Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaikh Faizan Shaikh Hamid vs State Of Maharashtra Thr Divisional ...
2025 Latest Caselaw 378 Bom

Citation : 2025 Latest Caselaw 378 Bom
Judgement Date : 9 July, 2025

Bombay High Court

Shaikh Faizan Shaikh Hamid vs State Of Maharashtra Thr Divisional ... on 9 July, 2025

2025:BHC-NAG:6490




              Judgment

                                                                   427 wp476.25



                                            1

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

                     CRIMINAL WRIT PETITION NO.476 OF 2025

              Shaikh Faizan Shaikh Hamid,
              age: 22 years, occupation - service,
              r/o Mominpura, Dewalghat, taluka
              Dewalghat, district Buldhana.           ..... Petitioner.

                                    :: V E R S U S ::

              1. State of Maharashtra,
              through Divisional Commissioner
              Amravati, tahsil and district Amravati.

              2. Sub-Divisional Magistrate Buldhana,
              taluka and district Buldhana.

              3. Police Station Officer, Police
              Station Buldhana (Rural), taluka and
              district Buldhana.                ..... Respondents.

              Shri R.P.Joshi, Counsel for the Petitioner.
              Shri N.B.Jawade, Additional Public            Prosecutor     for
              Respondents/State.

              CORAM : URMILA JOSHI-PHALKE, J.
              CLOSED ON : 03/07/2025
              PRONOUNCED ON : 09/07/2025

              JUDGMENT

.....2/-

Judgment

427 wp476.25

1. Heard learned counsel Shri R.P.Joshi for the

petitioner and learned Additional Public Prosecutor Shri

N.B.Jawade for the State. Rule. Heard finally by consent

of learned counsel appearing for parties.

2. By this petition, the petitioner has challenged order

of externment dated 4.2.2025 passed by learned Sub

Divisional Magistrate, Buldhana in Criminal Case

No.40/2024 upheld by order dated 29.4.2025 passed by

the Divisional Commissioner, Amravati in Externment

Appeal No.5/2025.

3. The crime was registered against the petitioner vide

Crime No.353/2024 under Sections 115(2); 125; 132;

189(2); 190; 191(2); 191(3), and 351(2) of the BNS

2023 and under Section 3 of the Maharashtra Prevention

of Defacement of Property Act, 1995 and under Section 7

.....3/-

Judgment

427 wp476.25

of Criminal Law Amendment Act, 1932 and under Section

135 of the Maharashtra Police Act, 1951.

Another crime was also registered against the

petitioner vide Crime No.355/2024 under Sections

115(2); 189(2); 190; 191(2); and 351(2) of the BNS 2023

and under Section 135 of the Maharashtra Police Act,

1951.

4. The Sub Divisional Magistrate, Buldhana, on

relying upon above offences, issued Show Cause Notice to

the petitioner on 8.1.2025. The Show Cause Notice was

replied by the petitioner by denying allegations. On the

basis of statement of a police officers, the Sub Divisional

Magistrate passed order of externment on 4.2.2025 in

proceeding in Criminal Case No.40/2024. Being

aggrieved with the same, the petitioner filed an appeal

bearing Criminal Appeal No.5/2025 before the Divisional

.....4/-

Judgment

427 wp476.25

Commissioner, Amravati which came to be dismissed on

29.4.2025 and the order of externment passed under

Section 56 of the Maharashtra Police Act, 1951 by the Sub

Divisional Magistrate was upheld.

5. Being aggrieved with the same, the present petition

is preferred by the petitioner.

6. It is submitted by learned counsel for the petitioner

that proposal for the externment was forwarded only on

the basis of statements of police officers. Statements of

independent officers are not recorded. It is submitted

that only on the basis of two offences, externment

proceedings were initiated. The petitioner is not named

in the two First Information Reports and no specific role is

assigned to him.

.....5/-

Judgment

427 wp476.25

He submitted that it is settled position of law that

offences under investigation cannot be taken into

consideration for externment.

He submitted that no satisfaction is recorded

before passing the externment order. The Divisional

Magistrate had not considered that there is no sufficient

material to show that the petitioner was involved in

illegal activities which would create fear in the minds of

public and there is a threat to the public in vicinity. Thus,

without satisfaction, the externment order is passed.

7. Learned Additional Public Prosecutor for the State

strongly opposed the petition and submitted that

considering involvement of the petitioner in two offences,

proposal for externment was submitted which was

allowed after giving an opportunity to the petitioner and,

.....6/-

Judgment

427 wp476.25

therefore, the petition is devoid of merits and liable to be

dismissed.

8. After hearing both sides and perusing offences,

proposal was sent to extern the petitioner from Buldhana

district. He was proposed to be externed from Buldhana

district for two years. Accordingly, notice was issued

under Section 56(1)(a)(b) of the Maharashtra Police Act,

1951 to the petitioner which was replied by the petitioner.

The order passed by the authority shows that two

offences are considered by the Authority to pass the

externment order.

Crime bearing Crime No.355/2024 is registered

under Sections 115(2); 189(2); 190; 191(2); and 351(2)

of the BNS 2023 wherein statements of two witnesses are

considered.

.....7/-

Judgment

427 wp476.25

In another crime bearing Crime No.353/2024 is

registered under Sections 115(2); 125; 132; 189(2); 190;

191(2); 191(3), and 351(2) of the BNS 2023 and under

Section 3 of the Maharashtra Prevention of Defacement of

Property Act, 1995 and under Section 7 of Criminal Law

Amendment Act, 1932 and under Section 135 of the

Maharashtra Police Act, 1951.

9. Perusal of the order of the authority shows that the

petitioner was involved in forming "unlawful assembly"

and creating "hurdles" when officers were discharging

their official duties.

10. In another crime, allegation against the petitioner

is that he and other co-accused prepared picture of

"Goddess Durga" and one picture of a lady covering her

face and written as "rq dkyh cu rq nqxkZ cu ijarq yOg ftgkn dk

f'kdkj u cu" and thereby committed the offence.

.....8/-

Judgment

427 wp476.25

11. During investigation, the investigating officer has

only recorded statements of police officers. There are no

statements of independent witnesses recorded. As far as

observations are concerned, names of witnesses are not

mentioned and general allegations appeared to be

levelled that such type of complaint is received against

the petitioner. There is no reference regarding how many

complaints are received from the public as to the conduct

of the petitioner.

12. Under the Maharashtra Police Act, 1951,

externment orders are a mechanism used to remove

individual from a specific area to prevent them from

engaging in activities that could disrupt public order or

peace. These orders are issued when authorities are

satisfied based on reasonable ground that an individual

posses a threat to public safety or tranquility. However,

.....9/-

Judgment

427 wp476.25

such orders must be based on objective material and

adhere to statutory requirements, including providing

individual with a reasonable opportunity to respond to

allegations.

13. Thus, order of externment by its very nature is

extra-ordinary. It has the effect of forced displacement

from the home and surroundings. Often, it affects

livelihood of person ordered to be externed. Thus, there

must exist justifiable grounds to sustain an order of

externment. The Order of externment, therefore, must be

strictly within the bounds of the statutory provisions.

Under clause (a) of sub section (1) of Section 56 of the

Maharashtra Police Act, the externing authority must be

satisfied on the basis of the objective material that the

movements or acts of the person to be externed are

causing or calculated to cause alarm, danger or harm to

.....10/-

Judgment

427 wp476.25

person or property. Under clause (b), there must be an

objective material on the strength of which the externing

authority must record subjective satisfaction that there

are reasonable grounds for believing that the externee is

engaged or about to be engaged in the commission of

offences involving force or violence. Mere registration of

number of offences by itself does not sustain an

externment under Section 56(1)(b) of the Act.

14. The externing authority must record satisfaction

that witnesses are not willing to come forward to give

evidence in public against externee by reason of

apprehension on their part as regards the safety of their

person or property.

15. To sustain an action under a specific clause, the

alleged offense must fall under one of the enumerated

chapters or sections of the relevant law. Additionally, the

.....11/-

Judgment

427 wp476.25

actions or conduct of the accused must be such that they

cause witnesses to be intimidated or dissuaded from

providing testimony in a public hearing due to fear for

their safety or property.

16. In the light of the above mentioned requirements

of Section 56(1)(a) and (b), aforementioned challenges

deserve to be appreciated.

17. In the case of Deepak Laxman Dongre vs. The State

of Maharashtra, reported in 2022 SCC OnLine 99, the

Hon'ble Supreme Court was considering the provisions of

Section 56 of the Maharashtra Police Act, 1951 and

whether an unexplained inordinate delay in filing a

proposal for externment of the petitioners under those

provisions, from the date of last offence alleged, would

amount to denial of the offenders' fundamental rights

under Article 19(1)(d) of the Constitution of India. In

.....12/-

Judgment

427 wp476.25

that case, the last offence alleged against the petitioner

was on 02/06/2020 while the impugned order was

passed on 15/12/2020 more than six months from the

last alleged offence.

In that case also, the first offence relied upon was

from 2013 and 2018 which was a stale offence in the

sense that there was no live link between the offence and

necessity to pass orders for externment. In that set of

facts, the Hon'ble Supreme Court has held as under :

"4. We have given careful consideration to the

submissions. Under clause (d) of Article 19(1) of

the Constitution of India, there is a fundamental

right conferred on the citizens to move freely

throughout the territory of India. In view of

clause (5) of Article 19, State is empowered to

make a law enabling the imposition of reasonable

.....13/-

Judgment

427 wp476.25

restrictions on the exercise of the right conferred

by clause (d). An order of externment passed

under provisions of Section 56 of the 1951 Act

imposes a restraint on the person against whom

the order is made from entering a particular area.

Thus, such orders infringe the fundamental right

guaranteed under Article 19(1)(d). Hence, the

restriction imposed by passing an order of

externment must stand the test of

reasonableness."

18. There cannot be any manner of doubt that an order

of externment is an extraordinary measure. The effect of

the order of externment is of depriving a citizen of his

fundamental right of free movement throughout the

territory of India. In practical terms, such an order

prevents the person even from staying in his own house

.....14/-

Judgment

427 wp476.25

along with his family members during the period for

which this order is in subsistence and, therefore, recourse

should be taken to Section 56 very sparingly keeping in

mind that it is an extraordinary measure. For invoking

clause (a) of sub-section (1) of Section 56, there must be

objective material on record on the basis of which the

competent authority must record its subjective satisfaction

that the movements or acts of any person are causing or

calculated to cause alarm, danger or harm to persons or

property. For passing an order under clause (b), there

must be objective material on the basis of which the

competent authority must record subjective satisfaction

that there are reasonable grounds for believing that such

person is engaged or is about to be engaged in the

commission of an offence involving force or violence or

offences punishable under Chapter XII, XVI or XVII of the

IPC. The Offences under Chapter XVI are offences

.....15/-

Judgment

427 wp476.25

affecting the human body and offences under Chapter

XVII are offences relating to the property.

19. In the present case, only 2 offences have been

registered and on that basis the order was passed. When

clause (b) of sub-section (1) of Section 56 is sought to be

invoked, the competent authority must be satisfied that

witnesses are not willing to come forward to give

evidence against the person proposed to be externed by

reason of apprehension on their part as regards their

safety or their property. The recording of such subjective

satisfaction by the competent authority is sine qua non for

passing a valid order of externment under clause (b).

20. To sustain an action, the externing authority as

well as the appellate authority has to record subjective

satisfaction which is absent in the present case. Moreover,

the considerable period is already elapsed from the

.....16/-

Judgment

427 wp476.25

registration of the aforesaid crime, still the initiation of

the action for externment. The purpose of externment is

not punitive. Externment is with a view to disable a

person by moving him away from surroundings which

prove favourable for the commission of the offences and

thereby disarm the influence in the said area. Thus, there

ought to be a lively the acts of the externee and the action

of the externment. Stale cases cannot be used to support

the externment order.

21. In view of above facts and circumstances, the

petitioner has made out a case in his favour and,

therefore, I proceed to pass following order:

ORDER

(1) The Criminal Writ Petition is allowed.

.....17/-

Judgment

427 wp476.25

(2) The order of externment dated 4.2.2025 passed by

learned Sub Divisional Magistrate, Buldhana in Criminal

Case No.40/2024 upheld by order dated 29.4.2025 passed

by the Divisional Commissioner, Amravati in Externment

Appeal No.5/2025 is hereby quashed and set aside.

Rule is made absolute in the above terms. No

costs.

(URMILA JOSHI-PHALKE, J.) !! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 10/07/2025 11:01:40

 
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