Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Patil Wagadiwale Alias Ashok ... vs The State Of Maharashtra And Another
2025 Latest Caselaw 7474 Bom

Citation : 2025 Latest Caselaw 7474 Bom
Judgement Date : 13 November, 2025

Bombay High Court

Ashok Patil Wagadiwale Alias Ashok ... vs The State Of Maharashtra And Another on 13 November, 2025

2025:BHC-AUG:31017
                                                -1-
                                                              Cri.Revn-199-2025 +

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                        CRIMINAL REVISION APPLICATION NO. 199 OF 2025

              1.     Ashok Patil (Wagadiwale)
                     @ Ashok Murlidhar Patil,
                     Age: 58 years, Occu. Agriculture,
                     R/o. Shivshakti Chowk, Tambepura,
                     Amalner, Taluka - Amalner,
                     District Jalgaon.

              2.     Aba Patil (Wagadiwale)
                     @ Chotu Murlidhar Patil,
                     Age : 53 years, Occu. Agriculture,
                     R/o. Shivshakti Chowk, Tambepura,
                     Amalner, Taluka - Amalner,
                     District Jalgaon.

              3.     Sagar Wagh @ Sagar Chotu Patil,
                     Age: 21 years, Occu. Education,
                     R/o. Shivshakti Chowk, Tambepura,
                     Amalner, Taluka - Amalner,
                     District Jalgaon.

              4.     Monya Wagadhi @ Avinash Ashok Patil,
                     Age: 26 years, Occu. Agriculture,
                     R/o. Shivshakti Chowk, Tambepura,
                     Amalner, Taluka - Amalner,
                     District Jalgaon.

              5.     Rinku Wagadhi @ Sunil Rajesh Patil,
                     Age : 27 years, Occu. Agriculture,
                     R/o. Shivshakti Chowk, Tambepura,
                     Amalner, Taluka - Amalner,
                     District Jalgaon.

              6.     Bhurya Wagadhi @ Paresh Sanjay Patil,
                     Age : 20 years, Occu. Education,
                     R/o. Shivshakti Chowk, Tambepura,
                     Amalner, Taluka - Amalner,
                     District Jalgaon.                        .... Applicants.
                                                              (Orig. Accused Nos. 6, 7,
                                                               21, 27, 28 & 29)
                                   -2-
                                                      Cri.Revn-199-2025 +

              Versus

1.   The State of Maharashtra,
     Through Police Inspector,
     Amalner Police Station, Amalner,
     Taluka - Amalner, District - Jalgaon.

2.   X.Y.Z.                                           .... Respondents
                                                  (No.2-Orig. Complainant)

                            WITH
        CRIMINAL REVISION APPLICATION NO. 202 OF 2025

1.   Kailas Namdev Patil,
     Age : 53 years, Occu : Business,
     R/o Tambepura, Tal. Amalner,
     Dist. Jalgaon

2.   Sunny @ Jitesh Kailas Patil
     Age : 28 years, Occu : Student,
     R/o Tambepura, Tal. Amalner,
     Dist. Jalgaon

3.   Dadu Rikshawala @ Nilesh Devidas Patil,
     Age : 39 years, Occu : Labour,
     R/o Wipro Road, Front of Hanuman Temple,
     Ganesh Colony, Tambepura,
     Tal. Amalner, Dist. Jalgaon

4.   Jijabrao Prahlad Patil,
     Age : 36 years, Occu : Job,
     R/o Near Mahadev Temple, Sane Nagar,
     Tal. Amalner, Dist. Jalgaon

5.   Bhagwat @ Sonu Prahlad Patil,
     Age : 35 years, Occu : Labour,
     R/o Appa Nagar, Shiv Shakti Chowk,
     Nandgaon Road, Tal. Amalner, Dist. Jalgaon

6.   Salati Bhausaheb @ Dipak Ramesh Patil,
     Age : 47 years, Occu : Labour,
     R/o Sane Nagar, Tambepura,
     Tal. Amalner, Dist. Jalgaon
                                     -3-
                                                       Cri.Revn-199-2025 +

7.    Ravsaheb Vilas Patil,
      Age : 27 years, Occu : Student,
      R/o Sane Nagar, Tambepura,
      Tal. Amalner, Dist. Jalgaon

8.    Nikhil Krushna Patil,
      Age : 26 years, Occu : Labour,
      Rio Ganesh Colony, Tambepura,
      Tal. Amalner, Dist. Jalgaon                      ... Applicants

               Versus

1.    State of Maharashtra,
      Through Police Inspector
      of Amalner Police Station, Dist. Jalgaon

2.    X.Y.Z.                                           ... Respondents

                                   ......
Mr. G. S. Rane, Advocate for Applicants in REVN/199/2025
Mr. M. D. Deshpande h/f. Mr. K. B. Suryawanshi, Advocate for Applicants
in REVN/202/2025
Mrs. P. V. Diggikar, APP for Respondent No1 - State.
Mr. M. B. Sandanshiv, Advocate for Respondent No.2.
                                   ......

                                CORAM : ABHAY S. WAGHWASE, J.
                           RESERVED ON : 10 NOVEMBER 2025
                        PRONOUNCED ON : 13 NOVEMBER 2025
JUDGMENT :

1. Revisionists herein, who are original accused, assail the

order dated 16.06.2025 passed by learned Additional Sessions Judge,

Amalner, Dist. Jalgaon, on application below Exh.1 in Criminal

Miscellaneous Application No.20 of 2025 by which powers under section

175(3) of BNSS (Old section 156(3) of Cr.P.C.) are exercised.

Cri.Revn-199-2025 +

2. Respondent no.2 herein filed above Criminal Miscellaneous

Application when her report with police as well as Superintendent of

Police fell on deaf ears. According to her, she belongs to scheduled caste

and resides with her husband and family. In the backdrop of love

relations between one Rajveer, who is nephew of her husband, with

daughter of one of the accused namely Ravindra Patil, on 16.03.2025 as

many as 39 accused charged over her house, manhandled her and

touched her inappropriately. One of the accused also outraged the

modesty of her minor daughter and hurled caste abuses and thereby

committed offences under both, the Scheduled Castes and the Scheduled

Tribes (Prevention of Atrocities) Act, 1989 as well as Bharatiya Nyaya

Sanhita (BNS). When she approached police with a request to register

FIR, the same was not registered. When she approached Superintendent

of Police, he too did not act, and therefore, she approached court of law

by invoking section 175(3) of the BNSS.

After going through the complaint, learned Additional

Sessions Judge, Amalner, was pleased to allow the application directing

Amalner police to carryout the investigation vide order dated 16.06.2025.

Precisely said order is now questioned by learned counsel for revisionist

and the same is also opposed by learned counsel representing original

complainant.

Cri.Revn-199-2025 +

3. Heard. Learned counsel Shri Rane as well as Shri Deshpande

representing revisionist would take this court through the papers, more

particularly, the complaint and would submit that the same is false,

frivolous and fabricated one. That, apart from inordinate delay in

reporting, baseless allegations are levelled against as many as 39 accused.

It is pointed out that, initially learned trial court passed order of "Put up

for hearing Exh.1" and thereby directly passed the impugned order.

Learned counsel pointed out that, statement of respondent no.2 is

conversely opposite and not in consonance with averments raised in the

Criminal Miscellaneous Application.

4. According to them, in view of provisions laid down under

section 175(3) of the BNSS (Old Section 156(3) of Cr.P.C.), it was

incumbent upon court to call say of Investigating Officer and that said

exercise was mandatory. Learned counsel to buttress the above

submissions took this court through the judgment of the Hon'ble Apex

Court in the case of Om Prakash Ambadkar v. State of Maharashtra

[AIROnline 2025 SC 63] and took this court through paragraph nos.29,

30, 31, 34 and 35, and reiterated that it was mandatory on the part of

Magistrate to hear the Investigating Officer and then apply his mind to

the veracity and credibility of the averments. However, according to him,

learned trial court failed to do so. That, no preliminary inquiry was

Cri.Revn-199-2025 +

conducted for satisfaction and even say of Investigating Officer was not

called and so according to them, there are procedural lapses and

circumventing of procedure by learned Magistrate and hence he urges to

allow the revision by setting aside the impugned order.

5. Above submissions are countered by learned counsel Shri

Sandanshiv representing the complainant and according to him, there

was sufficient prima facie material regarding complainant and her

daughter being attacked, they being manhandled and their modesty

being outraged. Therefore, promptly police authorities were approached,

but neither concerned police station nor Superintendent of Police paid

heed to her complaint, and as such, she was constrained to knock the

doors of the court by invoking section 175(3) of the BNSS. He pointed

out that, accused persons are specifically named and their roles are

crystallized. In response to submissions of no preliminary inquiry and no

say of Investigating Officer being called, he would submit that, it is not

mandatory, more particularly in the backdrop of nature of accusation

regarding commission of offence under the SC & ST Act. He took this

court through the amended section 18A of the SC & ST Act, judgment of

the Hon'ble Madras High Court as well as Standard Operating

Procedure (SOP) and would point out that, aforesaid provision does not

contemplate conducting any preliminary inquiry. Ultimately, he urges to

dismiss the revision for want of merits.

Cri.Revn-199-2025 +

6. This court is called upon to see whether the impugned order

dated 16.06.2025 is erroneous, illegal or unreasonable and thus required

to be set aside by allowing the revision.

7. Perused the papers. Thrust of the learned counsel for

revisionist is that there is false implication and that statement of

respondent no.2 does not corroborate with averments raised in the

Criminal Miscellaneous Application filed before learned trial court.

Second limb of his argument is that section 175(3) of the BNSS

contemplates preliminary inquiry and hearing Investigating Officer. This

procedure has been given a go by. Reliance is also placed on aforesaid

rulings of the Hon'ble Apex Court.

8. On going through the averments in the complaint in

Criminal Miscellaneous Application No.20 of 2025, it seems that, it is

averred therein that complainant resides with her husband and children.

She has averred that, she belongs to 'Bhil' community. Substance of her

complaint is that, nephew of her husband namely Rajveer had love

relations with daughter of one Ravindra Patil and as such Ravindra Patil

and entire community to which he belonged got enraged, upset and

annoyed and they had conspired to charge upon the house of

complainant. Accordingly she alleges that, on 16.03.2025 at around 7:30

p.m., persons named in the complaint formed unlawful assembly,

Cri.Revn-199-2025 +

disconnected electricity supply as well as blindfolded CCTV cameras and

giving slogans and charged over her house. She has alleged that, previous

to coming to her house said persons had beaten and outraged modesty of

another lady, who too belongs to scheduled caste community, and

thereafter, they charged over her house and she claims that while she

was standing in front of the house, caste abuses were hurled, and

thereafter, she was manhandled. She claims that, all accused persons

were armed with lathi - kathi, allegations of outraging modesty are

directed against one Bala Pawar, whereas one Bapu instigated others,

upon which modesty of her daughter was also outraged. She has also

named Manisha Kailash Patil, Vaju Ravindra Patil, Sagar Wagh, Sham

Patil, Vikrant Patil and Kailas Patil for assaulting her husband. She has

alleged forceful entry in her house and damaging and ransacking their

belongings. She further averred that, when she approached police, her

report was not lodged by either police or police officers.

9. As argued forcefully it is to be seen whether there is

circumventing of procedure by learned trial court by not conducting any

preliminary inquiry or summoning Investigating Officer.

Chapter XII of Cr.P.C. provides for powers of Magistrate to

direct investigation by invoking section 156(3) of Cr.P.C., now section

175(3) of BNSS. By catena of the judgments, principles are culled out

Cri.Revn-199-2025 +

that on finding material regarding commission of cognizable offence,

investigation has to be directed at the hands of police. Magistrate is

expected to apply his mind and has to be conscious of the consequences

that would follow upon issuing such directions to investigate. Whether

offence is disclosed or not necessarily depends on facts and circumstances

of each case. The Magistrate is expected to get itself satisfied that police

station and higher police officers was approached and regarding that

affidavit is placed on record and then Magistrate is expected to ascertain

whether material exist suggesting commission of cognizable offence and

thereupon to issue direction for investigating of which registration of FIR

is the consequences. Application of mind coupled with reasons for

satisfaction of the court are also expected to be reflected in the order

while allowing or refusing the prayers.

10. As regards to argument that no preliminary inquiry is

conducted nor say of Investigating Officer was called is concerned, in the

considered opinion of this court, when it is a specific case of respondent

no.2 that in spite of she approaching police, her report was not

entertained, there is no question of any inquiry being conducted by

police. Learned counsel for respondent no.2 has specifically pointed to

amendment of section 18(A)(1)(a) of SC & ST Act and the said amended

part introduced by way of Amendment Act 27 of 2018, reads as under :-

Cri.Revn-199-2025 +

"18A. (1) for the purpose of this Act, -

(a) No preliminary inquiry shall be required for registration of a FIR against any person."

Thus, the above amended portion unequivocally precludes

any form of preliminary inquiry before registration of FIR, more

particularly when the complaint discloses the cognizable offence.

Here, as pointed out by learned counsel for respondent no.2,

in the case of Union of India v. State of Maharashtra [(2020) 4 SCC 761],

the Hon'ble Apex Court after discussing various judicial precedents, has

held that, "the direction of conducting preliminary inquiry is in direct

contravention of section 18(A)(1)(a). Therefore, in the light of above

settled legal position, it cannot be said that failure on the part of learned

trial court to conduct preliminary inquiry is fatal.

Again, very recently the Hon'ble Apex Court in the case of

Kiran Vs. Rajkumar Jivraj Jain and Ors. [MANU/SC/1222/2025], though

while dealing with bar as provided under section 18 of SC & ST Act for

grant of anticipatory bail, in paragraph no.6.2, observed as under :-

"6.2. Non-making of prima facie case about the commission of offence is perceived to be such a situation where the Court can arrive at such a conclusion in the first blush itself or by way of the first impression upon very reading of the averments in the

Cri.Revn-199-2025 +

FIR. The contents and the allegations in the FIR would be decisive in this regard. Furthermore, in reaching a conclusion as to whether a prima facie offence is made out or not, it would not be permissible for the Court to travel into the evidentiary realm or to consider other materials, nor the Court could advert to conduct a mini trial."

In the light of above discussion, arguments advanced before

this court that learned trial court erred in not conducting preliminary

inquiry and failed to call report of Investigating Officer to be fatal, has no

substance.

11. For above reasons, when complaint carries material about

respondent no.2 to be belonging to scheduled caste category and after

hurling castes remarks or abuses against her, she and her daughter both

being physically manhandled and indulging in act amounting to

outraging of modesty, definitely cognizable offence is alleged and

therefore no fault can be found in the impugned order. Hence, the

following order is passed :

ORDER

Both Revision Applications are dismissed.

(ABHAY S. WAGHWASE, J.)

Cri.Revn-199-2025 +

12. After pronouncement of judgment, the learned counsel for

the applicants prays six weeks time for continuation of interim relief

granted by order dated 25.06.2025 and 07.07.2025, which has been in

operation till date, to enable the applicants to approach the Hon'ble

Supreme Court.

13. Other side has objection.

14. Considering the nature of the dispute and fact that the

interim relief was in operation till today, the said interim relief to

continue for a period of four (4) weeks from today.

(ABHAY S. WAGHWASE, J.)

Tandale

 
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