Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhav Ramdas Gaikwad vs The District Magistrate And Others
2025 Latest Caselaw 587 Bom

Citation : 2025 Latest Caselaw 587 Bom
Judgement Date : 9 June, 2025

Bombay High Court

Madhav Ramdas Gaikwad vs The District Magistrate And Others on 9 June, 2025

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2025:BHC-AUG:14438-DB


                                                                       wp-2063-2024-J.odt




                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                          CRIMINAL WRIT PETITION NO.2063 OF 2024

                   Madhav Ramdas Gaikwad
                   Age: 34 years, Occu.: Labour,
                   R/o. Dikshanagar, Sunilnagar,
                   Balirampur, Nanded.                                .. Petitioner

                          Versus

             1.    The District Magistrate,
                   Nanded.

             2.    Superintendent of Police,
                   Nanded.

             3.    The State of Maharashtra
                   Through the Secretary Home
                   Department (Spl.) Mantralaya,
                   Mumbai.

             4.    The Superintendent,
                   Aurangabad Central Prison,
                   Aurangabad.                                        .. Respondents

                                                 ...
             Mr. A. K. Bhosale, Advocate for the petitioner.
             Mr. V. K. Kotecha, APP for respondents/State.
                                                 ...

                                    CORAM : SMT. VIBHA KANKANWADI &
                                            SANJAY A. DESHMUKH, JJ.
                                      DATE     : 09 JUNE 2025

             JUDGMENT (Per Smt. Vibha Kankanwadi, J.)

. Heard learned Advocate Mr. A. K. Bhosale for the petitioner and

learned APP Mr. V. K. Kotecha for respondents - State.

wp-2063-2024-J.odt

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 01.10.2024

bearing No.2024/RB-1/Desk-2/T-4/MPDA/CR-49 passed by respondent

No.1 as well as the approval order dated 11.10.2024 and the

confirmation order dated 04.12.2024 passed by respondent No.3, 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. He submits that

though several offences were registered against the petitioner, yet for

the purpose of passing the impugned order, only one offence was

considered i.e. Crime No.150 of 2024 registered with Nanded Rural

Police Station, District Nanded for the offences punishable under

Sections 307, 353, 143, 147, 148, 149 of Indian Penal Code, under

Section 3, 4 punishable under Section 25 of the Arms Act and under

Section 135 of the Maharashtra Police Act. Learned Advocate for the

petitioner submits that the last offence i.e. Crime No.150 of 2024 and

two in-camera statements of witnesses have been considered for

passing the detention order, however, the detaining authority has not

wp-2063-2024-J.odt

considered the fact that the petitioner was released on bail on

24.05.2024 by the competent Court. Conditions were imposed while

granting the bail. The offence in that case appears to have been

committed on 24.02.2024 and the FIR was lodged on 25.02.2024. It is

stated that one Khanjar has been recovered from the present petitioner,

however, the story in the FIR is unbelievable. Further, the statements of

in-camera witnesses were recorded on 17.07.2024 and the impugned

detention order has been passed on 01.10.2024. There is considerable

delay in passing the detention order. Therefore, the impugned order is

illegal and cannot be allowed to sustain.

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

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 relied on the affidavit-in-reply of Mr. Abhijit

Raut, District Magistrate, Nanded/detaining authority. He demonstrates

wp-2063-2024-J.odt

as to what was the material before him for consideration while passing

the detention order. While considering the offence that was registered

against the petitioner, the seriousness of the offence has been

considered. The police officers on patrolling duty had found five persons

with weapons and upon inquiry, it was told by them that they wanted to

kill one Siddharth Salve of Dhanegaon, who is brother of Balu @ Ukaji

Guna Salve, as a part of revenge for the murder of son of one Kesarbai

Sarpe. It appears that the petitioner along with the other persons shared

the common intention to kill. Further, the statements of two witnesses

would show that the incident as against them had taken place in July

2024 and due to the fear or terror created by the petitioner, they were not

willing to disclose their names and had not come to police to lodge the

FIR. All these activities would show that the petitioner is a dangerous

person and, therefore, there is no illegality or error committed in passing

the impugned order.

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

legal position as is emerging in the following decisions :-

(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

wp-2063-2024-J.odt

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. At the outset, it is to be noted that the

confidential statements of witnesses 'A' and 'B' were recorded on

17.07.2024. Then the sponsoring authority made the proposal on

20.07.2024 and forwarded it to Assistant Police Inspector. On the said

day, the Assistant Police Inspector forwarded it to Superintendent of

Police, Nanded. In the meantime, those confidential statements got

wp-2063-2024-J.odt

verified on 26.07.2024. Superintendent of Police, Nanded had then

forwarded the said proposal to the learned District Magistrate on

30.07.2024 and the detention order has been passed on 01.10.2024.

Thus, certainly, after the proposal was forwarded by Superintendent of

Police, Nanded, there is a considerable delay in passing the detention

order, which has not been explained by the District Magistrate. The

second point that is required to be considered is that in paragraph No.3,

the list of the offences in which the petitioner is involved has been given

and it has a column, on which date the bail was granted. In respect of

the offence vide Crime No.150 of 2024, the date of granting bail has

been stated as 24.05.2024, however, in the part containing the brief facts

for the reasons of passing the order, there is absolutely no reference to

the said bail order and, there is no discussion as to why the conditions

those were imposed while granting bail to the petitioner are not sufficient

to take care of and curtail the criminal activities of the petitioner. Here,

we would like 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

wp-2063-2024-J.odt

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 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. In order to come to a conclusion that a person is dangerous

person within the meaning of Section 2(b-1) of M.P.D.A. Act, 1981, the

detaining authority should consider the material that is placed before

wp-2063-2024-J.odt

him/her and come to the conclusion that the ordinary criminal laws would

not be sufficient to curtail the criminal activities of such person. Only

upon this conclusion, the detention order can be passed and not merely

to please the sponsoring authority or temporarily solve the problem of

the police by curtailing the activities and putting him in detention.

Subjective satisfaction is a mental process and application of mind is

one of its element. We are unable to see the said process in the

impugned order. When normal legal recourse is available, then the

competent authority should not take recourse to the detention laws

which are even as per the observations of the Hon'ble Supreme Court as

a draconian provision and affects the fundamental rights of a person.

Therefore, we hold that there was no subjective satisfaction arrived at by

the competent authority before passing the impugned order.

9. 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.

wp-2063-2024-J.odt

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

Hence, following order is passed :-

ORDER

I) The Writ Petition is allowed.

II) The detention order dated 01.10.2024 bearing No.2024/RB-

1/Desk-2/T-4/MPDA/CR-49 passed by respondent No.1 as well as

the approval order dated 11.10.2024 and the confirmation order

dated 04.12.2024 passed by respondent No.3, are hereby quashed

and set aside.

III) Petitioner - Madhav Ramdas Gaikwad 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