Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Sampat Chandanshive vs The State Of Maharashtra
2026 Latest Caselaw 464 Bom

Citation : 2026 Latest Caselaw 464 Bom
Judgement Date : 16 January, 2026

[Cites 4, Cited by 0]

Bombay High Court

Sanjay Sampat Chandanshive vs The State Of Maharashtra on 16 January, 2026

2026:BHC-AUG:1523
                                                                         917.APPLN.2000.2025



                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       BENCH AT AURANGABAD

                              CRIMINAL APPLICATION NO. 2000 OF 2025
                                               IN
                                 CRIMINAL APPEAL NO. 955 OF 2025

                   Sanjay Sampat Chandanshive,
                   Age : 54 Years, Occu : Nil.,
                   R/o. Tembhurani, Tq. Jafrabad,
                   Dist. Jalna                                       ...APPLICANT

                             VERSUS

          1.       The State of Maharashtra
                   Through Police Station Officer,
                   Tembhurani, Tq. Jafrabad,
                   Dist. Jalna

          2.       X.Y.Z. (Victim)                                   ...RESPONDENTS
                                           WITH
                           CRIMINAL APPEAL NO. 955 OF 2025
                                            ***
           Ms. Helkute Nirmala K., Advocate for the Applicant (Through Legal
           Aid)
           Ms. U. S. Bhosale, APP for Respondent - State.
           Ms. Jamdhade Pratibha R., Advocate for the Victim (Through Legal
           Aid)
                                            ***
                                          CORAM : RAJNISH R. VYAS, J.

DATE : JANUARY 16, 2026 PER COURT :

1. This is an application for grant of bail and suspension of

sentence.

2. The applicant who is the original accused No.1 was

convicted by the Special Judge, Jalna in Special Case No.196 of 2023,

917.APPLN.2000.2025

for commission of an offence punishable under Section 377 of the

Indian Penal Code and directed to suffer rigorous imprisonment for

seven years and to pay fine. He was also convicted for commission of

offence punishable under Section 506 of the Indian Penal Code and

directed to suffer imprisonment for a period of one year, so also

deposit the pay of fine. The sentences were ordered to run

concurrently.

3. Sofar as offences under the provisions of the Protection of

Children from Sexual Offences Act are concerned, the applicant was

acquitted as well as for commission of offence punishable under

Section 66-E of the Information Technology Act.

4. In order to bring home the charge, the prosecution has

examined total 11 witnesses.

THE STORY OF PROSECUTION IN SHORT CAN BE SAID TO BE AS UNDER:

5. On the day of incident, the victim, who was a boy aged of

15 years (age was not proved by the prosecution) was taken by the

accused in a dilapidated quarter and there he was subjected to

unnatural sex. The video of said incident was prepared by accused

No.2, which was seen by PW-5.

917.APPLN.2000.2025

6. PW-5 then showed the said video to PW-1, who was the

father of the victim.

7. On the basis of information supplied by PW-1, the first

information report was registered.

8. During the course of investigation, the victim was

subjected to medical examination. It is in this background the

applicant was charge-sheeted, tried, and convicted for the commission

of offence punishable under Sections 377 and 506 of IPC.

9. Ms. Helkute, learned appointed counsel, submits that there

is absolutely no evidence to show that the victim was subjected to any

unnatural sexual intercourse, since the medical evidence in support of

the case of the prosecution is missing. She further submitted that even

the age of the victim was not proved and the co-accused were

acquitted. According to her, the acquittal of the applicant under the

provisions of the Protection of Children from Sexual Offences Act, and

Information Technology Act, was not challenged either by the State or

the victim, and therefore findings in that regard have become final.

10. Per contra, learned APP, Ms. Bhosale, has supported the

judgment and has categorically stated that though the age might not

917.APPLN.2000.2025

have been proved by the prosecution, the fact remains that the

testimony of PW-5, PW-1 and PW-2 is consistent. she submits that

nothing has been brought on record by way of cross-examination to

disbelieve the story advanced by the prosecution.

11. The learned counsel for the victim, Ms. Pratibha

Jamdhade, has supported the stand of the learned APP and has

submitted that there are absolutely no grounds made out by the

applicant for suspension of his sentence.

12. I have gone through the record of the case and the paper

book produced by the learned counsel for the applicant. It is necessary

to mention here that, in order to bring home the charge, the

prosecution has examined total 11 witnesses. Though PW-4, the

Medical Officer, has not stated anything about the injury on the private

part either of the victim or of the accused, the fact remains that PW-2,

who was at the relevant time, studying in the 8 th standard, has

categorically stated that he was subjected to the unnatural sex.

Nothing has been brought on record to show that there was any

attempt for false implication the applicant. The only stand taken by

the applicant regarding false implication is that, on the day of the

incident, accused No.1 had been to the stall which was run by PW-1

917.APPLN.2000.2025

and had eaten something there, due to which the dispute arose. Prima

facie, I do not find it to be a sufficient ground for false implication of

the appellant. The appellant was not on bail during the course of trial.

Now, by judgment of conviction, the presumption which is available to

the accused of innocence is lost. In that view of the matter, there is no

merit in an application for suspension of sentence. Hence, the same is

rejected.

13. Since the paper book is already tendered across the bar by

the learned counsel for the applicant, the matter can be fixed for final

hearing, as the accused is behind the bars.

14. The learned counsel for the appellant was appointed by the

legal aid, her fees be quantified as per Rules.

15. The learned counsel for the victim has ably assisted the

Court and she was appointed by the Court to represent the victim, her

fees be quantified to the tune of ₹ 7,000/-.

16. List the Criminal Appeal No.955 of 2025 on 30th January

2026.

( RAJNISH R. VYAS, 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