Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vaibhav Raju Hunde vs The State Of Maharashtra And Others
2025 Latest Caselaw 4201 Bom

Citation : 2025 Latest Caselaw 4201 Bom
Judgement Date : 26 June, 2025

Bombay High Court

Vaibhav Raju Hunde vs The State Of Maharashtra And Others on 26 June, 2025

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2025:BHC-AUG:16136-DB


                                                                 wp-375-2025-J.odt




                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                           CRIMINAL WRIT PETITION NO.375 OF 2025

                   Vaibhav s/o Raju Hunde
                   Age: 22 years, Occu.: Educated Unemployed
                   R/o. Near Datta Mandir, HADCO, Nanded,
                   District Nanded (at present in jail)        .. Petitioner

                           Versus

             1.    The State of Maharashtra
                   Through Addl. Chief Secretary,
                   Home Department (Special),
                   Mantralaya, Mumbai-32.

             2.    The District Magistrate, Nanded,
                   Office of the District Magistrate,
                   Nanded.

             3.    Superintendent of Police,
                   S. P. Office, Nanded.

             4.    Superintendent, Central Jail,
                   Chh. Sambhajinagar.                         .. Respondents

                                                   ...
             Ms. Ranjana Reddy, Advocate for the petitioner (Appointed Through
             Legal Aid).
             Mr. A. R. Kale, APP for respondents/State.
                                                   ...



                                                   [1]
                                                              wp-375-2025-J.odt




                         CORAM : SMT. VIBHA KANKANWADI &
                                 SANJAY A. DESHMUKH, JJ.
                           DATE     : 26 JUNE 2025

JUDGMENT (Per Smt. Vibha Kankanwadi, J.)

. Heard learned Advocate Ms. Ranjana Reddy for the petitioner

(Appointed Through Legal Aid) and learned APP Mr. A. R. Kale for

respondents - State.

2. Rule. Rule made returnable forthwith. The petition is heard finally

with the consent of the learned Advocates for the parties.

3. The petitioner challenges the detention order dated 20.12.2024

bearing No.2024/RB-1/Desk-2/T-4/MPDA/CR-66 passed by respondent

No.2 as well as the approval order dated 27.12.2024 and the

confirmation order dated 06.02.2025 passed by respondent No.1, by

invoking the powers of this Court under Article 226 of the Constitution of

India.

4. Learned Advocate for the petitioner has taken us through the

impugned orders and the material which was supplied to the petitioner

by the detaining authority after passing of the order. She submits that

though several offences were registered against the petitioner, yet for

the purpose of passing the impugned order, two offences were

wp-375-2025-J.odt

considered i.e. Crime No.745 of 2024 registered with Nanded Rural

Police Station, District Nanded for the offences punishable under Section

311 of Bhartiya Nyaya Sanhita and Crime No.176 of 2024 registered with

Mudkhed Police Station, District Nanded for the offences punishable

under Sections 109, 132, 3(5) of Bhartiya Nyaya Sanhita, under Section

4 punishable under Section 25 of the Arms Act and under Section 7 of

the Criminal Law Amendment Act. Learned Advocate for the petitioner

submits that two offences i.e. Crime No.745 of 2024 dated 19.08.2024

and Crime No.176 of 2024 dated 18.08.2024 as well as two in-camera

statements have been considered by the detaining authority for passing

the detention order. However, the order would demonstrate that there

was no such material which would give subjective satisfaction to the

detaining authority to pass the order of detention. The ordinary law was

sufficient to take care of the alleged criminal activities of the petitioner.

The bail order has not been considered by the learned District

Magistrate. The in-camera statements were based on unbelievable story

and, therefore, such illegal order deserves to be quashed and set aside.

5. Per contra, the learned APP strongly supports the action taken

against the petitioner. He submits that the petitioner is a dangerous

person as defined under Maharashtra Prevention of Dangerous Activities

of Slumlords, Bootleggers, Drug-Offenders, Dangerous Persons and

Video Pirates Act, 1981 (hereinafter referred to as the "MPDA Act"). The

wp-375-2025-J.odt

detaining authority has relied on the two in-camera statements and the

subjective satisfaction has been arrived at. There is no illegality in the

procedure adopted while recording the in-camera statements of the

witnesses. Due to the terror created by the petitioner, people are not

coming forward to lodge report against him and, therefore, it affects the

public order. Learned APP relies on the affidavit-in-reply filed by

Mr. Abhijit Raut, the then District Magistrate, Nanded, presently working

as Joint Commissioner, SGST, Chhatrapati Sambhajinagar. It has been

stated in the affidavit-in-reply as to what was the material before him to

arrive at the subjective satisfaction. Taking into consideration all the

criminal activities of the petitioner it can be concluded that he was the

dangerous person as defined under M.P.D.A. and unless detention, his

criminal activities could not have been curtailed. The threat was

apparent from the statements of the in-camera witnesses. Learned APP

also submits that there was no delay at all committed by any authority in

either forwarding the proposal or passing the order. The Advisory Board

had heard the petitioner and then gave its approval to the order.

Thereupon, the confirmation order of the detention has been passed by

the respondent/State.

6. Before considering the case, we would like to take note of the

legal position as is emerging in the following decisions :-

wp-375-2025-J.odt

(i) Nenavath Bujji etc. Vs. State of Telangana and others,

[2024 SCC OnLine SC 367],

(ii) Kanu Biswas Vs. State of West Bengal, [1972 (3) SCC

831] wherein reference was made to the decision in Dr. Ram

Manohar Lohia vs. State of Bihar and Ors. [1966 (1) SCR 709];

(iii) Mustakmiya Jabbarmiya Shaikh Vs. M.M. Mehta, [1995

(3) SCC 237];

(iv) Pushkar Mukherjee and Ors. Vs. The State of West

Bengal, [AIR 1970 SC 852];

(v) Phulwari Jagdambaprasad Pathak Vs. R. H. Mendonca and

Ors., (2000 (6) SCC 751) and;

(vi) Smt. Hemlata Kantilal Shah Vs. State of Maharashtra

and another, [(1981) 4 SCC 647].

7. Taking into consideration the legal position as summarized above,

it is to be noted herein as to whether the detaining authority while

passing the impugned order had arrived at the subjective satisfaction

and whether the procedure as contemplated has been complied with or

not. In Nenavath Bujji (Supra) itself it has been reiterated by the

Hon'ble Supreme Court that illegal detention orders cannot be sustained

and, therefore, strict compliance is required to be made, as it is a

question of liberty of a citizen. Here, though in the impugned order, in

seven offences, it is stated that the involvement of the petitioner is

wp-375-2025-J.odt

quoted, however, for passing the order of detention, it appears that the

learned District Magistrate considered only two offences i.e. Crime

No.745 of 2024 and Crime No.176 of 2024. Perusal of the impugned

order would show that as regards the offence vide Crime No.745 of 2024

is concerned, the investigation was still pending when the order was

passed, however, there is absolutely no mention about the date on which

the petitioner was released on bail by the concerned Court. Though the

petitioner in his petition has not given the date of the bail order, but

makes a categorical statement that in respect of Crime No.745 of 2024,

he has been released on bail. In his order, the learned Magistrate has

observed the date of arrest and it is stated that the said crime is under

police investigation. The impression that is given by the learned District

Magistrate in the order is that the petitioner has not been released in

connection with Crime No.745 of 2024. If he has not been released, then

why the District Magistrate should take the action for detention would be

then the question. Even in his affidavit-in-reply, he is then silent

regarding the position whether the petitioner was released on bail or not.

Further, as regards Crime No.176 of 2024 registered with Mudkhed

Police Station is concerned, the petitioner was arrested on 19.08.2024

and he has been released on bail on 25.10.2024. In the entire file, which

is made available, we cannot see the bail order. The bail order has not

been considered at all by the learned District Magistrate. We would like

wp-375-2025-J.odt

to rely on the decision in Joyi Kitty Joseph Vs. Union of India and

Ors., [Criminal Appeal No.___ of 2025 (arising out of Special Leave

Petition (Crl.) No.16893 of 2024) decided by the Hon'ble Supreme

Court on 06.03.2025], wherein reliance has been placed on the decision

in Ameena Begum v. State of Telangana and others, [(2023) 9 SCC

587] and it has been observed that preventive detention is impermissible

when the ordinary law of the land is sufficient to deal with the situation

was per incuriam to the Constitution Bench decision in Haradhan Saha

vs. State of W.B. [(1975) 3 SCC 198], in the limited judicial review

available to constitutional courts in preventive detention matters.

However, in Ameena Begum (Supra), the Hon'ble Supreme Court

explained the true distinction between a threat to "law and order" and

acts "prejudicial to public order" and it is stated that it cannot be

determined merely by the nature or quality of the act complained of, but

in the proper degree and extent of its impact on the society. Further, it is

observed that "When bail was granted by the jurisdictional Court, that too

on conditions, the detaining authority ought to have examined whether

they were sufficient to curb the evil of further indulgence in identical

activities; which is the very basis of the preventive detention ordered.

The detention order being silent on that aspect, we interfere with the

detention order only on the ground of the detaining authority having not

looked into the conditions imposed by the Magistrate while granting bail

wp-375-2025-J.odt

for the very same offence; the allegations in which also have led to the

preventive detention, assailed herein, to enter a satisfaction as to

whether those conditions are sufficient or not to restrain the detenu from

indulging in further like activities."

8. Further, reliance can be placed on the decision in Dhanyam Vs.

State of Kerala and Ors., [Criminal Appeal No.2897 of 2025 (Arising

out of SLP (Crl.) No.14740 of 2024) decided on 06.06.2025], wherein

it has been observed that :-

"17. From perusal of Section 2(j), it is evident that a person who indulges in activities "harmful to maintenance of public order" is sought to be covered by the Act. This Court in Sk. Nazneen Vs. State of Telangana, [(2023) 9 SCC 633] had emphasized on the distinction between public order as also law and order situations :

"18. In two recent decisions [Banka Sneha Sheela v. State of Telangana, (2021) 9 SCC 415 : (2021) 3 SCC (Cri.) 446; Mallada K. Sri Ram v. State of Telangana, (2023) 13 SCC 537: 2022 SCC OnLine SC 424], this Court had set aside the detention orders which were passed, under the same Act i.e. the present Telangana Act, primarily relying upon the decision in Ram Manohar Lohia [Ram Manohar Lohia v. State of Bihar, 1965 SCC OnLine SC9] and holding that the detention orders were not

wp-375-2025-J.odt

justified as it was dealing with a law and order situation and not a public order situation."

19. ......The observations made in the detention order do not ascribe any reason as to how the actions of the detenu are against the public order of the State. As discussed above, given the extraordinary nature of the power of preventive detention, no reasons are assigned by the detaining authority, as to why and how the actions of the detenu warrant the exercise of such an exceptional power.

20. Moreover, it has been stated therein by the authority that the detenu is violating the conditions of bail imposed upon him in the cases that have been considered for passing the order of detention. However, pertinently, no application has been filed by the respondent-State in any of the four cases, alleging violation of such conditions, if any, and moreover, have not even been spelt out here."

9. Further, as regards in-camera statements of witnesses 'A' and 'B'

are concerned, we would say that at the most law and order situation

would have arisen and not the public order and, therefore, we conclude

that there was no such material before the learned District Magistrate,

which would have given him subjective satisfaction that only detention of

the petitioner would curtail the criminal activities of the petitioner and the

ordinary law will not give the same result. The fundamental rights of the

wp-375-2025-J.odt

citizen are then jeopardized because of such action, which is then

deprecated by the Hon'ble Supreme Court by saying the law under the

preventive detention as a draconian rule.

10. Thus, taking into consideration the above observations and the

decisions of the Hon'ble Apex Court, at the most, the statements as well

as the offences allegedly committed would reveal that the petitioner had

created law and order situation and not disturbance to the public order.

Though the Advisory Board had approved the detention of the petitioner,

yet we are of the opinion that there was no material before the detaining

authority to categorize the petitioner as a dangerous person or

bootlegger.

11. Further, it is to be noted that the co-accused i.e. Atish Gangadhar

Shinde, against whom the detention order was passed on similar

grounds, has challenged the same in Criminal Writ Petition No.436 of

2025. By judgment and order dated 25.06.2025, this Court has quashed

and set aside the said detention order. Therefore, on the ground of

parity also, the impugned order passed against the petitioner deserves

to be quashed and set aisde.

12. For the aforesaid reasons, the petition deserves to be allowed.

Hence, following order is passed :-

wp-375-2025-J.odt

ORDER

I) The Writ Petition is allowed.

II) The detention order dated 20.12.2024 bearing

No.2024/RB-1/Desk-2/T-4/MPDA/CR-66 passed by respondent

No.2 as well as the approval order dated 27.12.2024 and the

confirmation order dated 06.02.2025 passed by respondent No.1,

are hereby quashed and set aside.

III) Petitioner - Vaibhav s/o Raju Hunde shall be released

forthwith, if not required in any other offence.

      IV)     Rule is made absolute in the above terms.



[ SANJAY A. DESHMUKH ]                       [ SMT. VIBHA KANKANWADI ]
       JUDGE                                           JUDGE

scm





 

 
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