Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra vs Chandramani Bhagwan More And Anr
2025 Latest Caselaw 7780 Bom

Citation : 2025 Latest Caselaw 7780 Bom
Judgement Date : 20 November, 2025

Bombay High Court

The State Of Maharashtra vs Chandramani Bhagwan More And Anr on 20 November, 2025

Author: Madhav J. Jamdar
Bench: Madhav J. Jamdar
 2025:BHC-AS:50185
                                                                                    11-REVN-220-2013.doc


                                                                                            Arjun

                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          CRIMINAL APPELLATE JURISDICTION

ARJUN                              CRIMINAL REVISION APPLICATION NO.220 OF 2013
VITTHAL
KUDHEKAR               The State of Maharashtra                                    ...Applicant
Digitally signed by
ARJUN VITTHAL
                             Versus
KUDHEKAR
Date: 2025.11.20
                       Chandramani Bhagwan More & Anr.                             ...Respondents
22:53:26 +0530


                                                      WITH
                                       CRIMINAL APPLICATION NO.259 OF 2013
                                                        IN
                                   CRIMINAL REVISION APPLICATION NO.220 OF 2013

                       Namrata Bhosale                                             ...Applicant

                       IN THE MATTER BETWEEN

                       The State of Maharashtra                                    ...Applicant
                             Versus
                       Chandramani Bhagwan More & Anr.                             ...Respondents
                       _______________________________________________________________

                       Ms. G. P. Mulekar, APP, for the Applicant-State of Maharashtra in
                       REVN/220/2013.
                       Mr. Shreyansh Mithare a/w Anjali Anil Nimbkar, for Respondent Nos.1
                       and 2.
                       None for the Applicant in APPR/259/2013.

                       _______________________________________________________________
                                                     CORAM: MADHAV J. JAMDAR, J.

DATED: 20 NOVEMBER 2025

P.C.:

1. Heard Ms. Mulekar, learned APP for the Applicant-State of

Maharashtra and Mr. Mithare, learned Counsel appearing for the

Respondent Nos.1 and 2.

11-REVN-220-2013.doc

2. The challenge in this Criminal Revision Application is to the

Order dated 23rd January 2013 passed by the learned District Judge-4

and Additional Sessions Judge, Thane in Misc. Application No.219 of

2010 ("impugned Order").

3. By the impugned Order dated 23rd January 2013 the learned

District Judge rejected the application for condonation of delay. The

said Misc. Application was filed for condonation of delay of 287 days in

filing an Appeal against the Judgment and Order passed by the learned

JMFC in RCC No.967 of 2004 dated 4th February 2010.

4. It is the submission of Ms. Mulekar, learned APP, that the delay is

satisfactorily explained and, therefore, the application for condonation

of delay should have been allowed. On the other hand, Mr. Mithare,

learned Counsel appearing for Respondent Nos.1 and 2, states that the

application for condonation of delay clearly shows that the incorrect

reasons are set out. He submits that the delay is of 321 days and not

287 days as contended. He further submits that, in any case, there is no

explanation even for condonation of delay of 287 days.

5. Perusal of the record shows that the learned 3rd Joint Judicial

Magistrate, Vashi, Navi Mumbai, by the Judgment and Order dated 4th

February 2010 passed in Regular Criminal Case No.967 of 2004, has

acquitted the accused for the offences punishable under Sections 420,

468 and 471 read with Section 34 of the Indian Penal Code, 1860 and

11-REVN-220-2013.doc

Section 35 of the Maharashtra Medical Practitioners Act, 1961.

6. Perusal of the record shows that, inter alia, the following reasons

are given in the delay-condonation application :-

"The judgment was delivered on 04/02/10. The investigating officer P.S.I. T. R. Bhagat who was attached to Crime Branch Navi Mumbai then transferred on promotion to Mumbai and thereafter he was not aware of the said judgment. He came to know about the judgment on 05/05/10 and therefore he contacted concerned A.P.P. of Vashi court. The Ld. A.P.P. applied for certified copy of judgment before Ld. J.M.F.C. Vashi. The certified copies of the judgment was received on 12/05/10 meanwhile A.P.I. Bhagat was on earned leave till 15/07/10. After resuming the duty he was continuously busy in Ramzan Id, Ganpati Festival, Navratri Festival bandobast, V.V.I.P. and Law and Order bandobast till Oct. 2010."

7. Thus, it is clear that even after getting knowledge of the

Judgment and receiving the certified copy on 12th May 2010, also there

is delay till October 2010 and till that time no action was taken and

thereafter the proposal was submitted.

8. Perusal of the record shows that a possible view of the matter has

been taken by the learned District Judge.

9. Apart from that, it is required to be noted that the said Regular

Criminal Case No.967 of 2004 was lodged on 18th December 2004 and

the same was decided on 4th February 2010. Therefore, 15 years have

passed after passing of the impugned Judgment and Order and the

Criminal Case is about 21 years old.

10. Accordingly, in the facts and circumstances, no case is made out

for interference.

11-REVN-220-2013.doc

11. The Criminal Revision Application is dismissed, however with no

order as to costs.

12. As the Criminal Revision Application is dismissed, nothing

survives in the Criminal Application No.259 of 2013 and the same is

also disposed of.

[MADHAV J. JAMDAR, 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