Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogesh @ Gotya Sarjerao Pardhe vs The State Of Maharashtra And Another
2025 Latest Caselaw 5773 Bom

Citation : 2025 Latest Caselaw 5773 Bom
Judgement Date : 18 September, 2025

Bombay High Court

Yogesh @ Gotya Sarjerao Pardhe vs The State Of Maharashtra And Another on 18 September, 2025

2025:BHC-AUG:25058




                                              (1)                      crap530.25


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                           CRIMINAL APPEAL NO. 530 OF 2025
                               Rama @ Ramu Shivaji Jadhav
                                         VERSUS
                              The State of Maharashtra & Anr.

           Mr. Avinash N. Barhate Patil, Advocate for the appellant.
           Ms. M.N. Ghanekar, APP for the respondent-State.
           Ms.Tanishka P. Chavan, Advocate for respondent No.2.

                                            AND
                           CRIMINAL APPEAL NO. 100 OF 2025
                              Shoyab Shabbir Shaikh and Anr.
                                         VERSUS
                              The State of Maharashtra & Anr.

           Mr.S.S. Chapalgaonkar, Advocate for the appellant.
           Ms. M.N. Ghanekar, APP for the respondent-State.
           Ms. Karishma Sanjay Sarin, Advocate for respondent No.2.


                                            AND
                           CRIMINAL APPEAL NO. 223 OF 2025
                              Yogesh @ Gotya Sarjerao Pardhe
                                         VERSUS
                              The State of Maharashtra & Anr.

           Mr. Avinash N. Barhate Patil, Advocate for the appellant.
           Ms. M.N. Ghanekar, APP for the respondent-State.
           Ms. Karishma Sanjay Sarin, Advocate for respondent No.2.



                                    CORAM                  : KISHORE C. SANT, J.
                                    RESERVED ON            : 20.08.2025
                                    PRONOUNCED ON          : 18.09.2025
                                    (2)                     crap530.25


ORDER :

-

01. All these appeals are arising out of same trial and therefore

are taken together. The appellants are accused in Sessions Case No. 62

of 2015. They have approached this Court seeking bail on the ground of

delay in trial. Their earlier appeals are rejected by this Court. No

change in circumstances is pointed out except delay. The matters are,

therefore, being considered only on the ground of delay.

02. Facts in short giving rise to the prosecution are that an FIR

came to be lodged in Shirdi Police Station for the offence punishable

under sections 302, 201, 363, 364, 366, 143, 148, 149 of the Indian

Penal Code and under sections 3(1)(iii)(x) and 3(i)(v) of the Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989. Present

appellants are accused in the said crime. The FIR came to be lodged by

one Satish Gaikwad on 16.05.2015 with the Police Station. It is alleged

in the statement that on 16.05.2015, he had been to Shirdi for marriage

of sister of his friend. While going, he was called by one Sagar.

Thereafter, three of them went on motorcycle. First they went to one

Beer-bar. At around 1.30 a.m. they had a beer. At that time Vishal,

Rupesh, Somnath, Sunil and 2-3 unknown persons were also having

beer. At that time, mobile of Sagar rang in laud voice with a ringtone (3) crap530.25

having lyrics of late Dr. Babasaheb Ambedkar. Vishal, therefore, asked

as to whose mobile is that. On that Sagar told his name. On that all

these persons assaulted Sagar with fist blows. Vishal took beer bottle

and banged it on the head of Sagar. The informant tried to pacify.

Tushar asked him his name. On telling his name, even the informant

was assaulted by the accused persons. They, thereafter, took the

informant on motorcycle. They also took Sagar with them on another

mother-cycle. Other vehicle went towards Savlivihir. Other accused left

the informant there itself. On this, the complaint was lodged.

03. Supplementary statements came to be recorded on

19.05.2015. It is stated in the supplementary statement that after

earlier incident the informant and his friend went in search of Sagar.

They were informed that Sagar was taken to one Rui Shivar. They went

to Rui Shivar and thereafter to Pimpalwadi Shivar. He was not found

even there. They, therefore, went further towards Puntamba road. They

found a mob near Rui to Shingve road. There they found Sagar in necked

condition, fallen on the ground. He was dead. It is thus alleged that

Sagar was murdered by the accused persons as mobile ringtone was in

the name of Dr. Babasaheb Ambedkar. He also alleged offence under the

provisions of Atrocities Act.

(4) crap530.25

04. On the basis of this, crime came to be registered. Charge-

sheet came to be filed. Trial started. In the Trial Court, accused applied

for bail. Their applications for bail came to be rejected. Thereafter,

accused Kiran filed Criminal Appeal No. 63 of 2024. Accused Rupesh

filed Criminal Appeal No. 489 of 2024. Both the appeals came to be

allowed by this Court by order dated 25.09.2024 on certain conditions.

Other appeals came to be rejected/withdrawn.

05. The appellants have again approached this Court seeking bail

on the ground that still the Trial is not concluded.

06. Learned Advocate Mr. Chapalgaonkar for the appellants

vehemently argued that the appellant in Appeal No. 100 of 2025 came to

be arrested on 17.05.2015. Other accused came to be arrested on

23.05.2015. He submits that in the meantime, the accused has

approached this Court. Appellant No.2 in Appeal No. 100 of 2025 again

applied for bail. He also preferred appeal bearing No. 1056 of 2019

along with other co-accused. The appeals were, however, disposed off

directing the Sessions Court to dispose off the Trial within a period of six

months. Even, thereafter, the trial is not concluded. The appellants (5) crap530.25

again preferred bail applications. By common order below below Exh.

451 and 459 in the Sessions Court, same were rejected. The appeals of

two accused, namely, Kiran and Rupesh are allowed by this Court and

they are released on bail. He submits that thus on the ground of parity

also present appellants deserve to be released on bail.

07. Learned APP submits that because of the proceedings in the

High Court, file was called in the High Court and for three years, the Trial

Could not show any progress as file was in the High Court. On merits it

is submitted that there is strong motive and there is also theory of last

seen together. On that count, the Trial Court and this Court rightly

rejected the earlier applications/appeals. It is submitted by the learned

APP that for delay in the Trial, the accused themselves are responsible.

She drawn attention of this Court to the panchanama and observations

by the Sessions Court from order below application Exhs. 451 and 459

filed by Vishal and Somnath. It is submitted that on various occasions

the appellants have filed appeals of similar nature. During the pandemic

period of Covid 19, the accused persons were released on temporary

bail. While on bail, they repeated the crime and committed various

offences which are registered at different police stations. Learned APP

thus submits that no case is made out for grant of bail. It is because of (6) crap530.25

proceeding filed by accused Yogesh, there was delay as he was

absconding for six months from 02.06.2024 by running away from the

custody, while being taken to Court. As regards Somnath and Shoyab, it

is submitted that when they were on bail, they repeatedly breached the

conditions. They did not report the police station regularly. Their conduct

while on bail is also pointed out.

08. The learned APP in Criminal Appeal No. 100 of 2025 and 223

of 2025 invited attention to the criminal antecedents of the appellants.

She submits that when the appellants were on bail, family of the

informant was receiving threats. The Court has already observed that

they are habitual offenders. She thus submits that no bail be granted.

09. This Court has seen various orders in various proceedings

filed before this Court. It is seen from such orders that the conduct of

the present appellants is also a reason for delay in the Trial. Learned

APP rightly pointed out Roznama dated 11.08.2025 and 19.08.2025 to

show the conduct of the accused person. It is submitted that the trial

could not be completed within a period of six months due to conduct of

the appellants.

(7) crap530.25

10. During the course of arguments, the parties relied upon

judgment Javed Gulam Nahi Shaikh Vs. State of Maharashtra

(2024) 9 SCC 813. In the said case, the Hon'ble Supreme Court

considered grant of bail in the cases of Terrorism and Organized Crime,

Unlawful Activities (Prevention) Act. The Hon'ble Supreme Ciourt

considered mandate of section 436-A of the Cr.P.C. It was a case where

accused were in custody. The charges were not framed for a long time.

In the said case the trial was not likely to conclude in the near future.

Though the appellants were facing trial under the provisions of UAP Act,

still bail was granted.

11. In the case of Union of India Vs. K.A. Najeeb, (2021) 3

SCC 713, the Hon'ble Apex Court considered Article 21 r/w part III of

principles guaranteed by the Constitution of India. It is held that speedy

trial is part of Part III of the Constitution and Article 21 of the

Constitution. In that case the Trial was not concluded though the

accused was in custody, though suffered incarnation for significant period

of time.

12. In the present case this Court finds that though accused

persons are in custody, they were released on bail during Covid period.

(8) crap530.25

During that period again offences came to be registered of similar

nature. This Court thus finds force in the arguments of the learned APP

and learned Advocate appointed for the informant that no case is made

out to grant of bail.

13. The trial is not delayed only because of the prosecution. Even

accused persons are responsible for prolonging the Trial. Considering the

above this Court finds that no case is made out to allow the appeal. The

Criminal Appeals, therefore, stand dismissed.

14. Learned Trial Court is expected to finish the Trial within six

months from today. If the Trial is not completed within six months, the

appellants are at liberty to again approach this Court for bail.

15. This Court appreciates the efforts taken by learned Advocates

appointed for the informant. They shall be entitled to fees of Rs. 5000/-

(Rupees Five Thousand) in each petition, to be paid by High Court Legal

Services Sub-Committee, Aurangabad.

[KISHORE C. SANT, J.] snk/2025/Sep25/crap530.25

 
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