Bombay High Court
Mohammad Farid S/O Md. Jakeriya vs The State Of Maharashtra on 21 June, 2022
Author: S. G. Mehare
Bench: S. G. Mehare
1 909-ABA.310-22.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
909 ANTICIPATORY BAIL APPLICATION NO.310 OF 2022
MOHAMMAD FARID S/O MD. JAKERIYA
VERSUS
THE STATE OF MAHARASHTRA
...
Advocate for Applicant : Mr. Rahate Satyajeet J.
APP for Respondent-State : Mr. S. B. Narwade.
...
CORAM : S. G. MEHARE, J.
DATE : 21.06.2022
PER COURT :-
1. Heard the learned counsel for the applicant and the
learned APP for the State.
2. Learned counsel for the applicant would submit that he
has no concern with the alleged incident. The vehicle involved
in the incident was sold by document dated 20.09.2021 to the
co-accused, who was in possession of the contraband articles.
The document of transfer was executed, and the forms of
transfer have also been executed. However, the transfer
documents have not been submitted to the Office of the
Transport for appropriate transfer. But the fact remains that
since September 2021, the vehicle involved in the incident has
been exclusively in possession and under the ownership of the
::: Uploaded on - 22/06/2022 ::: Downloaded on - 23/06/2022 06:02:16 :::
2 909-ABA.310-22.odt
co-accused. He has given the false answer in interrogation to
the police that the applicant has a role to play in the alleged
offence.
3. Learned APP has strongly opposed the application,
contending that the so-called transaction is not a real
transaction but a practice in committing such types of offences.
He relied on a bunch of case laws as regards the applicability
of Section 328 of the I.P.C. He has also pointed out that the
transfer of the vehicle is not legal and authorized; therefore,
the possession of the contraband should be assumed in the
custody of the applicant.
4. Per contra, learned counsel for the applicant has also
filed various judgments as regards the applicability of Section
328 of the I.P.C. There are judgments from both sides, and the
issue as pointed out by the learned APP as regards the
applicability of Section 328 of the I.P.C. is pending before the
Apex Court. Be that as it may, here, the issue is different. The
applicant had a specific case that the vehicle in which the
contraband articles were transported was given in the
possession of the co-accused in the year 2021 by document of
sale. Since then, the applicant has no control over the said
vehicle. The learned counsel for the applicant has made a
::: Uploaded on - 22/06/2022 ::: Downloaded on - 23/06/2022 06:02:16 :::
3 909-ABA.310-22.odt
specific statement that the co-accused who was driving the
vehicle involved in the crime was never his driver. But only to
bring the applicant under the Criminal Law, he has been
arraigned as an accused.
5. Apparently, it appears that the vehicle involved in the
incident was given in possession of co-accused Akbar Khan
Mehboob Khan on 20.09.2021. The vehicle was purchased by
taking a loan from I.C.I.C.I. Bank. However, the bank appears
to have not been intimated about the transaction. Therefore,
the applicant has purchased the insurance policy and still
paying the E.M.I.s. The learned counsel for the applicant had
pointed out that the co-accused Akbar Khan is paying him the
money by installment by depositing in his bank account. This
Court is not hearing on the validity of the sale transaction of
the vehicle involved in the crime, but has to consider the prima
facie case. Prima facie, the applicant is able to satisfy the Court
that on the day of the incident, he has no control and
conscious possession over and of the vehicle involved in the
incident. Such a balanced situation may help the applicant in
getting protection. In the facts and circumstances of the case,
the application deserves to be allowed. Hence, the following
order :
::: Uploaded on - 22/06/2022 ::: Downloaded on - 23/06/2022 06:02:16 :::
4 909-ABA.310-22.odt
ORDER
(i) The application is allowed.
(ii) In the event of arrest of the applicant Mohammad Farid S/o Md. Jakeriya, in connection with Crime No.30 of 2022, registered with Police Station Parbhani Rural, District Parbhani for the offences punishable under Sections 328, 188, 271, 273 read with Section 34 of I.P.C., be released on bail on furnishing P.B. and S.B. of Rs.20,000/- (Rupees Twenty Thousand only) with one solvent surety of the like amount on the conditions that he shall attend the Police Station on every Thursday between 11.00 a.m. to 1.00 p.m. till 25.07.2022. He shall not tamper with the prosecution witnesses.
(iii) Humdast allowed.
(S. G. MEHARE, J.)
...
vmk/-
::: Uploaded on - 22/06/2022 ::: Downloaded on - 23/06/2022 06:02:16 :::