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

M/S Bob Capital Markets Ltd (Through ... vs The State Of Maharashtra
2025 Latest Caselaw 4024 Bom

Citation : 2025 Latest Caselaw 4024 Bom
Judgement Date : 17 June, 2025

Bombay High Court

M/S Bob Capital Markets Ltd (Through ... vs The State Of Maharashtra on 17 June, 2025

Author: Madhav J. Jamdar
Bench: Madhav J. Jamdar
   2025:BHC-AS:24627
                                                                                      07-APL-409-2025.doc


                                                                                             Arjun
                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          CRIMINAL APPELLATE JURISDICTION
                                           CRIMINAL APPLICATION NO.409 OF 2025
         Digitally
         signed by
         ARJUN
         VITTHAL
                       M/s. Bob Capital Markets Ltd.                                ...Applicant
ARJUN
VITTHAL  KUDHEKAR
KUDHEKAR Date:         (Through, Authorized Representative, Mr. Ajit Joshi)
         2025.06.21
         20:44:21
         +0530               Versus
                       The State of Maharashtra & Anr.                              ...Respondents
                       _______________________________________________________________

                       Ms. Priti Rita a/w Dr. Samarth Shrikant Karmarkar i/b Karmarkar &
                       Associates, for the Applicant.
                       Ms. P. P. Bhosale, APP, for the Respondent No1-State.
                       Mr. P. P. Chavan, for the Respondent No.2-BMC.
                       _______________________________________________________________
                                                        CORAM: MADHAV J. JAMDAR, J.

DATED: 17 JUNE 2025

JUDGMENT.:

1. Heard Ms. Priti Rita, learned Counsel for the Applicant, Ms.

Bhosale, learned APP for the Respondent No.1-State and Mr. Chavan,

learned Counsel for the Respondent No.2-BMC.

2. The Applicant by way of this Criminal Application filed under

Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023 ("BNSS")

has inter alia challenged the Order dated 23rd September 2024 passed

by the learned JMFC, 39th Court, Vile Parle, Mumbai below Exhibit-1 in

C.C. No. 4894/SS/2024 ("said Complaint") issuing process under

Section 394 punishable under Section 471 of the Mumbai Municipal

Corporation Act, 1888 ("MMC Act").

3. The said Complaint has been filed by the Municipal Corporation

07-APL-409-2025.doc

of Greater Mumbai (MCGM) under Section 394(1)(e)(i) r/w Section

471 of the MMC Act. Section 394(1)(e)(i) of MMC Act reads as under :-

"394. Certain articles [or animals] not to be kept, and certain trades, processes and operations not to be carried on, without a licence; and things liable to be seized, destroyed, etc., to prevent danger or nuisance

(1) Except under and in accordance with the terms and conditions of the licence granted by the Commissioner, no person shall--

...

(e) carry on or allow or suffer to be carried on, in or upon any premises,--

(i) any of the trades specified in Part IV of Schedule M, or any process or operation connected with any such trade;"

The said Schedule M provides that "Explosives" shall not be kept

without a license in or upon any premises.

4. Section 471 of the MMC Act specifies that certain offences are

punishable with fine. As far as Section 394, sub-section (1), clauses (a)

(ii) and (b) to (f), minimum fine provided is Rs.5,000/- and maximum

fine which can be imposed is upto Rs.25,000/-.

5. Perusal of said Section 394(1)(e)(i) clearly shows that what is

contemplated by the said provision is that except under and in

accordance with the terms and conditions of the licence granted by the

Commissioner, no person shall, carry on or allow or suffer to be carried

on, in or upon any premises, any of the trades specified in Part IV of

07-APL-409-2025.doc

Schedule M, or any process or operation connected with any such trade.

The said Schedule M provides that "Explosives" shall not be kept

without a license in or upon any premises.

6. The MCGM has filed said Criminal Complaint pursuant to the

inspection which has been carried on 27th June 2024. The said

Inspection Report dated 27th June 2024 reads as under :-

07-APL-409-2025.doc

The relevant portion of the above Inspection Report dated 27th June

2024 is as under:-

"The above mentioned trade premises was inspected on 27/06/24 at 2.50 pm. Mr. Kumar Abhishek, ( Mngr, HR, Admn) was present during the inspection. It was found that your are carrying out eating house canteen activity with help of 2-microwaves, tea/coffee vending machine, induction, refrigerators, tables for service purpose. License u/s 394 of MMC Act was not produced.

You are hereby directed to stop/discontinue the above mentioned eating house canteen immediately upon the receipt of this inspection report, failing which necessary action as per the provisions of MMC Act u/s 394 will be initiated against you without any further notice may please be noted.

7. Thus, in this background of the matter, it is relevant to note the

contentions raised by the Applicant in this Criminal Application.

I. That, it is duty of the Applicant company to arrange / allot and separate dining area for the employees for consuming the food tiffin carried by them, so accordingly, the Applicant company has allotted a separate place within the same premises of their workplace, that, would ease the employees during the meal brakes, apparently, the Applicant company with good gesture towards the employees, even arranged 2 microwave ovens, tea/coffee vending machines, induction, refrigerator, six tables, so that, the employees could reheat their food prior to consumption and tea coffee vending machines for the employees and the guests visiting their office.

III. That, as such, it is not the case of the Respondent that, it came to their Notice that, they found any person carrying out any trade in the dining area, infact such was very well explained to the concerned Officer who visited for so-called inspection, as such coffee machines are the self-service machines, utilized by the employees themselves and such is neither sold nor purchased by any person, and it is needless to say the purpose of placing the purpose in the dining

07-APL-409-2025.doc

area, though understanding this fact, the concerned Officer failed to consider and understand the difference between a dining area and a canteen, as such it not even noted in the Inspection Report that, he ever noticed any person purchasing any product or service within the dining area.

IV. That, the area designated as 'Easting House/Canteen' is merely an dining area with absolutely zero trade, infact the tea/coffee vending machine placed in said dining area is refilled by the third party who directly receives payment from the Applicant company, as such the Applicant Company has made the voluntary free of cost arrangements only and only for the betterment of their employees.

8. It is clear that the main ingredient to attract the provisions of

Section 394(1)(e)(i) is that during the course of trade, the activities

which are specified in Part IV of Schedule M or any process or operation

connected with any such trade are carried out.

9. The term "trade" is not defined under the MMC Act. In the

Concise Oxford English Dictionary the same is inter alia defined as

follows:-

i. The buying and selling of goods and services.

ii. The practice of making one's living in business, as opposed

to in a profession or from unearned income.

iii. Buy and sell goods and services.

            iv.    Buy or sell (an item or product).

            v.     Exchange, typically as a commercial transaction.

10. The word "trade" in its narrow popular sense means "ex-change of

goods for goods or for money with the object of making profits". In its

07-APL-409-2025.doc

widest sense, it includes any business carried on with a view to earn

profit (see Halsbury's Laws of England, Vol. 32, para 487).1

11. The Supreme Court in the case of State of Punjab v. Bajaj

Electricals Ltd.2 considered the scope of term "trade" as follows:-

""Trade" in its primary meaning is the exchanging of goods for goods or goods for money; in its secondary meaning it is repeated activity in the nature of business carried on with a profit motive, the activity being manual or mercantile, as distinguished from the liberal arts or learned professions or agriculture. The question whether trade is carried on by a person at a given place must be determined on a consideration of all the circumstances. No test or set of tests which is or are decisive for all cases can be evolved for determining whether a person carries on trade at a particular place. The question, though one of mixed law and fact, must in each case be determined on a consideration of the nature of the trade, the various steps taken for carrying on the trade and other relevant facts."

(Emphasis added)

12. In view of the above aspects of the term "trade", it is also

required to be noted that the above Inspection Report makes reference

to "Eating House Canteen Activity". The "Eating House" is defined

under Section 3(ff) of the MMC Act as follows :-

"(ff) "eating-house" means any premises to which the Public are admitted and where any kind of food is prepared or supplied for consumption on the premises for the profit or gain of any person owning or having an interest in or managing such premises;"

The above definition of "Eating House" also makes it very clear

1 State of Gujarat v. Maheshkumar Dhirajlal Thakkar (1980) 2 SCC 322 2 (1967) SCC OnLine SC 114

07-APL-409-2025.doc

that the said activity should be for profit or gain i.e. for monetary

benefit.

13. The contention raised is that the said facilities are provided to the

employees so that during their meal break they could reheat their food

prior to consumption and tea/coffee vending machines are provided

which are the self service machines, utilized by the employees

themselves and the same is neither sold nor purchased by any person. It

is the submission that the same is provided as facilities to the employees

and no trade is carried out. It is submitted that the place provided is

merely a dining area with absolutely zero trade.

14. In this background, if the Report dated 27th June 2024 on the

basis of which the Complaint has been filed is perused, there is nothing

to indicate that any activity is observed by which it can be said that

"trade" was being carried out.

15. Mr. Chavan, learned Counsel for the Respondent No.2-BMC has

pointed out a Circular dated 13th August 2001 and more particularly

Page No.13, Column No.13, Clause (c), which reads as under :-

SPACE REQUIREMENTS FOR TRADES ETC, LICENSABLE UNDER THE M.M.C. ACT.

               Trade              Minimum         Minimum              Other
                               requirements of   Dimensions         requirements
                                  rooms, etc
        13. Tea Shop

         a. ...                  ...                 ...                   ...






                                                                              07-APL-409-2025.doc




         b. ...                   ...                  ...                   ...

         c. Vending      No area                   -do-                No drained
            Machines     restriction                                   washing
            (Tea/coffee/                                               place
            cold drinks/
            softy, etc.)



16. Mr. Chavan, learned Counsel also pointed out Page No.31 i.e. list

of minor and major trades under the Public Health Department and

particularly Serial No.12, which reads as under :-

Sr. No. Name of the trade without use of open flame 12 Catering establishments - Tea Stalls and Tea Shops by using vending machine

17. As already noted herein above, the activity of the company of

providing separate dining area for the employees for consuming the

food contained in food tiffin carried by them and arranging 2

microwave ovens, tea/coffee vending machines, induction, refrigerator,

6 tables, so that, the employees could reheat their food prior to

consumption and tea coffee vending machines for the employees and

the guests visiting their office, which are self service machines, clearly

shows that there is no material on record showing that any "trade" is

being conducted which is the main requirement for attracting Section

394(1)(e)(i) of the MMC Act.

18. Accordingly, the process issued by the learned Judicial Magistrate

First Class, 39th Court, Vile Parle, Mumbai by Order dated 23rd

07-APL-409-2025.doc

September 2024 in C.C. No. 4894/SS/2024 is without any material on

record concerning ingredients of said provision and therefore the same

is quashed and set aside.

19. The Criminal Application is allowed in above terms with no order

as to costs.

[MADHAV J. JAMDAR, J.]

 
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