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

State Of Maharashtra Through Asst ... vs Lalu Alias Lalla So Jagdamba Prasad ...
2025 Latest Caselaw 3889 Bom

Citation : 2025 Latest Caselaw 3889 Bom
Judgement Date : 11 June, 2025

Bombay High Court

State Of Maharashtra Through Asst ... vs Lalu Alias Lalla So Jagdamba Prasad ... on 11 June, 2025

2025:BHC-NAG:5396

                                                                                                956 Revn 90.25.odt
                                                              1


                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                                    NAGPUR BENCH, NAGPUR.
                                      CRIMINAL REVISION NO. 90/2025

                         State of Maharashtra,
                         through Asst. Superintendent of Police,
                         Saoner Sub-division, Nagpur (Rural).

                                                                                  ...APPLICANT

                                                        VERSUS
                          Lalu @ Lalla s/o Jagdamba Prasad Yadav,
                          Age 33 yrs., Occ. Nil,
                          R/o. Yerla, P.S. Kalmeshwar, Dist. Nagpur.

                                                                                   RESPONDENT

                    -------------------------------------------------------------------------------------
                Mr. D.V. Chavhan, Additional Public Prosecutor with Mr. N.B.
                Jawade, APP for applicant/State.
                Mr. A. A. Krishnan, Advocate for respondent (appointed)

                -------------------------------------------------------------------------------------
                                   CORAM             : URMILA JOSHI-PHALKE, J.
                                   DATED              : 11/06/2025.

                JUDGMENT (ORAL)

Heard.

2. Admit.

3. By this revision, the State is challenging the order of the

Special Judge (MCOC Act) and District Judge, Nagpur-1 rejecting the 956 Revn 90.25.odt

application of the prosecution for seeking Police Custody Remand

("PCR") of the respondent by granting ten days PCR of the

respondent for the investigation purpose.

4. Complainant Pramod Morbaji Game on 14.03.2025, lodged

the report alleging that on 14.03.2025 along with Rajkumar Game

coming from Asti (Khurd) to Yerala at about about 06.30 p.m. on his

motorcycle, at that time, the respondent Lalu Yadav and co-accused

Ganesh Mondhe assaulted complainant with deadly weapon. Co-

accused Ganesh caught hold complainant Pramod Game and the

respondent inflicted the blow of sickle on Pramod Game due to this,

he sustained grievous injury to his right fingers, lips, left hand and toot

of the complainant was broken and they both have sustained the

grievous injuries. Thereafter the accused fled away from this spot. On

the basis of the said report, the Police have registered the crime vide

Crime No. 194/2025. Initially, crime was registered under Sections

109, 118(1), 61(2), 3(5) of the Bhartiya Nagrik Suraksha Sanhita,

2023 ("BNSS"). During investigation, the Investigating Officer

submitted a proposal for application of the provisions of the

Maharashtra Control of Organised Crime Act ("MCOC Act") and the 956 Revn 90.25.odt

same was allowed by the Special Inspector General of Police, Nagpur

to apply the provisions of the MCOC Act and accordingly, the

approval was granted. After receipt of the approval, on 03.05.2025,

the Investigating Officer filed an application of obtaining the custody

of the present respondent for the investigating purpose, however said

application was rejected by the Special Court and hence, this revision.

5. Heard learned Public Prosecutor for the State who

submitted that during investigation, it revealed that the involvement

of the present respondent is in continuous illegal activities and he is a

member of Organised Crime Syndicate, therefore, the Investigating

Officer approached to the Superior Authority for obtaining the

approval under Section 23(1) of the MCOC Act. The Competent

Authority has considered the entire record and it reveals that in all

nine offences are registered against the present respondent which are

registered on an allegation that these offceces are committed by him

for obtaining the pecuniary gain. The competent authority has also

considered his continuous involvement in continuing unlawful

activities and he has been charge-sheeted in eight different serious

offences and therefore, approval was granted. After granting of the 956 Revn 90.25.odt

approval, it was necessary for the Investigating Officer to investigate

as to his involvement being a member of the Organised Crime

Syndicate and also to ascertain whether he has obtained the pecuniary

gain by committing such offences. Therefore, the application was

made to the Special Court for grant of Police Custody, however, the

Special Court has only considered that only ground raised by the

Investigating Officer for Police Custody of accused that he wants to

investigate whether any property is purchased by the accused or where

there is any bank account in which money is deposited. Both the

grounds are raised are not justifiable for PCR. This observation of the

Special Court itself is erroneous as that was not the only ground raised

in the application, but the other grounds were also raised by the

Investigating Agency that the investigation as to his involvement in

the continuing unlawful activities as well as whether his involvement

in offences for obtaining pecuniary gain is to be ascertained, but the

Special Court has not considered the same. He has also invited my

attention to the provisions of Section 187 of the BNSS and submitted

that the Investigating Agency can apply for the extension or for the

Police Custody of the accused in view of Sub-section (2) of Section 956 Revn 90.25.odt

187 which read as, "The Magistrate to whom an accused person is

forwarded under this section may, irrespective of whether he has or

has no jurisdiction to try the case, after taking into consideration

whether such person has not been released on bail or his bail has been

cancelled, authorise, from time to time, the detention of the accused

in such custody as such Magistrate thinks fit, for a term not exceeding

fifteen days in the whole, or in parts, at any time during the initial

forty days or sixty days out of detention period of sixty days or ninety

days, as the case may be, as provided in sub-section (3), and if he has

no jurisdiction to try the case or commit it for trial, and considers

further detention unnecessary, he may order the accused to be

forwarded to a Magistrate having such jurisdiction ." He further

submitted that initially, also only one day PCR was granted for the

investigating purpose. Now considering the gravity of the offence and

the investigation regarding his involvement in continuing unlawful

activities, his PCR is required, therefore the order of the Special Court

deserves to be quashed and set aside and the respondent be remanded

into the Police Custody.

956 Revn 90.25.odt

6. Learned counsel for the respondent strongly opposed said

application and submitted that the order passed by the Special Court is

a reasoned order, wherein it is specifically observed that the only

ground raised in the application that investigation as to his assets is to

be carried out and that is not the sufficient ground for granting of

Police Custody and therefore, there is no interference call for and

hence revision being devoid of merit, is liable to be dismissed.

7. Before going into the controversy involved in the present

application, it is necessary to see certain provisions of the MCOC Act

and its preamble. The preamble states that it is an Act to make special

provisions for prevention and control of, and for coping with the

criminal activity by organized crime syndicate or gang, and for matters

connected therewith and incidental thereto. The MCOC Act, states

the preamble, makes special provisions for prevention and control of,

for coping with, criminal activity by organized crime syndicate or

gang. Essentially, therefore, the MCOC Act targets the unlawful

activities of the organized crime syndicate. The objects and statements

of the MCOC Act show that organized crime has for quite some years

come up as a very serious threat to the society. It knows no national 956 Revn 90.25.odt

boundaries and is fueled by illegal wealth generated by contract,

killing, extortion, smuggling in contrabands, illegal trade in narcotics

kidnappings for ransom, collection of protection money and money

laundering, etc. The illegal wealth and black money generated by the

organized crime being very huge, it has had serious adverse effect on

our economy. It was seen that the organized criminal syndicates made

a common cause with terrorist gangs and foster terrorism which

extend beyond the national boundaries. There was reason to believe

that organized criminal gangs have been operating in the State and,

thus, there was immediate need to curb their activities. Therefore, the

legislatures felt that the existing legal framework i. e. the penal and

procedural laws and the adjudicatory system was found to be rather

inadequate to curb or control the mense of organised crime, therefore,

the special law was enacted with stringent and deterrent provisions

including in certain circumstances power to intercept wire, electronic

or oral communication to control the mense of the organised crime. It

is the purpose of this Act to achieve these objects.

8. In the light of the above, preamble and object behind the

enactment, it is necessary to see what the organize crime means.

956 Revn 90.25.odt

Section 2(1)(e) of the MCOC Act defines "organised crime" means

any continuing unlawful activity by an individual, singly or jointly,

either as a member of an organised crime syndicate or on behalf of

such syndicate, by use of violence or threat of violence or intimidation

or coercion, or other unlawful means, with the objective of gaining

pecuniary benefits, or gaining undue economic or other advantage for

himself or any other person or promoting insurgency.

9. The definition of "continuing unlawful activity" within

meaning of Section 2(1)(d) states an activity prohibited by law for the

time being in force, which is a cognizable offence punishable with

imprisonment of three or more, undertaken either singly or jointly, as

a member of organized crime syndicate or on behalf of such syndicate

in respect of which more than one chargesheets have been filed before

a competent court within the preceding the period of ten years and

that court has taken cognizance of such offence. Thus, for an activity

to be a `continuing unlawful activity', a) the activity must be

prohibited by law; b) it must be a cognizable offence punishable with

imprisonment of three years or more; c) it must be undertaken singly

or jointly; d) it must be undertaken as a member of an organized crime 956 Revn 90.25.odt

syndicate or on behalf of such syndicate, and e) in respect of which

more than one charge- sheet have been filed before a competent court.

10. The Apex Court has dealt with the above said situation and

in the case of Ranjitsing Brahmajeetsing Sharma vs. State of

Maharashtra and anr, reported in (2005)5 SCC 294 observed that in

order to invoke MCOC Act even if a person may or may not have any

direct role to play as regards the commission of an organised crime, if a

nexus either with an accused who is a member of an "organised crime

syndicate" or with the offence in the nature of an "organised crime" is

established that would attract the invocation of Section 3(2) of

MCOC Act. Therefore, even if one may not have any direct role to

play relating to the commission of an "organised crime", but when the

nexus of such person with an accused who is a member of the

"organised crime syndicate" or such nexus is related to the offence in

the nature of "organised crime" is established by showing his

involvement with the accused or the offence in the nature of such

"organised crime", that by itself would attract the provisions of MCOC

Act.

956 Revn 90.25.odt

11. In the light of the above well settled legal positions, if the

proposals which was sent for applying the MCOC Act is concerned, it

shows the crime chart. The crime chart shows that in all nine offences

are registered against the present respondent out of which in two

offences, he was acquitted but still seven offences are pending against

the respondent. The nature of offences shows that the said offences

have been committed by the present respondent in furtherance of the

common object of the unlawful assembly. The nature of the offences

further shows that it were committed against the persons or the

property of the individual for obtaining the pecuniary gain. The

competent authority has considered those aspects and thereafter

granted an approval. Thus, the involvement of the present respondent

reveals in various offences and the modus operandi of the present

respondent also reveals from the nature of the offences. The learned

Special Court has not considered that not only the assets of the

respondent are to be investigated but his involvement in the organised

crime syndicate is also required to be investigated and in view of

Section 187(2) of BNSS, the State has rightly filed an application and

therefore, the opportunity is to be granted to the Investigating Officer 956 Revn 90.25.odt

to investigate the matter and therefore the prayer of the State for grant

of Police Custody is required to be considered.

12. In view of above observation, the order dated 03.05.2025

passed by the Special Judge (MCOC Act) and District Judge-1 is

required to be quashed and set aside. The prayer of the present

applicant i.e. State for remanding the respondent into Police Custody

is required to be allowed. In view of that, I proceed to pass following

order:-

                               (I)       Revision application is allowed.

                               (II)      The order dated 03.05.2025 passed by the Special Judge

(MCOC Act) and District Judge-1 is hereby quashed and set aside.

The respondent is remanded to the Police Custody for seven days.

13. Revision application stands disposed of in above terms.

(URMILA JOSHI-PHALKE, J)

Gohane

Signed by: Mr. J. B. Gohane Designation: PS To Honourable Judge Date: 12/06/2025 17:12:48

 
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