order dated 28.08.2024 bearing

No.DC/Desk-9C1/989/2024 passed by respondent No.2 as

well as the approval order dated 06.09.2024 and the

19-wp-2068-2024-J.odt

confirmation order dated 23.10.2024, are hereby quashed

and set aside.

III) Petitioner - Akshay @ Chingya Vishwanath More shall

be released forthwith, if not required in any other offence.

IV) Rule is made absolute in the above terms.

[ SANJAY A. DESHMUKH ] [ SMT. VIBHA KANKANWADI ] JUDGE JUDGE

scm

 
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