Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 23, Cited by 0]

Bombay High Court

Rajkishor Gunnidhi Das @ Raju Pandit vs The State Of Maharashtra on 7 April, 2021

Equivalent citations: AIRONLINE 2021 BOM 1247

Author: Revati Mohite Dere

Bench: Revati Mohite Dere

                                                                   35-BA-1564 @ 1574-2019.doc



                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL BAIL APPLICATION NO. 1564 OF 2019
                                       WITH
                 CRIMINAL INTERIM APPLICATION (STAMP) NO. 4405 OF 2020
                                       WITH
                    CRIMINAL INTERIM APPLICATION NO. 1415 OF 2020
                                         IN
                      CRIMINAL BAIL APPLICATION NO. 1564 OF 2019


            Rajkishor Gunnidhi Das @ Raju Pandit                       ...Applicant
                Versus
            The State of Maharashtra                                   ...Respondent

                                            WITH
                           CRIMINAL BAIL APPLICATION NO. 1574 OF 2019


            Richard Substatian Peter                                   ...Applicant
                 Versus
            The State of Maharashtra                                   ...Respondent

            Mr. Sudeep Pasbola a/w Mr. Karl Rustomkhan for the Applicant in
            BA/1564/2019

            Mr. Aniket Vagal for the Applicant in BA/1574/2019

            Mr. Mahesh Mulye, Spl. P.P a/w Mr. S. V. Gavand, A.P.P for the
            Respondent-State

                                               CORAM : REVATI MOHITE DERE, J.
                                               WEDNESDAY, 7th APRIL 2021
            P.C. :


            1                 Heard learned counsel for the parties.

SQ Pathan                                                                                          1/16



                ::: Uploaded on - 23/04/2021                    ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                   35-BA-1564 @ 1574-2019.doc


            2                 By these applications, the applicants seek their enlargement on

            bail in connection with C.R. No. 20 of 2018 registered with the Yellow

            Gate Police Station, Mumbai, for the alleged offences punishable under

            Sections 285, 387, 506, 120B r/w 34 of the Indian Penal Code (`IPC') and

            Sections 3 and 7 (2) of the Essential Commodities Act, 1955 (`EC Act')

            along with Clause 5 of the Motor Spirit and High Speed Diesel (Regulation

            of Supply and Distribution and Prevention of Malpractice) Order, 2005.

            Subsequently, the provisions of the Maharashtra Control of Organized

            Crime Act (`MCOC Act'), in particular, Sections 3(1)(ii), 3(2) and 3(4) of

            the MCOC Act were invoked.



            3                 Mr. Pasbola, learned counsel for the applicant-Rajkishor

            Gunnidhi Das @ Raju Pandit, in Bail Application No. 1564/2019 submits

            that the invocation of the provisions of the MCOC Act were without any

            basis. He submits that the facts will reveal that the complaint/FIR dated

            20th September 2018 was lodged only as against accused No.1-Sonu @

            Jamil Mohd. Hussain Qureshi and accused No.2-Mohd. Shish Ansari and

            that subsequently only on the basis of the statement of one witness, whose

            statement was recorded on 28th September 2018, the applicant was arrested.

            He submits that essentially the allegation as against the applicant is that he

            would purchase high speed diesel from ships and would sell the said diesel

SQ Pathan                                                                                         2/16



                ::: Uploaded on - 23/04/2021                   ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                      35-BA-1564 @ 1574-2019.doc


            to fishermen i.e. the applicant was allegedly involved in the business of

            smuggling of diesel.            He submits that by no stretch of imagination, can it

            be said that the applicant was the gang leader and was the head of the

            organized crime syndicate. He submits that infact, each of the accused

            were carrying-on their own business. He submits that after the first charge-

            sheet was filed on 13th December 2018, most of the statements came to be

            recorded, some time in March, May and November 2019. He submits that

            even the telephone transcript relied upon by the prosecution does not throw

            light or show that the applicant was a gang leader or head of the organized

            crime syndicate. He submits that there are 3 cases registered as against the

            applicant i.e. one with Vashi Police Station (C.R. No. 272/2012) under

            Sections 285, 34 of the IPC and Sections 3, 7 of the EC Act and two cases

            with the Yellow Gate Police Station, Mumbai (C.R. No. 16/2015) for the

            alleged offences under Sections 379, 285, 34 of the IPC r/w Sections 3, 7 &

            8 of the EC Act; and (C.R. No. 21/2017) for the alleged offences

            punishable under Sections 353, 336, 427, 280, 201, 120B of the IPC. He

            submits that out of the 11 accused, the applicant is charge-sheeted in 2

            cases with 2 of the co-accused i.e. in C.R. No. 16/2015 with accused No. 5-

            Noor Mohd. Bacchu Qureshi @ Chhota Noora and in C.R. No. 21/2017

            with accused No. 6-Nitin Gajanan Koli.                He submits that taking the

            prosecution case as it is, the bar of Section 21(4) of the MCOC Act would

SQ Pathan                                                                                            3/16



             ::: Uploaded on - 23/04/2021                         ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                   35-BA-1564 @ 1574-2019.doc


            not apply and as such there is no impediment in releasing the applicant on

            bail.      He submits that the applicant is ready to abide by any of the

            conditions that may be imposed by this Court, if enlarged on bail.


            4                 Mr. Vagal, learned counsel for the applicant-Richard Substatian

            Peter, in Bail Application No. 1574 of 2019 submits that the applicant was

            not working with the co-accused-Raju Pandit as a member of his syndicate.

            He submits that each of the accused were doing their own business i.e. sale

            of diesel. He submits that a perusal of the confessional statement of the

            applicant-Richard will reveal that the said applicant was conducting his

            own business and that there was no syndicate, as alleged by the

            prosecution.


            5                 Mr. Mule, learned Special Public Prosecutor vehemently

            opposes the applications. He submits that the applicant-Raju Pandit is the

            main gang leader and that there are statements of witnesses to that effect.

            Learned Spl. PP relies on the statement of a witness, which is at page 115

            of the application; the transcript of conversation between the applicant-

            Raju Pandit and the said witness and another transcript between applicant

            and accused No. 5-Chhota Noora (on the phone of accused No. 1's Uncle);

            the statement of witness dated 6th October 2018, which is at page 96 to

SQ Pathan                                                                                         4/16



                ::: Uploaded on - 23/04/2021                   ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                  35-BA-1564 @ 1574-2019.doc


            show that the witness was assaulted by a gang member i.e. by accused No.

            10-Ghonya @ Roshan Shirodkar; the statement of witness dated 15th March

            2019, which is at page No. 543 to show that the applicant is the head of the

            syndicate; statement of witness dated 18th March 2019, which is at page

            544 also to show that the applicant is the head of the syndicate; statement

            of witness dated 17th May 2019, which is at page 551, with respect to

            demand for vessels; the statement of witnesses dated 9 th and 14th November

            2019, which are at pages 199 and 784; and several other statements, to

            show that the applicant was the boss/head of the gang. Learned Spl. P.P

            also relied on the confessional statement of Richard (original accused No.

            4) recorded under Section 18 of the MCOC Act. Learned Spl. P.P submits

            that the applicant Richard's confessional statement recorded under Section

            18 of the MCOC Act clearly shows his complicity as well as the complicity

            of the co-accused-Raju Pandit and other accused.              He submits that the

            applicant-Raju Pandit, as the gang leader of the organized crime syndicate,

            would threaten people in the conduct of the business. He further submits

            that the applicant-Rau Pandit has 4 antecedents and that out of the said 4

            cases, he is acquitted in one of the said case.


            6                 Perused the papers with the assistance of learned counsel for

            the parties. According to the complainant, Shri Borse, Police Sub-Inspector

SQ Pathan                                                                                        5/16



                ::: Uploaded on - 23/04/2021                  ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                 35-BA-1564 @ 1574-2019.doc


            attached to the Yellow Gate Police Station, Mumbai, when he was on

            patrolling duty on 18th September 2018 along with other police staff, they

            spotted one fishing boat `Barkat' at Lakda Bandar at Sewree.                         On

            approaching the said boat and conducting inspection of the said boat

            `Barkat', they found that the said boat was unmanned at that particular time.

            On further search, they found 2 cans of diesel, one containing 35 litres and

            the other about 30-40 litres of diesel. The said Vessel was taken to Mogal

            Jetty and was seized under a panchanama on the very same day. The

            patrolling unit found that the said fishing boat was involved in the business

            of illegal sale of diesel. Accordingly, the police searched for the owner of

            the said Vessel. On 18th September 2018 at about 8:00 a.m, the owner of the

            said Vessel-Mohd. S. Ansari (original accused No. 2) arrived at the Yellow

            Gate Police Station, Mumbai, to inquire about the boat and informed PSI

            Shri Borse that he was the owner of the said boat bearing No.IND-MH-7-

            MM-386.


            7                 Upon further inquiry, the owner of the boat-Mohd. S. Ansari

            (accused No.2) disclosed that the said fishing boat was hired and was in

            possession of Sonu @ Jamil Mohd. Hussain Qureshi and his Uncle-Chhota

            Noora and that the said two persons i.e. Sonu (accused No.1) and Chhota

            Noora (accused No.5) had taken the said Vessel on monthly rent of

SQ Pathan                                                                                       6/16



                ::: Uploaded on - 23/04/2021                 ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                              35-BA-1564 @ 1574-2019.doc


            Rs. 30,000/- and on payment of deposit of Rs. 1,50,000/- from him.

            Mohd. S. Ansari (accused No. 2) is also alleged to have disclosed that his

            boat was involved in the business of smuggling of diesel and that he would

            receive Rs. 1/- per litre of diesel from Sonu @ Jamil and Chhota Noora i.e.

            accused Nos. 1 and 5 from the sale. On the basis of the said information,

            FIR was registered as against accused No.1-Sonu @ Jamil Qureshi and

            accused No. 5-Chhota Noora, with the Yellow Gate Police Station for the

            aforesaid offences


            8                 It is the prosecution case that during the course of

            investigation, the name of applicant-Raju Pandit was revealed, as the gang

            leader of the syndicate. It is the further case of the prosecution, that the

            applicant-Raju Pandit, as a gang leader, was carrying out smuggling of

            diesel along with Chhota Noora and other accused. According to the

            prosecution, the applicant-Raju Pandit, as the head of the organized crime

            syndicate, would threaten witnesses with dire consequences, if they did not

            purchase smuggled diesel through him or if they failed to supply boats to

            the applicant for ferrying smuggled diesel.     It is also alleged that the

            applicant-Raju Pandit extorted money from witnesses, if they refused to

            obey his orders.



SQ Pathan                                                                                    7/16



                ::: Uploaded on - 23/04/2021              ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                    35-BA-1564 @ 1574-2019.doc


            9                 During investigation, on the disclosure made by one of the

            witnesses, it was revealed that the applicant-Raju Pandit along with other

            co-accused had threatened this witness with fire arms and had demanded

            Rs. 20 lacs as extortion money, failing which, his daughter would be

            kidnapped.          The statement of the said witness is at page 115 of the

            application. The applicant-Raju Pandit was arrested in the said case on 24 th

            September 2018 and applicant-Richard was arrested on 28th October 2018.


            10                From a perusal of the statement, which is at page 115, it

            appears that the said witness is also in the business of sale of high speed

            diesel. Learned counsel for the applicant-Raju Pandit tendered a copy of

            the remand application in connection with C.R. No. 12/2019 in which the

            said witness whose statement is on page 115 is shown as a wanted accused.

            The said C.R. i.e. C.R. No. 12/2019 registered with the Yellow Gate Police

            Station, was registered for the alleged offences punishable under Section

            285 of the IPC and Sections 3, 7(1)(a)(h) of the EC Act along with

            provisions of the Motor Spirit and High Speed Diesel (Regulation of

            Supply and Distribution and Prevention of Malpractice) Order, 2005.


            11                It appears that during the course of the investigation i.e. after

            the arrest of accused No. 1-Sonu @ Jamil Qureshi and accused No.5-Noor

SQ Pathan                                                                                          8/16



                ::: Uploaded on - 23/04/2021                    ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                35-BA-1564 @ 1574-2019.doc


            Mohd. Qureshi, the telephone transcript taken from the mobile of accused

            No. 1-Sonu @ Jamil Qureshi revealed the conversation between accused

            No. 3-Raju Pandit and accused No. 5-Chhota Noora (Uncle of accused

            No.1). On 28th September 2018, the statement of witness, which is at page

            115 came to be recorded. On the basis of the said statement, Sections 387

            and 120B of the IPC were invoked, as against the accused. The

            confessional statement of applicant-Richard was recorded under Section 18

            of the MCOC Act, on 9 th November 2018. On 13th December 2018, the

            first charge-sheet was filed as against the applicants and other co-accused.

            After the filing of charge-sheet, the statements of some more witnesses

            came to be recorded, some time, during the period March 2019 to

            November 2019. According to the prosecution, the said statements, in

            particular, statements recorded during March 2019 to November 2019,

            show that the applicant-Raju Pandit was the gang leader of the said

            organized crime syndicate.


            12             The statement of witness at page 115, to a great extent, shows

            that the same is partly, hearsay and that the said witness had no personal

            knowledge of some of the information. He has stated that the applicant-

            Raju Pandit alongwith other co-accused was dealing with high speed diesel

            and had even demanded Rs. 20 lacs as extortion money and had threatened

SQ Pathan                                                                                      9/16



             ::: Uploaded on - 23/04/2021                   ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                    35-BA-1564 @ 1574-2019.doc


            to kill him. He has stated that thereafter, disputes between them were

            settled and that he would talk with the applicant-Raju Pandit on phone. He

            has further stated that from the conversation, he realised that there was a

            dispute with respect to accounts between him and his partners, resulting in

            quarrels between them. The said witness has produced the transcript of

            conversation between him and applicant-Raju Pandit, before the police.

            The said transcript is at page 65 of the application. A perusal of the said

            transcript prima facie shows that the conversation relates to business i.e.

            buying and selling of diesel, and is a regular conversation. A perusal of the

            conversation does not show that the said witness was threatened or there

            was any demand or extortion of money.


            13             Infact,      most   of   the   statements    which       are     allegedly

            incriminating, have been recorded belatedly, between March 2019 to

            November 2019 i.e. after more than 6 months of lodging of FIR. A perusal

            of the statements prima facie show that the accused were doing illegal

            business in high speed diesel, independently and at times, with each other.

            Most of the statements of witnesses with respect to the applicant-Raju

            Pandit, being the boss of the syndicate were recorded during the period

            from March 2019 to November 2019, belatedly. Needless to state that the

            evidentiary value of these statements will be tested at the time of the trial.

SQ Pathan                                                                                         10/16



             ::: Uploaded on - 23/04/2021                       ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                               35-BA-1564 @ 1574-2019.doc




            14             As far as the statement of applicant-Richard recorded under

            Section 18 of the MCOC Act, the same shows that the applicant-Raju

            Pandit was involved in the smuggling of high speed diesel and that if

            anyone smuggled diesel without his permission, he would report the same

            to the police, get the diesel confiscated and the people involved, arrested.

            The applicant-Richard, in his confessional statement has stated that hence,

            they would keep cordial relations with the applicant-Raju Pandit. He has

            further stated that in 2018, he purchased a boat worth Rs. 2,60,000/- for the

            purpose of fishing but his business never took off and therefore, he tried his

            hand at smuggling of diesel. He has stated that he knew that Chhota Noora

            (accused No. 5) used to hire boats and would sell oil stolen from barges.

            He has further stated that as he was in need of money and he knew Chhota

            Noora, he rented his boat at Rs. 30,000/- per month to Chhota Noora and

            also took a deposit of Rs. 2 lacs from him. He has further stated that in

            2017, he handed over the boat to Chhota Noora for the purpose of

            smuggling diesel; that initially Chhota Noora paid him Rs. 50,000/-,

            however, later, he started avoiding making payments, as a result of which,

            he took the boat back from Chhota Noora in November 2017. He has

            further stated that in the meantime, he started selling diesel from the barge

            on a small-scale and started providing the same to the local fishermen. He

SQ Pathan                                                                                    11/16



             ::: Uploaded on - 23/04/2021                  ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                35-BA-1564 @ 1574-2019.doc


            has further stated that Chhota Noora and the applicant-Raju Pandit assured

            to help him smuggle diesel with the help of Government Officers and in

            return, asked for Rs. 2,50,000/-. He has stated that he gave Rs. 1,00,000/-

            but was unable to give the balance amount to the applicant-Raju Pandit and

            hence, applicant-Raju Pandit was after him. He has further stated that as

            Chhota Noora and applicant-Raju Pandit were suffering losses, they

            informed the Colaba Police Station of the illegal smuggling business

            carried out by him (Richard), pursuant to which, he was arrested in

            December 2017 and his boat was confiscated. Applicant-Richard has stated

            that subsequently, he settled the dispute amicably with the applicant-Raju

            Pandit. According to the applicant-Richard, Chhota Noora and Raju Pandit

            cheated him and hence, he decided to provide information against them, to

            the Yellow Gate Police Station. He has further stated that in 2018, Raju

            Pandit came to his house and informed him that due to the information

            provided by him (Richard), action was taken against him. He has stated

            that Raju Pandit offered him to be a part of his business, pursuant to which,

            they mutually agreed to work together. He has further stated that Raju

            Pandit had a strong hold over the business. The confessional statement of

            applicant-Richard shows that he was also in the business of illegal

            smuggling of diesel and so was the applicant-Raju Pandit; that although

            initially applicant-Richard had started his own business and that later, at the

SQ Pathan                                                                                     12/16



             ::: Uploaded on - 23/04/2021                   ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                 35-BA-1564 @ 1574-2019.doc


            behest of Raju Pandit, the police arrested him for illegal sale of diesel, after

            which, they started working together.


            15             Prima facie, it appears that the applicants were individually as

            well as together, were doing the business of illegal sale of high speed diesel

            and that they would smuggle high speed diesel from Vessels and sell it to

            fishermen. Neither of the applicants, is the owner of the boat `Barkat',

            which was intercepted by the police nor has the prosecution been able to

            show that the applicants were involved with the high speed diesel found in

            the said vessel. As noted earlier, the statements of some of the witnesses,

            who have alleged that the applicant-Raju Pandit was the gang leader of the

            syndicate were recorded belatedly.        The evidentiary value of the said

            statements will be considered by the trial Court, during trial. However,

            prima facie, having regard to the illegal activities of the applicants in

            selling diesel, and their antecedents, it would be appropriate to impose

            stringent conditions on the applicants, whilst enlarging them on bail.


            16             Considering the material on record, the bar of Section 21(4) of

            the MCOC Act would not apply. Accordingly, the applications are allowed

            on the following terms and conditions :



SQ Pathan                                                                                      13/16



             ::: Uploaded on - 23/04/2021                    ::: Downloaded on - 05/09/2021 17:05:29 :::
                                                                 35-BA-1564 @ 1574-2019.doc


                                               ORDER

(i) The applicant- Rajkishor Gunnidhi Das @ Raju Pandit be enlarged on bail, on executing PR Bond in the sum of Rs. 1,00,000/- with two local solvent sureties in the like amount;

(ii) The applicant-Richard Substatian Peter be enlarged on bail, on executing PR Bond in the sum of Rs. 50,000/- with one or more sureties;

(iii) Both the applicants shall attend the Yellow Gate Police Station every fortnight, on a Monday between 9:00 a.m. to 11:00 a.m, till the conclusion of the trial;

(iv) The applicant-Rajkishor Gunnidhi Das @ Raju Pandit shall not enter the jurisdiction of the Yellow Gate Police Station (except for the purpose of attending the Yellow Gate Police Station), Uran Police Station, Mandwa Police Station and Mora Police Station, till the conclusion of the trial;

(v) The applicants shall not tamper with the evidence or attempt to influence, intimidate, threaten or contact the complainant, witnesses or any person concerned with the case; SQ Pathan 14/16 ::: Uploaded on - 23/04/2021 ::: Downloaded on - 05/09/2021 17:05:29 :::

35-BA-1564 @ 1574-2019.doc

(vi) The applicants shall not indulge in any illegal activities;

(vii) The applicants shall inform their latest places of residence and mobile contact numbers 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 concerned Police Station;

(viii) The applicants to cooperate with the conduct of the trial and attend the trial Court on all dates, unless exempted;

(ix) The applicants shall file undertaking with regard to clauses (iii) to (viii) in the trial Court, within three weeks of their release;

(x) If there is breach of any of the aforesaid conditions, the prosecution shall be at liberty to seek cancellation of the applicants' bail.

17 The Bail Application Nos. 1564/2019 and 1574/2019 are accordingly disposed of.

SQ Pathan 15/16 ::: Uploaded on - 23/04/2021 ::: Downloaded on - 05/09/2021 17:05:29 :::

35-BA-1564 @ 1574-2019.doc 18 In view of the disposal of the Bail Application No. 1564/2019, nothing survives for consideration in Interim Application (Stamp) No. 4405/2020 and Interim Application No. 1415/2020. The same are disposed of accordingly.

19 It is made clear that the observations made herein are prima facie, and the trial Court shall decide the case on its own merits, in accordance with law, uninfluenced by the observations made in this order. 20 All concerned to act on the authenticated copy of this order.

REVATI MOHITE DERE, J.

SQ Pathan 16/16 ::: Uploaded on - 23/04/2021 ::: Downloaded on - 05/09/2021 17:05:29 :::