Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uttam @ Baba Sapan Senapati vs State Of Maharashtra Thr Pso., Kalamna, ...
2026 Latest Caselaw 3294 Bom

Citation : 2026 Latest Caselaw 3294 Bom
Judgement Date : 1 April, 2026

[Cites 14, Cited by 0]

Bombay High Court

Uttam @ Baba Sapan Senapati vs State Of Maharashtra Thr Pso., Kalamna, ... on 1 April, 2026

                                                1                                   25 BA 341.26

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH : NAGPUR

                       CRIMINAL APPLICATION (BA) NO. 341/2026
                      (Uttam @ Baba Sapan Senapati Vs. State of Maharashtra)
----------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram,                            Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
--------------------------------------------------------------------------------------
                         Mr. A. M. Jaltare, Advocate for applicant.
                         Ms. T. H. Udeshi, APP for non-applicant/State.


                         CORAM: M. M. NERLIKAR, J.
                         DATED : 01/04/2026.

                                    Heard.


                         2.         By this application, the applicant is seeking bail in

                         connection with Crime No.491/2019 registered with Police

                         Station Kalamna, Nagpur for the offences punishable under

                         Sections 302, 307, 341, 323, 120-B 143, 147, 148, 149 of

                         the Indian Penal Code, Section 135 of the Maharashtra

                         Police Act read with Section 4, 25 of the Indian Arms Act.


                         3.         Brief facts of the prosecution story are that the

                         informant alleged that they are a group of transgenders led

                         by the Applicant who earn their livelihood by singing,

                         dancing and collecting amounts in ritual events performed

                         in the society. After completion of program, the money and

                         food collected by everyone during the day is brought to the

                         house of Applicant where it is distributed among everyone.
                    2                            25 BA 341.26

The present applicant had inquired with the group about

offerings collected since some members were not placing

the same offerings being offered to them before the

applicant.   It is alleged that the informant and some

associates accepted that they were not placing the offerings

before the applicant and they were taking them home.

Therefore, as punishment they were restrained from

earning daily livelihood for seven days. The deceased -

Pravin suggested to the applicant that the informant and

associates should be penalized by imposing fine instead of

giving such harsh punishment. It is alleged that, thereafter

it was decided that the old transgenders will not give

offerings to the applicant due to which there was verbal

argument between the applicant and the deceased. It is

alleged that on 04/06/2019, when the informant and the

deceased - pravin went to the house of the applicant after

work, Pravin was assaulted by the applicant and co-

accused by knife and therefore First Information Report

("FIR") came to be lodged.


4.      The learned counsel for the applicant submits that

the principal ground raised by the applicant is delay in

trial. He submits that the applicant was arrested on
                       3                                25 BA 341.26

05/06/2019.      Though the charge sheet was filed on

30/08/2019, the charges are only framed on 07/08/2024.

Even thereafter there is no progress in the trial and now

eight witnesses are examined by the prosecution. There

are total 11 accused persons. He submits that two accused

persons including the present applicant are behind bars.

All others are released on bail. This Court passed the order

on     07/08/2024     in     Criminal   Application    (BA)    No.

122/2024 by rejecting the application on the ground of

delay in trial as well as on merits. He submits that much

time has passed even after that passing of that order. He

submits that considering the long incarceration that is from

05/06/2019 till today, the applicant deserves to be granted

bail only on the ground of delay in trial.


5.       On the other hand, the learned APP submits that

the other co-accused persons those who were released on

bail, are not cooperating in the trial. She submits that on

one or the other pretext the matter is being adjourned.

This    Court   has       already   considered   the    applicant's

application on delay in trial, wherein this Court has

declined to grant bail on the said ground. She further

submits that there are criminal antecedents against the
                       4                              25 BA 341.26

applicant. The applicant is threatening the witnesses

during the course of trial and therefore the applicant does

not deserve to be granted bail.


6.         I   have       considered   the   rival   submissions.

Admittedly, this Court by order dated 07/08/2024 passed

in Criminal Application No. 122/2024 rejected the bail of

the applicant on the basis of merits as well as on the

ground of delay in trial. It would be necessary to reproduce

paragraph Nos. 17, 18, 19 and 20 as under:-


        "17. Another fact requires to be considered is,
        that since arrest of the applicant and other co-
        accused, there were attempts by the accused to
        delay the trial either by filing applications for
        discharge or by filing applications for bail. Not
        only this, some of accused made attempts to hold
        the trial by remaining absent. The report on
        record sent by learned Sessions Judge and
        certified copy of Roznama show that on every
        occasion, one or other co-accused remains absent
        and due to the absence of some of accused,
        charge could not be framed.


        18.    Thus, delay in the trial is neither caused by
        the prosecution nor by the court. However, the
        Presiding Officer took every effort to secure
        presence of accused and, thereafter, also charge
                    5                               25 BA 341.26

        could not be framed.

        19.   The Honourable Apex Court, in the case of
        Gurwinder Singh vs. State of Punjab and anr,
        reported in AIR 2024 SC 952, while considering
        the bail application under provision of the
        Unlawful Activities (Prevention) Act, 1967,
        considered "tripod test" (flight risk, influencing
        witnesses. tampering with evidence) and held
        that mere delay in trial pertaining to the grave
        offences as involved in the instant case cannot be
        used as a ground to grant bail.

        20.   Similar is the position in the present case
        as the offence alleged against the applicant is
        grave one. Insofar as the "tripod test" is
        concerned, admittedly, the applicant is at a flight
        risk and there is every reason to apprehend that
        if he is released on bail, he would not be
        available for trial. The applicant has already
        made attempts as to influencing witnesses and
        tampering of prosecution evidence."


7.      Admittedly, this order was passed on 07/08/2024.

Thereafter, it appears that this Court has called the status

report which shows that the trial is in progress and as

many as eight witnesses are examined. The charge-sheet

shows that 31 witnesses are going to be examined by the

prosecution. The status report further shows that the

witnesses are not attending the trial. I have carefully gone
                       6                              25 BA 341.26

through the entire status report.         Principally, it speaks

about either there is fault of the prosecution or the other

co-accused persons. It appears that the Trial Court had also

asked the Police inspector, Kalamna Police Station, Nagpur

to secure the presence of all prosecution witnesses and

accordingly     the   Court     had   fixed   the   program   on

11/12/2025,      12/12/2025        and   16/12/2025     for   the

evidence of prosecution witnesses. Accordingly, it appears

that eight witnesses are examined. However again

thereafter there is no progress except issuance of summons.

It further appears that even some of the accused persons

are not attending the trial. However, it is very difficult to

say that the applicant is at fault for the delay as the

applicant is behind bars since the year 2019.


         The Hon'ble Supreme Court in the case of Javed

Gulam Nabi Shaikh VS State of Maharashtra and Another,

(2024) 9 SCC 813; has in para no.17 held as under:-


         "17.             If the State or any prosecuting agency
         including the court concerned has no wherewithal to
         provide or protect the fundamental right of an
         accused to have a speedy trial as enshrined under
         Article 21 of the Constitution then the State or any
         other prosecuting agency should not oppose the plea
                     7                                  25 BA 341.26

         for bail on the ground that the crime committed is
         serious. Article 21 of the Constitution applies
         irrespective of the nature of the crime."


          Further in case of Sheikh Javed Iqbal VS State of

Uttar Pradesh, (2024) 8 SCC 293; it has been held in para

no.42, by the Supreme Court as under :

         "42.           This   Court   has,    time    and    again,
         emphasized that right to life and personal liberty
         enshrined Under Article 21 of the Constitution of
         India is overarching and sacrosanct. A constitutional
         court cannot be restrained from granting bail to an
         Accused on account of restrictive statutory provisions
         in a penal statute if it finds that the right of the
         Accused-undertrial      Under    Article     21     of     the
         Constitution of India has been infringed. In that
         event, such statutory restrictions would not come in
         the way. Even in the case of interpretation of a penal
         statute,   howsoever      stringent    it    may     be,    a
         constitutional court has to lean in favour of
         constitutionalism and the Rule of law of which liberty
         is an intrinsic part. In the given facts of a particular
         case, a constitutional court may decline to grant bail.
         But It would be very wrong to say that under a
         particular statute, bail cannot be granted. It would
         run counter to the very grain of our constitutional
         jurisprudence. In any view of the matter, K.A. Najeeb
         (supra) being rendered by a three Judge Bench is
         binding on a Bench of two Judges like us."
                      8                               25 BA 341.26

           Even in the recent judgment in case of Anoop

Singh .vrs. U.T. of J and K (SLP (Cri) No.1398/2026 ) vide

order dated 03/02/2026 has in paragraph no.8 held as

under :

           "8. The report is extremely disturbing. The report
           highlights the sorry state of affairs at the end of the
           prosecuting agency. We are at pains to note that in
           last 7 years, the prosecution has been able to
           examine only 7 witnesses. Prosecution still intends to
           examine 17 more witnesses. We wonder who are
           these 17 witnesses who are yet to be examined and
           if not examined, what would be the adverse effect on
           the case of the prosecution. However, the most
           unfortunate part of the report of the Trial Court is
           that past 82 hearings, not a single witness has been
           examined."


           In case of Pradeep Kumar @ Banu Vs. State of

Punjab (Criminal Appeal No.1341/2026 arising out of SLP

(Cri) No. 18775/2025 decided on 13/03/2026), has

observed   in paragraph Nos. 5, 6 and 7 which read as

under:-

           "5. Prosecution proposes to examine 23
           witnesses to drive home the charges against
           the appellant, but none has been examined.
           Thus, the trial is likely to take some time to
           conclude.
                    9                             25 BA 341.26

          6. Almost two years have passed since the
          appellant was arrested without trial having
          commenced      and     conclusion     thereof
          nowhere being in sight. Incarceration
          without trial amounts to punishment.

          7. Taking an overall view of the matter,
          we are of the considered opinion that
          further detention of the appellant pending
          trial is not necessary and, since the appeal
          deserves acceptance, the appellant may be
          admitted to an order for grant of bail."


Therefore though eight witnesses are examined, one does

not know how much time the prosecution is going to take

to conclude the trial. Already the applicant is behind bars

from six years and seven months. Considering all these

factors, and the exposition of law laid down by the Hon'ble

Apex Court in catena of cases, I am inclined to grant bail,

hence the following order:-

                         ORDER

(i) Criminal application is allowed and disposed of.

(ii) The applicant/accused Uttam @ Baba Sapan Senapati be released on bail in connection with Crime No.491/2019 registered with Police Station Kalamna, Nagpur for the offence punishable under Sections 302, 307, 341, 323, 120-B 143, 147, 148, 149 of the Indian Penal 10 25 BA 341.26

Code, Section 135 of the Maharashtra Police Act read with Section 4, 25 of the Indian Arms Act on his furnishing P.R. Bond of Rs. 25,000/- with one surety in the like amount.

(iii) The accused shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case, as also shall not tamper with the evidence.

(iv) The accused shall provide his residential address and cell number to concerned Police Station and shall not change his place of residence without prior intimation to the concerned Investigating Officer.

(v) The applicant/accused shall attend each and every date of trial regularly. If he fails to attend the trial for a single date or fails to comply with the aforesaid conditions, his default would entail the State to ask for cancellation of bail.

( M. M. NERLIKAR, J.)

Gohane

Signed by: Mr. J. B. Gohane Designation: PS To Honourable Judge Date: 02/04/2026 14:27:22

 
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