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

Vijay Shankar Tavare vs The State Of Maharashtra
2025 Latest Caselaw 623 Bom

Citation : 2025 Latest Caselaw 623 Bom
Judgement Date : 21 July, 2025

Bombay High Court

Vijay Shankar Tavare vs The State Of Maharashtra on 21 July, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
2025:BHC-AS:31652-DB



                                                                         7. WP 6165-2019+2 Ors.odt



                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            CRIMINAL APPELLATE JURISDICTION

                                      WRIT PETITION NO.6165 OF 2019
                                                 WITH
                                   INTERIM APPLICATION NO.924 OF 2020
                                                 WITH
                                  INTERIM APPLICATION NO.2863 OF 2021
                                                 WITH
                                    INTERIM APPLICATION NO.79 OF 2023
                                                 WITH
                                  INTERIM APPLICATION NO.4111 OF 2023

           Laxmikant Shrikrushna Narvekar                   ... Petitioner
               V/s.
           The State of Maharashtra                         ... Respondent
                                                WITH
                                     WRIT PETITION NO.554 OF 2020
                                                WITH
                                  INTERIM APPLICATION NO.884 OF 2021

           Vijay Shankar Tavare                             ... Petitioner
                 V/s.
           The State of Maharashtra                         ... Respondent
                                                 WITH
                                      WRIT PETITION NO.4034 OF 2022

           Janardan Arvind Parulekar                        ... Petitioner
                V/s.
           The State of Maharashtra                         ... Respondent
                                           ----------
           Mr. Kapil Dave for the Petitioner in Writ Petition No.6165 of 2019.
           Mr. Rahul Kamerkar a/w Ms. Aparajita R. Jha for the Petitioner in Writ
           Petition No.4034 of 2022 and for Respondent No.8 in Writ Petition
           No.554 of 2020.
           Mr. Bhushan Deshmukh a/w Mr. Shashank Patare for the Petitioner in
           Writ Petition No.554 of 2020 and the Applicant in Interim Application
           No.884 of 2021.
           Mr. S.V. Gavand, Addl. P.P. for the Respondent-State.
           Mr. Pravin Padave a/w Mr. Raj J. Kapadia a/w Mr. Raj J. Kapadia i/b
           Rajesh Chittewan, PS                                                            1/14


                    ::: Uploaded on - 29/07/2025            ::: Downloaded on - 02/08/2025 06:33:04 :::
                                                                        7. WP 6165-2019+2 Ors.odt



ASR And Associates for Respondent No.4 in Writ Petition No.4034 of
2022.
Mr. Ajit M. Savagave for the Applicant in Interim Application No.79 of
2023.
Mr. Anand Patwardhan a/w Mr. Mohit Chordiya, Ms. Komal M. Gosavi
and Ms. Shretha Laxmi i/b A and A Law for Applicant in Interim
Application No.4111 of 2023 om Writ Petition No.6165 of 2019.
                               ----------

                                   CORAM :          RAVINDRA V. GHUGE AND
                                                    GAUTAM A. ANKHAD, JJ.

                                        DATE       : 21st JULY, 2025.

ORAL JUDGMENT : (Per : RAVINDRA V. GHUGE, J.)

1) Respondent No.2 has been served through substituted

service. Insofar as Respondent Nos.3 and 7 are concerned, both are one

and the same person and this Court (Coram : Revati Mohite Dere and

Shyam C. Chandak, JJ) has passed an Order dated 18 th June 2024, vide

which, the Petitioners were granted liberty to implead other co-accused,

except the wanted accused, as party Respondents.

2) Rule. Rule made returnable forthwith and heard finally by

the consent of the parties.

3) The Petitioners in these matters are the investors as well as

the accused, who are praying for clubbing of all FIRs in relation to the

crimes that have been registered against the Maitreya Group of

Companies. Intervention Applications have been filed by some of the

7. WP 6165-2019+2 Ors.odt

accused as well as other investors, all of whom pray for clubbing of the

FIRs in order to be listed before a single Court for a trial. Similarly, it is

prayed that the properties which have been attached, also be rendered to

same Court in order to ensure that the sale proceeds of the properties

could result in the pro-rata disbursement to the investors.

4) It is, thus, on an identical set of facts that the investors as well

as the accused pray for clubbing of the matters.

5) On 1st December 2021, this Court [Coram : Nitin Jamdar (as

his Lordship then was) and Sarang V. Kotwal, JJ] had passed the

following Order :-

"On the earlier occasion, we had asked about the stand of the State regarding clubbing of all cases under Maharashtra Protection of Interest of Depositors (In Financial Establishments) Act, 1999 at one place. The learned PP has placed before us the communication addressed by the Office of the Director General of Police from Assistant Inspector General of Police. We note that this communication refers only to the case at hand when the query of the Court was regarding all cases filed under the provisions of Maharashtra Protection of Interest of Depositors (In Financial Establishments) Act, 1999. In the communication, there is a reference to the likely inconvenience to complainants, witnesses and depositors, who are situated in various parts of Maharashtra, if the cases are transferred to one place. Another issue is the attachment of the property and disbursement of the proceeds, at different courts and the consequent likelihood of conflicting decisions.

2. To take care of the inconvenience to complainants, witnesses and depositors that might be caused if they are

7. WP 6165-2019+2 Ors.odt

required to travel from different parts of the State to one Court, the use of video conferencing can be explored. The witnesses, officers, depositors can go to the nearest court and attend on video conferencing facility. Video Conferencing, in last two years, has proved very effective in the course of administration of justice all over Maharashtra. The communication of the Assistant Inspector General of Police make no reference to possible use of technology. The State may consider the use of video conferencing technology, which may address the problem highlighted by the Petitioners before us. This may also save substantial expenditure on the part of the State.

3. The Office of the Public Prosecutor will place the copy of the order before the Secretary (Home), State of Maharashtra to consider the feasibility.

4. Stand over to 8 December 2021, at 2.30 p.m., under the caption "For Directions"."

6) On 5th April 2024, this Court (Coram : Revati Mohite Dere

and Manjusha Deshpande, JJ), had passed an Order, which reads thus :-

"1. Learned APP to prepare a consolidated chart of the accused and the cases registered against them in each of the petitions.

2. The concerned Additional Director General, Economic Offences Wing, Maharashtra State to file an affidavit, as to whether the CRs can be clubbed, as prayed for in the aforesaid petitions, having regard to the subsequent judgment of the Apex court in the case of Radhey Shyam Vs. State of Haryana and Others, WP (Criminal) No.75 of 2020 decided on 12.05.2022, Amandeep Singh Saran Vs. The State of Delhi and Others WP(Criminal) No.341 of 2022 decided on 6.11.2023 and Abhishek Singh Chauhan Vs. Union of India and Others, WP(Criminal) No.40 of 2022 decided on 13.07.2022.

3. The said affidavit to be filed in the Registry within two weeks from today with an advance copy to the learned counsel for the respective petitioners.

4. Learned counsel for the petitioner in Writ Petition No.4034 of 2022, has tendered a compilation of judgments, on which he proposes to rely. The same is taken on record

7. WP 6165-2019+2 Ors.odt

and a copy thereof is served on the other side.

5. Stand over to 19th April 2024."

7) The learned Addl. P.P. for the Respondent State, points out

from the Affidavit-in-Reply dated 14th June, 2024 that it is the State

Government, which is opposing the clubbing of all the FIRs to be

rendered for trial to one single Court. That was filed through

Shri Sukhwinder Singh, Additional Director General of Police, Economic

Offences Wing, Maharashtra State, Mumbai, in deference to the Order

of this Court dated 5th April 2024.

8) Considering the Order that we intend to pass, we are not

required to advert to the entire factual matrix in these matters. Suffice it

to say that certain features leading to the registration of the FIRs can be

adverted to, for the purpose of completing the narration of the

background of the FIRs. We are, therefore, summarizing the same as

under :-

(A) In 1998, a company known as MSPL was incorporated by Madhusudan Satpalkar and Varsha Satpalkar (wife of Madhusudan). MSPL conducted business of purchasing plots, accepting installments with regard to the said plots and allotting plots of the agreed areas to the concerned customers.

(B) In 2003, Varsha Satpalkar took over MSPL after Madhusudan's death.

7. WP 6165-2019+2 Ors.odt

(C) In 2005-2006, one of the Petitioners, Mr. Janardan Arvind Parulekar (brother of Varsha Satpalkar), took over as Director and the business was operated by Varsha Satpalkar.

(D) On 25th March 2013, SEBI issued a final order restraining MSPL for carrying on the business and directing a refund. MSPL followed the directions of SEBI and stopped collecting amounts from the investors and the process of refunding was initiated.

(E) The Securities Appellate Tribunal ('SAT') dismissed the appeal preferred by MSPL on 23rd July, 2013 and confirmed SEBI's Order 25th March, 2013.

(F) SEBI passed an Order on 30th August, 2013 restraining MPSPL, which was incorporated in 2009 and operated a similar scheme like MSPL, from collecting money from investors, launching new schemes, disposing off properties, alienating assets of the schemes and from diverting funds collected from the public at large. (G) On 12th September 2014, SEBI confirmed its interim order dated 30th August, 2023.

(H) Due to restraining Orders passed, Maitreya Group of Companies started struggling and certain cheques issued to the customers by the Local Managers, were dishonored.

(I) Between 2016 to 2019, several other identical FIRs came to be lodged against the Maitreya Group and its Directors across the State of Maharashtra. (J) On 26th July 2016, the Additional Sessions Judge, Nashik, granted bail to Varsha Satpalkar in FIR

7. WP 6165-2019+2 Ors.odt

No.372 of 2016 and directed that an Escrow Account be opened for refund.

(K) An Escrow Account was opened and various customers were repaid their investment amounts. (L) In 2016, the Director General Of Police, in order to facilitate efficient investigation and prevent multiple investigations or contradictory Orders, clubbed the investigations in the five FIRs registered at Dhule, Buldhana, Yevatmal and Nandurbar, with the first FIR registered at Nashik.

(M) On 26th October, 2022, the Petitioner Janardan Arvind Parulekar completed the sentence of six years and three months, in view of the judgment in Special Case No.12 of 2016, with reference to FIR No.322 of 2016.

9) All the Petitioners, as well as the intervention Applicants, are

jointly praying for clubbing of the FIRs for investigation and a trial.

They rely upon the following judgments :-

(i) Pramod Bhaichand Raisoni And Ors. Vs. The State of Maharashtra And Anr.1

(ii) State of Andhra Pradesh V. Cheemalpati Ganeswara Rao & Anr.2

(iii) T.T. Anthony Vs. State of Kerala3

(iv) Babubhai Vs. State of Gujarat and Ors.4

(v) Amitbhai Anil Chandra Shah v. CBI5

(vi) Awadesh Kumar Jha Vs. State of Bihar6

(vii) Arnab Ranjan Goswami Vs. State of Maharashtra

1 Cri.W.P. No.2784/2018 decided on 2nd May 2019. 2 AIR 1963 SC 1850 3 (2001) 6 SCC 181 4 (2010) 12 SCC 254 5 (2013) 6 SCC 348 6 2016(3) SCC

7. WP 6165-2019+2 Ors.odt

And Ors.7

(viii) Ramkrishna Premchand Dubey and Another Vs. State of Maharashtra through its Secretary, Department of Home and Anr.8

(ix) Vijay Shankar Tavare Vs. The STate of Maharashtra And Laxmikant Shrikrushna Narvekar Vs. State of Maharashtra9

(x) Radhey Shyam Vs. State of Haryana & Ors.10

(xi) Satinder Singh Bhasin Vs. Government (NCT of Delhi) & Ors.11

10) We have perused the Notification dated 10th April, 2019,

issued by the Home Department under the Maharashtra Protection of

Interest of Depositors (In Financial Establishment) Act, 1999 ('MPID'

Act), wherein a Schedule has been enclosed indicating 38 attached

properties. The list of the FIRs registered with various Police Stations in

the State of Maharashtra, is at Annexure-I. By a Notification, in the

exercise of the powers conferred by sub-section (1) of section 4 and

section 5 of the MPID Act, various properties of the financial

establishments were attached. A Deputy Collector (MPID), Mumbai

City District, Fort, Mumbai, was appointed as a Competent Authority to

exercise control over the properties of the financial establishments and its

directors, which were attached. A Public Prosecutor with a designated

Court was directed to render necessary assistance to the Competent

Authority in filing the Applications before the Special Court.

7 2020 SCC OnLine Bom.732 8 2020 SCC OnLine Bom.9316 9 Cri. WP No.554 of 2020, dated 1st December 2021.

11 (2019) 10 SCC 800

7. WP 6165-2019+2 Ors.odt

11) In the Affidavit dated 14th June 2014, filed by the Additional

D.G.P., the request for clubbing of the FIRs and the trial, has been

opposed. It is contended that in the Petition filed by Mr. Janardan

Arvind Parulekar, there are 27 cases registered against him and he is

demanding 29 cases to be transferred to Nasik City. In the Petition filed

by Mr. Vijay Shankar Tavare, 23 cases have been registered, though he

has demanded transfer of 31 cases to the MPID Special Court at

Mumbai. In a third Petition, the Petitioner Mr. Laxmikant Shrikrushna

Narvekar, has prayed for 31 cases to be transferred to Mumbai or Nasik,

when 24 cases are registered against him.

12) The law on clubbing of the FIRs and transferring the same to

a Special Court for a common trial in offences registered under similar

schemes floated by a particular company or group of companies, is now

well settled. The salient features necessitating transfer of all the FIRs and

investigation to a single Court, have also been highlighted in the

Judgments cited by the Petitioners' Advocates. The dictum of the

Hon'ble Supreme Court and of this Court, is that though normally the

general law would be to have separate trials for separate offences, when

several offences originate from a single transaction or a single scheme,

due to which the investors all across the State, commonly feel that they

7. WP 6165-2019+2 Ors.odt

have been defrauded or duped, the Hon'ble Supreme Court holds that the

Code of Criminal Procedure must be construed in such a way that it

would facilitate an efficient administration of justice, which would have

its origin in a single trial. There would not be a chance of contradictory

evidence being recorded through the investors and other witnesses, which

could happen, if they are recorded in each of the cases with reference to

similar FIRs before different Courts. It is also settled that such clubbing

of the FIRs would quicken the process of trial and save time in arriving at

conclusions. The chance of contradictory judgments by different Trial

Courts, would also be ruled out.

13) In view of the above, all the Writ Petitions are partly allowed.

14) The common prayer to club all the FIRs/Charge sheets for a

common trial before the Special MPID Court at Nasik, with regard to the

schemes floated by Maitreya Group of Companies, with the consent of

the Petitioners/Accused/Investors, is accepted. We direct the learned

Registrar (Judicial-I) of this Court to place this Judgement before the

learned Principal Judge, Nashik, to refer all these cases to the Special

Court. For the sake of clarity, we are adverting to Exhibit 'A', set out

below paragraph 33 of the Affidavit filed by Additional Director

General of Police, for the purpose of directing that all these cases would

7. WP 6165-2019+2 Ors.odt

be transferred to the same designated Special Judge under the MPID Act

at Nashik. Similarly, we direct the learned Registrar (Judicial-I) to

forward copies of this Judgment to all such Courts where the charge

sheets have already been filed. All these charge sheets, therefore, will have

to be transferred to the Special MPID Court at Nashik.

15) In cases where investigation is still in progress, though we are

informed that such number is minuscule, the I.O. of the said Police

Station would proceed to complete the investigation and submit the

chargesheet to the Special Designated MPID Court at Nashik. In the

event, any Order is passed for further investigation under Section 173(a)

of the Criminal Procedure Code, such Order would be implemented by

the concerned I.O. investigating a particular FIR, registered in the said

Police Station.

16) Needless to state that, in the event, any of the accused desire

to move any application for bail or for any other purpose, in connection

with the said cases, all such applications will naturally lie before the same

designated Special MPID Court at Nashik. Same principle would apply

to any application made by any investor or any person.

17) In so far as the recording of evidence of the

7. WP 6165-2019+2 Ors.odt

witnesses/investors etc., by video conferencing, if they cannot travel to the

Special Court, we deem it appropriate to record that the Special

Designated MPID Court at Nashik, would co-ordinate with the

particular Court at the place where the case would have normally been

tried had it not been transferred, for facilitating the arrangement for

recording the testimonies of such witnesses. In case any witness physically

remains present in the Court at Nasik for recording of evidence, the

Court will ensure that the witness is not required to attend the Court

repeatedly for recording the evidence. Such witness will be examined on

priority.

18) In view of the above, even the attached properties, would now

be subject to the jurisdiction of the Special Designated MPID Court at

Nashik. If any properties are to be attached in future, this Order would

equally apply.

19) The exercise of transferring the cases/charge sheets to the

Special Designated MPID Court at Nashik, would be preferably

completed within period of 90 days.

20) Insofar as the expeditious conducting of the trial of these

cases, keeping in view that all the investors are extremely anxious and

7. WP 6165-2019+2 Ors.odt

have suffered grave hardships and manifest inconvenience, keeping in

view that the cases have been registered from 2016 onwards, we would

appreciate if the Special MPID Court, gives priority to these cases in

order to conduct the trials, expeditiously, and preferably posting these

cases at least twice a week for an early trial and disposal.

21) We direct the Additional Director General of Police, Crime

Branch, to appoint a nodal officer, not below the rank of DCP (EOW,

Nasik), to monitor the investigations and co-ordinate with the concerned

Police Stations and the Special Public Prosecutor, all through out in the

cases, to ensure a speedy trial. Unless for compelling circumstances, such

nodal officer shall not be transferred until the trial is over.

22) Those Interim Applications, seeking interim bail, which have

been filed in these proceedings before us, are not pressed by the concerned

accused in the light of the statement made and the same are disposed off.

Needless to state that they would be at liberty to renew their request

before the Special Designated MPID Court and in the event, such

Application is filed, the withdrawal of these Applications in this Court

would not be an impediment.

23) Since these cases have been transferred to a single Special

7. WP 6165-2019+2 Ors.odt

Designated MPID Court at Nashik, only at the request of the accused, as

well as some of the investors, we expect all of them to render co-operation

to the Special Designated MPID Court at Nashik and refrain from

seeking adjournments on unreasonable or trivial grounds. If this is

noticed by the Special Court, costs as deemed fit, may be imposed by the

Court on those seeking adjournments on unreasonable grounds.

24) Pending Interim Applications do not survive and stand disposed

off.





 ( GAUTAM A. ANKHAD, J. )                            ( RAVINDRA V. GHUGE, J.)






RAJESH          RAJESH VASANT
VASANT          CHITTEWAN
CHITTEWAN       Date: 2025.07.29
                11:17:56 +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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter