Bombay High Court
Nandkumar Baburao Naik vs The State Of Maharashtra on 4 January, 2022
Author: V. G. Bisht
Bench: V. G. Bisht
BA-2633-2021.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL BAIL APPLICATION NO. 2633 OF 2021
Nandkumar Baburao Naik ... Applicant
Versus
The State of Maharashtra ... Respondent
Mr. Aabad Ponda, Senior Advocate i/b Harshad Sathe and Saurabh
Butala, for the Applicant.
Mr. H. J. Dedhia, APP, for the State-Respondent.
CORAM : V. G. BISHT, J.
RESERVED ON : 09 th December, 2021.
PRONOUNCED ON : 04th January, 2022.
PC:-
. The present application has been moved by the applicant
under Section 439 of the Code of Criminal Procedure in C.R. No.
82 of 2021 registered with Khadak Police Station, District- Pune
for the offences punishable under Sections 307, 120B, 143, 147,
148, 149, 506(2) r/w 34 of the Indian Penal Code (IPC), Section
37(1), 135 of Maharashtra Police Act, Section 7 of Criminal Law
Rekha Patil 1/9
BA-2633-2021.odt
Amendment Act, Section 4(25) of Arms Act and Sections 3(1)(ii)
3(2), 3(4) of Maharashtra Control of Organized Crime Act (MCOC
Act).
2 It is the case of prosecution that on 21/02/2021 at about 8-
30 p.m. when the informant along with his friend Shubham Maruti
More was proceeding to visit his old house at Ganeshpeth Bamboo
Ali, Near Maharana Pratap Gym, at that time members of Bandu
Andekar gang by name Suraj Ganesh @ Gadiganya Ashok Vaddu,
Swaraj Wadekar, Rushabh Andekar, Aditya Ukarande along with 5
to 6 unknown persons came along with weapons in their hands like
sickle, palghan etc. The informant and his friend by seeing all the
accused started running in order to save their life. The prosecution
alleges that, however, all the aforesaid accused assaulted the
informant and his friend by fist and kicks. Accused Swaraj
Wadekar and Rushabh Andekar tried to assault the informant and
his friend by weapon palghan and sickle but they avoided the blows
and succeeded in escaping from there. Later on, the informant
lodged the report.
Rekha Patil 2/9
BA-2633-2021.odt
3 Mr.Ponda, learned senior Counsel for the applicant, at the
very outset submits that the Sanction so granted against gang
leader Balu Andekar is apparently bad in law and invited my
attention to the investigation papers in order to substantiate his
submissions. The sum and substance of learned senior Counsel is
that there is defective Sanction which cannot be sustained in law.
4 Coming to the applicant's case, learned senior Counsel
submits that neither the applicant is assailant nor was present at
the time of alleged incident. According to learned senior Counsel,
the applicant, according to prosecution agency, is supposed to be
associated with gang leader and accordingly he has been arraigned
as an accused. Investigation is completed. Charge-sheet has been
filed. Having regard to the fact that there is no complicity of
applicant in the alleged offence, he is liable to be released on bail,
argued learned senior Counsel.
5 Mr. Dedhia, learned APP, on the other hand, opposed the
submissions by contending that the applicant is engaged in
gambling business and is closely associated with gang leader Bandu
Rekha Patil 3/9
BA-2633-2021.odt
Andekar. According to learned APP, the present applicant used to
finance the said gang leader and then invited my attention to the
statement of confidential witness filed at page No. 521 of the
compilation. Having regard to the nature of offence, the applicant
doesn't deserve to be enlarged on bail, argued learned APP.
6 Perused investigation papers and Affidavit of investigation
official.
7 Admittedly, at the time of lodging of report the present
applicant was nowhere named by the informant. Even reading of
FIR as a whole would not show that the applicant was very much
present at the time of incident or he played any role in commission
of the principal offence.
8 It appears from the charge-sheet that during the course of
investigation it revealed that while the main accused and others
were conspiring to do away with the life of informant, the applicant
purportedly told them, "rqEgkyk dksVZ dsllkBh eh iSls iqjoqu lksMosu" and
thus showed his readiness to finance all the accused monetarily.
Rekha Patil 4/9
BA-2633-2021.odt
Thus, it seems that the prosecution wants to show that the
applicant was one of the conspirator in the alleged offence.
9 First, coming to the incident, I have gone through the
statements of witnesses, namely, Shubham More, Prathamesh
Suresh Suryawanshi, Akshay Vitthal Gite, Sanket Ramesh Badirage,
Rohit Arun Nagare and Mohasin Rafiq Shaikh. These witnesses
nowhere say about the involvement of accused in the incident of
assault. Even secret witnesses at page Nos. 521 and 522 whose
statements were recorded on 14/03/2021 nowhere indicate the
presence of applicant.
10 I have also gone through the statements of Anand Yevalekar
and Firdos Nasir Pathan. According to Anand Yevalekar, the
applicant is engaged in gambling business and his gambling den is
visited by all criminals and gundas. Main accused in the present
case Bandu Andekar and his associates give protection to his
business. Similar is the statement of Firdos Pathan. Thus, what is
clear from the statements of the above-said witnesses is that the
applicant is engaged in the business of gambling and is being given
Rekha Patil 5/9
BA-2633-2021.odt
protection by gang leader Bandu Andekar.
11 I have also gone through the statement of secret witness at
page 522. This witness claims to be ex-employee of the applicant
and his statement is that in the last week of February, 2021, the
applicant told him that he is required to help Bandu Andekar
monetarily. Since no other evidence is forthcoming, the statement
of this witness will have to be tested at the time of trial by the trial
Court. As far as the alleged conspiracy is concerned, as is claimed
by the prosecution, the present applicant is named in the charge-
sheet. However, it is not made clear as to what is the source of the
said conclusion of the criminal conspiracy between the applicant
and the gang leader Bandu Andekar.
12 As far as the aspect of Sanction as against the gang leader
Bandu Andekar is concerned, that is given at page No. 324 of the
compilation. It appears that there were two Crime Nos. viz. 54 of
2010, under Sections 307, 343, 147, 148, 149 of IPC and Section 3
(25) of Arms Act and Crime No. 1470 of 2020 under Sections 420,
465, 466, 467, 468, 471, 34 of the IPC. Out of these two Crime
Rekha Patil 6/9
BA-2633-2021.odt
numbers the said gang leader is acquitted in Crime No. 54 of 2010.
Remaining Crime No. i.e. 1470 of 2020 appears to be under
investigation and thus no charge-sheet has been filed. On the face
of it, the Sanction appears to be defective inasmuch as while the
reply of the Investigation Official shows that Crime No. 26 of 2021
registered with Vishrambaug Police Station, Pune, under Sections
307 etc. of IPC was also taken into consideration but the Sanction
does not show so.
13 In Ranjitsingh Bramhajeetsingh Sharma Vs. State of
Maharashtra and Anr. 1 the Hon'ble Apex Court made following
observations at para 44.
" The wording of Section 21(4), in our opinion,
does not lead to the conclusion that the Court must
arrive at a positive finding that the applicant for bail
has not committed an offence under the Act. If such
a construction is placed, the court intending to
grant bail must arrive at a finding that the applicant
has not committed such an offence. In such an
event, it will be impossible for the prosecution to
obtain a judgment of conviction of the applicant.
Such cannot be the intention of the Legislature.
1 (2005)5 SCC 299
Rekha Patil 7/9
BA-2633-2021.odt
Section 21(4) of MCOCA, therefore, must be
construed reasonably. It must be so construed that
the Court is able to maintain a delicate balance
between a judgment of acquittal and conviction and
an order granting bail much before commencement
of trial. Similarly, the Court will be required to
record a finding as to the possibility of his
committing a crime after grant of bail. However,
such an offence in futuro must be an offence under
the Act and not any other offence. Since it is
difficult to predict the future conduct of an accused,
the court must necessarily consider this aspect of
the matter having regard to the antecedents of the
accused, his propensities and the nature and
manner in which he is alleged to have committed
the offence."
14 From the above, it is clear that the applicant is allegedly
involved in the illegal activities of gambling. It is also not the case
of prosecution that the present applicant is an accused along with
gang leader in another crimes. Investigation is completed and
charge-sheet has been filed.
15 Having regard to the material on record, in my opinion, the
Rekha Patil 8/9
BA-2633-2021.odt
applicant has made out a case for grant of bail. Hence, the
following order.
ORDER
(i) Applicant- Nandkumar Baburao Naik shall be released on bail in C.R. No. 82 of 2021 registered with Khadak Police Station, District- Pune on his executing P .R. bond in the sum of Rs. 25,000/- with one or more sureties in like amount.
(ii) The applicant shall not tamper with the prosecution evidence and shall attend the trial regularly.
(iii) The observations made herein-above are prima-facie in its nature for the purpose of deciding the bail application only. The trial Court shall not be influenced by the observations while deciding the case on merits.
(iv) Bail before the trial Court.
(v) The application is allowed in the aforesaid terms and stands disposed of accordingly.
REKHA (V. G. BISHT, J.) PRAKASH PATIL Digitally signed by Rekha Patil 9/9 REKHA PRAKASH PATIL Date: 2022.01.04 16:08:56 +0530