Bombay High Court
Nikita Jacob vs The State Of Maharashtra And Ors on 17 February, 2021
Author: Prakash D. Naik
Bench: Prakash D. Naik
1 of 14 56.ABA.441.2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
ANTICIPATORY BAIL APPLICATION NO.441 OF 2021
Nikita Jacob Applicant
versus
The State of Maharashtra Respondent
Mr.Mihir Desai, Senior Advocate, with Mr.Manoj Mohite, Senior
Advocate, with Mr.Girish Godbole i/by Mr.Abhishek Yende, Sanjokta
Dey and Varun Thokal for applicant.
Mr.H.S.Venegavkar, Special Public Prosecutor, for respondent no.2.
Mr.Swapnil S. Pednekar, APP, for State.
CORAM : PRAKASH D. NAIK, J.
DATE : 17th February 2021
PC :
1. This is an application under Section 438 of Code of Criminal
Procedure seeking transit anticipatory bail for a period of four weeks
to enable the applicant to approach appropriate Court for reliefs. The
applicant is apprehending arrest in connection with CR No.49 of
2021 registered at Special Cell, New Delhi for offences under
Sections 124A, 153, 153A, and 120B of Indian Penal Code.
2. The contention of the applicant is that she is a practicing
lawyer at Bombay High Court since 2014. She has volunteered in
environmental movement which helps to create awareness of various
environmental crises and concerns worldwide and helps to create a
positive change to the current system and structure in the world
today with non-violence means. She was deeply concerned with the
recent farm laws. Various environmental movements and activists
Manish Digitally signed by
Manish S. Thatte
including the applicant, have been researching and circulating
S. Thatte Date: 2021.02.20
15:42:16 +0530
information for raising awareness to encourage peaceful
2 of 14 56.ABA.441.2021.doc
participation and express solidarity with the protesting farmers who
have been protesting since long and have been discussing various
ways to support the farmers in the short and long term.
3. Mr.Mihir Desai, Senior Advocate, appearing for applicant
submitted that on 11th February 2021 the the Special Cell Unit of
Delhi Police accompanied by Constable from local Police Station,
visited house of applicant with search warrant and seized personal
documents and electric gadgets from the house of applicant. It is
submitted that during the search conducted by Special Cell Unit of
Delhi Police, search-cum-seizure memo was prepared and the
statement of applicant was recorded. It is difficult for her to move to
other State without protection under Section 438 of Cr.P.C to seek
appropriate relief as she has fear of getting arrested in transit on the
basis of aforesaid complaint. The applicant is a lawyer who supports
environmental causes. The alleged toolkit does not talk about any
violence. She has co-operated with investigation. She needs time to
move appropriate Court and hence protection be granted u/s 438 of
Cr.P.C for a period of four weeks. Toolkit came to light after the
incident of 26th January 2021 protest. Applicant is not named in FIR.
The apprehension of applicant is fortified by the fact that non-
bailable warrant has been issued against applicant by the Court at
Delhi. Hence, protection as prayed above may be granted for a
temporary period.
4. Learned counsel for respondent no.2 Mr.Venegavkar submitted
that the application is not maintainable in law. There is no provision
to grant such relief u/s 438 of Cr.P.C. This Court has no jurisdiction
to entertain this application. The officers of respondent no.2 had
visited residence of applicant and by following due process of law
3 of 14 56.ABA.441.2021.doc
search was conducted and her statement was recorded. However, on
the next day when the officers visited applicant's residence, she was
not available. Hence, warrant of arrest has been issued against
applicant. Copy of FIR is produced by him. It is submitted that
Section 7 of Cr.P.C constitute territorial divisions. The said provision
stipulates that every State shall be sessions division or shall consist of
sessions divisions, and every sessions division shall, for the purpose
of Code, be a district or consist of districts. The State may after
consultation with High Court, alter the limits or the number of such
divisions and district and State Government may after consultation
with the High Court, divide any district into sub-divisions and may
alter the limits or the number of such sub divisions. The powers
under Section 438 are exercised by High Court or Sessions Court. In
the light of Section 7 of Code, since the offence has occurred in
another State, this Court would have no jurisdiction to entertain this
application. He adverted to Article 214 of Constitution of India
which stated that there shall be a High Court for each State to
contend that Courts have jurisdiction over specific territory and not
beyond it. The offence is registered in the State of Delhi and for
want of jurisdiction, this Court cannot exercise powers u/s 438 of
Cr.P.C. It is further submitted that Court has to apply the test
whether cause of action has arisen within the jurisdiction of this
Court. Merely on account of residence of applicant, this Court
cannot invoke jurisdiction to exercise powers u/s 438. No direction
as prayed for by the applicant can be granted u/s 438 of Cr.P.C. It is
submitted that apart from registration of the offence in another
State, non-bailable warrant has been issued against the applicant by
the competent Court and therefore this Court will have no
jurisdiction to grant any relief. It is submitted that investigation is in
4 of 14 56.ABA.441.2021.doc
progress. Applicant's involvement is disclosed during investigation.
Toolkit is meant for inciting violence. There was violence in the
State of Delhi on 26th January 2021. Application may be dismissed.
5. Mr.Venegavkar has relied upon several decisions in support of
his preliminary objection about maintainability of this application.
Reliance is placed on decision of Supreme Court in Sandeep
Sunilkumar Lohariya Vs. Jawahar Chelaram Bijlani @ Suresh Bijlani
and others1. It is submitted that the Supreme Court in this decision
has expressed shock over the nature of order passed by Madhya
Pradesh High Court, granting transit bail to accused. He further
submitted that the accused had filed anticipatory bail application in
the nature of transit bail without provision under Cr.P.C.. The
Supreme Court has further observed that it is difficult to understand
as to under what provision and under what authority of law such
application was registered by the High Court. He relied upon Full
Bench decision of Patna High Court in case of Syed Zafrul Hassan
and others Vs. State2. He submitted that in the said decision the
Court has observed that application u/s 438 cannot be entertained in
respect of offence which is committed in another State for want of
jurisdiction. He also relied upon decision in case of Shailesh Jaiswal
Vs. The State of West Bengal and others3, where similar view was
taken by Calcutta High Court. He then relied upon decision of this
Court in the case of Dr.Augustine Francis Pinto and another Vs. The
State of Maharashtra and others4. It is contended that in the said
decision this Court has referred to the decision of Supreme Court in
the case of Sandeep Lohariya (supra) and other decisions and held
1 Special Leave to Appeal (Cri) No.4829/2013, dated 14-6-2013
2 AIR-1986-Patna-194
3 1998(2)-ALD(Cri)-924
4 ABA No.1599/2017, decided on 14-9-2017
5 of 14 56.ABA.441.2021.doc
that the jurisdiction for control and enquiry of criminal courts should
locale commission of crime and not residence of accused nor place
where he might choses to reside and/or found in other part of
country. In exercise of jurisdiction of anticipatory bail by High
Court or the Court of Sessions beyond the local limits of the
jurisdiction is limited to the extent of consideration of a bail within
its territorial jurisdiction or for the transitional period and it cannot
have jurisdiction to transgress into the local limits of the local
jurisdiction of any other High Court or Court of Sessions, which is
not under its superintendence and control within whose jurisdiction
alleged offence has been committed. The application was rejected
on the ground that it is not maintainable. Reliance is also placed on
decision of Supreme Court in case of Navinchandra N. Majithia Vs.
State of Maharashtra and others5. It is submitted that the Supreme
Court in the said decision has dealt with the issue of cause of action
and in the light of observations therein, present application cannot
be entertained as no cause of action has arisen within the jurisdiction
of this Court.
6. In reply to the objection about maintainability of the
application, Mr.Desai submitted that the applicant is seeking
temporary protection to enable her to approach appropriate Court
for seeking relief. There is imminent apprehension of arrest and till
she approaches the Court for seeking further reliefs, she needs to be
protected by exercise of powers u/s 438 of Cr.P.C. He submitted that
the co-accused Shantanu Muluk who was also apprehending arrest in
the present case, had preferred similar application before
Aurangabad Bench of this Court. Similar objection was raised by the
respondents, which has been dealt with by the Court and protection
5 AIR-2000-SC-2966
6 of 14 56.ABA.441.2021.doc
has been granted to the said applicant for a temporary period.
Mr.Desai pointed the decision of this Court in the case of Javed
Anand and another Vs. State of Gujarat and another 6. He submitted
that in this case the order passed in case of Sandeep Lohariya (supra)
and decision of the case of Dr.Augustine Francis Pinto and another
(supra) has been considered. Learned counsel pointed out
observation of learned Single Judge of this Court in paragraph 7 of
this decision, wherein reference is made to observation in paragraphs
9 and 10 of decision in the case of Dr.Augustine Francis Pinto. In
paragraph 8 of the said decision observations of Supreme Court in
the case of Sandeep Lohariya (supra) were quoted and observed that
prima facie the observations therein were made in the facts of that
case, considering the fact, that respondent therein had filed transit
bail application before Madhya Pradesh High Court after his
anticipatory bail application was rejected by Bombay High Court and
confirmed on two occasions by Supreme Court. It appears that in
that context the Supreme Court had made said observation. The said
order dated 14th June 2013 was an interim order and the matter was
listed for arguments on 12th July 2013 and finally the matter was
disposed of as infructuous since accused had surrendered. In
paragraph 10 of the said order reference is made to the decision of
Supreme Court in the case of State of Assam Vs. Barak Upatyaka
D.U.Karmachari Sanstha (2009)5-SCC-694. Paragraph 21 in the said
decision was reproduced. The Apex Court has explained
"precedent", as judicial decision containing a principle, which forms
an authoritative element termed as ratio decidendi. An interim order
which does not finally and conclusively decide an issue cannot be
precedent. In paragraph no.11 of the said decision of Javed Anand
(supra) it was observed that generally the powers of High Court in
6 ABA No.627/2018, dated 5-4-2018
7 of 14 56.ABA.441.2021.doc
anticipatory bail applications are limited to its territorial jurisdiction
and the said powers cannot be usurped by disregarding principle of
territorial jurisdiction, which is in the interest of the comity of the
Courts, however, there may be cases where if the said protection is
not granted, the liberty of an individual would be jeopardized. The
Court then referred the issue to the Division Bench. However,
protection was granted to the applicants therein. Apparently that
reference is still pending. Mr.Desai submitted that aforesaid decision
was challenged by respondents therein before Supreme Court. He
pointed out the order dated 9th April 2018 passed by Supreme Court
and contended that the order of this Court was confirmed with
observation that being an interim transit bail, it is made clear that it's
life as granted by Bombay High Court is limited up to 31 st May 2018
and it is for respondent to approach competent forum in the State of
Gujarat within the said period for further appropriate reliefs and the
forum concerned will consider the matter on its own merits.
7. Mr.Desai then pointed out the order passed by Division Bench
of this Court (Coram : S.S.Shinde and M.S.Karnik, JJ.) on 10 th
December 2020 in Criminal Anticipatory Bail Application (Stamp)
No.3041 of 2020. The said application was referred to the Division
Bench by learned Single Judge of this Court without relief. The
Division Bench has observed that due to paucity of time it is not
possible to hear the reference on merits, however, considering the
factual matrix of matter, protection as prayed for was granted to the
applicants therein. Mr.Desai submitted that although reference was
not answered, fact remains that the Division Bench has granted such
relief to the applicant therein. He also pointed out the decision in
the case of N.K.Nayar and others Vs. State of Maharashtra and
8 of 14 56.ABA.441.2021.doc
others7. He submitted that the Division Bench of this Court in this
decision has held that interim bail for temporary period can be
granted in connection with offence registered in another State. He
also relied upon decision of this Court in the case of Akhlaq Ahmed F.
Patel Vs. State of Maharashtra8, wherein the Court has considered
the issue relating to exercise of powers u/s 438 where non-bailable
warrant was issued against person.
8. Mr.Venegavkar submitted that while granting relief to co-
accused Shantanu Muluk, the Aurangabad Bench of this Court has
referred to the decision in the case of N.K.Nayar and others (supra).
The said decision was considered by this Court in the case of
Dr.Augustine Francis Pinto and another (supra) and it was observed
that in view of the decision in the case of Sandeep Lahoriya (supra),
the view expressed in the case of N.K.Nayar (supra) does not hold
the field as of today. He further submitted that this Court in some
cases has granted such relief, but issue of maintainability was not
raised before the Court.
9. I have perused the documents on record. Both the sides were
heard extensively. Offence is being investigated by respondent no.2.
Undoubtedly the FIR has been registered at New Delhi. It is not
disputed that the applicant is permanent resident of Mumbai. It is
also apparent that officers of respondent no.2 had visited residence
of applicant and seized her mobile phone and laptop. The seizure
memo was recorded and copy has been supplied to the applicant. It
is also apparent that the statement of applicant was recorded which
indicate that applicant had made herself available. The contention of
respondent is that on the next day when the Investigating Officer
7 (1985)-Cri.L.J.-1887
8 1998(2)-Mh.L.J.-932
9 of 14 56.ABA.441.2021.doc
made attempt to interrogate her, she was not found at her residence.
The submission of learned counsel for applicant is that co-operation
was extended by the applicant and since there was apprehension of
arrest, she moved an application before this Court immediately
thereafter. The apprehension is fortified by the fact that non-bailable
warrant was issued immediately at the instance of respondent no.2.
The relief sought by the applicant in this application is for temporary
period u/s 438 of Cr.P.C to enable her to approach appropriate Court
for appropriate reliefs as provided by law.
10. The respondents has raised preliminary objection about
maintainability of this application. The respondent has heavily relied
upon the order of Apex Court in the case of Sandeep Loharia. The
said decision was considered by this Court in the case of Javed
Anand (supra). The decision in the case of Dr.Augustine Francis
Pinto and another (supra) was also considered. The said decision
was challenged before Supreme Court as referred to hereinabove and
the order was confirmed. The Aurangabad Bench of this Court has
granted relief to the other accused in this case by order dated 16 th
February 2021 and while passing the order the Court has considered
the decision of Dr.Augustine Francis Pinto and another (supra), as
well as Sandeep Lohariya (supra) and the decision of Division Bench
of this Court in case of N.K.Nayar and others (supra).
11. In the case of N.K.Nayar (supra), the Division Bench of this
Court the issue relating to maintainability was urged before learned
Single Judge and the matters were referred to Division Bench. The
Court observed that an order of anticipatory bail would have a
relevancy to the moment of arrest of concerned person.
Consequently this Court would have jurisdiction if a person is likely
10 of 14 56.ABA.441.2021.doc
to be arrested at a place within jurisdiction of this Court. Reference
was made to some of the decisions where similar view was taken.
The Court granted relief for a period of one month. Learned counsel
for respondent no.2 has contended that in the case of Dr.Augustine
Pinto lit is observed that in the light of decision in Sandeep Loharia's
case the view expressed in N.K.Nayar's case does not hold the field.
It is pertinent to note that the decision in Dr.Augustine Pinto as well
as Sandeep Lohariya's case were dealt with in the case of Javed
Anand (supra) and in the order passed in the case of Shantanu
Muluk delivered on 16th February 2021. In Javed Anand's case, the
entire order in the case of Sandeep Lohariya was reproduced and it
was observed that said observations were made in the facts of that
case. The Court also accepted the submission of learned counsel for
applicant by relying upon decision in the case of State of Assam Vs.
Barak Upatyaka Dd.U.Karmachari Sanstha (Supra) that the interim
order dated 14th June 2013 passed in Lohariya's case is not binding
precedent. The said SLP was disposed off subsequently. On perusal
of order in Sandeep Lohariya's case, it is evident that the accused
was involved in commission of offence under Sections 302, 120B, 34
of IPC. Madhya Pradesh High Court granted transit bail on an
application for anticipatory bail. The order was stayed by Apex
Court. It was observed that order was passed without notice to State
of Maharashtra. Accused had applied for anticipatory bail before
High Court of Bombay. Application was rejected. The order of
Bombay High Court was upheld by Supreme Court. Another matter
was dismissed as withdrawn. The order of High Court was refused
to be interfered with and upheld. Second SLP was dismissed. In
spite of the said orders Madhya Pradesh High Court had entertained
transit bail application. In this context the Apex Court expressed
11 of 14 56.ABA.441.2021.doc
shock and it was also observed that under what provisions and
authority of law such application was registered and whether Bench
was appraised about order passed by Bombay High Court. The
subsequent order passed by Apex Court in Sandeep Lohariya's case
on 1st August 2013 was produced before the Court while deciding
application of Shantanu Muluk. Learned Judge in order dated 16 th
February 2021 has reproduced the said order which reads as under :
"The order passed by the High Court was in regard to a
transit bail and the observations made by this Court in
the order dated 14th June 2013 were with regard to
anticipatory bail and hence the observations made by
this Court in the order dated 14th June 2013 or in any
other order passed by this Court in these matters, will
not prejudice in any way the claim of the respondent
no.1 for either temporary or regular bail before the Trial
Court or the High Court which may be decided on its
own merits. We also make it clear that observations in
the order passed by this Court on 14 th June 2013 or in
any other order in these cases will not cause any
prejudice to the claim of any other accused in this
matter for anticipatory or regular bail before the High
Court or any other appropriate Court.
The Special Leave Petitions as also Criminal
Miscellaneous Petitions stand disposed of.
W.P.(Cri.)No.83 of 2013.
List this Writ Petition after two weeks."
12. I am in agreement with the view expressed by this Court in the
case of Javed Anand (supra) and in the case of Shantanu Muluk
(supra). Temporary relief to protect liberty and to avoid immediate
arrest can be granted by this Court. Generally the powers of High
Court in anticipatory bail applications are limited to its territorial
jurisdiction. However, as observed in the case of Javed Anand
(supra), there may be cases where if protection is not granted, liberty
12 of 14 56.ABA.441.2021.doc
of an individual would be jeopardized. The real cause of making
application under Section 438 is proposed arrest of person. In the
present case there is strong apprehension of arrest.
13. The other decisions relied upon by Mr.Venegavkar are in the
case of Syed Hassan (supra) and Sailesh Jaiswal (supra). The Courts
were considering whether Section 438 of Cr.P.C envisages grant of
anticipatory bail by High Court or Court of Sessions within country
irrespective of local of commission of the offence. It was held that it
cannot be done in view of territorial jurisdiction of Courts. The issue
of transit anticipatory bail is not under consideration. The decision
in the case of Navinchandra (supra) was delivered in different
context i.e. with regards to exercise of writ jurisdiction under Article
226 of Constitution of India by any High Court. These decisions
were relied upon in the case of Dr.Augustine Pinto (supra). As stated
above, the decision in Dr.Augustine Pinto was referred in case of
Javed Anand (supra) and in spite of that decision protection was
granted by this Court which has been confirmed by Apex Court. The
learned Single Judge of this Court had referred Criminal Anticipatory
Bail Application No.3041 of 2020 to the Division Bench of this court.
Although the reference was not decided, transit anticipatory bail was
granted in respect to case registered at Uttarakhand.
14. The investigating agency has sought arrest warrant from
concerned Court for arrest of applicant. The residence of applicant
was searched on 11th February 2021. The warrant was issued
immediately thereafter on 14th February 2021. The respondents had
challenged the maintainability of application also on ground that
warrant has been issued against applicant and application under
Section 438 Cr.P.C shall not be entertained. It is pertinent to note
13 of 14 56.ABA.441.2021.doc
that there is apprehension of immediate arrest. It is a warrant of
arrest. The warrant has not been issued in any proceedings after
taking cognizance of it. Learned counsel for applicant has placed for
consideration decision of this Court in the case of Akhlaq Patel
(supra) wherein application under Section 438 of Cr.P.C was
entertained and relief was granted in respect to non-bailable warrant
issued in pending proceedings by learned Magistrate. The objection
is devoid of merit.
15. It is also pertinent to note that pending reference the Division
Bench of this Court, as stated above, has granted such relief to the
applicants therein. Pending the reference the learned Single Judges
of this Court had also granted similar relief. Reference can be made
to the order dated 22nd December 2018 passed in Nagendra Bhutra
Vs. State of Maharashtra (ABA No.1783 of 2018) (2018-SCC Online-
Bom-20729), order dated 24th September 2019 passed in ABA
No.2074 of 2019 in the case of Bhawanji Gala Vs. State of
Maharashtra. The High Court of Karnataka has also granted similar
protection in the case of Gameskraft Tchnologies Pvt. Ltd and others
Vs. State of Maharashtra and another delivered in Criminal Petition
No.2681 of 2019 on 10th April 2019 (2019-SCC Online-Kar-520).
The Delhi High Court in the case of Surya Pratap Singh and another
Vs. State of Karnataka and another delivered in Bail Application
No.1937 of 2019 on 7th August 2019 (2019-SCC Online-Del-8533)
has also granted relief for a temporary period in exercise of powers
u/s 438 of Cr.P.C. Kerala High Court granted such relief in the case
of Ummer Farooque Vs. Union of India in Bail Application No.7384 of
2019 on 22nd October 2019 (2019-SCC Online-Ker-3458).
16. Thus, pending reference also reliefs were granted by this Court
14 of 14 56.ABA.441.2021.doc
in exercise of powers u/s 438 of Cr.P.C. As stated above, the Division
Bench has also granted such relief. The decision of Dr.Augustine
Francis Pinto and another (supra) and Sandeep Lohariya (supra) was
considered by this Court, as stated above. The co-accused who is
apprehending arrest in this case, is granted protection by
Aurangabad Bench of this Court on 16th February 2021. The
applicant has to make arrangements to seek appropriate reliefs in
other State. Since the applicant would be ultimately approaching the
Court having jurisdiction, it would not be appropriate to make any
observation on the merits of the case. In the light of factual matrix
of the case protection under Section 438 of Cr.P.C can be granted to
the applicant for temporary period of three weeks.
17. Hence, I pass following order :
ORDER
(i) In the event of arrest of applicant in connection with CR No.49 of 2021 registered at Special Cell, New Delhi, the applicant be released on bail on executing PR bond in the sum of Rs.25,000/- with one or more sureties in the like amount;
(ii) This protection is granted for a period of three weeks from today to enable the applicant to approach the competent Court for seeking appropriate relief ;
(iii) Anticipatory Bail Application is disposed of.
18. This order will be digitally signed by the Private Secretary of this Court. All concerned will act on production by fax or e-mail of a digitally signed copy of this order.
(PRAKASH D. NAIK, J.) MST