Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vitthal Punjahari Jadhav vs The Divisional Commissioner Nashik ...
2025 Latest Caselaw 3003 Bom

Citation : 2025 Latest Caselaw 3003 Bom
Judgement Date : 5 March, 2025

Bombay High Court

Vitthal Punjahari Jadhav vs The Divisional Commissioner Nashik ... on 5 March, 2025

2025:BHC-AUG:6291
                                                    (1)              913 cri wp 1697.24.odt



                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      BENCH AT AURANGABAD

                              CRIMINAL WRIT PETITION NO. 1697 OF 2024

                    Vitthal Punjahari Jadhav,
                    Age : 28 years, Occ : Agriculture,
                    R/o. Taklibhan, Tq. Shrirampur,
                    Dist. Ahmednagar.                                ...    PETITIONER

                          V/s.

           1.       The Divisional Commissioner,
                    Nashik Division, Nashik.

           2.       The Sub-Divisional Magistrate,
                    Shrirampur Division, Shrirampur,
                    Tq.Shrirampur, Dist. Ahmednagar.

           3.       The Externing Authority i.e.
                    The Superintendent of Police,
                    Ahmednagar, Dist. Ahmednagar.

           4.       The Police Inspector,
                    Taluka Police Station Shrirampur,
                    Tq.Shrirampur, Dist. Ahmednagar.                 ...    RESPONDENTS

                                                     .....
                       Mr. Y.G. Birajdar h/f. Sachin S. Deshmukh & Majit S. Shaikh,
                                         Advocate for the Petitioner
                             Mr. K.K. Naik, APP for the Respondent Nos.1 to 4
                                                     .....

                                           CORAM :        Y.G. KHOBRAGADE, J.
                                      RESERVED ON :       12.02.2025
                                   PRONOUNCED ON :        05.03.2025

           JUDGMENT:

-

1. Rule. Rule made returnable forthwith. With the consent of both

sides, heard finally.

(2) 913 cri wp 1697.24.odt

2. The Petitioner, has invoked jurisdiction of this Court under Article

226 and 227 of the Constitution of India and takes exception to the order dated

29.07.2024, passed by the Respondent No.1 Divisional Commissioner, Nashik,

in Externment Appeal No.68 of 2024 under Section 60 of the Maharashtra

Police Act, thereby upholding the order of externment passed by the

Respondent No.2 on 01.03.2024, whereby the Petitioner has been externed

from the entire Taluka of Shrirampur, Rahuri, Newasa and Rahata of District

Ahmednagar for a period of one year.

3. Facts giving rise to the present petition are that, the Petitioner was

served with the notice dated 05.12.2022 under Section 59 of the Maharashtra

Police Act, issued by the Respondent No.2 and thereby called upon him to

submit the cause as to why he should not be externed from the entire

Ahmednagar District for a period of two years because of registration of

following crimes which are as under:

Sr. Police Station Crime Nos. & Date of Present position No. Sections registration of Crimes

1. Shrirampur I-315/2019 u/s. 307, 353, Investigation in Taluka Police 332, 323, 504, 506 of IPC & progress Station u/s. 4/25 of Arms Act & u/s.

37(1), 135 of the Maharashtra Police Act

2. Shrirampur 316/2019 u/s. 307, 327, 452, Trial pending / Taluka Police 323, 427, 504, 506 of IPC & sub-judice Station u/s. 4/25 of the Arms Act & u/s. 37(1), 135 of Maharashtra Police Act & (3) 913 cri wp 1697.24.odt

u/s.3(2) (va) of SC & ST Prevention of Atrocities Act

3. Shrirampur 99/2020 u/s. 506, 188, 144, Trial pending / Taluka Police of IPC and u/s. 4/26 of the sub-judice Station Arms Act

4. Shrirampur 77/2022 u/s. 324, 323, 504, Trial pending / Taluka Police 506 of IPC sub-judice Station

5. Shrirampur 281/2023 u/s. 384, 427, 323, Trial pending / Taluka Police 506 r/w S.34 of IPC sub-judice Station

Prohibitory action

1. Shrirampur Chapter Case No.05/2022 On 21.03.2022, the Petitioner had City Police u/s. 110 (a) (e) (g) of Cr.P.C. furnished a bond ensuring that he Station will maintain peace for a period of two years

4. On 27.03.2023, the Petitioner submitted his reply and claimed that

he is a social worker and agitated for grievances of the general public. He helps

the poor and needy people to protect their rights but due to political rivalry the

opposite group out of jealousy of his popularity in the society, hence, false

crimes registered against him. Therefore, the Police Authority falsely implicated

him in criminal cases. He is enlarged on bail in all the crimes described in the

above tabular form. Therefore, proposed action of his externment from the

entire Taluka of Shrirampur, Rahuri, Newasa and Rahata of District

Ahmednagar is illegal and bad in law.

5. On 01.03.2024, the Respondent No.2 passed an order and thereby

externed the Petitioner from entire Taluka of Shrirampur, Rahuri, Newasa and (4) 913 cri wp 1697.24.odt

Rahata of District Ahmednagar for a period of one year though the externing

authority did not assign satisfactory reasons about causing harm, alarm and

danger to the life and property of the people in the said areas.

6. Being aggrieved by said order dated 01.03.2024, the Petitioner

preferred the Appeal under Section 60 of the Maharashtra Police Act before the

Respondent No.1, Divisional Commissioner, Nashik. On 29.07.2024, the

Respondent No.1 passed the impugned order and affirmed the order of

externment passed by the Respondent No.2 on 01.03.2024.

7. The learned counsel appearing for the Petitioner canvassed that,

both the Respondent/Authorities have failed to appreciate material available on

record in a proper perspective manner and arrived at an erroneous finding.

The Petitioner is a social activist and is always helpful to the poor and needy

people and agitates for their grievances. Therefore, the Petitioner's political

rivals group made false allegations and implicated the Petitioner in false crimes.

8. The learned counsel appearing for the Petitioner further canvassed

that, the order of Externing Authority is based upon such material as is not

sufficient to record a satisfaction under Section 55 & 56 of the Maharashtra

Police Act, 1951. It is submitted that the material relied upon by the

Respondent/ Authorities is not sufficient to satisfy ingredients to invoke the

provisions of Section 55 & 56 of the Maharashtra Police Act, 1951 because (5) 913 cri wp 1697.24.odt

trials of four Crimes are sub-judice and investigation in one crime is under

progress as per show cause notice. The offences in which the Petitioner is

shown involved are not of serious nature and do not fall within the meaning of

gangs and bodies of persons stated in the notice. Therefore, considering the

registration of stale crimes and the fact that the Petitioner was released on bail

in all these cases, there is no necessity to extern the Petitioner from entire

Taluka of Shrirampur, Rahuri, Newasa and Rahata of District Ahmednagar for a

period of one year without giving elaborate reasons. Therefore, prayed for

quashing and setting aside the orders dated 01.03.2024 and 29.07.2024 passed

by the Respondent Nos. 1 & 2-Authorities. In support of these submissions the

learned counsel appearing for the Petitioner relied on Imtiyaz Hussain Sayyad

Vs. State of Maharashtra; AIR Online 2024 Bom. 84.

9. Per contra, the learned APP canvassed that, there is no infirmity in

the order of externment. The Respondent No.2- Sub-Divisional Magistrate,

Shrirampur submitted a proposal for the externment of the Petitioner from the

entire Ahmednagar District for a period of two years. The Respondent No.4 was

appointed as an Inquiry Officer. The Respondent No.4 issued notices dated

16.09.2022, 27.09.2022, 07.10.2022 and 23.09.2023 to the Petitioner.

Thereafter, the Respondent No.4 submitted his report dated 28.11.2022 with

the Respondent No.2/SDM and Respondent No.2/SDM recommended

externment of the Petitioner from entire Ahmednagar district for a period of (6) 913 cri wp 1697.24.odt

two years. The Petitioner appeared before the Respondent No.2/Sub-Divisional

Magistrate, Shrirampur and submitted his written statement on 27.02.2023.

The Respondent No.2 passed an order dated 01.02.2024 after providing

opportunity of hearing to the Petitioner and externed the Petitioner from entire

Taluka of Shrirampur, Rahuri, Newasa and Rahata of District Ahmednagar for a

period of one year.

10. The learned APP further submitted that all five crimes registered

against the Petitioner are of serious nature. The Petitioner has criminal

antecedents as he has indulged in criminal activities and is a habitual offender

for committing serious offences such as attempt to commit murder, giving

threats to law abiding and peace loving citizens of the locality, extortion,

causing grievous hurt and committing mischief against property.

11. The learned APP further canvassed that, on 13.08.2019 a Crime

No.315/2019 registered against the Petitioner for the offences u/s 307, 353,

332, 143, 147, 149, 323, 504 and 506 of IPC and u/s. 4/25 of the Arms and

u/s. 38(1)(3) of the Maharashtra Police Act. In the said crime, the petitioner

was found while formation of unlawful assembly in village Taklibhan with

wooden sticks & sword and the mob attempted to kill the police officer, when

he was discharging his official duty. The Petitioner has played an active role in

commission of said offence against a Police officer. The Petitioner has again

committed the crime by forming an unlawful assembly by entering into the (7) 913 cri wp 1697.24.odt

shop of one Avinash Kamble and forcibly snatched cash from the drawer of the

table at the point of sword and caused hurt to the family members of the

victim. So also, the Petitioner issued life threats to the victim and his family and

abused them based on caste. Another Crime No. 99/2020 is registered against

the Petitioner for issuance of threats to kill one villager in public place.

Another Crime No.77/2022, is registered against the Petitioner and his

associates for assaulting the Informant when he was sleeping and caused

grievous hurt and issued life threat. Though preventive action was initiated

against the Petitioner under Case No.05/2022 u/s. 110 of the Cr.P.C., but

despite preventive action, the Petitioner did not desist from committing

dangerous activities. The citizens residing within the jurisdiction of Shrirampur

and adjoining areas remain under constant fear and terror of the Petitioner. The

Petitioner's activities have become hazardous and prejudicial for maintaining

law and order in and around Shrirampur.

12. The learned APP further canvassed that, the illegal activities of the

Petitioner are showing ascending order and taking into consideration the

objective materials produced on record, the Respondent No.2/SDM,

Shrirampur recorded his subjective satisfaction and rightly passed the order of

externment. The Petitioner is a weapon wielding gangster indulged in criminal

activities which fall under Chapter XVI & XVII of IPC and SC & ST Act. Even

during the pendency of the externment proceeding, the Petitioner has (8) 913 cri wp 1697.24.odt

repeatedly committed the offences of extortion, causing hurt, committing

mischief and by issuing life threats to the citizens in their locality for which

Crime No.I-0281/2023 dated 07.06.2023 and Crime No.I-0486/2023 dated

24.09.2023 are registered. Not only this but recently even after the externment

order dated 01.03.2024 is passed, the Petitioner has committed a cognizable

offence by forming an unlawful assembly and committed crime of causing hurt

and giving threats for which Crime No.I-0128/2024 has been registered at

Shrirampur Taluka Police Station for the offence u/s. 143, 147, 149, 323, 504,

506 of the I.P.C. Even after passing of externment order dated 01.03.2024 three

(3) non-cognizable offences are registered against the Petitioner viz I) NCR No.

0589/2024 U/s. 352, 351(2) and 351(3) of the BNS, 2023 registered with

Shrirampur Taluka Police Station on 26.08.2024. ii) NCR No.0656/2024 U/s.

352, 351(2) and 351(3) of the BNS, 2023 registered with Shrirampur Taluka

Police Station on 21.09.2024. iii) NCR No.0678/2024 U/s. 115(2), 352, 351(2)

and 351(3) of the BNS, 2023 registered with Shrirampur Taluka Police Station

on 04.10.2024.

13. The learned APP further canvassed that, during confidential

inquiry, the SDPO Shrirampur Division opined that, due to the Petitioner's fear

nobody dares to give statement openly against him. On the assurance about not

disclosing their names and identity and their names would be kept secret, the

SDPO recorded in-camera statements of Witness-A and Witness-B and satisfied (9) 913 cri wp 1697.24.odt

that, the Petitioner is a dangerous person and due to his fear, no one dare to file

any complaint and no one deposed against him. So also, there is a live link

between the registration of crimes and the proposal submitted to the office of

the Respondent No.2 for externment of the Petitioner. Since, movement of the

Petitioner in all Talukas of Ahmednagar district are dangerous to the life and

properties of the citizens, therefore, the Respondent Authorities have rightly

passed the order of externment, which is on administrative ground, hence,

impugned order does not suffer from any illegality, hence, prayed for dismissal

of the petition.

14. Having regard to the submissions canvassed on behalf of both the

sides, I have gone through the petition paper book. Since the Respondent

Authorities have taken recourse of Sec. 56 of the Maharashtra Police Act,

therefore, it is necessary to reproduce the same which reads as under:

"56. Removal of persons about to commit offence. Whenever it shall appear in Greater Bombay and other areas for which a Commissioner has been appointed under Sec. 7 to the Commissioner and in other area or areas to which State Government may, by notification in the Official Gazette, extend the provisions of this section, to the District Magistrate, or the Sub- Divisional Magistrate empowered by the State Government in that behalf-

(a) that the movements or acts of any person are causing or calculated to cause alarm, danger or harm to person or property, or

(b) that there are reasonable grounds for believing that such person is engaged or is about to be engaged in the commission of an offence involving force or violence or an offence punishable under Chapters XII, XVI, or XVII of the Indian Penal Code, or in the abetment of any such offence, and when in the opinion of such officer witnesses are not willing to come forward to give evidence in public against such person by reason of apprehension on their part as regards the safety of their person or property;

( 10 ) 913 cri wp 1697.24.odt

(bb) that there are reasonable grounds for believing that such person is acting or is about to act (1) in any manner prejudicial to the maintenance of public order as defined in the Maharashtra Prevention of Communal, Antisocial and other Dangerous Activities Act, 1980, or (2) in any manner prejudicial to the maintenance of supplies of commodities essential of the community as defined in the Explanation to sub-section (1) of Section 3 of the Prevention of Blackmarketing and Maintenance of Supplies of Essential Commodities Act, 1980, or

(c) that an outbreak of epidemic disease is likely to result from the continued residence of an immigrant, the said officer may, by an order in writing duly served on him or by beat of drum or other wise as he thinks fit, direct such person or immigrant so to conduct himself as shall seem necessary in order to prevent violence and alarm or such prejudicial act, or the outbreak or spread of such disease or [notwithstanding anything contained in this Act or any other law for the time being in force, to remove himself outside such area or areas in the State of Maharashtra (whether within the local limits of his jurisdiction of the officer or not and whether contiguous or not), by such route, and within such time as the officer may specify and not to enter or return to the area or areas specified (hereinafter referred to as " the specified area or area") from which he was directed to remove himself.]"

15. On plain reading of Section 56 it appears that, if any person's

movements or acts are causing or are calculated to cause alarm, danger or

harm to person or property and there are reasonable grounds to believe that

such person is engaged or is about to engage in the commission of an offence

involving force or violence or an offence punishable under Chapters XII, XVI, or

XVII of the Indian Penal Code, or in the abetment of any such offence, and if

the concerned officer believes that act of such person is likely to disturb the

peace in the society, the District Magistrate or Sub Divisional Magistrate are ( 11 ) 913 cri wp 1697.24.odt

empowered to remove such person from any specified area or areas for the

specific period.

16. In Deepak Laxman Dongre V/s. State of Maharashtra and

Ors.;2022 LiveLaw (SC) 93, it is held that, to invoke the said provisions there

must be objective material on record based on which the Competent Authority

must record its subjective satisfaction. It is further observed in cited case that,

even if multiple offences have been registered against an individual that by

itself is not sufficient to pass an order of externment. Moreover, there must be

satisfactory material on record to indicate the reasonable apprehension of the

witnesses of their safety and for that reason they are not coming forward to

give statement against the externee.

17. In Imtiyaz Hussain Sayyad-Vs-State of Maharashtra & Ors., cited

supra, it is held that, the Externing Authority is required to satisfy the

requirements of the class of cases stipulated by clause (b) and also to consider

the crimes which were under investigation and charge-sheet had not been filed.

It is trite, the crimes which are still under investigation cannot be taken into

consideration as depending upon the outcome of the investigation, the

investigating agency may or may not send the accused for trial.

18. No doubt, in the case of N.C.T. of Delhi and Anr. V/s. Sanjeev

alias Bittoo; AIR 2005 SC 2080, the Hon'ble Apex Court has held that, the ( 12 ) 913 cri wp 1697.24.odt

Courts should be slow while interfering in the matters relating to

administrative functions unless decision is tainted by any vulnerability like

illegality, irrationality and procedural impropriety. Keeping in mind the

guidelines laid down by the Hon'ble Apex Court, the impugned orders have

been considered in the facts and circumstances of the case.

19. Reverting back to the case in hand, it prima facie appears that, the

Respondent No.2-Sub-Divisional Magistrate submitted the proposal dated

27.02.2023 in respect of externment of the Petitioner from entire Ahmednagar

District for a period of two years. The Petitioner appeared before the

Respondent No.2-SDM and put-forth his grievances. After hearing the Petitioner

at length and after following due procedure of law, the Respondent No.2 passed

the order of externment on 01.03.2024 and externed the Petitioner from entire

Talukas of Shrirampur, Rahuri, Newasa and Rahata of Ahmednagar District for

a period of one year.

20. In a confidential inquiry conducted by SDPO Division, it was

revealed that, due to the Petitioner's fear nobody dares to give a statement

openly against the Petitioner. During confidential inquiry, the SDPO Shrirampur

Division opined that, due to the Petitioner's fear nobody dares to give statement

openly against the Petitioner but after giving assurance about not disclosing

their names and identity,, the SDPO recorded in-camera statements of Witness-

A and Witness-B and satisfied that, the Petitioner is a dangerous person and ( 13 ) 913 cri wp 1697.24.odt

due to his fear, no one dares to file any complaint and no one deposed against

him. The material placed on record appears about existence of live link

between the registration of crimes and proposal of externment of the petitioner

submitted with the Respondent No.2. As per the statements of witness A &

activities of the Petitioner are dangerous to the citizens and their properties

and due to the Petitioner's fear, no one could dare to file any complaint against

him.

21. On perusal of record it appears that, in all five crimes and one

chapter case is registered against the Petitioner. Crime No.315/2019 dated

13.08.2019 was registered against the Petitioner and his associates under

Section 307, 353, 332, 143, 147, 149, 323, 504 and 506 of IPC and u/s. 4/25

of the Arms and u/s. 38(1)(3) of the Maharashtra Police Act for formation of

unlawful assembly with wooden sticks and sword. So also, attempt was made

to kill the Police officer while discharging official duty and the Petitioner played

active role while committing said crime. In another instance again the

Petitioner committed a crime by forming an unlawful assembly by entering into

shop of one Avinash Kamble and forcibly taken cash from the table drawer by

pointing sword and caused hurt to the family members of the victim. The

Petitioner also issued life threats and abused based on the caste of the victim.

Another Crime No.99/2020 is registered against the petitioner for issuing life to

one villager in public place. Another Crime No.77/2022 is registered against ( 14 ) 913 cri wp 1697.24.odt

the Petitioner and his associates for assaulting the Informant when he was

sleeping and caused grievous hurt. Irrespective of the above crimes registered

against the petitioner again preventive action was initiated against the

Petitioner under chapter Case No.05/2022 u/s. 110 of the Cr.P.C.. Not only this

but even after the externment order dated 01.03.2024 is passed again following

non-cognizable offences are registered against the Petitioner viz. i) NCR No.

0589/2024 U/s. 352, 351(2) and 351(3) of the BNS, 2023 registered with

Shrirampur Taluka Police Station on 26.08.2024. ii) NCR No.0656/2024 U/s.

352, 351(2) and 351(3) of the BNS, 2023 registered with Shrirampur Taluka

Police Station on 21.09.2024. iii) NCR No.0678/2024 U/s. 115(2), 352, 351(2)

and 351(3) of the BNS, 2023 registered with Shrirampur Taluka Police Station

on 04.10.2024. Therefore, the conduct of the Petitioner appears to be

hazardous to the people in the society, danger to the property, which amounts

to disturbing the peace, hence, no leniency can be shown to Petitioner.

22. It is not out of place to mention here that, the externment order

came to be passed by relying upon clauses (a) and (b) of Section 56 sub-section

(1) of the Act of 1951, it mandatorily provides that the acts and movements of

any person must be causing or calculated to cause alarm, danger or harm to

person or property. As per clause (b) the ground requires that, the Competent

Authority must satisfy that, the material must establish the existence of

reasonable grounds for believing that person sought to be externed is engaged ( 15 ) 913 cri wp 1697.24.odt

or is about to be engaged in the commission of an offence involving force or

violence or an offence punishable under Chapters XII, XVI or XVII of the Indian

Penal Code, or abetment of any such offence. The second part of clause (b),

which is required to be read with the first part, clearly provides that the

competent authority empowered to pass an order should form an opinion that

the witnesses are not willing to come forward to give evidence in public against

such person, only because of an apprehension on their part as regards safety of

their person or property. The conjoint reading of clauses (a) and (b) would,

therefore, show that in arriving at subjective satisfaction as to the grounds,

there must be objective material on record before the authority and the same

must be considered in accordance with law.

23. Certainly, the people residing in the jurisdiction of Shrirampur and

adjoining areas remain under constant fear and terror of the Petitioner and the

Petitioner's activities have become hazardous. Indeed, in the case at hand, the

Respondents/Authorities have rightly arrived at a subjective satisfaction as

there is cogent objective material on record against the Petitioner and he has

rightly been externed from entire Taluka of Shrirampur, Rahuri, Newasa and

Rahata of Ahmednagar District for a period of one year.

24. In the light of the aforesaid reasons, I am satisfied that the

Respondent/Authorities have rightly exercised their power within the

parameters of Section 56 of the Act, and no interference by this Court is ( 16 ) 913 cri wp 1697.24.odt

warranted. There is sufficient material to extern the Petitioner which is

apparent in the orders of externment. Therefore, in my considered view, the

present petition deserves to be dismissed and hence it is dismissed.

25. Accordingly, Rule is discharged.

[Y.G. KHOBRAGADE, J.]

mub

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter