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

Sunil Baban Wanve And Another vs The State Of Maharashtra And Another
2025 Latest Caselaw 5829 Bom

Citation : 2025 Latest Caselaw 5829 Bom
Judgement Date : 19 September, 2025

Bombay High Court

Sunil Baban Wanve And Another vs The State Of Maharashtra And Another on 19 September, 2025

2025:BHC-AUG:25298
                                              *1*                    apeal639a641o25.odt



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 BENCH AT AURANGABAD

                            CRIMINAL APPEAL NO. 639 OF 2025
                                         (For Regular Bail)

                                 SUNIL BABAN WANVE
                                         AND
                                SAMPAT BABAN WANVE
                                       VERSUS
                           THE STATE OF MAHARASHTRA AND
                             KAKASAHEB MARUTI DHAGE


                                          AND
                            CRIMINAL APPEAL NO.641 OF 2025
                                  (For Anticipatory Bail)

                               BHIMA MUKINDA KARAD
                                       VERSUS
                           THE STATE OF MAHARASHTRA AND
                             KAKASAHEB MARUTI DHAGE

                                             ...
                Shri R.G. Hange and Shri A.R. Hange, Advocates for the
                Appellants.
                Shri G.O. Wattamwar, APP for Respondent No.1/ State.
                Shri Dhananjay A. Mane, Advocate for Respondent No.2.
                                             ...


                                  CORAM : SUSHIL M. GHODESWAR, J.

                                  Reserved on : 16 September, 2025
                                  Pronounced on : 19 September, 2025

                ORDER :

-

1. By Criminal Appeal No.639/2025 for regular bail,

the appellants therein are praying for quashing and setting aside

the order dated 11.08.2025 passed by the learned Additional

Sessions Judge, Beed, in Criminal Bail Application No.779/2025, *2* apeal639a641o25.odt

whereas, by Criminal Appeal No.641//2025 for anticipatory bail,

the appellant is praying for quashing and setting aside the order

dated 11.08.2025 passed by the same Court in Criminal Bail

Application No.776/2025. By the impugned orders, the said

applications preferred by the appellants for grant of regular bail

and anticipatory bail, respectively, were rejected.

2. The above bail applications were preferred in Crime

bearing FIR No.212/2025 registered on 20.07.2025 with Shirur

Kasar Police Station, District Beed for the offences punishable

under Sections 115(2), 352, 351(2), 351(3), 3(5) of the Bharatiya

Nyaya Sanhita, 2023 and Sections 3(1)(r), 3(1)(s) and 3(2)(va) of

the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989 (for short, 'the Atrocities Act'). The FIR

came to be lodged at the behest of respondent No.2/ informant

(Kakasaheb Maruti Dhage).

3. In the FIR, respondent No.2 alleged that on

19.07.2025 at about 02:30 noon, while he and his friend

Prabhakar Sarjerao Sirsath were sitting and chitchatting in the

hall of Maruti Temple, Sampat Baban Wanve (appellant No.2 in

Criminal Appeal No.639/2025) was sleeping in the temple hall.

At that time, the brother of Sampat Wanve, namely, Sunil Baban

Wanve (appellant No.1 in Criminal Appeal No.639/2025), who *3* apeal639a641o25.odt

was heavily drunk, came there and he drank water from bottle

and spat the same on the person of the informant. Therefore, the

informant informed this incident to Sampat by waking up him

from sleep. Thereafter, the quarrel took place between them and

both Sampat and Sunil alleged to have abused the informant by

referring to his caste. At that time, his friend Prabhakar Sirsath

also came there and he tried to pacify the quarrel. However, he

was also assaulted with fist and kick blows. Thereafter, the

accused persons alleged to have threatened them of dire

consequences. After this incident, again the accused persons

alleged to have went to the house of informant and started giving

abuses. When the mother of informant came out of house, she

was also abused by referring to her caste. On the basis of these

allegations, the FIR came to be lodged on 20.07.2025 at about

18:40 hours.

4. According to the learned advocate for appellants,

respondent No.2/ informant has lodged FIR due to long standing

political rivalry between the parties. There are two political

groups in the village Tembhurni. One political group is of

Prabhakar Sirsath, who is friend of respondent No.2/ informant.

The appellant (Bhima Karad) in Criminal Appeal No.641/2025

and the said Prabhakar Sirsath had contested the election against *4* apeal639a641o25.odt

each other from the same ward in the year 2022 and the appellant

Bhima Karad had defeated Prabhakar Sirsath. The daughter of

cousin of the informant, namely, Mangal Prakash Dhage had also

contested the election against one Pooja Ganesh Dhage, who

belonged to the group of appellant Bhima Karad. In the said

election also, Pooja Dhage defeated Mangal Dhage. Thereafter,

the Sarpanch of village was elected from the group of appellants.

Thus, in view of political enmity between two groups, the FIR

has been lodged by the informant. It is stated that the

supplementary statement of the informant was recorded wherein,

the informant alleged to have stated that the appellant Bhima

Karad abused the informant by referring to his caste and asked

him to withdraw the FIR. Therefore, the appellant Bhima Karad

came to be added as the accused.

5. The learned advocate for the appellants further

submitted that the incident took place between 14:30 to 15:00

hours on 19.07.2025 and the said Prabhakar Sirsath, who belongs

to the opponent party, along with the informant had gone to the

Police Station 19.07.2025 itself to register the FIR against the

appellants. However, the NC report was registered and on that

day, the informant did not lodge any report though he was very

much present along with Prabhakar Sirsath in the Police Station.

*5* apeal639a641o25.odt

On the next day i.e. 20.07.2025 at about 18:40 hours, the

informant again went to Police Station and lodged the FIR. Thus,

there is delay in lodging the FIR and it is lodged after thought.

6. The learned advocate for the appellants further

submitted that on the contrary, respondent No.2/ informant is

habitual offender and is facing trial for the offences punishable

under Sections 363, 366, 376(n) of the Indian Penal Code and

Sections 3 and 4 of the POCSO Act. Moreover, one Pooja

Ganesh Dhage, who is the elected member of the Village

Panchayat, has also filed Criminal Misc. Application

No.187/2022 under Section 156(3) of the Code of Criminal

Procedure against the informant and others for the offences

punishable under Sections 452, 327, 324, 323, 504, 506 of the

Indian Penal Code, wherein, the learned JMFC, Shirur Kasar

directed the Police to investigate the said matter. Another Crime

No.140/2013 was also registered against Prabhakar Sirsath, who

is the friend of the informant, for the offences punishable under

Sections 452, 323, 504, 506, 427 of the Indian Penal Code. Thus,

the learned advocate for the appellants stated that in view of long

standing political rivalry between the parties, the FIR has been

registered against the appellants and they have been falsely

implicated. In order to oppose the grant of bail to the appellants, *6* apeal639a641o25.odt

the informant and his friend are trying to file frivolous

complaints against the appellants of threatening. According to

the learned advocate, there is no prima facie offence made out

under the provisions of the Atrocities Act against the present

appellants. However, in order to settle personal score and

political score, respondent No.2/ informant has deliberately filed

the FIR in question.

7. According to the learned advocate for the appellants,

the FIR registered against the appellants does not show any

offence made out against them and it also does not contain

necessary ingredients to constitute the offence under the

Atrocities Act. He submitted that in order to ascertain whether,

there is prima facie case made out against the accused for such

offences, such ingredients must show prima facie involvement of

the accused in such crime. The informant and his friend have

deliberately implicated the appellants in order to show that the

offence is committed in public view. He made the statement that

if the appellants are granted bail, they shall abide by each and

every condition put to them by this Court. He, therefore, prayed

for allowing these appeals.

8. Per contra, the learned APP strongly opposed the

appeals and contended that the appellants are involved in serious *7* apeal639a641o25.odt

crime. The crime has taken place at a public place within a public

view. The appellants and their group members are threatening the

informant of dire consequences. Custodial interrogation of the

appellant (Bhima Karad) is necessary as other appellants/

accused are already arrested. The investigation is almost

completed and within a period of 2 to 3 days, the Investigating

Officer intends to file the charge-sheet. If the appellants are

released on bail, similar type of offences can be repeated. The

appellants and the victim being residing in the same village,

chances of causing law and order situation cannot be ruled out.

He, therefore, prayed for rejection of the appeals.

9. The learned advocate for respondent No.2/

informant also vehemently opposed the grant of any relief in

favour of the appellants. According to him, the incident took

place in broad day light and at public place. The accused persons

are influential and they are issuing threats to the informant and

his friends. If the appellants are granted bail, they will create

terror in the village and may again commit similar offence. The

contents of the FIR clearly make out a prima facie case against

the appellants. In view of the bar under Section 18 of the

Atrocities Act, the appellant (Bhima Karad) is not entitled for

grant of anticipatory bail. The learned advocate has relied on the *8* apeal639a641o25.odt

recent judgment of the Honourable Supreme Court in Kiran vs.

Rajkumar Jivraj Jain and another, 2025 SCC Online SC 1886

to contend that if the offence under the provisions of the

Atrocities Act is made out, anticipatory bail cannot be granted by

disregarding the bar of Section 18.

10. After having heard the learned advocates for the

respective parties and after going through the material available

on record including investigation papers made available to me by

the learned APP, it is clear that the incident, which took place on

19.07.2025, came to be reported on the next day i.e. 20.07.2025.

The submissions of the learned advocate for the appellants

cannot be overlooked as regards the fact that the friend of

informant, namely, Prabhakar Sirsath had also gone to the Police

Station to register the crime against the appellants on 19.07.2025

itself along with the informant. However, the informant has not

filed the report on 19.07.2025. At this prima facie stage, it needs

to be considered as to why the informant has not lodged the

report on 19.07.2025 when he along with his friend had gone to

the Police Station on the same date after the alleged incident. The

presence of his friend Prabhakar Sirsath at the time of the alleged

incident on 19.07.2025 at Maruti Temple is also recorded by the

informant in his complaint. It thus appears that the informant is *9* apeal639a641o25.odt

very close to Prabhakar Sirsath and as such, it seems that both

were trying to lodge the report against the appellants in order to

settle the political score. The candidates of the appellants'

fraction have defeated the candidates of the group of Prabhakar

Sirsath during the Village Panchayat elections. This position is

also not disputed by the learned advocate for respondent No.2.

Thus, it is evident that there is political rivalry between the

parties. The record prima facie reveals that the allegations

levelled against the appellants are nothing but to take revenge for

settling political score.

11. In Vilas Pandurang Pawar and another vs. State of

Maharashtra, reported in (2012) 8 SCC 795, the Honourable

Supreme Court has observed that the duty is cast on the Court to

verify the averments in the complaint and to find out whether, the

offence under Section 3(1) of the Atrocities Act has been prima

facie made out. In subsequent landmark judgment of the

Honourable Supreme Court in Prathvi Raj Chauhan vs Union

Of India reported in AIR 2020 SC 1036, it has been observed

that if the complaint does not make out a prima facie case for

applicability of the provisions of the Atrocities Act, the bar

created by Section 18 and Section 18(A) shall not apply. Further

in the very same judgment, the Honourable Supreme Court in *10* apeal639a641o25.odt

paragraph No.32, which is the concurring view of one of the

Honourable Judge to the said judgment, it has been observed that

as far as the provision of Section 18A and anticipatory bail is

concerned, in cases where no prima facie materials exist

warranting arrest in a complaint, the court has the inherent power

to direct a pre-arrest bail. While considering any application

seeking pre-arrest bail, the High Court has to balance the two

interests: i.e. that the power is not so used as to convert the

jurisdiction into that under Section 438 of the Criminal

Procedure Code, but that it is used sparingly and such orders

made in very exceptional cases where no prima facie offence is

made out as shown in the FIR.

12. Another landmark judgment on the issue is delivered

by the Honourable Supreme Court in Shajan Skaria vs. State of

Kerala, 2024 SCC Online SC 2249 : 2024 INSC 625 wherein,

the guidelines for determining the issue as regards "when can it

be said that a prima facie case is made out in a given FIR/

complaint?", has been elaborately discussed. In paragraph

Nos.47 and 48 of this judgment, the Honourable Supreme Court

has observed as under:-

"47. Prima facie is a Latin term that translates to "at first sight" or "based on first impression". The expression "where no prima facie materials exist *11* apeal639a641o25.odt

warranting arrest in a complaint or FIR" should be understood as "when based on first impression, no offence is made out as shown in the FIR or the complaint". This means that when the necessary ingredients to constitute the offence under the Act, 1989 are not made out upon the reading of the complaint, no case can be said to exist prima facie.

48. As a sequitur, if the necessary ingredients to constitute the offence under the Act, 1989 are not disclosed on the prima facie reading of the allegations levelled in the complaint or FIR, then in such circumstances, as per the consistent exposition by various decisions of this Court, the bar of Section 18 would not apply and the courts would not be absolutely precluded from granting pre-arrest bail to the accused persons."

13. Very recently, the Honourable Supreme Court, while

adverting on the same issue, was pleased to deliver the judgment

in Kiran vs. Rajkumar Jivraj Jain and another, 2025 SCC

Online SC 1886 wherein, in paragraph Nos.6.1 and 6.2

following observations are made:-

"6.1 The absolute nature of bar, however, could be read and has to be applied with a rider. In a given case where on the face of it the offence under Section 3 of the Act is found to have not been made out and that the accusations relating to the commission of such offence are devoid of prima facie merits, the Court has a room to exercise the discretion to grant anticipatory bail to the accused under Section 438 of the Code.

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 FIR. The contents and the allegations in the FIR would be decisive in this regard. Furthermore, in reaching a conclusion as to whether a *12* apeal639a641o25.odt

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."

14. At this stage, it is to be noted that the appellants in

Criminal Appeal No.639/2025 are arrested on 21.07.2025 and

since then, they are behind bars. The investigation in the crime is

already completed and as per the statement of the learned APP,

the charge-sheet is likely to be filed within 2-3 days. Except the

offences under the Atrocities Act, other offences are bailable.

15. In view of the aforesaid facts and circumstances, it

can be prima facie observed that there is no prima facie case

made out against the appellants and the custodial interrogation of

the appellant in Criminal Appeal No.641/2025 is not warranted.

No purpose would be served by refusing bail to the appellants.

Therefore, the instant appeals deserve to be allowed by granting

bail to the appellants on certain conditions. Hence, the following

order:

ORDER

a) Both Criminal Appeal Nos.639/2025 and 641/2025

stand allowed and the impugned orders dated 11.08.2025 are

quashed and set aside.

                                *13*                   apeal639a641o25.odt



b)          In connection with Crime bearing FIR No.212/2025

registered on 20.07.2025 with Shirur Kasar Police Station,

District Beed for the offences punishable under Sections 115(2),

352, 351(2), 351(3), 3(5) of the Bharatiya Nyaya Sanhita, 2023

and Sections 3(1)(r), 3(1)(s) and 3(2)(va) of the Scheduled Castes

and Scheduled Tribes (Prevention of Atrocities) Act, 1989, the

appellants in Criminal Appeal No.639/2025 shall be released on

bail on their furnishing PR bond of Rs.25,000/- [Rupees Twenty

Five Thousand Only] each with one solvent surety/ security in

the like amount.

c) In the event of arrest of the appellant in Criminal

Appeal No.641/2025, in connection with Crime bearing FIR

No.212/2025 registered on 20.07.2025 with Shirur Kasar Police

Station, District Beed for the offences punishable under Sections

115(2), 352, 351(2), 351(3), 3(5) of the Bharatiya Nyaya Sanhita,

2023 and Sections 3(1)(r), 3(1)(s) and 3(2)(va) of the Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities) Act,

1989, he shall be released on furnishing PR bond of Rs.25,000/-

[Rupees Twenty Five Thousand Only] with one solvent surety/

security in the like amount.

d) The appellants shall attend the concerned police

station as and when called by the Investigating Officer till filing

of the charge-sheet.

                                        *14*                 apeal639a641o25.odt



      e)           The appellants shall not try to contact or pressurize

the witnesses or the informant, in any manner whatsoever.

f) The appellants shall not enter village Tembhurni,

Taluka Shirur Kasar, District Beed, till filing of the charge sheet

and they shall give their residential address to the concerned

Investigating Officer.

16. However, it is made clear that the observations made

in this order are prima facie in nature for the purpose of

adjudication of these appeals.

kps                            ( SUSHIL M. GHODESWAR, 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