Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kunjal Gokul Sande vs State Of Maharashtra
2025 Latest Caselaw 1958 Bom

Citation : 2025 Latest Caselaw 1958 Bom
Judgement Date : 31 January, 2025

Bombay High Court

Kunjal Gokul Sande vs State Of Maharashtra on 31 January, 2025

Author: Sarang V. Kotwal
Bench: Sarang V. Kotwal, S. M. Modak
2025:BHC-AS:4688


                                                      1
                                                                    WP-ST-24338-24-GROUP.odt


                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL WRIT PETITION (STAMP) NO. 24338 OF 2024

            Vicky Bharat Kalyani                                        ... Petitioner
                       Versus
            The State of Maharashtra & Anr.                             ... Respondents

                                                   ......
                                                  WITH
                                       WRIT PETITION NO.5254 OF 2024
                                                   WITH
                                    INTERIM APPLICATION NO.5017 OF 2024
                                                   ......
                                                  WITH
                                       WRIT PETITION NO.5270 OF 2024
                                                    ......
                                                   WITH
                                        WRIT PETITION NO.5588 OF 2024
                                                    ......
                                                   WITH
                                       WRIT PETITION NO.5590 OF 2024
                                                   ......
                                                  WITH
                                       WRIT PETITION NO.5694 OF 2024
                                                   ......
                                                  WITH
                                       WRIT PETITION NO.5845 OF 2024
                                                    ......
                                                   WITH
                                       WRIT PETITION NO.5874 OF 2024
                                                    ......
                                                   WITH
                                       WRIT PETITION NO.6000 OF 2024
                                                    ......
                                                   WITH
                                       WRIT PETITION NO.6115 OF 2024
                                                    ......
                                                   WITH
                                       WRIT PETITION NO.6223 OF 2024
                                                   ......
                                                  WITH
                                       WRIT PETITION NO.6229 OF 2024
                                                    ......
                                                   WITH
                                       WRIT PETITION NO.6663 OF 2024
                                                    ......


               Deshmane(PS)
                                                                                               1 / 91




                   ::: Uploaded on - 31/01/2025                  ::: Downloaded on - 01/02/2025 13:04:24 :::
                                    2
                                                 WP-ST-24338-24-GROUP.odt


                                WITH
                 WRIT PETITION (ST) NO.19741 OF 2024
                                WITH
                 WRIT PETITION (ST) NO.19845 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.20923 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.20933 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.20938 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.20996 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.21638 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.22085 OF 2024
                                WITH
              INTERIM APPLICATION (ST) NO.26922 OF 2024
                                IN
                 WRIT PETITION (ST) NO.22085 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.22813 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.24115 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.24183 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.24461 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.24704 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.24806 OF 2024
                                 ......
                                WITH
                 WRIT PETITION (ST) NO.24885 OF 2024
                                 ......
                                WITH
                    WRIT PETITION NO.55 OF 2025
                                 ......

                                                                            2 / 91




::: Uploaded on - 31/01/2025                  ::: Downloaded on - 01/02/2025 13:04:24 :::
                                    3
                                                  WP-ST-24338-24-GROUP.odt


                                 WITH
                     WRIT PETITION NO.284 OF 2025
                                  ......
                                 WITH
                     WRIT PETITION NO.336 OF 2025
                                  ......
                                 WITH
                     WRIT PETITION NO.337 OF 2025
                                  ......
                                 WITH
                     WRIT PETITION NO.395 OF 2025
                                  ......
                                 WITH
                    WRIT PETITION NO.5257 OF 2024
                                  ......
                                 WITH
                    WRIT PETITION NO.5263 OF 2024
                                  ......
                                 WITH
                    WRIT PETITION NO.5693 OF 2024
                                  ......
                                 WITH
                    WRIT PETITION NO.5706 OF 2024
                                  ......
                                 WITH
                    WRIT PETITION NO.6046 OF 2024
                                  ......
                                 WITH
                  WRIT PETITION (ST) NO.17586 OF 2024
                                  ......
                                 WITH
                  WRIT PETITION (ST) NO.20400 OF 2024
                                 WITH
                  WRIT PETITION (ST) NO.21352 OF 2024
                                 WITH
                  WRIT PETITION (ST) NO.21607 OF 2024
                                 WITH
                   WRIT PETITION (ST) NO.22165 OF 2024
                                 WITH
                 INTERIM APPLICATION (ST) NO.294 OF 2025
                                  ......
                                 WITH
                  WRIT PETITION (ST) NO.20755 OF 2024
                                  ......
                                 WITH
                  WRIT PETITION (ST) NO.23019 OF 2024
                                  ......
                                 WITH
                  WRIT PETITION (ST) NO.23383 OF 2024
                                  ......
                                 WITH

                                                                             3 / 91




::: Uploaded on - 31/01/2025                   ::: Downloaded on - 01/02/2025 13:04:24 :::
                                                          4
                                                                                WP-ST-24338-24-GROUP.odt


                             WRIT PETITION (ST) NO.23385 OF 2024
                                             ......
                                            WITH
                             WRIT PETITION (ST) NO.23527 OF 2024
                                             ......
                                            WITH
                             WRIT PETITION (ST) NO.23924 OF 2024

                                                        ......
[SR. NO.925]
Adv.Rishi Bhuta a/w Adv.Vivek Pandey, Adv.Neha Patil, Adv.K.R.Shah, Adv.Ashish Dubey,
Adv.Ujjwal Gandhi, Adv.Ankita Bamboli, Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Bhavi
Kapoor, Adv.Vaishnavi Javehri and Adv.Parth Govilkar-Advocates for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Smt.M.H.Mhatre-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.903]
WRIT PETITION NO.5254 OF 2024
WITH
INTERIM APPLICATION NO.5017 OF 2024
Mr.Binod Agarwal (In-person) present in Court for Petitioner/ Applicant.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor and
Smt.M.M.Deshmukh-APP for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR. NO.904]
WRIT PETITION NO.5270 OF 2024
Adv.Niranjan Mundargi i/b. Adv.Vinay J. Bhanushali, Advocate for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh-APP, Mr.S.R.Agarkar-APP for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.905]
WRIT PETITION NO.5588 OF 2024
Adv.C.J.Joveson i/b. Adv.Simran Patil, Advocate for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh-APP and Mr.B.V.Holambe-Patil-APP for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.906]
WRIT PETITION NO.5590 OF 2024
Adv.Vaibhav Jagtap-Advocate for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor and
Smt.M.M.Deshmukh-APP for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.907]
WRIT PETITION NO.5694 OF 2024
Adv.Kamlesh Mahadev Satre, Advocate for Petitioner.
Adv.Aruna S. Pai, Advocate for Respondent No.1-Union of India.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh-APP, Smt.M.H.Mhatre-APP, for Respondent No.2-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.908]
WRIT PETITION NO.5845 OF 2024

                                                                                                             4 / 91




        ::: Uploaded on - 31/01/2025                                        ::: Downloaded on - 01/02/2025 13:04:24 :::
                                                          5
                                                                                WP-ST-24338-24-GROUP.odt


Adv.Ujjwal Gandhi a/w Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Bhavi Kapoor-Advocates for
Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor and
Smt.M.M.Deshmukh-APP for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.909]
WRIT PETITION NO.5874 OF 2024
Adv.Anil S. Kamble - Advocate for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh and Smt.M.H.Mhatre-APP for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.910]
WRIT PETITION NO.6000 OF 2024
Mr.Sudeep Pasbola-Senior Advocate a/w Mr.Ayush Pasbola-Advocate for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh and Mr.S.R.Agarkar-APP for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.911]
WRIT PETITION NO.6115 OF 2024
Adv.Amit Singh-Advocate for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh and Mr.Y.M.Nakhwa-APP for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.912]
WRIT PETITION NO.6223 OF 2024
Adv.Ayaz Khan-Advocate for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh and Smt.M.H.Mhatre-APP for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.913]
WRIT PETITION NO.6229 OF 2024
Adv.Zehra Charania-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.914]
WRIT PETITION NO.6663 OF 2024
Adv.Suyash Nitin Khose a/w Mr.Mangesh Kusurkar, Mr.Abhishek Nandimath-Advocates for
Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.B.V.Holambe-Patil-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.915]
WRIT PETITION (ST) NO.19741 OF 2024
WITH
WRIT PETITION (ST) NO.19845 OF 2024
Adv.Taraq Sayed-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.Arfan Sait-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.916]

                                                                                                             5 / 91




        ::: Uploaded on - 31/01/2025                                        ::: Downloaded on - 01/02/2025 13:04:24 :::
                                                          6
                                                                                WP-ST-24338-24-GROUP.odt


WRIT PETITION (ST) NO.20923 OF 2024
Adv.Zehra Charania-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.S.R.Agarkar-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.917]
WRIT PETITION (ST) NO.20933 OF 2024
Adv.Zehra Charania-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.B.V.Holambe-Patil-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.918]
WRIT PETITION (ST) NO.20938 OF 2024
Adv.Ayaz Khan and Adv.Zehra Charania-Advocates for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.S.R.Agarkar-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.919]
WRIT PETITION (ST) NO.20996 OF 2024
Adv.Taraq Sayed-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.920]
WRIT PETITION (ST) NO.21638 OF 2024
Adv.Hitendra Parab-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.S.R.Agarkar-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.921]
WRIT PETITION (ST) NO.22085 OF 2024
ALONG WITH
INTERIM APPLICATION (ST) NO.26922 OF 2024
IN
WRIT PETITION (ST) NO.22085 OF 2024
Adv.Rahul Arote-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.922]
WRIT PETITION (ST) NO.22813 OF 2024
Adv.Siddharth Sutaria a/w Adv.Suyash Nitin Khose, Adv.Chinmay Sawant, Mr.Vaibhav Mahajan
and Adv.Ashwin Hirulkar-Advocates for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.S.R.Agarkar-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.923]
WRIT PETITION (ST) NO.24115 OF 2024
Adv.Ujjwal Gandhi a/w Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Bhavi Kapoor-Advocates for
Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public

                                                                                                             6 / 91




        ::: Uploaded on - 31/01/2025                                        ::: Downloaded on - 01/02/2025 13:04:24 :::
                                                          7
                                                                                WP-ST-24338-24-GROUP.odt


Prosecutor,Smt.M.M.Deshmukh-APP, Mr.B.V.Holamble-Patil -APP, for Respondent-State.
Adv.Nitee Punde a/w Adv.Mamta Omle, Adv.Siddharth Chandrashekar-Advocates for
Respondent No.2.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.924]
WRIT PETITION (ST) NO.24183 OF 2024
Adv.Vishal M. Deshmukh-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.926]
WRIT PETITION (ST) NO.24461 OF 2024
Adv.Manoj R. Gowd-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.S.R.Agarkar-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.927]
WRIT PETITION (ST) NO.24704 OF 2024
Adv.Ujjwal Gandhi a/w Adv.Saakshi Jha, Adv.Prateek Dutta and Adv.Bhavi Kapoor-Advocates
for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.928]
WRIT PETITION (ST) NO.24806 OF 2024
Adv.Rishi Bhuta a/w Adv.Manish Bohra, Adv.Neha Patil, Adv.K.R.Shah, Adv.Ashish Dubey,
Adv.Ujjwal Gandhi, Adv.Ankita Bamboli, Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Vaishnavi
Javheri, Adv.Parth Govilkar, Adv.Bhavi Kapoor-Advocates for Petitioners.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh-APP, Ms.Sharmila S. Kaushik-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.929]
WRIT PETITION (ST) NO.24885 OF 2024
Mr.Amit Desai-Senior Advocate a/w Adv.Gopalkrishna Shenoy, Adv.Kushal Mor i/b.Adv.Rohan
Chauhan-Advocates for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.Arfan Sait-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.930]
WRIT PETITION NO.55 OF 2025
Adv.Ganesh Gole i/b. Adv.Aarif Ali-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.Y.M.Nakhwa-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.931]
WRIT PETITION NO.284 OF 2025
Adv.P.K.Sanghrajka a/w Adv.Parth H.Zaveri i/b. Adv.Momin Musaddique Ahmed-Advocates for
Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.Arfan Sait-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------

                                                                                                             7 / 91




        ::: Uploaded on - 31/01/2025                                        ::: Downloaded on - 01/02/2025 13:04:24 :::
                                                          8
                                                                                WP-ST-24338-24-GROUP.odt


[SR.NO.932]
WRIT PETITION NO.336 OF 2025
Adv.Ali Kaashif Khan Deshmukh a/w Adv.Snigdha Khandelwal, Adv.Hitanshi Gajaria and
Adv.Zainabh Burmawala, Adv.Shirish Shigwan-Advocates for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.933]
WRIT PETITION NO.337 OF 2025
Adv.S.R.Mishra-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Smt.M.H.Mhatre-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.934]
WRIT PETITION NO.395 OF 2025
Adv.Anil S. Kamble-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP, Mr.Y.M.Nakhwa-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.935]
WRIT PETITION NO.5257 OF 2024
Adv.Ujjwal Gandhi a/w Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Bhavi Kapoor-Advocates for
Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.936]
WRIT PETITION NO.5263 OF 2024
Adv.Ujjwal Gandhi a/w Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Bhavi Kapoor-Advocates for
Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.937]
WRIT PETITION NO.5693 OF 2024
Adv.Ujjwal Gandhi a/w Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Bhavi Kapoor-Advocates for
Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.938]
WRIT PETITION NO.5706 OF 2024
Adv.Ujjwal Gandhi a/w Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Bhavi Kapoor-Advocates for
Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.939]
WRIT PETITION NO.6046 OF 2024
Adv.Rishi Bhuta a/w Adv.Ajay Bhise, Adv.Neha Patil, Adv.K.R.Shah, Adv.Ashish Dubey,
Adv.Ujjwal Gandhi, Adv.Ankita Bamboli, Adv.Saakshi Jha, Adv.Prateek Dutta, Adv.Vaishnavi

                                                                                                             8 / 91




        ::: Uploaded on - 31/01/2025                                        ::: Downloaded on - 01/02/2025 13:04:24 :::
                                                          9
                                                                                WP-ST-24338-24-GROUP.odt


Javheri, Adv.Parth Govilkar, Adv.Bhavi Kapoor-Advocates for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,Smt.Sharmila S.
Kaushik-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.940]
WRIT PETITION (ST) NO.17586 OF 2024
Adv.Siddharth Sutaria a/w Adv.Suyash Nitin Khose, Adv.Chinmay Sawant, Adv.Vaibhav
Mahajan, Adv.Ashwin Hirulkar-Advocates for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.H.Mhatre-APP,for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.942]
WRIT PETITION (ST) NO.20400 OF 2024
WITH
WRIT PETITION (ST) NO.21352 OF 2024
WITH
WRIT PETITION (ST) NO.21607 OF 2024
WITH
WRIT PETITION (ST) NO.22165 OF 2024
WITH
INTERIM APPLICATION (ST) NO.294 OF 2025
Adv.C.J.Joveson-Advocate for Petitioner in all the matters.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.943]
WRIT PETITION (ST) NO.20755 OF 2024
Adv.Sushil Gaglani i/b. Adv.Rohit R.Singh-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.944]
WRIT PETITION (ST) NO.23019 OF 2024
Adv.Sandeep R. Karnik-Advocate for Petitioner.
Adv.Shreeram Shirsat a/w Adv.Shekhar V. Mane-Advocates for Respondent-NCB.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.945]
WRIT PETITION (ST) NO.23383 OF 2024
Adv.Nitin Gaware Patil a/w Adv.Narayan Rokade, Adv.Siddharth Agarwal, Adv.Hrushikesh Sayaji
Korhale, Adv.Pratibha Pawar, Adv.Vikrant Kadam, Adv.Siddharth Ghodke, Adv.Abhang
Suryawanshi, Adv.Harish Jadhav-Advocates for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor, Mr.Ankur
Pahade, Mr.Sanjay Kokane i/b. Mr.Shishir Hiray-Special Public Prosecutor a/w Smt.M.M.
Deshmukh-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.946]
WRIT PETITION (ST) NO.23385 OF 2024
Adv.Nitin Gaware Patil a/w Adv.Narayan Rokade, Adv.Siddharth Agarwal, Adv.Hrushikesh Sayaji
Korhale, Adv.Pratibha Pawar, Adv.Vikrant Kadam, Adv.Siddharth Ghodke, Adv.Abhang

                                                                                                             9 / 91




        ::: Uploaded on - 31/01/2025                                        ::: Downloaded on - 01/02/2025 13:04:24 :::
                                                          10
                                                                                WP-ST-24338-24-GROUP.odt


Suryawanshi, Adv.Harish Jadhav-Advocates for Petitioner.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor, Mr.Ankur
Pahade,       Mr.Sanjay        Kokane        i/b.     Mr.Shishir       Hiray-Special         Public      Prosecutor,
Smt.M.M.Deshmukh-APP, for Respondent-State.
----------------------------------------------------------------------------------------------------------------------
WITH
[SR.NO.947]
WRIT PETITION (ST) NO.23527 OF 2024
Adv.Kishor Ajetrao-Advocate for Petitioner.
Dr.Birendra           Saraf-Advocate             General          a/w         Mr.H.S.Venegavkar-               Public
Prosecutor,Smt.M.M.Deshmukh-APP,Mr.B.V.Holambe-Patil-APP, for Respondents-State.
----------------------------------------------------------------------------------------------------------------------
[SR.NO.948]
WRIT PETITION (ST) NO.23924 OF 2024
Adv.Rahul Agarwal a/w Adv.Vritee Ssoni, Adv.Shruti Adde i/b. Agarwal and Dhanuka Legal -
Advocates for Petitioner.
Adv.Kuldeep Patil a/w Adv.Dhavalsinh V. Patil-Advocates for Respondent-CBI.
Dr.Birendra Saraf-Advocate General a/w Mr.H.S.Venegavkar- Public Prosecutor,
Smt.M.M.Deshmukh-APP,for Respondent-State.
                                                         .....



                                   CORAM :            SARANG V. KOTWAL, AND
                                                      S. M. MODAK, JJ.

                                  RESERVED ON : 17th JANUARY, 2025

                                  PRONOUNCED ON : 31st JANUARY, 2025

JUDGMENT :

[PER SARANG V. KOTWAL, J.]

1. All these Petitions raise a common legal issue regarding

interpretation of Section 50 of the Code of Criminal Procedure,

1973 (for short, 'Cr.P.C.'). In some of the Petitions, the

interpretation of Sections 41 & 41A of Cr.P.C. is also necessary. The

common contention in all these Petitions is the alleged violation of

these provisions rendering the Petitioners' continued detention in

WP-ST-24338-24-GROUP.odt

custody as illegal detention. The Petitioners are seeking their

release on this ground. The facts pertaining to these Petitions

individually are obviously different and, therefore, before

considering the fact situation in each of these Petitions separately,

we thought it fit to consider the interpretation of these provisions.

Subject to such interpretation, an individual Petition from this

group can be decided separately. To afford an opportunity to the

counsel appearing for both the sides, we have listed these matters

together.

2. We have heard respective learned counsel for the

Petitioners as well as a Petitioner appearing as party in-person, in

various Petitions. On the other hand, learned Advocate General Dr.

Birendra Saraf, Learned Public Prosecutor Mr. Venegavkar, Learned

counsel Ms. Nitee Punde and learned counsel Mrs.Aruna Pai

appeared for the Respondents.

3. Learned Advocate General put forth the perspective on

the issue on behalf of the State of Maharashtra. Mrs. Aruna Pai and

Ms. Nitee Punde, appeared on behalf of the respective investigating

agencies.

WP-ST-24338-24-GROUP.odt

4. After hearing both the sides extensively, we have formed

an opinion that these issues require serious consideration by a

Larger Bench. There are two main contingencies in which the

issues can be referred to a Larger Bench. The first contingency is -

if there is a difference of opinion of the Coordinate Benches of

equal strength, then the matters, for that issue, can be referred to a

Larger Bench. Similarly, when a Bench is of the opinion that the

issues can be more advantageously decided by a Larger Bench; in

that case also the issues can be referred for consideration to a

Larger Bench. Rule 8 of Chapter I of the Bombay High Court

Appellate Side Rules 1960 reads thus :

" CHAPTER I JURISDICTION OF SINGLE JUDGES AND BENCHES OF THE HIGH COURT

8. Reference to two or more Judges.--If it shall appear to any Judge, either on the application of a party or otherwise, that an appeal or matter can be more advantageously heard by a Bench of two or more Judges, he may report to that effect to the Chief Justice who shall make such order thereon as he shall think fit."

WP-ST-24338-24-GROUP.odt

5. This particular Rule 8 is interpreted by different Benches

of this Court to support our view that in the above two

contingencies the matters can be referred to a Larger Bench. A

reference can be made to the order passed by a Division Bench of

this Court in the case of Prajith Thayyil Kallil Vs. State of Maharashtra

in Anticipatory Bail Application No.161/2022 and connected

matters decided on 5.5.20221. The discussion on this point can be

found from paragraphs-15 to 21 from the reported judgment. This

reasoning was based on two more judgments; the first one was of a

Full Bench of this Court in the case of Anant H. Ulhalkar Vs. Chief

Election Commissioner2, and the other was the order passed by a

Division Bench of this Court in the case of Jalgaon Janta Sahakari

Bank Ltd. Vs. Joint Commissioner of Sales Tax and Another3.

We are relying on these judgments and orders to adopt

the course of referring the issues before us to a Larger Bench. In

the following discussion, we are expressing our disagreement and

difference of opinion on certain views expressed by the coordinate

1 2022 SCC OnLine Bom 1051 2 2017(1) Mh.L.J. 431 3 Dated 25.11.2021 passed in OS W.P.No.2935/2018 [Division Bench of this Court]

WP-ST-24338-24-GROUP.odt

Benches; and on certain issues we find that the issues lack clarity

all throughout the State of Maharashtra about the necessary

procedure and requirements for arrest and, therefore, we are of the

opinion that the issues can be decided by a Larger Bench so that

there is an authoritative pronouncement on all the issues, which

would be binding on all the concerned parties.

6. As the legal issues were argued and debated before us, it

became more and more apparent that, there is a total confusion

and lack of clarity; particularly in the minds of the investigating

agencies. The arrested accused are approaching various Courts viz.

the Magistrate Courts, Sessions Courts and the High Court. Even

before the High Court, some applications are filed before the

learned Single Judge taking up bail applications and some matters

are filed before the Division Bench seeking writ of habeas corpus

and seeking exercise of the powers under Article 226 of the

Constitution of India. Hence, there is a lack of clarity even in

respect of the Forums which can grant such a relief. In some cases,

this has given rise to unhealthy practices of choosing a Forum for

the same relief. The same issues, simultaneously, are being

WP-ST-24338-24-GROUP.odt

contested before the different forums and, therefore, there is a

serious possibility of conflict of decisions by different Courts across

the State. There is also confusion about the cut-off date and the

date from which certain provisions are treated as mandatory

provisions. In some of the cases, due to lack of awareness on the

part of the investigating agencies, the accused are claiming benefits

even in the most serious or heinous crimes like, rape, murder,

offences under the Protection of Children from Sexual Offences Act,

2012 (POCSO Act), the Maharashtra Control of Organised Crime

Act, 1999 (MCOCA), the Narcotic Drugs and Psychotropic

Substances Act, 1985 (NDPS Act) etc..

7. During the arguments made by both the parties, it was

realized that the decisions on these issues will affect substantial

majority of the cases, if not all the cases, wherein the accused are

arrested till date.

8. During the arguments, it was emphatically submitted by

different counsel for the Petitioners that there is total lack of

uniformity in respect of the procedure followed at the time of

obtaining the first remand of the arrested accused. There are no

WP-ST-24338-24-GROUP.odt

clear Rules or Regulations regarding necessity to give a copy of the

remand report to the accused or his Advocate. Though learned

Public Prosecutor Shri Venegavkar submitted that in Mumbai and

in other Districts of the State of Maharashtra the practice of giving

a copy of the first remand report to the accused is followed. This

claim was seriously disputed by learned counsel Shri Mor. He

submitted that he appears in the Magistrate Courts in Mumbai and

such practice is not followed. All these issues involving the liberty

of citizens require serious consideration.

9. There cannot be two opinions regarding the necessity to

make any arrested person aware as to why he is arrested. The

questions which are raised before us are the requirements under

Section 50 of Cr.P.C. as to whether this communication has to be in

writing or oral communication is sufficient. The other issue is

about necessity of issuing notice under Section 41A of Cr.P.C..

SUBMISSIONS ON BEHALF OF THE PETITIONERS

10. The arguments were opened by learned counsel Shri

Rishi Bhuta appearing for the Petitioner in Criminal Writ Petition

[Stamp] No.24338/2024. Very briefly the facts of the case were,

WP-ST-24338-24-GROUP.odt

that, on 11.5.2023 an accused was apprehended carrying the

contraband. The FIR under provisions of the NDPS Act was lodged

and during investigation the name of the Petitioner Vicky surfaced.

He was arrested on 28.9.2024. Before that, his anticipatory bail

application was rejected in March, 2024. Now the Petitioner is

claiming that the grounds of arrest were not given to him in writing

at the time of arrest and, therefore, his detention is illegal. His Bail

Application on merits was rejected by the Special Court in

November, 2024. He did not prefer any Bail Application before the

High Court on merits; instead, he has preferred Criminal Writ

Petition (Stamp) No.24338/2024 claiming his release for violation

of the mandatory provisions of Section 50 of Cr.P.C. and Section 52

of the NDPS Act. His first remand was obtained on 29.9.2024. The

main submission of Shri Bhuta was in respect of non-compliance of

Section 50 of Cr.P.C.. He has relied on various judgments of the

Hon'ble Supreme Court and different Division Benches of this

Court.

11. The arguments of all the learned counsel for both the

sides revolve around these very judgments. These judgments are as

WP-ST-24338-24-GROUP.odt

follows :

➢ Judgments of the Hon'ble Supreme Court in the following cases :

i. Pankaj Bansal Vs. Union of India and others4 ii. Ram Kishor Arora Vs. Directorate of Enforcement5 iii. Prabir Purkayastha Vs. State (NCT of Delhi)6

➢ A Division Bench of this High Court has granted relief to the accused in the following cases.

i. Mahesh Pandurang Naik Vs. State of Maharashtra and another7 ii. Manulla Kanchwala Vs. State of Maharashtra8 iii. Nisha Gaikwad and others Vs. State of Maharashtra9 iv. Jahir Sukha Khan Vs. State of Maharashtra10 v. Sachin Nimbalkar Vs. State of Maharashtra11 vi. Shrawan Joshi Vs. Union of India12

➢ Another Division Bench of this Court gave relief to the accused in the following cases :

i. Bharat Chaudhary Vs. State of Maharashtra and others13 ii. Hanuman Choudhary Vs. State of Maharashtra14

4 2023 SCC OnLine SC 1244 5 2023 SCC OnLine SC 1682 6 2024 SCC OnLine SC 934 7 Decided on 18.7.2024 in W.P. [St.] No.13835/2024 [Division Bench of this Court] 8 Decided on 14.8.2024 in W.P. No.3276/2024 [Division Bench of this Court] 9 Decided on 15.10.2024 in W.P. [St.] No.19472/2024 [Division Bench of this Court] 10 Decided on 16.10.2024 in W.P. [St.] No.18225/2024 [Division Bench of this Court] 11 Decided on 23.10.2024 in W.P.[St.] No.17029/2024 [Division Bench of this Court] 12 Decided on 25.11.2024 in W.P. [St.] No.21016/2024 [Division Bench of this Court] 13 Decided on 25.10.2024 in W.P. No.3604/2024 [Division Bench of this Court] 14 Decided on 25.10.2024 in W.P. [St.] No.17755/2024 [Division Bench of this Court]

WP-ST-24338-24-GROUP.odt

12. Out of these cases, in Nisha Gaikwad's case, the offences

were under Sections 364-A and 389 of IPC. In Jahir Khan's case,

the offence was under Section 395 of IPC. In Sachin Nimbalkar's

case the offence was mainly under Section 302 of IPC. In the cases

of Bharat Chaudhary, Hanuman Choudhary and Shrawan Joshi the

offences were under the NDPS Act. In all these cases, the

Petitioners therein were released on the ground of non-compliance

of Section 50 of Cr.P.C..

13. Shri Bhuta submitted that the ratio of Pankaj Bansal and

Prabir Purkayastha apply to the cases involving even serious, grave

and heinous offences because Section 50 of Cr.P.C. flows from

Articles 21 and 22 of the Constitution of India. If there is violation

of the fundamental rights of the arrested accused, then, irrespective

of the gravity of the offences he must get benefit of non-compliance

of the mandatory requirements of giving grounds of arrest in

writing under Section 50 of Cr.P.C.. Shri Bhuta submitted that at

the most the investigating agency has 24 hours to give the grounds

of arrest in writing if the ratio of Ram Kishor Arora's case is

applied. He submitted that the jurisdiction to release the arrested

WP-ST-24338-24-GROUP.odt

accused on such consideration can be exercised by all the Courts

including the Courts of Magistrate, Session and the High Court.

14. Shri Bhuta made his submissions in respect of the

different view taken by the same Division Bench which decided

Mahesh Naik's case. The different view was expressed in a

judgment dated 25.11.2024 passed in Criminal Writ Petition

No.3533/2024 in the case of Mihir Rajesh Shah Vs. State of

Maharashtra15. In the said case also, the arguments were advanced

by Shri Bhuta. On that occasion, the same Division Bench which

had decided Mahesh Naik's case; took a different view and had

made an exception in refusing relief to the Petitioner in that case.

Shri Bhuta submitted that the consideration in Mihir Shah's case

was in respect of the circumstances in which he was apprehended

and that the said ratio will not affect the ratio taken in all the other

cases by the two different Division Benches of this Court in the

aforementioned cases.

15. Learned Counsel Mr. C.J. Joveson in Criminal Writ

Petition No.5588/2024 relied on certain observations from Pankaj

15 2024 SCC OnLine Bom 3660

WP-ST-24338-24-GROUP.odt

Bansal's case to support the same submissions made by Shri Rishi

Bhuta. In this case the offence was under Section 302 of IPC.

16. Learned Senior Counsel Shri Pasbola was representing

the Petitioners, who were involved in the offences under Section

420 of IPC. The Petitioners were the bank officers. He submitted

that irrespective of the gravity of the offences, the mandate of

Section 50 of Cr.P.C. must be followed. Only when the accused is

caught red-handed while committing the offence or soon thereafter

the discretion may lie with the Court to consider that fact and deny

him the benefit of his release.

17. Learned counsel Shri Niranjan Mundargi submitted that

the language of Section 50 of Cr.P.C. does not leave any scope to

consider the circumstances in which the accused is arrested and, in

all cases, the mandatory provision of Section 50 of Cr.PC. of giving

grounds of arrest in writing has to be followed. He submitted that,

in future, there can be corrective measures viz. recording video at

the time of giving grounds of arrest in writing; which would

conclusively establish that such requirement is followed and there

would not be any dispute about compliance of Section 50 of Cr.P.C..

WP-ST-24338-24-GROUP.odt

18. Learned counsel Shri Satish Mishra supported the

submissions of Shri Bhuta.

19. Learned counsel Shri Manoj Goud appeared in Criminal

Writ Petition (Stamp) No.24461/2024. He submitted that the same

Division Bench that had decided Mihir Shah's case against the

accused, vide a subsequent order in the case of Amit Giridhar Lalge

Vs. The State of Maharashtra and another 16 had directed release of the

Petitioner in that case for non-compliance of Section 50 of Cr.P.C..

In that case, it was observed that Section 47 of the Bharatiya

Nagarik Suraksha Sanhita (BNSS) was pari materia with Section 50

of Cr.P.C.. Shri Goud submitted that in the case of Amit Lalge the

allegations were that the Petitioner therein by using his authority

had wrongly approved and disbursed tax refund to sixteen

taxpayers who were not eligible to get it. Shri Goud, therefore,

submitted that even after Mihir Shah's judgment , the Division

Bench had granted relief to the accused in a serious case involving

huge amount of money, for non-compliance of Section 50 of Cr.P.C..

20. Learned Counsel Shri Ganesh Gole addressed another 16 Decided on 28.11.2024 in Criminal W.P. No.4487/2024 [Division Bench of this Court]

WP-ST-24338-24-GROUP.odt

issue. He supported all these submissions and further added that if

the accused is released on these grounds he can be re-arrested

only if further material is found out, necessitating his arrest. And at

that time, there has to be due compliance of the procedure.

21. Learned counsel Shri Gaware-Patil referred to Sections

50 and 50-A of Cr.P.C. and supported the submissions in favour of

the accused.

22. Learned Senior Counsel Shri Amit Desai concluded the

debate on behalf of the Petitioners by making his own submissions.

He submitted that all these judgments passed by the Hon'ble

Supreme Court deal with the facet of fundamental rights under

Articles 21 & 22 of Constitution of India. Therefore, if there is a

breach of these rights by the investigating authorities, the question

of prejudice caused to the accused does not arise. All these

violations in respect of the fundamental rights, must uniformly and

without exception lead to release of the accused. The only

concession in these cases is that compliance of Section 50 of Cr.P.C.

by giving grounds of arrest in writing is made mandatory by Pankaj

Bansal's case from the date of that judgment. He submitted that in

WP-ST-24338-24-GROUP.odt

a given case the victim may claim prejudice caused by release of the

accused but the victim's right is limited only for fair investigation.

The victim cannot have any say in the arrest and custody of the

accused in any case. It is purely the discretion of the investigating

officer. He submitted that, in case the accused is released on these

grounds; suitable conditions can be imposed on the accused so that

the victims are sufficiently protected and the accused does not

commit any crime in future. He submitted that after the accused is

released for non-compliance of Section 50 of Cr.P.C. he cannot be

re-arrested as it would be violation of Article 21 of the Constitution

of India. That would open flood-gates for litigation in cases where

the accused are already released for such non-compliance of

Section 50 of Cr.P.C.. Learned Senior Counsel made submissions

regarding provisions of Sections 41 & 41A of Cr.P.C.. According to

him, for the offence punishable upto seven years the notice under

Section 41A of Cr.P.C. is mandatory before arrest. He referred to the

circulars issued by the High Court and Director General of Police,

Maharashtra State. One of them was a notification dated

21.10.2023 issued by the Registrar General of this Court bearing

WP-ST-24338-24-GROUP.odt

No.Rule/Misc - 01/2023. The notification dated 21.10.2023 reads

thus :

"HIGH COURT OF JUDICATURE APPELLATE SIDE AT BOMBAY

NOTIFICATION No. Rule/Misc - 01/2023 Date : 21/10/2023.

In exercise of the powers conferred under Article 227 of the Constitution of India and all other enabling powers and in compliance of the directions issued by the Hon'ble Supreme Court of India vide order dated 31.07.2023 passed in Criminal Appeal No. 2207 of 2023, titled as Md. Asfak Alam Vs. The State of Jharkhand & Anr. 2023 SCC Online SC 892, the Hon'ble the Chief Justice is pleased to direct that :

1. The police shall not automatically arrest when a case under Section 498-A IPC is registered. The Police shall first satisfy themselves about the necessity for arrest under the parameters laid down in Arnesh Kumar Vs. State of Bihar and Anr.

[Criminal Appeal No. 1277 of 2012] flowing from Section 41 CrPC;

2. All police officers shall be provided with a check list containing specified sub-clauses under Section 41(1)(b)(ii);

3. The police officer shall forward the check list duly filled and furnish the reasons and materials which necessitated the arrest, while forwarding / producing the accused before the Magistrate for further detention;

4. The Magistrate while authorizing detention of the accused shall peruse the report furnished by the police officer in terms aforesaid and only after recording its satisfaction, the Magistrate will authorize detention;

5. The decision not to arrest an accused, be forwarded

WP-ST-24338-24-GROUP.odt

to the Magistrate within two weeks from the date of the institution of the case with a copy to the Magistrate which may be extended by the Superintendent of Police of the District for the reasons to be recorded in writing;

6. Notice of appearance in terms of Section 41-A CrPC be served on the accused within two weeks from the date of institution of the case, which may be extended by the Superintendent of Police of the District for the reasons to be recorded in writing;

7. Failure to comply with the directions aforesaid shall apart from rendering the police officers concerned liable for departmental action, they shall also be liable to be punished for contempt of court to be instituted before the High Court of Bombay.

8. Authorizing detention without recording reasons as aforesaid by the Judicial Magistrate concerned shall be liable for departmental action by the Bombay High Court.

9. The directions as aforesaid shall not only apply to the case under Section 498-A IPC or Section 4 of the Dowry Prohibition Act, but also such cases where offence is punishable with imprisonment for a terms which may be less than seven years or which may extend to seven years, whether with or without fine.

However, in view of Supreme Court's Judgment dated 07th August 2023, in Criminal Appeal Nos. 2284-2285 of 2023 in the matter of V. Senthil Balaji Vs. The State Represented by Deputy Director and Ors., Section 41A of CrPC shall have no application to an arrest made under the Prevention of Money Laundering Act, 2002.

This Notification shall come into force with immediate effect.

Strict compliance of the above directions is ensured.


 HIGH COURT OF JUDICATURE )
AT BOMBAY                   )                 Sd/-
                            )                R. N. JOSHI
Dated 21st OCTOBER, 2023                 )   REGISTRAR GENERAL"










                                                        WP-ST-24338-24-GROUP.odt




23. The other circular is in the nature of Director General's

Standing Order No.3/2022 dated 20.7.2022. There is a reference

to certain judgments of the Hon'ble Supreme Court. These are the

directions to the various police officers issued by the Director

General of Police, Maharashtra State asking the police officers to

follow those judgments. Shri Desai submitted that if there is

violation of the fundamental rights; the question of prejudice to the

accused does not arise and the mandatory provisions flowing from

the Articles 21 and 22 of the Constitution of India will have to be

strictly followed.

24. Mr. Binod Agarwal appears as a party in-person and

submitted that the ratio of the Hon'ble Supreme Court in the case

of Arnesh Kumar Vs. State of Bihar17 and Satendra Kumar Antil Vs.

Central Bureau of Investigation and another18, is that the issuance of

notice under Section 41-A of Cr.P.C. is necessary in all cases

including where the punishment is only upto seven years.

17 (2014) 8 SCC 273 18 (2022) 10 SCC 51

WP-ST-24338-24-GROUP.odt

SUBMISSIONS OF LEARNED ADVOCATE GENERAL :

25. The learned Advocate General submitted that Section 50

of Cr.P.C. flows from Article 22(1) which is discussed in the

aforementioned Supreme Court cases. He submitted that the

investigating agency has at least 24 hours with them to furnish the

grounds of arrest in writing to the arrested accused, as is held in

the case of Ram Kishor Arora. He submitted that if the remand

report is given to the accused and his Advocate within 24 hours at

the time of the first remand, it is the sufficient requirement of

giving the grounds of arrest in writing to the accused under Section

50 of Cr.P.C.. He submitted that depending on the circumstances, if

those circumstances show that the grounds were within the

accused's knowledge, then, there was no necessity to give him

grounds of arrest because no prejudice would be caused to him.

The necessity to communicate the grounds of arrest is with a

purpose that the accused should be aware as to why he is arrested

but when he is already aware that he is arrested because of his acts

and the circumstances in which he is arrested; then obviously it is

not necessary to complete the formality of giving grounds of arrest

WP-ST-24338-24-GROUP.odt

in writing. He submitted that, for example, an accused is caught in

the act of committing an offence like murder, in that case it would

be totally illogical to expect the investigating agency to write down

the grounds of arrest and hand them over to him. The

circumstances can be tested by the Court granting first remand as

to whether it was necessary to give grounds of arrest in writing. He

submitted that the proper Forum to raise this issue of release of the

accused for non-compliance of Section 50 of Cr.P.C. would be that

of the Magistrate's Court before whom the accused is produced on

the first occasion for the first remand. It was for the accused to

raise this ground at the first available opportunity and, therefore,

he can not be left to raise this issue at his wish in any other forum

at a later point of time. He cannot raise this issue even before the

High Court or before any other Court in bail applications or similar

applications if he had not raised this issue at the first instance

before the learned Magistrate. He further submitted that in cases

where the accused had preferred Anticipatory Bail Applications

showing that they were contested and decided and after that if he

is arrested then obviously he would know why he is being arrested.

WP-ST-24338-24-GROUP.odt

In such cases, it would not be necessary to give grounds of arrest.

He submitted that the concept of requirement to communicate the

grounds of arrest is not new. It was first considered in the case of

Madhu Limaye and others19

26. Learned Advocate General relied on the case of Prashant

Kumar Brahmabhatt Vs. State of Maharashtra 20 decided by the same

Division Bench deciding the case of Mahesh Naik. But, on this

occasion the arrested accused was not directed to be released

because the Petitioner in that case had preferred Anticipatory Bail

Application under Section 438 of Cr.P.C. and, therefore, it was held

that he was aware of the grounds of arrest when he had

approached the Court for anticipatory bail. In that case, it was held

that it was not necessary to give the grounds of arrest to the

accused.

27. The learned Advocate General referred to the order

passed in the case of Danish Rafiq Fansophkar Vs. State of

Maharashtra21. In that case, the Petitioner was caught with the

19 AIR 1969 SUPREME COURT 1014 20 Decided on 24.10.2024 in Writ Petition (Stamp) No.18663/2024 (Division Bench of this Court] 21 Decided on 16.10.2024 in Criminal Writ Petition (Stamp) No.19471/2024 (Division Bench of this Court]

WP-ST-24338-24-GROUP.odt

contraband. His search had led to seizure of the contraband. The

station diary entry mentioned that the Petitioner was informed

about the grounds of arrest. It was observed that in a peculiar case

like that, where the Petitioner was conscious of the fact as to why

his arrest was being effected, since his search led to seizure of

contraband from him and even if the formal grounds of arrest were

not communicated to him, the Court did not find any flaw in the

action on the part of the investigating agency; and hence he was

not released.

28. Learned Advocate General submitted that the law laid

down in Mihir Shah's case is correct and it should be followed in all

other cases. He tried to reconcile the ratio in Mihir Shah with

Mahesh Naik's case and submitted that in a given case depending on

the circumstances, the Court has discretion to deny such a relief

even if there is alleged non-compliance of Section 50 of Cr.P.C..

29. He submitted that the purpose to furnish grounds of

arrest is to enable the accused to effectively defend himself at the

stage of remand itself. According to him, giving a copy of the

WP-ST-24338-24-GROUP.odt

remand report would be sufficient compliance of the requirement

of giving the grounds of arrest in writing. Section 50 does not

speak about the particular form or format in which the grounds of

arrest are required to be given. He invited our attention to the

specific language of Articles 21 & 22 of the Constitution of India in

comparison with Section 50 of Cr.P.C. as well as in comparison to

the language of Section 19 of PMLA and Section 43-B of UAPA. He

further submitted that for the purpose of applying the ratio and

thereby holding that if the requirement to give grounds of arrest in

writing are to be considered, then it has to be from the date of the

judgment passed by the Hon'ble Supreme Court in Prabir

Purkayastha which was decided on 15.5.2024, in any case the cut

off date cannot be prior to the date of Pankaj Bansal's judgment

which was decided on 3.10.2023.

30. The other main submission made by the learned

Advocate General was that even if the accused is released on some

procedural lapses on the part of the investigating agency, there is

no bar for re-arresting the accused. In fact in such cases, the

accused will have to be re-arrested after complying with the

WP-ST-24338-24-GROUP.odt

procedural requirements which were not complied with. He

submitted that if such course of action is not taken, the accused

may abscond by taking advantage of these technical lapses and the

victim may suffer irreparably. The investigation will not progress,

causing miscarriage of justice. In some cases the accused may even

leave the country and may not be available again. In short, the

entire society will be affected if the accused is given benefit of

technical lapses on the part of the investigating agency; if they are

not allowed to be corrected subsequently. He submitted that there

is no statutory embargo in rearresting the accused who is released

because of non-supply of grounds of arrest in writing.

31. The learned Advocate General referred to the judgment

of a Division Bench of this Court in the case of Kavita Manikikar Vs.

Central Bureau of Investigation and another 22 in which even after

directing release of the Petitioner therein for non-compliance of

Section 46(4) of Cr.P.C., the Division Bench further observed that

the investigating agency was not precluded from arresting the

Petitioner if the investigation so warranted after following due

22 Decided on 10.5.2018 in Writ Petition No.1142/2018 (Division Bench of this Court)

WP-ST-24338-24-GROUP.odt

procedure of law.

32. Learned Advocate General advanced his separate

arguments on Sections 41 & 41A of Cr.P.C.. He submitted that the

judgments of the Hon'ble Supreme Court in Arnesh Kumar and

Satendra Kumar Antil clearly lay down that the provisions of Sections

41 & 41A of Cr.P.C. will have to be followed. He submitted that

Section 41 provides a check-list which the investigating officer has

to prepare in writing before arresting a person who is accused to

have committed an offence punishable upto seven years and there

is a proviso to Section 41(1)(b)(ii) which mentions that a police

officer in all cases where the arrest of a person is not required

under the provisions of this sub-section, must record the reasons in

writing for not making the arrest. Section 41A refers to the

provisions of sub-section (1) of Section 41 of Cr.P.C. and mentions

that in all cases where the arrest of a person is not required under

Section 41(1), a notice is required to be issued. He submitted that

therefore Section 41A covers the offences not only where the

punishment is more than seven years but also the offences where

the punishment is upto seven years and in such cases only when the

WP-ST-24338-24-GROUP.odt

arrest is not necessary, the police officer is duty bound to issue a

notice. But when a police officer wants to arrest a person who has

allegedly committed the offence punishable upto seven years he

has to prepare a check-list provided in Section 41(1)(b) of Cr.P.C.

and that check-list will have to be considered by the Magistrate

granting remand. Apart from that, there is no embargo for the

investigating agency to arrest any person if in its opinion the arrest

is necessary.

33. Learned Advocate General referred to the judgment of a

Division Bench of this Court in the case of Abhijit Arjun Padale Vs.

State of Maharashtra and others 23. In that case the offence for which

the Petitioner was arrested was under Sections 384 and 506 of IPC.

The maximum punishment under section 384 of IPC was extending

upto three years. A contention was raised that the notice under

Section 41A of Cr.P.C. was not served on the Petitioner and,

therefore, he was entitled to be released. In paragraph-8 of the

said judgment, it was observed that the offence alleged against the

Petitioner was not punishable with imprisonment of more than

23 Decided on 22.8.2024 in Writ Petition No.1197/2022 (Division Bench of this Court).

WP-ST-24338-24-GROUP.odt

seven years and as such the notice under Section 41A of Cr.P.C.

ought to have been served on the Petitioner. As it was not served,

the Petitioner in that case was directed to be released on bail.

Learned Advocate General submitted that for the offences

punishable upto seven years also when the opinion of the Police

Officer is that the arrest of the accused is necessary, service of

notice under Section 41A is not necessary. The only requirement is

to prepare a check-list under Section 41(b)(ii) before the arrest of

the accused, and therefore, it is necessary that this position is

clarified by an authoritative pronouncement.

34. Learned Advocate General also referred to the order of

another Division Bench of this Court in the case of Bhairaram

Saraswat Vs. State of Maharashtra24. In that case the Petitioner was

accused of the offence punishable under Section 420 read with 34

of IPC, which is punishable upto seven years imprisonment. The

contention was that the Petitioner was not served with the

mandatory notice under Section 41A, according to the Petitioner.

In that case, the Division Bench expressed doubt as to whether

24 Decided on 5.4.2024 in Criminal Writ Petition (St.) No.7551/2024 (Division Bench of this Court).

WP-ST-24338-24-GROUP.odt

Section 41-A notice was served and the Petitioner was released on

interim cash bail. The Petition was kept pending. He submitted that

this order would also indicate that for the offence punishable upto

seven years, the notice under Section 41A was necessary.

According to learned Advocate General this interpretation is not

correct based on bare reading of Sections 41 & 41A of Cr.P.C.. He

submitted that the specific directions of the Hon'ble Supreme Court

in the cases of Arnesh Kumar and Satendra Kumar Antil are very

clear that the provisions of Sections 41 & 41A will have to be

followed strictly and, therefore, reading something into these

provisions would be against the directions issued by the Hon'ble

Supreme Court in both these cases.

35. Learned counsel Mrs. Pai appeared for NCB in Criminal

Writ Petition No5694/2024. She relied on the observations of a

Single Judge Bench of the High Court of Karntaka in the case of

John Moses D @ Madan Kumar s/o John Devamani Vs. State of

Karnataka25. She submitted that this judgment has laid down that

the interpretation of the judgments of the Hon'ble Supreme Court

25 Decided on 28.11.2024 in Writ Petition No.22042/2024 [Single Bench of Karnataka High Court]

WP-ST-24338-24-GROUP.odt

in the case of Pankaj Bansal and Prabir Purkayastha cannot be

stretched to the offences under IPC or any other penal law. It was

further held that if the arrest is under the PMLA or UAPA then the

directions of the Hon'ble Supreme Court in those cases would

become applicable. It was further observed that what was held by

the Hon'ble Supreme Court in those judgments was considered qua

the facts in the case at hand and those observations would not

become applicable to the offences under Karnataka Control of

Organised Crime Act, 2000 (KCOCA) or the IPC or any arrest under

any penal law.

36. Learned counsel Ms. Nitee Punde appearing for the CG-

ST Authorities in Criminal Writ Petition (Stamp) No.24115/2024

referred to Section 69 of the CGST Act, 2017. She invited our

attention to Sections 69 and 132 of the said Act. In such cases the

arrest is effected only after preliminary investigation and, therefore,

the accused is aware about the offence and hence furnishing

separate grounds of arrest, according to her, was not necessary.

WP-ST-24338-24-GROUP.odt

REJOINDER BY THE PETITIONERS :

37. In rejoinder on behalf of the Petitioners, learned Senior

Counsel Shri Amit Desai submitted that the remand report is

submitted for the purpose of asking for remand from the Magistrate

and satisfying the Magistrate for necessity of police custody or

judicial custody remand. The grounds of arrest are different for

these considerations. The grounds of arrest are required to be

given separately. They cannot be equated with the remand report.

The Cr.P.C. does not mention or define the 'remand application'.

However, Cr.P.C. refers to the phrase 'grounds of arrest'. There is no

uniformity about the format of remand report or necessity to give a

copy of the remand report to the accused. Therefore, that would be

left to the arbitrary exercise on the part of the investigating agency

to perform their duty if grounds of arrest in writing are to be

equated with the remand report. Some directions are required to

be given to ensure compliance of the Statutory and Constitutional

mandate. He submitted that floodgates opening for litigation on the

ground of non-supply of grounds of arrest is no reason to deny

benefit to the arrested accused who are not given grounds of arrest

WP-ST-24338-24-GROUP.odt

in writing. He submitted that re-arrest of the accused after release

on procedural lapses, violates Article 21 of the Constitution of India

and, therefore, is not permissible. The State should not be given a

second chance to perform their duty, if they fail to protect the

fundamental rights of a citizen while effecting arrest. Breach of

fundamental rights is more important than consideration of

possible prejudice to the accused. The Courts are required to see

the breach as alleged by the accused and not the prejudice which is

likely to be caused to the accused.

REASONS AND CONCLUSIONS :

38. Before discussing the reasons of our conclusion, it is

necessary to refer to certain provisions which are the subject matter

of this entire discussion. The relevant provisions are thus :

◦ Articles 21 & 22 of the Constitution of India:

21. Protection of life and personal liberty. -- No person shall be deprived of his life or personal liberty except according to procedure established by law.

22. Protection against arrest and detention in certain cases.--

(1) No person who is arrested shall be detained in custody without being informed, as soon as may be, of the grounds for such arrest nor shall he be denied the right to consult, and to be defended by, a legal practitioner of his choice.

(2) Every person who is arrested and detained in custody shall be produced before the nearest magistrate within a

WP-ST-24338-24-GROUP.odt

period of twenty-four hours of such arrest excluding the time necessary for the journey from the place of arrest to the court of the magistrate and no such person shall be detained in custody beyond the said period without the authority of a magistrate.

(3) Nothing in clauses (1) and (2) shall apply-

(a) to any person who for the time being is an enemy alien; or

(b) to any person who is arrested or detained under any law providing for preventive detention.

(4) No law providing for preventive detention shall authorise the detention of a person for a longer period than three months unless-

(a) an Advisory Board consisting of persons who are, or have been, or are qualified to be appointed as, Judges of a High Court has reported before the expiration of the said period of three months that there is in its opinion sufficient cause for such detention:

Provided that nothing in this sub-clause shall authorise the detention of any person beyond the maximum period prescribed by any law made by Parliament under sub-clause (b) of clause (7); or

(b) such person is detained in accordance with the provision of any law made by Parliament under sub-clauses (a) and (b) of clause (7).

(5) When any person is detained in pursuance of an order made under any law providing for preventive detention, the authority making the order shall, as soon as may be, communicate to such person the grounds on which the order has been made and shall afford him the earliest opportunity of making a representation against the order. (6) Nothing in clause (5) shall require the authority making any such order as is referred to in that clause to disclose facts which such authority considers to be against the public interest to disclose.

(7) Parliament may by law prescribe-

(a) the circumstances under which, and the class or classes of cases in which, a person may be detained for a period longer than three months under any law providing for preventive detention

WP-ST-24338-24-GROUP.odt

without obtaining the opinion of an Advisory Board in accordance with the provisions of sub- clause (a) of clause (4);

(b) the maximum period for which any person may in any class or classes of cases be detained under any law providing for preventive detention; and

(c) the procedure to be followed by an Advisory Board in an inquiry under sub-clause (a) of clause (4)."

******* ◦ Sections 41, 41-A, 50 & 50A of Cr.P.C.:

41.When police may arrest without warrant (1) Any police officer may without an order from a Magistrate and without a warrant, arrest any person--

(a) who commits, in the presence of a police officer, a cognizable offence;

(b) against whom a reasonable complaint has been made, or credible information has been received, or a reasonable suspicion exists that he has committed a cognizable offence punishable with imprisonment for a term which may be less than seven years or which may extend to seven years whether with or without fine, if the following conditions are satisfied, namely:--

(i) the police officer has reason to believe on the basis of such complaint, information, or suspicion that such person has committed the said offence;

(ii) the police officer is satisfied that such arrest is necessary--

(a) to prevent such person from committing any further offence; or

(b) for proper investigation of the offence; or

(c) to prevent such person from causing the evidence of the offence to disappear or tampering with such evidence in any manner; or

(d) to prevent such person from making any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to

WP-ST-24338-24-GROUP.odt

the Court or to the police officer; or

(e) as unless such person is arrested, his presence in the Court whenever required cannot be ensured, and the police officer shall record while making such arrest, his reasons in writing.

[Provided that a police officer shall, in all cases where the arrest of a person is not required under the provisions of this sub-section, record the reasons in writing for not making the arrest.] (ba) against whom credible information has been received that he has committed a cognizable offence punishable with imprisonment for a term which may extend to more than seven years whether with or without fine or with death sentence and the police officer has reason to believe on the basis of that information that such person has committed the said offence;

(c) who has been proclaimed as an offender either under this Code or by order of the State Government; or

(d) in whose possession anything is found which may reasonably be suspected to be stolen property and who may reasonably be suspected of having committed an offence with reference to such thing; or

(e) who obstructs a police officer while in the execution of his duty, or who has escaped, or attempts to escape, from lawful custody; or

(f) who is reasonably suspected of being a deserter from any of the Armed Forces of the Union; or

(g) who has been concerned in, or against whom a reasonable complaint has been made, or credible information has been received, or a reasonable suspicion exists, of his having been concerned in, any act committed at any place out of India which, if committed in India, would have been punishable as an offence, and for which he is, under any law relating to extradition, or otherwise, liable to be apprehended or detained in custody in India; or

(h) who, being a released convict, commits a breach of any rule made under sub-section (5) of section 356; or

WP-ST-24338-24-GROUP.odt

(i) for whose arrest any requisition, whether written or oral, has been received from another police officer, provided that the requisition specifies the person to be arrested and the offence or other cause for which the arrest is to be made and it appears therefrom that the person might lawfully be arrested without a warrant by the officer who issued the requisition. (2) Subject to the provisions of section 42, no person concerned in a non-cognizable offence or against whom a complaint has been made or credible information has been received or reasonable suspicion exists of his having so concerned, shall be arrested except under a warrant or order of a Magistrate.

............

41A. Notice of appearance before police officer (1) The police officer shall, in all cases where the arrest of a person is not required under the provisions of sub-section (1) of section 41, issue a notice directing the person against whom a reasonable complaint has been made, or credible information has been received, or a reasonable suspicion exists that he has committed a cognizable offence, to appear before him or at such other place as may be specified in the notice.

(2) Where such a notice is issued to any person, it shall be the duty of that person to comply with the terms of the notice. (3) Where such person complies and continues to comply with the notice, he shall not be arrested in respect of the offence referred to in the notice unless, for reasons to be recorded, the police officer is of the opinion that he ought to be arrested. (4) Where such person, at any time, fails to comply with the terms of the notice or is unwilling to identify himself, the police officer may, subject to such orders as may have been passed by a competent Court in this behalf, arrest him for the offence mentioned in the notice.

............

50. Person arrested to be informed of grounds of arrest and of right to bail (1) Every police officer or other person arresting any person

WP-ST-24338-24-GROUP.odt

without warrant shall forthwith communicate to him full particulars of the offence for which he is arrested or other grounds for such arrest.

(2) Where a police officer arrests without warrant any person other than a person accused of a non-bailable offence, he shall inform the person arrested that he is entitled to be released on bail and that he may arrange for sureties on his behalf.

............

50A. Obligation of person making arrest to inform about the arrest, etc., to a nominated person. -- (1) Every police officer or other person making any arrest under this Code shall forthwith give the information regarding such arrest and place where the arrested person is being held to any of his friends, relatives or such other persons as may be disclosed or nominated by the arrested person for the purpose of giving such information.

(2) The police officer shall inform the arrested person of his rights under sub-section (1) as soon as he is brought to the police station.

(3) An entry of the fact as to who has been informed of the arrest of such person shall be made in a book to be kept in the police station in such form as may be prescribed in this behalf by the State Government.

(4) It shall be the duty of the Magistrate before whom such arrested person is produced, to satisfy himself that the requirements of sub-section (2) and sub-section (3) have been complied with in respect of such arrested person.] ******** ◦ Section 19 of PMLA Act :

19. Power to arrest

(1) If the Director, Deputy Director, Assistant Director or any other officer authorised in this behalf by the Central Government by general or special order, has on the basis of material in his possession, reason to believe (that reason for such belief to be recorded in writing) that any person has been guilty of an offence punishable under this Act, he may arrest such person and shall, as soon as may be, inform him of the grounds for such arrest.

(2) The Director, Deputy Director, Assistant Director or any

WP-ST-24338-24-GROUP.odt

other officer shall, immediately after arrest of such person under sub-section (1), forward a copy of the order alongwith the material in his possession, referred to in that sub-section, to the Adjudicating Authority in a sealed envelope, in the manner, as may be prescribed and such Adjudicating Authority shall keep such order and material for such period, as may be prescribed.

(3) Every person arrested under sub-section (1) shall, within twenty-four hours, be taken to a [Special Court or] Judicial Magistrate or a Metropolitan Magistrate, as the case may be, having jurisdiction:

Provided that the period of twenty-four hours shall exclude the time necessary for the journey from the place of arrest to the [Special Court or] Magistrate's Court. ******* ◦ Section 43B of UAPA :

43B. Procedure of arrest, seizure etc. (1) Any officer arresting a person under section 43A shall, as soon as may be, inform him of the grounds for such arrest. (2) Every person arrested and article seized under section 43A shall be forwarded without unnecessary delay to the officer- in-charge of the nearest police station. (3) The authority or officer to whom any person or article is forwarded under sub-section (2) shall, with all convenient dispatch, take such measures as may be necessary in accordance with the provisions of the Code.

*******

39. As submitted by the learned Advocate General, in a given

case viz., apprehending the accused while he is in the act of

committing serious offence like murder or soon thereafter; it would

not be possible for the police officers to write down the grounds of

WP-ST-24338-24-GROUP.odt

arrest and handing over them to the accused. It would be equally

difficult to serve grounds of arrest when an absconding accused or

a proclaimed offender is arrested from a place which is not easily

accessible. The circumstances of arrest in such cases would be

important. However, if Section 50 is to be held mandatory to mean

that the grounds of arrest must be given in writing then such

requirement must apply to all the cases, or the arrest made under

all the circumstances without exception, irrespective of the gravity

or seriousness of the crime. Section 50 does not qualify its

applicability to the circumstances in which the arrest is effected or

the gravity of the offence. The Cr.P.C. itself takes note of different

degree of gravity of offences. Depending on that differentiation,

the offences are made bailable or non-bailable, cognizable or non-

cognizable and takes note of different punishments provided for

different offences. For example, Section 41 differentiates between

the offences which are punishable upto seven years and the other

offences punishable with more than seven years. But such

differentiation is conspicuously absent in Section 50 of Cr.P.C. It is

not possible to read something more in Section 50 than the clear

WP-ST-24338-24-GROUP.odt

expressions of that particular Section. Therefore, we are unable to

agree with the submissions of learned Advocate General that the

Court has discretion to see the circumstances in which the accused

is arrested.

40. We are unable to agree with the submissions of the

learned Advocate General that if the accused has applied for

anticipatory bail and after due consideration of arguments of both

the sides and the material produced, it is rejected; then if he is

arrested, in that case the grounds of arrest are not required to be

served on him as he is aware as to why he is arrested. That would

carve out an unfair category of the accused who exercise their

statutory remedy of applying for anticipatory bail under Section

438 of Cr.P.C.. They would be deprived of the compliance of

requirement or necessity enjoined on the investigating officers to

furnish the grounds of arrest. To that extent we do not agree with

the view expressed by a Division Bench of this Court in the case of

Prashantkumar Brahmabhatt wherein it was held that since at the

stage of anticipatory bail application the material against the

accused was considered then there was no necessity to furnish

WP-ST-24338-24-GROUP.odt

grounds of arrest. In that case relief of anticipatory bail was sought.

The grounds taken for that relief would reflect that the Applicant

was aware of the accusations levelled against him and what were

the grounds which necessitated his arrest. In that case, it was held

that the Petitioner had knowledge about the grounds and,

therefore, no prejudice was caused to him; and he was not directed

to be released, though the grounds of arrest were not served on

him.

In fact, this particular view expressed in Prashantkumar

Brahmabhatt was in direct contrast to the discussion and reasons

mentioned in Mahesh Naik's case by the Division Bench. In Mahesh

Naik's case also the same argument was noted in Paragraph-7. The

learned APP had submitted that since the accused therein had filed

anticipatory bail application, he was expected to know the reasons

for his arrest. Therefore, this issue of filing anticipatory bail

application was specifically raised in that case, which did not find

favour for deciding that Petition directing the Petitioner's release.

Thus, there is already a conflict of opinion on that particular issue.

In our opinion, whether the accused had preferred

WP-ST-24338-24-GROUP.odt

anticipatory bail application or not should not make a difference

and it would be the duty of the investigating agency to

communicate to the accused as to why he is arrested. Having said

this, the core question remains as to what should be the mode of

communication, whether the grounds of arrest have to be given in

writing or it is sufficient compliance if the accused is orally

communicated forthwith of full particulars of the offence for which

he is arrested or other grounds for such arrest.

41. The bare reading of Section 50 does not lay down that

this requirement of communicating forthwith has to be in writing.

As discussed earlier, under some circumstances, it would not be

possible to prepare the grounds of arrest in writing and serving

them on the accused. The word 'forthwith' will also have to be

construed accordingly.

42. The next issue would be the effect of the aforementioned

Apex Court judgments on Section 50 of Cr.P.C. and as to whether

the ratio of those Supreme Court judgments would mean that the

accused should be given the grounds of arrest in writing as a

requirement of Section 50 of Cr.P.C.. On this issue, we are inclined

WP-ST-24338-24-GROUP.odt

to agree with the observations of the learned Single Judge of the

Karnataka High Court in the case of John Moses D and, therefore,

we are taking a different view from the view expressed in Mahesh

Naik and other cases, referred to hereinabove, which require that

the grounds of arrest have to be served on the accused in writing

at the time of his arrest within the meaning of Section 50 of Cr.P.C..

43. Section 50A of Cr.P.C. also provides safeguards against

the arbitrary arrest and keeping the accused in custody arbitrarily.

It is the duty cast on the police officer making arrest to forthwith

give information regarding such arrest and the place where he is

held, to his friends, relatives or other persons as disclosed or

nominated by the arrested person and it is the duty of the police

officer to inform the arrested person of his rights under Section 50A

of Cr.P.C.. The Police Officers are also required to make an entry to

that effect in a book kept for that purpose at the police station. And

it is the duty of the Magistrate to satisfy himself that all these

requirements are complied with. In the entire scheme of Section

50A the wordings used is 'forthwith give the information' (emphasis

supplied). Section 50 and Section 50A will have to be read

WP-ST-24338-24-GROUP.odt

together. There is no doubt that the accused must be told why he is

being arrested and the particulars of the offence, but if he is clearly

informed about it, then whether it is further required that such

information must be provided in writing, is the question.

44. It is our firm opinion that it is important to communicate

forthwith to the arrested accused as to why he is arrested. We are

also of the opinion that a copy of the remand report, particularly at

the time of obtaining first remand, must be given to the accused or

his Advocate so that they can resist grant of remand on the very

first occasion. It is necessary that some rules are framed or

provision is made to ensure fair opportunity to the accused to resist

his custody on the very first occasion when he is produced before

the Magistrate.

45. The question would arise whether at the time of arrest

the grounds of arrest must be given in writing or oral

communication forthwith would be sufficient. We are inclined to

refer this issue to a Larger Bench for consideration.

46. The Division Bench of this court in the case of Mahesh

WP-ST-24338-24-GROUP.odt

Naik has referred to the Judgments of the Hon'ble Supreme Court.

The first judgment which needs to be discussed is Pankaj Bansal's

judgment. In Paragraph-16 of the said judgment, the Hon'ble

Supreme Court observed that the only issue for consideration was

whether the arrest of those Appellants under Section 19 of PMLA

was valid and lawful and whether the impugned orders of remand

passed by the Additional Sessions Judge, Panchkula were valid. It

was further observed that in that context, mere passing of an order

of remand would not be sufficient in itself to validate their arrest if

such arrests were not in conformity with the requirements of

Section 19 of PMLA. In this background, the Hon'ble Supreme

Court considered various other cases, including a Three Judge

Bench judgment of the Hon'ble Supreme Court in the case of Vijay

Madanlal Choudhary Vs. Union of India 26 and the judgment of the

Hon'ble Supreme Court in the case of V. Senthil Balaji Vs. State27.

In Paragraph-35, the Hon'ble Supreme Court observed

that no consistent and uniform practice seemed to be followed by

ED in respect of furnishing grounds of arrest in writing to the

26 (2023) 12 SCC 1 27 (2024) 3 SCC 51

WP-ST-24338-24-GROUP.odt

arrested person, as written copies of the grounds of arrest are

furnished to arrested persons in certain parts of the country but in

other areas, that practice is not followed and the grounds of arrest

are either read out to them or allowed to be read by them.

Paragraphs-38, 39 & 42 lay down the ratio of this judgment which

read thus :

"38. In this regard, we may note that Article 22(1) of the Constitution provides, inter alia, that no person who is arrested shall be detained in custody without being informed, as soon as may be, of the grounds for such arrest. This being the fundamental right guaranteed to the arrested person, the mode of conveying information of the grounds of arrest must necessarily be meaningful so as to serve the intended purpose. It may be noted that Section 45 PMLA enables the person arrested under Section 19 thereof to seek release on bail but it postulates that unless the twin conditions prescribed thereunder are satisfied, such a person would not be entitled to grant of bail. The twin conditions set out in the provision are that, firstly, the Court must be satisfied, after giving an opportunity to the Public Prosecutor to oppose the application for release, that there are reasonable grounds to believe that the arrested person is not guilty of the offence and, secondly, that he is not likely to commit any offence while on bail. To meet this requirement, it would be essential for the arrested person to

WP-ST-24338-24-GROUP.odt

be aware of the grounds on which the authorized officer arrested him/her under Section 19 and the basis for the officer's "reason to believe" that he/she is guilty of an offence punishable under the Act of 2002. It is only if the arrested person has knowledge of these facts that he/she would be in a position to plead and prove before the Special Court that there are grounds to believe that he/she is not guilty of such offence, so as to avail the relief of bail. Therefore, communication of the grounds of arrest, as mandated by Article 22(1) of the Constitution and Section 19 of the Act of 2002, is meant to serve this higher purpose and must be given due importance.

39. We may also note that the language of Section 19 PMLA puts it beyond doubt that the authorized officer has to record in writing the reasons for forming the belief that the person proposed to be arrested is guilty of an offence punishable under the Act of 2002. Section 19(2) requires the authorized officer to forward a copy of the arrest order along with the material in his possession, referred to in Section 19(1), to the Adjudicating Authority in a sealed envelope. Though it is not necessary for the arrested person to be supplied with all the material that is forwarded to the Adjudicating Authority Under Section 19(2), he/she has a constitutional and statutory right to be 'informed' of the grounds of arrest, which are compulsorily recorded in writing by the authorized officer in keeping with the mandate of Section 19(1) PMLA. As already noted hereinbefore, it seems that the mode of informing this to the persons arrested is left to the option of the ED's

WP-ST-24338-24-GROUP.odt

authorised officers in different parts of the country, i.e., to either furnish such grounds of arrest in writing or to allow such grounds to be read by the arrested person or be read over and explained to such person.

xxxxxxx xxxxxxx

42. That being so, there is no valid reason as to why a copy of such written grounds of arrest should not be furnished to the arrested person as a matter of course and without exception. There are two primary reasons as to why this would be the advisable course of action to be followed as a matter of principle. Firstly, in the event such grounds of arrest are orally read out to the arrested person or read by such person with nothing further and this fact is disputed in a given case, it may boil down to the word of the arrested person against the word of the authorized officer as to whether or not there is due and proper compliance in this regard. In the case on hand, that is the situation insofar as Basant Bansal is concerned. Though ED claims that witnesses were present and certified that the grounds of arrest were read out and explained to him in Hindi, that is neither here nor there as he did not sign the document. Non-compliance in this regard would entail release of the arrested person straightaway, as held in V. Senthil Balaji Vs. State (2024) 3 SCC 51. Such a precarious situation is easily avoided and the consequence thereof can be obviated very simply by furnishing the written grounds of arrest, as recorded by the authorized officer in terms of Section 19(1)

WP-ST-24338-24-GROUP.odt

PMLA, to the arrested person under due acknowledgment, instead of leaving it to the debatable ipse dixit of the authorized officer."

In Paragraph-43, it is observed that conveying the

information regarding grounds of arrest was not only to apprise the

arrested person as to why he/she was being arrested but also to

enable such person to seek legal counsel and thereafter present a

case before the Court under Section 45 to seek release on bail.

. In Paragraph-45, it was observed thus :

"45. On the above analysis, to give true meaning and purpose to the constitutional and the statutory mandate of Section 19(1) of the Act of 2002 of informing the arrested person of the grounds of arrest, we hold that it would be necessary, henceforth, that a copy of such written grounds of arrest is furnished to the arrested person as a matter of course and without exception. ........"

Thus, it can be seen that this judgment exclusively deals

with the provisions of the PMLA Act in terms of arrest and necessity

to furnish the grounds of arrest in writing. Reference is also made

to Section 45 of the PMLA Act where the twin conditions for grant

of bail as referred to in Paragraph-38 are required to be considered.

WP-ST-24338-24-GROUP.odt

47. After Pankaj Bansal's case, the Hon'ble Supreme Court

considered the words and phrases 'as soon as may be' in the case of

Ram Kishor Arora. In Paragraph-22, the Hon'ble Supreme Court

observed thus :

"............Therefore, in our opinion the person arrested, if he is informed or made aware orally about the grounds of arrest at the time of his arrest and is furnished a written communication about the grounds of arrest as soon as may be i.e. as early as possible and within reasonably convenient and requisite time of twenty-four hours of his arrest, that would be sufficient compliance of not only Section 19 of PMLA but also of Article 22(1) of the Constitution of India."

The Hon'ble Supreme Court, in this case, also observed

that Pankaj Bansal's judgment itself mentions that those directions

would apply prospectively and from the date of Pankaj Bansal's

case. A specific reference was made to Section 19 of PMLA.

48. Another important judgment in this context is in the case

of Prabir Purkayastha. The brief facts of this case are that in

connection with FIR No.224/2023 dated 17.8.2023 registered at PS

Special Cell, Lodhi Colony, New Delhi, the residential and official

WP-ST-24338-24-GROUP.odt

premises of the Appellant in that case, and one company were raided.

The offences applied were punishable under Sections 13, 16, 17, 18, 22-C

of the Unlawful Activities (Prevention) Act, 1967 (for short, 'UAPA')

read with Sections 153-A, 120-B of IPC. The Appellant therein was

arrested in connection with that FIR on 3.10.2023. He was produced in

the Court of Additional Sessions Judge-02, Patiala House Courts, New

Delhi on 4.10.2023 sometime before 6.00 a.m.. It was argued on behalf

of the Appellant that the grounds of arrest were conveyed to the Advocate

for the Appellant well after 7.00 a.m.. The Hon'ble Supreme Court while

deciding this case extensively referred to the ratio of Pankaj Bansal's

case. Section 19 of PMLA and Sections 43A, 43B & 43C of UAPA were

quoted and considered. In Paragraph-16, it was observed that there was

no significant difference in the language employed in Section 19(1) of

PMLA & Section 43B(1) of the UAPA. It was observed that the

provision regarding the communication of the grounds of arrest to a

person arrested contained in Section 43B(1) of UAPA were verbatim as

that in Section 19(1) of the PMLA. It was observed that both the

provisions find their source in Article 22(1) of the Constitution of India.

It was further observed that applying the golden Rules of interpretation,

the provisions which lay down a very important Constitutional safeguard

WP-ST-24338-24-GROUP.odt

to a person arrested on charges of committing an offence either under the

PMLA or under the UAPA, have to be uniformly construed and applied.

Paragraphs-18 & 19 of the said judgment, in this context, are important

which read thus :

"18. We may note that the modified application of Section 167 Code of Criminal Procedure is also common to both the statutes. Thus, we have no hesitation in holding that the interpretation of statutory mandate laid down by this Court in the case of Pankaj Bansal on the aspect of informing the arrested person the grounds of arrest in writing has to be applied pari passu to a person arrested in a case registered under the provisions of the UAPA.

19. Resultantly, there is no doubt in the mind of the Court that any person arrested for allegation of commission of offences under the provisions of UAPA or for that matter any other offence(s) has a fundamental and a statutory right to be informed about the grounds of arrest in writing and a copy of such written grounds of arrest have to be furnished to the arrested person as a matter of course and without exception at the earliest. The purpose of informing to the arrested person the grounds of arrest is salutary and sacrosanct inasmuch as, this information would be the only effective means for the arrested person to consult his Advocate; oppose

WP-ST-24338-24-GROUP.odt

the police custody remand and to seek bail. Any other interpretation would tantamount to diluting the sanctity of the fundamental right guaranteed Under Article 22(1) of the Constitution of India."

In Paragraph-21, it was further observed that mere filing

of the charge-sheet would not validate the illegality and the

unconstitutionality committed at the time of arresting the accused

and the grant of initial police custody remand to the accused.

In Paragraph-29, it was further observed that the

requirement to communicate the grounds of arrest or the grounds

of detention in writing to a person arrested in connection with an

offence or a person placed under preventive detention cannot be

breached under any situation and non-compliance of this

constitutional requirement would lead to custody being rendered

illegal. It was further observed that the copy of the FIR was

provided to the learned Advocate for the Applicant for the first time

on 5.10.2023 and till the time of being deprived of liberty, no

communication had been made to the Appellant therein regarding

the grounds on which he was arrested.

WP-ST-24338-24-GROUP.odt

In Paragraph-37, it was explained that the reasons for arrest

were formal in nature; whereas the grounds of arrest would be

personal in nature and specific to the person arrested.

. In Paragraph-49 it was observed thus :

"49. From the detailed analysis made above, there is no hesitation in the mind of the Court to reach to a conclusion that the copy of the remand application in the purported exercise of communication of the grounds of arrest in writing was not provided to the Appellant - Accused Appellant or his counsel before passing of the order of remand dated 4th October, 2023 which vitiates the arrest and subsequent remand of the Appellant."

Thus, it can be seen that the Hon'ble Supreme Court had

specifically considered the provisions of arrest under Sections 43A,

43B and 43C of the UAPA in comparison with the similar provisions

under PMLA; and in Paragraph-49 it was also observed that copy of

the remand application was not provided to the arrested Appellant

in that case before passing of the remand order. The Hon'ble

Supreme Court specifically considered the provisions of arrest

under PMLA and UAPA. The discussion was in respect of procedure

WP-ST-24338-24-GROUP.odt

of arrest under UAPA. The investigating agency was exercising the

power under UAPA. Therefore, the procedure to effect arrest under

UAPA was required to be followed notwithstanding the fact that

even offences under IPC formed part of that case. The special

power and procedure under UAPA was considered. In the cases

involving offences only under IPC, the power and procedure for

arrest under Cr.P.C. will have to be seen. Even under Section 5 of

Cr.P.C.. when a special statute operates for a particular procedure

then the procedure under that Special Statute will have to operate.

Hence to effect arrest involving the offences under UAPA, the

procedure for arrest under UAPA would apply notwithstanding the

fact that some of the IPC Sections are also applied. In that context,

the observations of Prabir Purkayastha's case will have to be seen.

Hence even if some provisions of IPC are applied since the

procedure for arrest is exercised under UAPA in that case, that

procedure will prevail over Cr.P.C.. But if the offence is only under

IPC, then the procedure under Cr.P.C. is applicable.

49. In Mahesh Naik's case the Division Bench of this Court

relied on the judgment in Prabir Purkayastha to observe that even

WP-ST-24338-24-GROUP.odt

for the offences only under IPC, the requirement of giving grounds

of arrest in writing had to be followed. In this context, it would be

advantageous to refer to the judgment of a Single Judge Bench of

the High Court of Karnataka in the case of John Moses D.. In this

case the notice under Section 41A of Cr.P.C. was issued to the

Petitioner. When he appeared before the investigating officer he

was arrested. The contention was raised on his behalf that the

notice of arrest would not suffice and what should be made known

to the Petitioner was the grounds of arrest.

The High Court of Karnataka considered the judgments of

Pankaj Bansal, Prabir Purkayastha and also the judgment in the case

of Arvind Kejriwal Vs. Central Bureau of Investigation 28. The learned

Judge had considered this issue in the context of offences under the

Indian Penal Code and the Karnataka Control of Organized Crimes

Act, 2000 (KCOCA). In Paragraph-11 of this case, it was observed

that in all those cases the Apex Court was considering the purport

and importance of the UAPA and PMLA. In Paragraph-13 onwards,

the Karnataka High Court considered as to whether interpretation

28 Decided on 12.7.2024 in Criminal Appeal No.2493/2024 [Hon'ble Supreme Court]

WP-ST-24338-24-GROUP.odt

of the Apex Court should be stretched to the offences under the IPC

or any other Penal Law for that matter. After that Section 50 of

Cr.P.C. was quoted and various other judgments were considered.

The important observations are made in Paragraphs-15 & 16, which

read thus :

"15. The Police Stations, in the country are close to 20,000, arrests happen day in and day out. If grounds of arrest is to be informed, as is held by the Apex Court in PANKAJ BANSAL, PRABIR PURKAYASTHA and ARVIND KEJRIWAL in every arrest on any cognizable offence, it would undoubtedly open a Pandora's box, of interpretation of what could be the grounds of arrest, and mushroom huge litigation before the constitutional Courts.

16. The Apex Court holds it mandatory in the aforesaid three cases, owing to the fact that enlargement of an accused for the offences under the UAPA and PMLA on grant of bail, is extremely limited. The burden to prove that he is not guilty begins at the threshold. It is in fact a reverse burden on the accused. It is, therefore, in such cases the grounds of arrest should be informed to the accused. In the case, before the Apex Court, the arrest memo did not contain any grounds of arrest and it was blatant violation of the statute and the Constitution. Therefore, interpretation that has stood the test of time, qua Section 50 of the

WP-ST-24338-24-GROUP.odt

Cr.P.C., of information of grounds of arrest to the accused is what is required to be followed even in the case at hand as the offences are under the IPC and KCOCA, both of them would not mandate divergence of grounds of arrest except as found in Section 50 of Cr.P.C. What is informed to the petitioner in the case at hand is information of arrest. Cr.P.C. mandates that the accused should be informed of the grounds of arrest. In my considered view, the information of grounds of arrest as is indicated to the petitioner in the case at hand, would suffice and it would not vitiate the arrest and result in enlargement on grant of bail or interim bail."

The learned Judge referred to the judgment of the

Hon'ble Supreme Court in the case of Haryana Financial Corporation

Vs. Jagdamba Oil Mills29 wherein it was observed that the Courts

should not place reliance on decisions without discussing as to

how the factual situation fits in with the fact situation of the

decision on which reliance is placed. Observations of Courts are

not to be read as Euclid's theorems nor as provisions of the statute.

These observations must be read in the context in which they

appear. Finally, the learned Judge held that what would

29 (2002) 3 SCC 496

WP-ST-24338-24-GROUP.odt

unmistakably emerge is what was ingrained in the Cr.P.C., qua

Section 50 should necessarily be followed and the information of

grounds of arrest in the manner in which the Apex Court has held

in Pankaj Bansal, Prabir Purkayastha or even Arvind Kejriwal would

not become applicable to the offence under the KCOCA or the IPC

or any arrest under any penal law except in cases of prevention of

detention. It was also made clear that Section 50 of Cr.P.C. must

necessarily be followed and information or grounds of arrest must

necessarily be indicated to every accused who is to be arrested

under the general law. If the arrest was under the PMLA or UAPA

then what was laid down by the Hon'ble Supreme Court in those

cases would straight away become applicable and non-divulgence

would vitiate the arrest.

50. In the subsequent judgment of Arvind Kejriwal the

Hon'ble Supreme Court referred to the judgment in the case of

Vijay Madanlal Choudhary. In Paragraph-23 it was observed that the

PMLA, a special legislation for the offence of money laundering

creates a unique mechanism for inquiry/investigation into the

offence. An analogy cannot be drawn with the provisions of Cr.P.C.

WP-ST-24338-24-GROUP.odt

In Paragraph-40, the Hon'ble Supreme Court has

observed that arrest under Section 41 of Cr.P.C. can be made on the

grounds mentioned in clauses (a) to (i) of Section 41(1) of Cr.P.C..

The grounds mentioned in Section 41 are different from the

juridical preconditions for exercise of power of arrest under Section

19(1) of the PMLA. Section 19(1) conditions are more rigid and

restrictive. As such the two provisions cannot be equated. The

legislature has deliberately avoided reference to the grounds

mentioned in Section 41 and considered it appropriate to impose

strict and stringent conditions that act as a safeguard.

It was further observed in Paragraph-41 that the power to

arrest under Section 19(1) was not for the purpose of

investigation. Arrest can and should wait, and the power in terms

of Section 19(1) of the PMLA can be exercised only when the

material with the designated officer enables them to form an

opinion, by recording reasons in writing that the arrestee is guilty.

In Paragraph-42, it was further elaborated that Section

439 of Cr.P.C. does not impose statutory restrictions, except under

Section 437(3) when applicable, on the court's power to grant bail.

WP-ST-24338-24-GROUP.odt

However, Section 45 of the PMLA prescribes specific fetters in

addition to the stipulations under the Code.

Thus, the observations of the Hon'ble Supreme Court

clearly show that there is a difference between the provisions under

Cr.P.C. and under the PMLA regarding the procedure for arresting a

person. It was observed that the provisions from PMLA and Cr.P.C.

cannot be equated. Thus, in effect there are sufficient indications

that the observations in Pankaj Bansal's, case which are in relation

to PMLA, would not be applicable to the provisions of the Cr.P.C..

Prabir Purkayastha's case relied on the observations in Pankaj Bansal

and on the similarities between the PMLA and UAPA to apply the

ratio in Pankaj Bansal to the procedure to arrest under UAPA.

51. The Division Bench of this Court in Mahesh Naik's case has

referred to the observations in Paragraph-19 of Prabir Purkayastha's

case to apply them to the offences under IPC. However, as

discussed earlier, there is a difference in the procedure to arrest

under UAPA and under Cr.P.C..

52. The same Division Bench of this Court in the case of Mihir

WP-ST-24338-24-GROUP.odt

Shah however carved out an exception and even though the

grounds of arrest were not furnished to the arrested accused in that

case in writing it was not held that the arrest was illegal. There is,

thus, direct conflict in the observations of the same Division Bench

in the case of Mahesh Naik and Mihir Shah. In the case of Mihir

Shah one of the accused was caught with the car which had the

struck a motorcycle at a high speed. According to the prosecution

case, the car was driven by Mihir Shah but he left the car after

some time and absconded. He was subsequently arrested. In that

case it was held that the accused Mihir Shah was aware as to why

he was being arrested and, therefore, the grounds of arrest not

having been furnished in writing was not held to be a ground for

declaring his arrest as illegal. In that case it was observed that

while focusing on the rights of the accused, the Courts cannot lose

sight of the victim. It was further observed that, for too long, the

victims of crimes have been the forgotten persons in a criminal

justice system. Crime is not a problem of the victim, since the

victim did not create it. For considerable time, what the system

offered to the victim was only sympathy, but with the introduction

WP-ST-24338-24-GROUP.odt

of discipline of 'victimology' the concept has gained momentum and

found its place in the existing Cr.P.C.. We fully agree with the

sentiments expressed and observations made by the Division Bench

in the case of Mihir Shah. These observations are in direct

contrast/conflict with the ratio expressed by the Division Bench in

the case of Mahesh Naik and, therefore, there is a necessity to refer

the issue to a Larger Bench. In our opinion, Section 50 of Cr.P.C.

has to operate uniformly in all cases because it does not leave scope

for discretion to the Court to consider the circumstances in which

the accused is arrested or the gravity of the offence.

53. In this context, it would be advantageous to reproduce

the observations of the Hon'ble Supreme Court in respect of rights

of the victims vis-a-vis Article 21 of the Constitution of India.

54. It is well settled that Article 21 offers protection not only

to the person who is being arrested but also to the victim to live the

life of dignity.

55. Therefore, in the heinous cases like those involving the

offence of rape or heinous sexual assault under POCSO and even

WP-ST-24338-24-GROUP.odt

families of the victims of murder deserve protection under Article

21 of the Constitution of India.

56. The Hon'ble Supreme Court has held that right to life

contained in Article 21 is also available to the victims. The Hon'ble

Supreme Court in the case of Bodhisattwa Gautam Vs. Subhra

Chakraborty (Ms)30 has observed in the context of the offence of

rape as follows :

"..... Rape is, therefore, the most hated crime. It is a crime against basic human rights and is also violative of the victim's most cherished of the Fundamental Rights, namely, the Right to Life contained in Article 21"

57. The accused has certain rights, as discussed earlier.

Similarly the victims also have their own rights. In cases involving

heinous crimes like rape, murder, those under POCSO, MCOCA,

NDPS, the victims and even the society are the sufferer. The victims

do not have any control over the investigation and the investigating

officers' efficiency or inefficiency. Therefore, if an accused is

released on the ground of non-furnishing of the grounds of arrest in

writing if required under Section 50 of Cr.P.C. that would cause 30 (1996) 1 SCC 490

WP-ST-24338-24-GROUP.odt

serious prejudice to the victims. Such lapse can be attributed to

various factors viz. inefficiency, lack of awareness etc.. In that case,

the consequences would be causing serious prejudice to the victims.

In a given case, the investigating agency may have material in their

possession that propensity of the accused indicated that he is likely

to commit a similar offence, and that would be a serious threat to

the security and safety of the potential victims in the offences like

rape, under POCSO etc.. If an accused is released on that ground

then there could be serious threat to the witnesses also. Therefore,

there is need to strike a balance between the rights of the victims

and the rights of the accused. There is also a possibility of

destruction of evidence, threatening of witnesses etc.. Merely

imposing conditions in these cases may not suffice. On the other

hand, when the bail applications are considered, then looking at

the background of the case, the Court would exercise jurisdiction in

bail matters taking into account all the factors including merits of

the matter; which in the cases of violation of alleged rights of the

accused under Section 50 of Cr.P.C. would not be possible for the

Court to exercise.

WP-ST-24338-24-GROUP.odt

58. In this context, we have seriously considered the

arguments advanced by learned Advocate General about re-arrest

of the accused who is released with or without bail bonds on the

ground of alleged non-compliance of the provisions of Section 50 of

Cr.P.C. for not giving the grounds of arrest in writing. In this

context, Shri Bhuta could not point out any embargo or bar upon

such re-arrest. Shri Amit Desai, however, submitted that once the

accused is released on that ground, re-arrest would violate the

protection of the accused under Article 21 of the Constitution of

India. The State should not be given a second chance. In this

connection, we are inclined to agree with the learned Advocate

General that there is no bar in re-arresting the persons who are

released for non-furnishing the grounds of arrest in writing. What

the accused are claiming in this situation, is that, they were

arrested in violation to the provisions of Cr.P.C. and it infringes their

constitutional right under Article 21 but if they are released on that

ground and thereafter if the grounds of arrest are supplied to them,

they cannot have any grievance. The purpose behind these

provisions is to make the accused aware as to why he was arrested

WP-ST-24338-24-GROUP.odt

and thereafter enable him to defend himself. Leaving aside the

issue whether such ground should be communicated orally or

should be given in writing for the time being; if on the ground of

non-communication they are released and if thereafter the grounds

are furnished as per the requirement; then the accused cannot have

any grievance, that they were not aware as to why they were

arrested. From that point onward, the procedure for remand can

be followed and the shortcoming of non-compliance of the

provision is wiped out. In that context, reference can be made to

the case of Kavita Manikikar. In that case, the Petitioner before the

Court was a lady. She was released because she was arrested after

sun-set for breach of Section 46(4) of Cr.P.C. Having held her arrest

illegal, the Division Bench of this Court went on to observe that

considering the seriousness of the allegations, she could be re-

arrested after following due procedure of law. The same course

can be adopted in the cases where the investigating agency wants

to re-arrest the accused if they are released for non-compliance of

Section 50 of Cr.P.C..

59. As discussed earlier, the cases of Pankaj Bansal, Ram

WP-ST-24338-24-GROUP.odt

Kishor Arora and Prabir Purkayastha deal with the provisions of

PMLA and UAPA specifically as mentioned earlier. As against that the

Hon'ble Supreme Court in the case of Arnesh Kumar and Satendra

Kumar Antil extensively dealt with the issue and procedure of arrest of

persons under Cr.P.C. and the safeguards provided under Cr.P.C..

60. As we have discussed earlier, the Hon'ble Supreme Court

had considered the provisions of PMLA and UAPA in the

aforementioned judgments of Pankaj Bansal, Prabir Purkayastha,

Ram Kishor Arora and Arvind Kejariwal. The question of necessity to

arrest and power to arrest and the safeguards while effecting that

arrest specifically fell for consideration before the Hon'ble Supreme

Court in the case of Arnesh Kumar. In that case, Paragraphs-5 & 6

of the said judgment, are very important, which are as follows :

"5. Arrest brings humiliation, curtails freedom and cast scars forever. Law makers know it so also the police. There is a battle between the law makers and the police and it seems that police has not learnt its lesson; the lesson implicit and embodied in CrPC. It has not come out of its colonial image despite six decades of Independence, it is largely considered as a tool of harassment, oppression and

WP-ST-24338-24-GROUP.odt

surely not considered a friend of public. The need for caution in exercising the drastic power of arrest has been emphasized time and again by Courts but has not yielded desired result. Power to arrest greatly contributes to its arrogance so also the failure of the Magistracy to check it. Not only this, the power of arrest is one of the lucrative sources of police corruption. The attitude to arrest first and then proceed with the rest is despicable. It has become a handy tool to the police officers who lack sensitivity or act with oblique motive.

6. Law Commissions, Police Commissions and this Court in a large number of judgments emphasized the need to maintain a balance between individual liberty and societal order while exercising the power of arrest. Police officers make arrest as they believe that they possess the power to do so. As the arrest curtails freedom, brings humiliation and casts scars forever, we feel differently. We believe that no arrest should be made only because the offence is non-bailable and cognizable and therefore, lawful for the police officers to do so. The existence of the power to arrest is one thing, the justification for the exercise of it is quite another. Apart from the power to arrest, the police officers must be able to justify the reasons thereof. No arrest can be made in a routine manner on a mere allegation of commission of an offence made

WP-ST-24338-24-GROUP.odt

against a person. It would be prudent and wise for a police officer that no arrest is made without a reasonable satisfaction reached after some investigation as to the genuineness of the allegation. Despite this legal position, the legislature did not find any improvement. Numbers of arrest have not decreased. Ultimately, Parliament had to intervene and on the recommendation of the 177th Report of the Law Commission submitted in the year 2001, Section 41 of the Code of Criminal Procedure (for short "CrPC"), in the present form came to be enacted. It is interesting to note that such a recommendation was made by the Law Commission in its 152nd and 154th Report submitted as back in the year 1994. The value of the proportionality permeates the amendment relating to arrest."

Thus, the Hon'ble Supreme Court was considering the

comprehensive measures as far as the arrest under Cr.P.C. was

concerned. The safeguards were considered and there was a

reference made to Sections 41 and 41A of Cr.P.C.. In this entire

judgment, there is no reference made or requirement noted that the

grounds of arrest were required to be furnished in writing to the

accused at the time of his arrest.

WP-ST-24338-24-GROUP.odt

61. The Hon'ble Supreme Court followed Arnesh Kumar's

judgment in the case of Satendra Kumar Antil. In addition, various

other provisions under CrP.C. were considered viz., Section 167

read with 57 and 60-A of Cr.P.C. and all the provisions for bail.

Certain directions were issued. Even in this judgment there was no

requirement laid down that the grounds of arrest had to be

furnished in writing to the accused at the time of his arrest. These

two judgments are directly on the subject of arrest of persons under

Cr.P.C..

REQUIREMENT OF ISSUANCE OF NOTICE UNDER SECTION 41A Cr.P.C.:

62. The next question which requires consideration is

regarding necessity to issue a notice under Section 41A of Cr.P.C.

before effecting arrest. The arguments are advanced that the notice

under Section 41A is necessary before effecting arrest in all cases

and definitely for the cases involving offences punishable upto

seven years under Section 41A of Cr.P.C..

63. As mentioned earlier, the Division Bench in the case of

Abhijit Arjun Padale has taken a view in the case involving offence

under Section 384 and 506 of IPC, where the punishment is less

WP-ST-24338-24-GROUP.odt

than seven years it was necessary to issue a notice under Section

41A of Cr.P.C. and arrest effected without issuance of such notice

was held to be illegal. A reference was made to the judgment of

Arnesh Kumar by the Division Bench while deciding case of Abhijit

Padale. In this context, it is necessary to reproduce Paragraphs-11

and 12 of Arnesh Kumar, which read as under :

"11. Our endeavour in this judgment is to ensure that police officers do not arrest accused unnecessarily and Magistrate do not authorise detention casually and mechanically. In order to ensure what we have observed above, we give the following direction:

11.1. All the State Governments to instruct its police officers not to automatically arrest when a case Under Section 498-A IPC is registered but to satisfy themselves about the necessity for arrest under the parameters laid down above flowing from Section 41 CrPC;

11.2. All police officers be provided with a check list containing specified sub-clauses Under Section 41(1)(b)(ii);

11.3. The police officer shall forward the check list duly filled and furnish the reasons and materials which necessitated the arrest, while forwarding/producing the accused before the Magistrate for further detention;

WP-ST-24338-24-GROUP.odt

11.4. The Magistrate while authorising detention of the accused shall peruse the report furnished by the police officer in terms aforesaid and only after recording its satisfaction, the Magistrate will authorise detention;

11.5. The decision not to arrest an accused, be forwarded to the Magistrate within two weeks from the date of the institution of the case with a copy to the Magistrate which may be extended by the Superintendent of police of the district for the reasons to be recorded in writing;

11.6. Notice of appearance in terms of Section 41A CrPC be served on the accused within two weeks from the date of institution of the case, which may be extended by the Superintendent of Police of the district for the reasons to be recorded in writing;

11.7. Failure to comply with the directions aforesaid shall apart from rendering the police officers concerned liable for departmental action, they shall also be liable to be punished for contempt of court to be instituted before the High Court having territorial jurisdiction.

11.8. Authorising detention without recording reasons as aforesaid by the judicial Magistrate concerned shall be liable for departmental action by the appropriate High Court.

12. We hasten to add that the directions aforesaid shall not only apply to the cases Under Section 498-A

WP-ST-24338-24-GROUP.odt

IPC or Section 4 of the Dowry Prohibition Act, the case in hand, but also such cases where offence is punishable with imprisonment for a term which may be less than seven years or which may extend to seven years; whether with or without fine."

64. Arnesh Kumar's judgment was followed in Satendra Kumar

Antil's case. Paragraphs-11 and 12 from the judgment of Arnesh

Kumar were specifically quoted in Satendra Kumar Antil's case.

Paragraph-11 of Arnesh Kumar judgment lays down the guidelines

and requirements which are to be followed by the police officers

and the Magistrates. There is a reference to Section 41(1)(b)(ii)

and the check-list provided under that provision. Paragraph-11.6

mentions that notice of appearance in terms of Section 41A be

served on the accused within two weeks from the date of institution

of the case. The question is whether the notice is required to be

issued under Section 41-A where the police officers want to arrest

the accused. There is a check list provided under Section 41(1)(b)

(ii) of Cr.P.C. when the police officer has reason to believe on the

basis of the complaint, information or suspicion that the person has

committed the offence. Section 41(1)(b) refers to the offences

WP-ST-24338-24-GROUP.odt

where the punishment may extend upto seven years with or

without fine. Section 41(1)(b)(i) requires that the police officer has

to have reason to believe that such person has committed an

offence and then he has to prepare the check-list mentioned in

Section 41(1)(b)(ii) of Cr.p.C. as to the reasons in writing for

making such arrest. The check-list includes necessity to prevent

such person from committing any further offence, for proper

investigation, for preventing destruction of evidence, for preventing

the accused to make any inducement to the witnesses and to

ensure his presence in the Court. There is an important proviso

under Section 41(1)(b)(ii), which reads thus :

"Provided that a police officer shall, in all cases where the arrest of a person is not required under the provisions of this sub-section, record the reasons in writing, for not making the arrest."

This would mean that even when the police officer is of

the opinion that the arrest of a person is not required he has to

record the reasons in writing for not making the arrest. After this

proviso, Section 41(1)(ba) upto 41(1)(i) lay down the different

WP-ST-24338-24-GROUP.odt

categories where such check list is not mentioned. In other words

for the offences punishable for more than seven years and other

circumstances where the offender is a proclaimed offender etc.,

preparation of check list is not necessary. Thus, Section 41(1)

differentiates between the offence punishable upto seven years and

the offences which are punishable for more than seven years. As a

safeguard, wherever the arrest is necessary for the offences

punishable upto 7 years, the police officer has to prepare a check

list in writing as to why the arrest is necessary.

Section 41A on the other hand refers to all cases. It does

not make any distinction between the offences punishable upto

seven years or the offences punishable for more than seven years.

Sub-section 1 of Section 41A starts with the following words :

"The police officer shall, in all cases where the arrest of a person is not required under the provisions of sub-section (1) of section 41, issue a notice ........"

[Emphasis supplied].

The Section is very clear and it applies where the arrest

of a person is 'not' required. Only in those cases the notice under

WP-ST-24338-24-GROUP.odt

Section 41A is required to be issued to a person against whom a

reasonable complaint is made or credible information is received or

a reasonable suspicion exists that he has committed a cognizable

offence; then the police officer has to issue a notice calling upon

such a person to appear before such police officer. Therefore, this

requirement of issuance of notice is applicable where a reasonable

suspicion exists or credible information is available against such

person and yet the police officer does not want to arrest him then it

is the duty of the police officer to issue a notice to him. This

provisions serves two purposes, first it prevents unnecessary arrests

and secondly it aids in proper investigation. Therefore, this

provision cannot be stretched to mean that in all cases including

the offences punishable upto seven years, the notice has to be

issued if the police officers want to arrest a person. Hence it cannot

be said that serving of notice is a precondition of arrest of an

accused even if the police officer is of the opinion that the arrest is

required. On the contrary, such interpretation would defeat the

clear language of Section 41A of Cr.P.C.. The safeguard is

preparation of checklist if the offence is punishable upto seven

WP-ST-24338-24-GROUP.odt

years.

65. In fact, the Hon'ble Supreme Court in the judgments of

Arnesh Kumar and Santendra Kumar Antil have repeatedly held that

the provisions of Sections 41 & 41A are required to be complied

when the police officer wants to arrest a person. That also means

even for offences which are punishable for more than seven years,

the police officers do not have to arrest the accused when his

arrest is not necessary. In that case, the police officer has to issue a

notice to such person under Section 41A of Cr.P.C. asking him to

appear before him. Sub-section (3) of Section 41A further provides

that if such person complies with the notice then he shall not be

arrested unless the reasons to be recorded that the police officer is

of the opinion that he ought to be arrested. Again in this situation

the police officer is given an option to arrest such person but he has

to record his reasons for such an arrest.

Therefore in our opinion it is not the requirement of law

where the police officers want to arrest a person, they have to give

notice under Section 41A of Cr.P.C. to the accused. In fact when the

arrest of a person is not required, only then the notice is required to

WP-ST-24338-24-GROUP.odt

be issued. If it is to be held that in all cases before arrest and in

particular in the cases involving offences upto seven years, the

notice is required to be issued under Section 41A of Cr.P.C. then it

could be argued that once notice is issued it would mean that the

police officers did not want to arrest the accused which would run

contrary to the express provision of Section 41A of Cr.P.C..

The accused person on receiving such a notice, can easily

destroy the evidence, abscond or leave the country. It defeats the

purpose of effective investigation. This may affect the cases where

the offences are upto seven years of punishment viz. the offences

under Section 420 of IPC or under Section 406 of IPC involving

cheating or misappropriation of huge amounts wherein many

persons are cheated. This may affect the investor's rights under the

MPID Act. If the accused is given sufficient time before arrest, he

can destroy the evidence or dispose of the property. In case of even

serious offences like MCOCA he is likely to threaten the witnesses

and in the cases of NDPS, the main offenders may get a hint. The

investigation in all such cases will be seriously affected. These are

the illustrative examples and certainly are not exhaustive list of

WP-ST-24338-24-GROUP.odt

offences where the investigation will be seriously hampered.

Therefore, we record our difference of opinion in respect of the

ratio of the judgment of a Division Bench of this Court in the case

of Abhijit Padale.

66. Based on the above discussion, in our opinion the proper

course for us is to refer these important questions for consideration

to a Larger Bench. The questions are formulated as follows :

(1) Whether the ratio of the decisions in Pankaj Bansal Vs.

Union of India 2023 SCC OnLine SC 1244, Ram Kishor

Arora Vs. Enforcement Directorate 2023 SCC OnLine 1682,

Prabir Purkayastha Vs. State (NCT of Delhi) 2024 SCC

OnLine 934, are applicable to Section 50 of the Code of

Criminal Procedure, 1973 and involving the offences

under the other statutes than Prevention of Money

Laundering Act, 2002 & Unlawful Activities

(Prevention) Act, 1967 ?

(2) Whether Section 50 of the Code of Criminal Procedure,

1973 mandates the furnishing of the grounds of arrest

in writing to the accused ?

WP-ST-24338-24-GROUP.odt

(3) If it is held that the communication of grounds of arrest

in writing is necessary under Section 50 of the Code of

Criminal Procedure Code, 1973, then

[i] Whether it has to be furnished at the time of arrest or any time before consideration of the first remand application ?

[ii] Whether the Court has discretion to consider such necessity depending on the gravity of the offence or circumstances in which the accused is arrested ?

[iii] Whether, in the given cases, the Court can consider the prejudice caused to the accused for not furnishing the grounds of arrest in writing ?

[iv] Before which forum the arrested person can raise his grievance for his release on this ground ? Whether it can be Magistrate's Court granting remand, Sessions Court, Single Judge of this Court exercising jurisdiction in bail matters or before the Division Bench exercising powers under Article 226 of the Constitution of India ?

[v] For implementation of this mandate, what should be the cut off date ? Whether it should be from the date of the decision in Pankaj Bansal Vs. Union of India

WP-ST-24338-24-GROUP.odt

2023 SCC OnLine SC 1244 or from the date of decision in Prabir Purkayastha Vs. State (NCT of Delhi) 2024 SCC OnLine 934 or from the date of decision in Mahesh Pandurang Naik Vs. State of Maharashtra and another decided on 18.7.2024 in Criminal Writ Petition [Stamp] No.13835/2024.

(4) If it is held that oral communication under Section 50

of the Cr.P.C. is sufficient, then whether it can be

communicated within 24 hours of the arrest or at the

time of first Remand or it has to be at the time of

arrest.

(5) If a person is released for non-compliance of Section 50

of the Code of Criminal Procedure, 1973, can he be

arrested again after following due procedure after his

release ?

(6) Whether the notice under Section 41A of the Code of

Criminal Procedure, 1973, is required to be given before

arrest in all cases and in particular in the cases where

the offence is punishable upto seven years, when the

arrest of an accused is necessary ?

WP-ST-24338-24-GROUP.odt

67. Apart from these questions formulated for consideration

of a Larger Bench, we are of the opinion that some clear and

definite guidelines are required to be issued to the Courts of

Magistrates and to the investigating agencies to follow the

procedure of giving a remand report sufficiently in advance to the

arrested accused before his first remand application is considered

by the appropriate Court.

68. The Registry is directed to place this order before the

Hon'ble The Chief Justice for consideration for placing it before a

Larger Bench consisting of three or more Judges. The Registry shall

take such steps at the earliest considering that the issue raised in

these Petitions is in respect of alleged illegal detention of large

number of arrested accused.

                 (S.M. MODAK, J.)                             (SARANG V. KOTWAL, J.)

                Deshmane (PS)







PRADIPKUMAR PRAKASHRAO
PRAKASHRAO DESHMANE
DESHMANE
            Date:
            2025.01.31
            12:18:18 +0530










 

 
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