Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hanumant Jagganath Nazirkar vs State Of Maharashtra
2025 Latest Caselaw 4202 Bom

Citation : 2025 Latest Caselaw 4202 Bom
Judgement Date : 26 June, 2025

Bombay High Court

Hanumant Jagganath Nazirkar vs State Of Maharashtra on 26 June, 2025

Author: M.S. Sonak
Bench: M.S. Sonak
2025:BHC-AS:25516-DB
                                                                           2.WP-54.25(J).DOCX


                                                                                                  PPN
                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      Digitally signed
                      by PRACHI
                                       CRIMINAL APPELLATE JURISDICTION
       PRACHI       PRANESH
       PRANESH      NANDIWADEKAR
       NANDIWADEKAR
                    Date: 2025.06.27       WRIT PETITION NO. 54 OF 2025
                    11:32:07 +0530


                       Hanumant Jagganath Nazirkar
                       Age: 58 yrs, Occupation: Retired
                       Residing at: K - H-26, Swapnashilp
                       Housing Society, Kothrud
                       Pune - 411 038                                  ... Petitioner
                                       Versus
                      The State of Maharashtra
                      [Through PI of Baramati Taluka Police
                      Station]                               ... Respondent
                     _____________________________________________________
                     Mr. Manoj Mohite, Senior Advocate a/w Mr. Pranav Pokale,
                     Mr. Priyanka Chavan, Mr. Aditya Bagal, & Mr. Chinmay
                     Sawant for the Petitioner.
                     Mr. S. V. Gavand, APP for the Respondent-State.
                      ______________________________________________________

                                                   CORAM : M.S. Sonak &
                                                           Jitendra Jain, JJ.
                                   RESERVED ON : 23 June 2025
                              PRONOUNCED ON : 27 June 2025
                     Judgment (Jitendra Jain, J.):-

                     1.       Rule. By consent and since pleadings are complete, same
                     is taken for final hearing at the stage of admission itself.

                     2.       This petition, under Articles 226 and 227 of the
                     Constitution of India and Section 482 of the Code of Criminal
                     Procedure, 1973 (Cr.P.C.), is filed for issuing writ of Habeas
                     Corpus to declare the arrest of the Petitioner in C.R.
                     No.128/2024, registered with Baramati Taluka Police Station,
                     under Sections 420, 467, 468, 471 and 34 of the Indian Penal


                                                       Page 1 of 25


                    ::: Uploaded on - 27/06/2025                      ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                           2.WP-54.25(J).DOCX


 Code, 1860 (IPC) to be illegal. The Petitioner in the present
 petition has also challenged the remand orders dated 27
 October 2024 and 2 November 2024.

         Brief facts:-

 (i) On 5 March 2023, a complaint was lodged against the
       Petitioner, his wife and other persons alleging cheating,
       forgery,       and      dishonestly    obtaining     an     amount         of
       Rs.3,37,30,000/-. The Anticipatory Bail Application filed
       by the Petitioner before this Court was rejected on 8
       August 2023 and in the meanwhile chargesheet was filed
       by the Police. The challenge by the Petitioner to the
       rejection of anticipatory bail was dismissed by the
       Supreme Court on 25 August 2023.

 (ii) On 25 October 2024, a search was conducted of the
       Petitioner by the Investigating Officer.

 (iii) At around 1:00 p.m. on 25 October 2024, the Petitioner
       was taken into custody from Shivajinagar Metro Station
       and produced before the Shivajinagar Police Station. The
       Petitioner was thereafter immediately taken to Baramati
       and produced before the Baramati Police Station at
       around 5:07 p.m on the same day.

 (iv) At around 7:40 p.m. on 25 October 2024, the Petitioner
       was taken to the Government Medical College, Baramati
       for pre-arrest medical examination. The doctors at the
       Government Hospital referred the Petitioner to Sassoon
       Hospital, Pune. However, the Police decided to take the


                                     Page 2 of 25


::: Uploaded on - 27/06/2025                        ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                      2.WP-54.25(J).DOCX


       Petitioner to a private hospital in Baramati for cardiac
       evaluation at around 9:03 p.m. on 25 October 2024.

 (v) On 26 October 2024 at midnight 1:26 a.m. the Petitioner
       was admitted to Giriraj Hospital, Baramati and was
       discharged at around 4:54 p.m./7:00 p.m. on the said
       day.

 (vi) On 26 October 2024, after the above discharge, the
       Petitioner was taken back to the Government Medical
       College at around at 8:07 p.m. for obtaining a certificate
       of fitness for custody.

 (vii) At 9:00 p.m./10:13 p.m. on 26 October 2024, the
       Petitioner was shown as formally arrested at 9:00 p.m. as
       per the station diary entry, remand report and affidavit-
       in-reply. However, the arrest panchanama shows that the
       Petitioner was arrested at 10:13 p.m.

 (viii) On 27 October 2024 at 12:20 p.m., the Petitioner was
       produced before the learned JMFC, Baramati and remand
       order was passed.

         Submissions of the Petitioner:-

 3.      At the outset, the learned senior counsel for the
 Petitioner, Mr. M. Mohite, stated that for the present, he is not
 pressing his case on non-furnishing of grounds of arrest and,
 therefore, this Court need not delve into it. He submitted that
 this was because the issue was pending consideration before
 the Hon'ble Supreme Court.


                                 Page 3 of 25


::: Uploaded on - 27/06/2025                    ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                    2.WP-54.25(J).DOCX


 4.      Based on the above facts, it is the contention of Mr.
 Mohite, learned counsel for the Petitioner that the Petitioner
 was produced before the learned Magistrate after the expiry
 of 24 hours, contrary to Article 22 of the Constitution of India
 and Section 57 of the Cr.P.C. The said period is calculated by
 the Petitioner from 25 October 2024 at 1:00 p.m. i.e. the time
 when the Petitioner was taken into custody from Shivajinagar
 Metro Station or in the alternative from 5:07 p.m. on 25
 October 2024, time when the Petitioner was taken from
 Shivajinagar Police Station and produced before the Baramati
 Police Station.

 5.      It is the contention of the learned senior counsel that on
 a reading of Article 22 of the Constitution of India and Section
 57 of the Cr.P.C., the period of 24 hours would start from 1:00
 p.m. on 25 October 2024 or at least from 5:07 p.m. on 25
 October 2024. Since the Petitioner was produced after the
 period of 24 hours, there was violation of the fundamental
 right granted under the Constitution of India and, therefore,
 the arrest is illegal.

 6.      The Petitioner's counsel has relied upon various case
 laws in support of his contention that the time taken from
 7:40 p.m. on 25 October 2024 till 26 October 2024 8:07 p.m.
 being the pre-arrest medical examination period cannot be
 excluded in calculating 24 hours. The Petitioner, therefore,
 prayed for issuance of writ of Habeas Corpus to declare the
 arrest illegal.


                               Page 4 of 25


::: Uploaded on - 27/06/2025                  ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                    2.WP-54.25(J).DOCX


 7.      Learned senior counsel relied upon various decisions of
 the Supreme Court and High Courts in support of his
 submissions.

         Submissions of the learned APP:-

 8.      The learned APP for the State opposed the petition on
 two grounds namely, that the Petitioner's son was present,
 when the Petitioner was taken for pre-medical examination at
 Baramati and the Petitioner was in touch with his family
 members over the phone and, therefore, it cannot be said that
 the Petitioner was under arrest during pre-arrest medical
 examination till 9:00 p.m. 26 October 2024 when he was
 formally arrested.

 9.      The learned APP further submitted that the Petitioner's
 bail application was rejected where the issue of arrest being
 illegal was raised and rejected and, therefore, the Petitioner
 cannot now, by this petition, seek a relief to declare the arrest
 illegal. The learned APP relied upon the order passed by the
 Session Judge rejecting the bail application by the Additional
 Sessions Judge, Baramati on 13 February 2025. The learned
 APP, therefore, prayed for dismissal of the petition.

 10.     The learned APP has not controverted legal precedents
 cited by the counsel for the Petitioner.

 11.     We have heard learned senior counsel for the Petitioner
 and the learned APP for the State and have perused the
 documents brought to our attention.



                               Page 5 of 25


::: Uploaded on - 27/06/2025                  ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                    2.WP-54.25(J).DOCX


         Analysis & Conclusions:-

 12.     The short issue which arises for our consideration is
 whether the period from 25 October 2024 1:00 p.m. to 26
 October 2024 9:00 p.m. when the Petitioner was taken into
 custody from Shivajinagar Metro Station, Pune and produced
 in custody at Baramati Police Station and thereafter at
 Baramati where he was taken for pre-arrest medical
 examination can be considered as the period when the
 Petitioner can be said to have been arrested.

 13.     If the answer is 'Yes' then the period of 24 hours
 provided under Article 22 of the Constitution of India and
 Section 57 of Cr.P.C. would begin from 25 October 2024 1:00
 p.m. and since he was produced before the learned Magistrate
 at Baramati on 27 October 2024 at 12:20 p.m., same would
 amount to having not been produced within 24 hours, and
 consequently, the arrest will have to be treated as illegal.

 14.     If the answer is 'No', then the period of 24 hours would
 start from 26 October 2024 at 9:00 p.m. to 27 October 2024
 at 12:20 when he was produced before the learned Magistrate
 at Baramati and since the said period is less than 24 hours,
 there would be no violation of Article 22 of the Constitution of
 India and Section 57 Cr.P.C. and consequently arrest would be
 treated as legal.

 15.     The Tabular contention of both the parties can be stated
 as under:-




                               Page 6 of 25


::: Uploaded on - 27/06/2025                  ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                           2.WP-54.25(J).DOCX


 Sr no.         Period of Custody          Remand         Total time in custody
    i.    From 25.10.2024 at 1 pm       To 27.10.2024 47 hours 20 minutes (as
                                        at 12.20 pm   per Petitioner)
    ii.   From 25.10.2024 at 5.07 pm To 27.10.2024 43 hours 7 minutes
                                     at 12.20 pm   (deducting travel hours
                                                   from Pune to Baramati)
   iii.   From 26.10.2024 at 9 pm       To 27.10.2024 15 hours 20 minutes (as
                                        at 12.20 pm   per Respondent)


 16.      The relevant provisions for our consideration are
 reproduced hereunder:-

           Article 22(2) of the Constitution of India
           22. Protection against arrest and detention in certain cases
           ... ... ...
           (2) Every person who is arrested and detained in custody
           shall be produced before the nearest magistrate within a
           period of twenty four hours of such arrest excluding the
           time necessary for the journey from the place of arrest to
           the Court of the magistrate and no such person shall be
           detained in custody beyond the said period without the
           authority of a magistrate.
           Section 57 of Cr. P.C.
           57. Person arrested not to be detained more than 24 hours.-
           No police officer shall detain in custody a person arrested
           without warrant for a longer period than under all the
           circumstances of the case is reasonable, and such period
           shall not, in the absence of a special order of a Magistrate
           under section 167, exceed 24 hours exclusive of the time
           necessary for the journey from the place of arrest to the
           Magistrate's Court.
                                                   (emphasis supplied)
 17.        The phrase "arrest" is neither defined under the Code
 of Criminal Procedure,1973, nor defined under the Indian
 Penal Code, 1860 (IPC) or the Constitution of India. We have
 not been shown any statutory definition or meaning of the
 word "arrest."

                                    Page 7 of 25


::: Uploaded on - 27/06/2025                         ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                    2.WP-54.25(J).DOCX


 18.     The word "arrest" is derived from the French word
 "arrater" which means "to stop or stay." It signifies a restraint
 of a person. Therefore, "arrest" would mean a restraint of a
 man's person, obliging him to be obedient to law thereby
 amounting to the execution of the command of a duly
 authorised officer. The word "arrest" would mean a restraint
 or the deprivation of one's personal liberty.

 19.     The question of whether a person is under arrest or not
 must be decided based on whether they have been deprived of
 their personal liberty to go where they please. In the legal
 sense, an "arrest" would consist of taking into custody of
 another person under authority empowered by law, for the
 purpose of holding or detaining him to answer a criminal
 charge or of preventing the commission of a criminal offence.
 It starts with the arrester taking a person into his custody by
 action or words, "restraining him" from moving anywhere
 beyond the arrester's control, and it continues until the person
 so restrained is either released from custody or brought before
 a Magistrate. The 'arrest" is complete when such restraint by
 an authority commences. The arrest commences with the
 restraint placed on the liberty of the person and not with the
 time of "arrest" recorded by the Arresting Officer.

 20.     "Arrest" consists in the actual touching of a person's
 body with a view to his restraint. The words may, however,
 amount to an "arrest" if they are calculated to bring to a
 person's notice that he is under compulsion and he, thereafter,
 submits to such compulsion. An authority is said to arrest

                               Page 8 of 25


::: Uploaded on - 27/06/2025                  ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                           2.WP-54.25(J).DOCX


 another person if it prevents the latter from freely making
 their movements and moving according to their will. To
 constitute an arrest, it is necessary that the officers should
 assume custody and control over the person, either by force or
 with his consent. "Arrest" is when one is taken and restrained
 from their liberty. Even if a person is touched with a view to
 detaining, it would amount to an arrest.

 21.     The phrase "arrest" has been considered by this Court in
 the case of Ashak Hussain Allah Detha @ Siddique & Anr. Vs.
 The Assistant Collector of Customs (P) Bombay and Anr. 1 and
 the relevant observations in paragraphs 9, 10, 11 and 12 are
 reproduced hereunder:-

       "9. Admittedly, the applicants were detained without any authority,
       from the midnight of 20th July 1989 to 5.20 pm of 21st July 1989-
       for 17 hours. Their arrest has been so recorded that their
       production before the Magistrate falls within 24 hours stipulated by
       Article 22(2) of the Constitution of India and section 57 of the
       Code of Criminal Procedure. The prosecution urges that after the
       "arrest" they were not detained beyond 24 hours. This submission
       is a distortion of the true meaning of the constitutional guarantee
       against detention without the sanction of judicial tribunal. They
       word "arrest", has not been defined in the Code of Criminal
       Procedure or in any other law. The true meaning needs to be
       understood. The word "arrest" is a term-of art. It starts with the
       arrester taking a person into his custody by action or words
       restraining him from moving anywhere beyond the arrester's
       control and it continues until the person so restrained is either
       released from custody or, having been brought before a Magistrate,
       is remanded in custody by the Magistrate is judicial Act. (Christie v
       Leachinsky), (1947) 1 All E. R. 667, (Holgate Mohammed v. Duke),
       (1934) 1 All E. R. 1054. Both quoted in WORDS AND PHRASES
       LEGALLY DEFINED Vol. 1. Third Edition page 113. In substance,
       "arrest" is the restraint on a man's personal liberty by the power or
       colour of lawful authority. In its natural sense also "arrest" means
       the restraint on or deprivation of one's personal liberty.

 1
         1990 SCC OnLine Bom 3


                                   Page 9 of 25


::: Uploaded on - 27/06/2025                         ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                             2.WP-54.25(J).DOCX


       10. It is thus clear that arrest being a restraint on the personal
       liberty, it is complete when such restraint by an authority,
       commences. Whether a person is arrested or not does not depend
       on the legality of the act. It is enough if an authority clothed with
       the power to arrest, actually imposes the restraint by physical act or
       words. Whether a person is arrested depends on whether he has
       been deprived of his personal liberty to go where he pleases. It
       stands to reason, therefore, that what label the Investigating Officer
       affixes to his act of restraint is irrelevent. For the same reason, the
       record of the time of arrest is not an index to the actual time of
       arrest, The arrest commences with the restraint placed on the
       liberty of the accused and not with the time of "arrest" recorded by
       the Arresting Officers.
       11. The argument that the applicants were not arrested at the mid
       night of 19th July 1989 but were detained for interrogation is
       untenable. Since the offences under the N.D.P.S. Act are cognisable,
       the Investigating Officers possess the authority to arrest without
       warrant. They arrest a suspect or do not arrest at all. The
       "detention in custody for interrogation" is unknown to law.
       Interrogation is known. A person may be lawfully interrogated. But
       during such interrogation he is a freeman. If he is detained, not
       allowed to leave the office of the Respondent No. 1 and compelled
       to eat and sleep there, he is under detention. This restraint is in
       reality an arrest. In this case, the applicants were not allowed to
       leave the office of the Respondent No. 1 after the midnight of 19th
       July 1989. In the circumstances of this case, the applicants were
       arrested at the midnight of 19th July 1989.
       12. The Investigating Officers may lawfully detain a suspect for an
       offence. But detention in custody for interrogation is not authorised
       by law. The Investigating Officers may detain for an offence only. In
       an English case where the Customs Officers detained a person "for
       helping with their inquiries", it was held that there was no
       authority in the Custom Officers to detain a person, except, for an
       offence. The principle that emerges is this: Any restraint on a
       person's liberty except for an offence is illegal. There is no authority
       in the Investigating Officers to detain a person for the purpose of
       interrogation or helping them in the enquiry."



 22.     The phrase "arrest" had also recently come up for
 consideration before the Coordinate Bench of this Court in the




                                    Page 10 of 25


::: Uploaded on - 27/06/2025                           ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                           2.WP-54.25(J).DOCX


 case of Hem Prabhakar Shah vs. State of Maharashtra, 2,
 reiterating what is explained by us above. The Court, after
 analysing the precedents on this issue, observed that the
 arrest amounts to detention of a person in contrast to the
 state of affairs when he is a free man.

 23.     In Niranjan Singh Vs. Prabhakar Rajaram Kharote3,
 Justice Krishna Iyer paraphrased the term "custody" in his
 inimitable style as below: -
       "No lexical dexterity nor precedential profusion is needed to come to
       the realistic conclusion that he who is under the control of the court
       or is in the physical hold of an officer with coercive power is in
       custody for the purpose of Section 439. This word is of elastic
       semanitcs but its core meaning is that the law has taken control of
       the person. The equivocatory quibblings and hide-and-seek niceties
       sometimes heard in court that the police have taken a man into
       informal custody but not arrested him, have detained him for
       interrogation but not taken him into formal custody and other like
       terminological     dubieties    are    unfair   evasions     of    the
       straightforwardness of the law. We need not dilate on this shady
       facet here because we are satisfied that the accused did physically
       submit before the Sessions Judge and the jurisdiction to grant bail
       thus arose."

 24.     The Telangana High Court in the case of Smt. T.
 Ramadevi Vs. State of Telangana in Writ Petition No.21912 of
 2024 decided on 26 September 2024 also concurred with the
 view expressed by the judgment of this Court and other
 Courts that taking a person into custody would also amount to
 an arrest.

 25.     The meaning of the terms "arrest" and "custody" is
 exhaustively dealt with by the Full Bench of the Madras High

 2
         2024 SCC OnLine Bom 3006
 3
         (1980) 2 SCC 559


                                    Page 11 of 25


::: Uploaded on - 27/06/2025                         ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                                2.WP-54.25(J).DOCX


 Court in the case of Roshan Beevi vs. Joint Secretary to
 Government of Tamil Nadu & Ors.4, and the same has been
 approved in Dhanraj Aswani vs. Amar S. Mulchandani & Anr.5.

 26.     Since       the       phrase     "arrest"      has   been       consistently
 interpreted to mean restraint on the personal liberty of a
 person, we do not propose to reproduce various paragraphs of
 all the judgments brought to our attention by the learned
 senior counsel for the Petitioner. The learned APP has,
 however, not brought to our attention any contrary judgment
 to that effect.

 27.     Chapter V of the Cr.P.C. consisting of Sections 41 to 60-A
 provides for arrest of persons. In none of these provisions,
 there is an exclusion for time taken for pre-arrest medical
 examination. There is no requirement for pre-medical arrest,
 and consequently, the exclusion as contended by the learned
 APP is to be rejected. Section 46 of Cr.P.C. provides that in
 making an arrest, the police officer shall actually touch or
 confine the body of the person to be arrested. Section 53
 provides for medical examination when a person is arrested
 on a charge of committing an offence and such an
 examination will afford evidence as to the commission of an
 offence.       Similarly,       Section       53A      provides       for     medical
 examination of person accused of rape by medical practitioner
 on the arrest of a person. Section 54 provides that when any
 person is arrested, he shall be examined by a medical officer

 4
         (1984) 15 ELT 289
 5
         (2024) 10 SCC 336


                                        Page 12 of 25


::: Uploaded on - 27/06/2025                              ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                     2.WP-54.25(J).DOCX


 soon after the arrest is made. Section 57 provides that no
 person shall be detained in custody for a period exceeding 24
 hours. Section 60-A provides that no arrest shall be made
 except in accordance with the provisions of this Code or any
 other law for the time being in force providing for arrest.

 28.     Article 21 provides that no person shall be deprived of
 his life or personal liberty except according to procedure
 established by law. Article 22 provides for protection against
 arrest and detention in certain cases. Article 22 (1) provides
 that no person who is arrested shall be detained in custody
 without being informed, of the grounds for such arrest. Article
 22 (2) provides that every person who is arrested and
 detained in custody shall be produced before the nearest
 Magistrate within a period of 24 hours of such arrest. Article
 22 (3) provides that nothing in clauses (1) and (2) shall apply
 to any person who is arrested or detained under any law
 providing that the person is in custody for preventive
 detention. Article 22 (5) provides that any person detained in
 pursuance of an order made under any law providing for
 preventive detention, the authority making the order shall
 communicate to such person the grounds on which the order
 has been made. Similarly, Article 22 (7) provides that the
 Parliament may by law prescribe the circumstances under
 which, and the class or classes of cases in which, a person may
 be detained for a period longer than 3 months.

 29.     On a conjoint and harmonious reading of various
 decisions referred to above and meaning of "arrest" and

                               Page 13 of 25


::: Uploaded on - 27/06/2025                   ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                          2.WP-54.25(J).DOCX


 analysis of Chapter V of the Cr.P.C. and Article 21 and 22 of
 the Constitution of India, we are of the view that in the
 present case, the moment, the petitioner was taken into
 custody on 25 October 2024 at 1:00 p.m. or at least on 25
 October 2024 at 5:07 p.m., the period of arrest begins and
 therefore, production of the petitioner on 27 October 2024 at
 12:20 p.m. would violate Article 22 (2) of the Constitution of
 India and Section 57 of the Cr.P.C. since the Petitioner has
 been produced before the Magistrate after the expiry of 24
 hours of arrest.

 30.     Applying the interpretation and judicial pronouncement
 referred       to     above,   the   issue      which      would        require
 consideration in the present case to be decided is whether the
 Petitioner when taken into custody on 5 October 2024 at 1:00
 p.m. at Shivajinagar Metro Station, Pune could be said to have
 been arrested on that day at that time or in the alternative,
 can he be said to be arrested on 25 October 2024 at 5:07 p.m.
 when he was produced at the Baramati Police Station after
 taking him into custody from Shivajinagar Metro Station,
 Pune.

 31.     In our view, there can be no doubt that the Petitioner's
 free movement and liberty were restrained on 25 October
 2024 at 1:00 p.m. when he was taken into custody at
 Shivajinagar Metro Station, Pune and produced before the
 Shivajinagar Police Station. Even otherwise, the police
 authorities took the Petitioner from Pune to Baramati and
 reached Baramati on 25 October 2024 at 5:07 p.m. At least

                                 Page 14 of 25


::: Uploaded on - 27/06/2025                       ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                               2.WP-54.25(J).DOCX


 from 5:07 p.m. on 25 October 2024, the Petitioner can be said
 to have been arrested.

 32.     The general diary detail annexed at page 83 of the
 present Writ Petition records that on 25 October 2024, at
 Shivajinagar Police Station at 13:11 hours, the Petitioner was
 taken into custody. The phrase used in the general diary
 details of Shivajinagar Police Station is "ताब्यात" which would
 mean custody or control of the Petitioner. Similarly, on
 reaching Baramati on 25 October 2024 at 17:07 hours,
 Baramati Police Station in their general diary details recorded
 that the Petitioner was taken into custody or control since the
 phrase "ताब्यात" is mentioned even in the general diary details
 at Baramati. Therefore, the time of arrest would begin from
 25 October 2024 at 1:00 p.m. or at least from 5:07 p.m. on 25
 October 2024. The phrase "ताब्यात" in English would mean
 "custody" has been resolved by the Co-ordinate Bench of this
 Court in the case of Hemang Jadhavji Shah Vs. State of
 Maharashtra & Ors.6.

 33.     The contention of the APP is that the time taken for the
 pre-arrest medical examination, from 7:40 p.m. on 25 October
 2024 to 9:00 p.m. on 26 October 2024, should be excluded in
 computing the 24 hours.                In our view, the learned APP's
 contention is required to be rejected. We have not been shown
 any statutory provision that provides for excluding such time
 for conducting a pre-arrest medical examination, nor have we
 been shown any statutory provision that requires police
 6
         Writ Petition 2989 of 2025 decided on 30 May 2025.


                                    Page 15 of 25


::: Uploaded on - 27/06/2025                           ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                     2.WP-54.25(J).DOCX


 authorities to conduct a pre-arrest medical examination before
 arresting a person.

 34.     In the absence of any such statutory provision,                   the
 exclusion sought by the learned APP cannot be accepted. On
 the contrary, Sections 53 and 54 of the Cr.P.C. clearly show
 that the medical examination is obligatory after arrest. The
 provision of the Cr.P.C. clearly indicates that the medical
 examination is to be conducted only after the arrest is made.
 Therefore, the argument raised by the learned APP regarding
 the pre-arrest medical examination is required to be rejected.
 On the contrary, the fact that the Petitioner was taken for
 medical examination, by applying the provisions of Sections
 53 and 54 of the Cr.P.C. clearly demonstrates that the
 Petitioner was arrested before the said medical examination.

 35.     Significantly, the Police have acted as the next kith and
 kin of the petitioner as is apparent from the medical discharge
 papers and other medical records. If the petitioner's son was
 said to be present, we fail to comprehend why the police were
 exercising control throughout. Therefore, the contention
 about the petitioner not being arrested on 25 October 2024
 cannot be accepted. The provisions of the law and judicial
 precedents on the subject indicate that the only period that
 could be excluded for computing the 24 hours limit within
 which the arrested person must be produced before the
 nearest Magistrate is the time taken for the journey from the
 place of arrest to the Court of the Magistrate. This



                               Page 16 of 25


::: Uploaded on - 27/06/2025                   ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                     2.WP-54.25(J).DOCX


 Constitutional mandate cannot be frustrated or whittled by
 subterfuges.

 36.     Under Article 22 (2) of the Constitution of India, only
 the time taken for the journey from the place of arrest to the
 Court of the Magistrate is excluded. A similar provision of
 exclusion appears in Section 57 of the Cr.P.C. In the absence
 of any provision in the Constitution or in the Cr.P.C. to exclude
 the alleged "pre-arrest medical examination time", we cannot
 accept the contention of the learned APP.

 37.     It is a constitutional mandate that no person shall be
 deprived of his liberty except in accordance with the
 procedure established by law. The Constitution further directs
 that the person arrested and detained in custody shall be
 produced before the nearest Magistrate within 24 hours of
 such arrest. The only time permitted to be excluded from the
 said period of 24 hours is "the time necessary for going from
 the place of arrest to the court of the Magistrate". Only under
 two contingencies can the said direction be obviated. One is
 when the person arrested is an "enemy alien" and the second
 when the arrest is under any law for preventive detention. In
 all other cases the Constitution has prohibited peremptorily
 that "no such person shall be detained in custody beyond the
 said period without the authority of a Magistrate.

 38.     The contention of the learned APP that the son of the
 Petitioner was with the Petitioner at the time of pre-arrest
 medical examination and, therefore, it cannot be said that the



                               Page 17 of 25


::: Uploaded on - 27/06/2025                   ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                         2.WP-54.25(J).DOCX


 petitioner was under arrest is to be rejected. The discharge
 certificate issued by the hospital clearly shows that the
 petitioner was under the control and custody of the police
 authorities. The PSI, Mr. Yuvaraj Patil of Baramati Taluka
 Police Station signed the discharge certificate on 26 October
 2024. The paper formalities of admission and discharge
 clearly show that the Petitioner was in the custody and control
 of the police authorities. Merely because the Petitioner's son
 happened to be in the hospital or the Petitioner was in touch
 with his family members over the cell phone would not mean
 that the Petitioner was not in the custody or control of the
 police authorities. The police authorities restrained the liberty
 of the Petitioner from the time when he was taken into
 custody at Shivajinagar Police Station and/or at least on
 arriving at Baramati Police Station and continued even in the
 hospital. Therefore, we cannot accept the submission of the
 learned APP on this count.

 39.     Mr. Mohite, learned senior counsel for the Petitioner is
 justified      in    contending     that    nothing    prevented          police
 authorities to produce the Petitioner before the Judicial
 Magistrate either when he was taken into custody at 1:00
 p.m. on 25 October 2024 at Shivajinagar Metro Station or
 when the Petitioner was taken to Baramati Police Station on
 25 October 2024 at 5:07 p.m. or that the Petitioner could
 have been produced before the Magistrate through video
 conferencing when the alleged pre-arrest medical examination
 was underway. The learned senior counsel is also justified in


                                   Page 18 of 25


::: Uploaded on - 27/06/2025                       ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                          2.WP-54.25(J).DOCX


 submitting that even if the person arrested was in the
 hospital, the Judicial Magistrate could have visited the
 hospital which would have complied with the constitutional
 mandate and Section 57 of the Cr.P.C. In our view, Mr. Mohite,
 learned senior counsel is justified in contending so. We have
 not been shown any circumstances or reasons which
 prevented the police authorities from producing the Petitioner
 before the Judicial Magistrate within 24 hours from 1:00 p.m.
 or 5:07 p.m. of 25 October 2024. There is no reason given as
 to why the Petitioner could not have been produced by video
 conferencing or why the Judicial Magistrate or Executive
 Magistrate could have not visited the hospital to comply with
 the mandatory conditions of Article 22(2) of the Constitution
 of India and Section 57 of the Cr.P.C.

 40.     We quote paragraph 15 of the decision of Hon'ble
 Gauhati High Court in the case of Bittu Kumar vs. State of
 Assam7 which reiterates the course of action to be adopted in
 case of medical emergency. The said paragraph 15 reads as
 under:-

           "15. It is settled constitutional position that an arrestee
           shall have to be produced before the nearest Magistrate
           within 24 hours excluding the time required for his
           production before such Magistrate. There may be
           exceptions to such requirement, like in the instant case
           where the arrestee is injured and requires urgent medical
           care so that instead of producing such an arrestee before
           the Magistrate, he might have to be rushed to the hospital
           for providing urgent medical treatment. However, in such
           cases also the Magistrate may ascertain the condition of

 7
         2025 SCC OnLine Gau 2842


                                    Page 19 of 25


::: Uploaded on - 27/06/2025                        ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                        2.WP-54.25(J).DOCX


           the arrestee through video conferencing or personally
           visiting such arrestee whose arrest has been reported to
           him by the Police. After the arrest of a person if he is not
           released on bail, an order for remand to judicial custody
           has to be made though it can be qualified by clarifying that
           the petitioner may continue to stay in the hospital after
           ascertaining such a requirement. For the said purpose, the
           Magistrate may also call for a report from the hospital
           where the arrestee has been admitted."

 41.     Based upon the pre-arrest medical examination theory,
 the legal and constitutional mandate of production of the
 arrested person before the Magistrate within 24 hours of his
 detention cannot be violated. Such action on the part of the
 police officer is likely to lead to unscrupulous tendencies,
 where after a person is arrested, he is not produced before the
 Magistrate till the hospital authorities declare him fit. This
 will give wrong signals to society and to the public at large. In
 our view, such a pre-arrest medical examination theory can be
 fraught with mischief and highly deplorable.

 42.     In view of the above, the justification sought to be made
 by the learned APP for not complying with the constitutional
 mandate on the pretext of pre-arrest medical examination is
 required to be rejected.

 43.     The next contention of the learned APP that because the
 regular bail was rejected, in which the present issue was
 raised and came to be rejected, the present petition cannot be
 entertained and is to be rejected. Firstly, the present petition is
 filed under Article 226 of the Constitution of India for issue of
 Writ of Habeas Corpus. The said Writ can be entertained only


                                 Page 20 of 25


::: Uploaded on - 27/06/2025                      ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                             2.WP-54.25(J).DOCX


 by this Court and not by the Sessions Court. Secondly, as held
 by the Hon'ble Supreme Court in the case of Manubhai Ratilal
 Patel vs. State of Gujarat & Ors.8 and Senthil Balaji vs. State &
 Ors.9 if the arrest itself is without jurisdiction or illegal or
 violates Article 22 of the Constitution of India, then even if
 the regular bail is rejected or remand is allowed, still this
 Court can exercise its discretionary jurisdiction to issue
 appropriate Habeas Corpus Writ, if it is found that the arrest
 itself was illegal. In the instant case it has been observed by us
 that the Petitioner was not produced before the Magistrate
 within 24 hours as constitutionally mandated by Article 22(2)
 of the Constitution of India and, therefore, this Court has
 exercised its jurisdiction in accordance with law laid down by
 the above decisions of the Hon'ble Supreme Court. In any
 case, the present petition can be treated as a petition
 challenging that part of the bail order which has dealt with
 the effect of non-production of the Petitioner within 24 hours.
 The Petitioner in the instant petition has also challenged
 remand orders.

 44.     Therefore, looked at from any angle, the contention
 raised by the learned APP that this Court should not entertain
 the present petition is required to be rejected.

 45.     The Co-ordinate Bench of this Court very recently had
 an occasion to examine a similar issue in the case of Kaushik
 Rameshchandra Thakkar @ Anam Vs. State of Maharashtra10.
 8
         (2013) 1 SCC 314
 9
         (2024) 3 SCC 51
 10
         Writ Petition No.139 of 2025 decided on 16 April 2025


                                    Page 21 of 25


::: Uploaded on - 27/06/2025                           ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                            2.WP-54.25(J).DOCX


 The relevant paragraphs of the said judgment reads as
 under :-
            "28. It has been argued by the learned Senior Advocate on
            behalf of the Informant, as well as by the learned APP, that the
            time required for the transportation of the Accused to the
            Court of the concerned Magistrate in Mumbai and for the
            medical examination, will have to be excused in the light of
            Section 58 of the Bharatiya Nagarik Suraksha Sanhita.
            Section 58 reads as under:
                 58. Person arrested not to be detained more than
                 twenty-four hours. - No police officer shall detain in
                 custody a person arrested without warrant for a longer
                 period than under all the circumstances of the case is
                 reasonable, and such period shall not, in the absence of a
                 special order of a Magistrate under section 187, exceed
                 twenty-four hours exclusive of the time necessary for the
                 journey from the place of arrest to the Magistrate's
                 Court, whether having jurisdiction or not.
            29. Even if the aforesaid submission is taken at its best, there
            has to be a reasonable link and proximity between the taking
            over of the custody of the Petitioner, his medical examination
            and production before the Magistrate. In short, the journey to
            be undertaken from the place of arrest to the Magistrate's
            Court, whether having jurisdiction or not, should be direct
            without being interjected by events not covered by Section 58.
            In the instant case, the distance between the place of arrest
            and the Court, is 500 meters.
            30. If the aforesaid contention is to be accepted, it would
            mean that the time beginning from 7.00 AM, when the
            Petitioner was taken into custody on 16.08.2024, inclusive of
            the journey by air to the office of the EOW in Mumbai, the
            medical examination, his overnight confinement in the lock-up
            and then production at 1.15 PM before the Magistrate on
            17.08.2024, will have to be excused. This submission is
            palpably fallacious. If such submission is to be accepted, an
            Accused could be detained even beyond 24 hrs. with the
            justification on the spacious plea that the entire time required
            for the journey, interjected with several events up to the Court
            of the Magistrate, will have to be excluded. Such submission
            could be accepted if there is a close connection and proximity
            between the arrest, movement to the medical facility for



                                    Page 22 of 25


::: Uploaded on - 27/06/2025                          ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                            2.WP-54.25(J).DOCX


            medical examination and further movement to the Court of
            the Magistrate.
            31. In the case in hands, the journey of the Petitioner, in
            custody of the Police, from Palanpur to Ahmedabad to
            Mumbai, was followed with the Police team taking him to the
            office of the EOW where he was detained and shown to be
            arrested at 2.20 PM. There is no explanation as regards the
            transportation of the Petitioner, after medical examination, for
            an overnight stay in the lock-up, only to be produced in the
            Court of the Magistrate, at 1.15 PM, on 17.08.2024. In the
            light of the above facts, the violation of Article 22(2) is writ
            large. Section 58 does not contemplate the exclusion of the
            time required for such a journey, interjected with several
            events, while computing the time of 24 hrs.


 46.     Learned senior counsel for the Petitioner submitted that
 if the present petition is allowed, then the Court may put the
 Petitioner to terms and conditions which were imposed on the
 Petitioner in another case being Crime No. 736/2020 by the
 Additional Sessions Judge, Pune vide order dated 17
 September 2022. The learned APP opposed the grant of any
 relief in this petition but submitted that if this petition is to be
 allowed interests of justice would require that the Petitioner
 abides by the bail conditions.

 47.     Therefore, since the learned counsel for the Petitioner
 and the learned APP agreed, we are of the view that on
 release of the Petitioner by this order, the conditions
 mentioned in order dated 17 September 2022 in Crime
 No.736/2020 granting bail to the Petitioner in another case
 would apply as conditions herein mentioned for release of the
 Petitioner even in the present matter being Crime No.128 of
 2024. The necessary conditions are as under:-



                                    Page 23 of 25


::: Uploaded on - 27/06/2025                          ::: Downloaded on - 28/06/2025 10:30:37 :::
                                                           2.WP-54.25(J).DOCX


                                        ORDER

1] Petitioner/accused Hanumant Jagannath Nazirkar arrested in Crime No.128/2024 registered with Baramati Police Station be released on PR Bond of Rs. 1,00,000/- (Rs. One Lakh only) with one or more sureties of like amount.

2] The Petitioner shall not leave India without permission of this Court.

3] The Petitioner directly or indirectly shall not mortgage, pledge, transfer and rent out any movable or immovable property described in the charge-sheet as disproportionate to known source of the accused.

4] The Petitioner shall not tamper with the prosecution evidence nor shall pressurize the prosecution witnesses and shall attend the trial regularly.

5] The Petitioner shall attend the Office of Baramati Police Station as and when called through written notice.

48. During the course of the hearing, we brought to the notice of the learned senior counsel for the Petitioner the decision of the Supreme Court in the case of Correspondence, RBANMS Educational Institution Vs. Gunashekar & Anr. 11 which requires directions to refer cash transaction to Income- tax authorities. In the present case also, there are allegations of cash transactions of substantial amounts. The learned senior counsel, in his usual fairness, did not oppose such directions being given in the present matter.

49. The Petitioner must, therefore, furnish a Permanent Account Number (PAN) issued by the Income Tax Authorities of himself and his wife to the Registrar, Appellate Side of this

2025 SCC OnLine SC 793

2.WP-54.25(J).DOCX

Court within two weeks from the date of uploading the order. The Registrar to direct the Chief Commissioner of Income Tax, having jurisdiction over the Petitioner and his wife, to conduct an enquiry and investigate into the cash transactions alleged in the present C.R.128 of 2024 and take necessary action against all the persons involved in the cash transactions.

50. In view of above, we allow this petition in terms of prayer clauses (a) and (b) and direct the Petitioner to be released forthwith with a direction that Petitioner would comply with the conditions mentioned hereinabove. This is of course if the Petitioner is not required to be detained with regard to any other matter by following the procedure prescribed by law.

51. The petition is made absolute in the above terms. No costs.

 (Jitendra Jain, J)                                     (M.S. Sonak, 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