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

Peet Mohammed Shaikh vs State Of Maharashtra
2026 Latest Caselaw 1268 Bom

Citation : 2026 Latest Caselaw 1268 Bom
Judgement Date : 4 February, 2026

[Cites 0, Cited by 0]

Bombay High Court

Peet Mohammed Shaikh vs State Of Maharashtra on 4 February, 2026

2026:BHC-AS:5837

                    Prasad Rajput
                        (P.A.)                                                 13_BA_2869_2025.doc



                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  CRIMINAL APPELLATE JURISDICTION
                                      BAIL APPLICATION NO.2869 OF 2025

                    Peet Mohammed Shaikh                                            ...Applicant
                          Versus
                    State of Maharashtra                                            ...Respondent

                                               WITH
                              INTERIM APPLICATION NO.4043 OF 2025
                                                IN
                                 BAIL APPLICATION NO.2869 OF 2025
                    Afsana Bano Mansuri and Ors.               ...Applicants
                          Versus
                    State of Maharashtra                       ...Respondent

                    Mr. Tariq Khan, for the Applicant.
                    None for the Applicant in Interim Application No.4043/2025.
                    Ms. Gauri S. Rao, APP for the Respondent - State.
                    API - Gokul D. Bhoi, Khar Police Station, Mumbai, present.


                                                  CORAM          DR. NEELA GOKHALE, J.
                                                  DATED:         04TH FEBRUARY 2026
                    PC:-


                    1.               By this Application, the Applicant seeks his

                    enlargement on bail in connection with C.R. No. 53 of 2025

                    dated 21st January, 2025 registered with the Khar Police

                    Station, for the offences punishable under Sections 316(2),

                    318(4), 351(3), 3(5) and 111 of the Bharatiya Nyaya Sanhita

                    (for short 'BNS').


                                                            Page 1 of 7
                                                       th
                                                      4 February 2026


                   ::: Uploaded on - 04/02/2026                           ::: Downloaded on - 04/02/2026 20:52:36 :::
  Prasad Rajput
     (P.A.)                                             13_BA_2869_2025.doc


 2.               The facts of the case, in brief, are that the First

 Informant (now deceased) represented to the Applicant that

 he was the owner of piece and parcel of land situated at Khar.

 He induced the present Applicant to accept the development

 rights in the said land and proposed that they should enter

 into a partnership with 30% of profit and loss to the present

 Applicant and rest to the First Informant. Accordingly, an

 agreement was executed by and between the parties to

 develop the said land. It is the case of the prosecution that the

 Applicant has caused construction on the said land, however,

 later it transpired that the First Informant had misrepresented

 himself regarding the ownership and title of the said land

 being with him and forged documents to induce the present

 Applicant to collaborate with him in constructing the said

 building. It is also alleged that the present Applicant and the

 First Informant had induced various other purchasers to part

 with their money and allotted them flats in the building

 constructed by the Applicant. Since it now transpired that the

 First Informant was not the owner of the land and entire




                                     Page 2 of 7
                                th
                               4 February 2026


::: Uploaded on - 04/02/2026                       ::: Downloaded on - 04/02/2026 20:52:36 :::
  Prasad Rajput
     (P.A.)                                             13_BA_2869_2025.doc


 construction was illegal, the corporation has demolished the

 entire construction in the said land and have taken possession

 of the land. The First Informant erroneously and falsely

 implicated the Applicant in the present FIR. The Applicant

 was arrested on 17th February, 2025 pursuant to registration of

 the FIR.



 3.               The Applicant made an application seeking bail

 before the Addl. Sessions Judge, City Civil & Sessions Court,

 Greater Bombay, however, by order dated 27 th June, 2025, the

 said application was rejected. Hence, the Applicant has filed

 the present Bail Application for the reliefs as prayed.



 4.               Mr. Khan, learned counsel for the Applicant,

 submits that the Applicant himself was cheated by the First

 Informant. In fact, according to Mr. Khan, the Applicant

 herein has caused entire construction of the building with the

 money, which he received from all the purchasers. Ultimately,

 on account of forging in title document of the said land as




                                     Page 3 of 7
                                th
                               4 February 2026


::: Uploaded on - 04/02/2026                       ::: Downloaded on - 04/02/2026 20:52:36 :::
  Prasad Rajput
     (P.A.)                                             13_BA_2869_2025.doc


 committed by the First Informant, the corporation demolished

 the said building constructed on the said land. In these

 circumstances, Mr. Khan prays that the Applicant is falsely

 implicated in the alleged offence and it is the First Informant

 who should have been made an accused. He thus prays that

 the Applicant be enlarged on bail.



 5.               Ms. Rao, learned APP, although contests the Bail

 Application, has fairly conceded that the facts as narrated by

 the counsel for the Applicant are more or less correct. She,

 however, submits that the present Applicant and the deceased-

 First Informant have in fact effected cheating the flat

 purchasers. She, however, submits that charges have not been

 framed and the prosecution intends to examine 48 witnesses.



 6.               In these circumstances, it is unlikely that the trial

 will conclude in the near foreseeable future.


 7.               In view of the aforesaid, I am inclined to enlarge

 the Applicant on bail. It is accordingly ordered as under:-



                                     Page 4 of 7
                                th
                               4 February 2026


::: Uploaded on - 04/02/2026                       ::: Downloaded on - 04/02/2026 20:52:36 :::
  Prasad Rajput
     (P.A.)                                             13_BA_2869_2025.doc


                                     ORDER

i) The Applicant be enlarged on bail, on

executing PR Bond in the sum of Rs.1,00,000/ with

one or two local sureties in the like amount;

ii) The Applicant shall attend the Trial Court

concerned on each and every date unless exempted

by the orders of the Trial Court concerned;

iii) The Applicant shall also attend the Police

Station concerned once in a month between 11:00

a.m. to 02:00 p.m., till the charges are framed;

iv) If the Applicant has not deposited his

passport, if any, the Applicant shall deposit the same

with the Police Station concerned;

v) The Applicant shall not leave India, without

the permission of the Trial Court;

vi) The Applicant shall not tamper or attempt to

influence or contact the complainant, witnesses or

any person concerned with the case;




                                th
                               4 February 2026



  Prasad Rajput
     (P.A.)                                             13_BA_2869_2025.doc


       vii)       The Applicant shall inform his latest place of

residence and contact number immediately after

being released and / or change of residence or

mobile details, if any, from time to time to the Court

seized of the matter and to the Investigating Officer

of the Police Station concerned;

viii) The Applicant to co-operate with the conduct

of the trial;

ix) Any infraction of the aforesaid conditions

shall entail cancellation of bail.

8. Application is allowed in the above terms and is

accordingly disposed of.

9. It is made clear that the observations made herein

are prima facie and are confined to this Application and the

learned Trial Judge to decide the case on its own merits,

uninfluenced by the observations made herein.






                                th
                               4 February 2026



  Prasad Rajput
     (P.A.)                                                13_BA_2869_2025.doc


10. Since Bail Application is disposed of, nothing

survives for consideration in the Interim Application; hence

the same is also disposed of.

11. In any case by order dated 3rd October, 2025 last

opportunity was given to the Applicant to file Intervention

Application. Despite filing of Intervention Application none

appeared on behalf of the Intervenor.

(DR. NEELA GOKHALE, J)

th 4 February 2026

 
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