Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suraj Mohan Prasad vs The State Of Maharashtra And Anr
2026 Latest Caselaw 3819 Bom

Citation : 2026 Latest Caselaw 3819 Bom
Judgement Date : 16 April, 2026

[Cites 0, Cited by 0]

Bombay High Court

Suraj Mohan Prasad vs The State Of Maharashtra And Anr on 16 April, 2026

   2026:BHC-AS:17779


                                                                                   ba3232-25c.doc

     vai
                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CRIMINAL APPELLATE JURISDICTION
VASANT
ANANDRAO
IDHOL
                              CRIMINAL BAIL APPLICATION NO.3232 OF 2025

Digitally signed
by VASANT          Suraj Mohan Prasad                                       ...Applicant
ANANDRAO
IDHOL                        V/s.
Date: 2026.04.16   State of Maharashtra & Anr.                              ..Respondents
16:19:20 +0530

                                                WITH
                              CRIMINAL BAIL APPLICATION NO.2783 OF 2025

                   Chandrahas Bhim Prasad                       ...Applicant
                             V/s.
                   State of Maharashtra & Anr.                  ...Respondents


                   Mr.Gaurav Parkar for the Applicant in BA No.3232 of 2025.

                   Mr.Rahman Bashir Khan for the Applicant in BA No.2783 of
                   2025.

                   Mr.A.S. Gawai, APP for the State - Respondent in both the B.As.

                   Ms.Manisha Deokar for Respondent No.2 in both the B.As.

                   Ms.Prajakta Patil, PSI attached to Palghar Police Station is
                   present in Court.

                                       CORAM : R.M. JOSHI, J.
                                       DATE OF RESERVE : 8TH APRIL, 2026.
                                       DATE OF PRONOUNCEMENT : 16TH APRIL, 2026.

                   P.C:-
                   1.             Since both the applications arise out of the same

                                                          1/9




                           ::: Uploaded on - 16/04/2026               ::: Downloaded on - 16/04/2026 20:46:18 :::
                                                              ba3232-25c.doc

crime, by consent of both sides heard and decided together.

2.          This application is filed for regular bail in connection

with Crime No.89 of 2025 registered with Palghar Police Station

for the offence punishable under Section 64(1) of Bhartiya

Nyaya Sanhita, 2023 (BNS).

3.          Prosecutrix lodged report stating that on 15/03/2025,

around 12.30 pm, she was sitting in her store when, the

applicants came in her house for drinking water. Applicants were

her acquaintances as they are residents of her sister Mina's

village from Gorakhpur, Uttar Pradesh. She provided the water

as they were belonging from her sister's village. While she was

going to put the glass, Chandrahas came near her and started

appreciating her. At that time, she told him that "she doesn't

want to talk and asked both of them to leave the house

immediately forthwith stating that and she is not that kind of

woman. Suraj caught both of her hands and Chandrahas lifted

her saree from behind and started forcible sex with her. At that

time, she tried to scream, but Suraj pressed her mouth and she

couldn't scream. Due to sexual intercourse commenced by


                                    2/9




     ::: Uploaded on - 16/04/2026               ::: Downloaded on - 16/04/2026 20:46:18 :::
                                                               ba3232-25c.doc

Chandrahas there was bleeding and pain to her. Both thereafter

left her house. She was scared and stayed home. On 16/03/2025

there was bleeding and pain and therefore she came to Hospital

and her treatment was going on. She had lodged the complaint

against Chandrahas and Suraj.

4.          The prosecutrix was sent to medical examination and

medical report was obtained and included in the investigation

papers.    Her      supplementary    statement   was    recorded         on

19/03/2025, whereby she claimed             that the incident has

occurred on 14/03/2025 and by mistake disclosed the same to

be 15/03/2025. After conclusion of investigation, chargesheet

came to be filed. Learned Trial Court rejected the applications

for bail filed by the applicants. Hence these applications.

5.          Learned counsel for the applicants submit that this is a

case of false implication of the applicants in the crime in view of

the fact that Chandrahas decided to marry the sister of Suraj and

hence the prosecutrix has lodged false report against both of

them. It is his submission that material evidence on record

clearly indicates that the prosecutrix was in contact with the


                                    3/9




     ::: Uploaded on - 16/04/2026                ::: Downloaded on - 16/04/2026 20:46:18 :::
                                                               ba3232-25c.doc

applicant - Chandrahas and even after the alleged occurrence of

incident, she contacted him and also sent hasty message. It is his

submission that a person who is subjected to forcible sexual

intercourse would not contact perpetrator i.e. one of the

applicants. It is his further submission that there are material

inconsistencies in her statement with regard to the day on which

the incident has occurred. According to him when the

prosecutrix realized that the applicants were not present on the

spot on the alleged date of incident, she conveniently changed

the date of incident. It is submitted that though the prosecutrix

is relying upon the medical evidence, pertinently the Medical

Officer has not given any opinion with regard to the possibility

of the alleged injuries caused to the prosecutrix on account of

forcible sexual intercourse. It is submitted that the conduct of

the prosecutrix of recording consent for grant of bail before the

Sessions Court and conditional consent before this Court i.e.

subject to the applicant - Chandrahas marrying her, she has no

objection to the grant of bail, indicates that there is possibility of

there being consensual relationship between the             applicant -


                                    4/9




     ::: Uploaded on - 16/04/2026                ::: Downloaded on - 16/04/2026 20:46:18 :::
                                                                 ba3232-25c.doc

Chandrahas and the prosecutrix and since he is marrying to the

sister of Suraj, false case has been filed against them.

6.             Learned APP and learned counsel for Respondent No.2

opposed the application. Learned counsel for Respondent No.2

however, on instructions from the prosecutrix, who was present

in the Court, makes statement that she has no objection to grant

of bail to the applicant - Chandrahas provided he marries her.

On merits, they opposed the application by contending that the

allegations against the applicants are serious in nature and are

supported by medical evidence. With regard to the change in the

date of occurrence of the incident, it is        contended that it is

possible that by mistake the different date of incident is given

initially which is corrected at later point of time. It is submitted

that in the facts of the case, the applicants are not entitled for

bail.

7.             The prosecutrix recorded no objection for grant of bail

to the applicants before the Sessions Court. Similarly, before this

Court, submission is made that the applicant - if Chandrahas is

ready to marry her, she has no objection for grant of bail to him.


                                       5/9




        ::: Uploaded on - 16/04/2026               ::: Downloaded on - 16/04/2026 20:46:18 :::
                                                             ba3232-25c.doc

Thus the statements of the prosecutrix creates possibility of false

implication of the applicants as sought to be contended by the

learned counsel for the applicants. It is not the matter of co-

incidence to be ignored that the co-accused is the brother of a

girl with whom the applicant - Chandraha's marriage came to be

fixed. The record indicates that the prosecutrix was in contact

with the applicant - Chandrahas and       most importantly even

after occurrence of the alleged incident, she continued to stay in

contact with him. When this Court has raised specific query to

learned counsel for Respondent No.2 as to what is the reason for

which she had contacted the applicant - Chandrahas even after

the occurrence of the incident, it was answered that she wanted

the applicant - Chandrahas to take her to hospital. This Court

finds substance in the contention of the learned counsel for the

applicants that no victim would seek help from the perpetrator

of crime of sexual assault to take her to hospital. Prima-facie

therefore, the only inference which could be drawn is that the

applicant - Chandrahas and the prosecutrix were close to each

other and that the possibility of consensual relationship between


                                    6/9




     ::: Uploaded on - 16/04/2026              ::: Downloaded on - 16/04/2026 20:46:18 :::
                                                                ba3232-25c.doc

them is not ruled out. Consequently, the possibility to the false

implication in view of marriage of the applicant - Chandrahas

being fixing with the sister of the co-accused exists.

8.          Apart from the above facts, there are material

inconsistencies in the statement of the prosecutrix as to the date

on which the incident in question has occurred. During course of

hearing, when this Court posed the query to the learned APP as

to whether it is correct that the applicants have alibi on

15/03/2025, on instructions, learned APP confirmed the said

fact. In the light of this fact, a doubt is created as to whether the

change of date of occurrence of the incident is innocuous / bona-

fide or otherwise. Moreover, the Medical Officer has not given

any opinion to indicate the possibility of injuries caused to the

prosecutrix on account of forcible sexual intercourse is not ruled

out. Absence of           such opinion also creates doubt about the

medical condition of the prosecutrix, on account of anal

intercourse or for other reason. This however could be decided

only during trial. Suffice it to say that prima-facie doubt is

created by Applicants to the story of prosecution.


                                    7/9




     ::: Uploaded on - 16/04/2026                 ::: Downloaded on - 16/04/2026 20:46:18 :::
                                                               ba3232-25c.doc

9.              In the aforestated facts, the applicants after

conclusion         of the investigation and after filing of the

chargesheet, cannot be kept in jail by way of pre-trial sentence.

The apprehension of the prosecutrix of pressuring her can be

taken care by imposing appropriate conditions. The applicants

have no criminal history and they are not likely to flee from

justice.

10.          Hence the order :-

                                     ORDER:
a).          The Applications stand allowed.

b).          The Applicants be enlarged on bail in connection with

Crime No.89 of 2025 registered with Palghar Police Station on

furnishing PR bond of Rs.15,000/- each with one surety in the

like amount to the satisfaction of the Trial Court.

c). The Applicants not to enter the jurisdiction of Palghar

Police Station, except for attending the dates of hearing before

the Trial Court.

d). The Applicants to attend the Trial Court on each dates

of hearing unless exempted by the Trial Court.

ba3232-25c.doc

e). The Applicants not to contact any witness directly or

indirectly and not to interfere into the evidence of the

prosecution in any manner whatsoever.

f) Any breach of the above conditions would result into

cancellation of bail.

11. It is clarified that above observations are prima-facie in

nature and would not bind the Trial Court / parties during trial.

(R.M. JOSHI, 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