Bombay High Court
Bilal Salim Sayed And Anr vs The State Of Maharashtra And Anr on 5 December, 2022
Author: Prithviraj K. Chavan
Bench: Revati Mohite Dere, Prithviraj K. Chavan
6-wp-1550-2021.doc
Shailaja
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
WRIT PETITION NO.1550 OF 2021
1. Bilal Salim Sayed ]
2. Sadik Bamboat ] Petitioners
Vs.
1. State of Maharashtra ]
(Through Mahim Police Station) ] Respondent No.1
2. Shoaib Usman Shaikh ] Respondent No.2
.....
Mr. Rohit Sawant, for Petitioners.
Mr. K.V. Saste, A.P.P, for Respondent No.1-State.
Mr. Ajit Paranjape i/b Mr. Maqsud Patel, for Respondent No.2.
.....
CORAM : REVATI MOHITE DERE &
PRITHVIRAJ K. CHAVAN, J.J.
DATE : 5th DECEMBER, 2022.
ORDER:[Per Prithviraj K. Chavan, J.]:
1. Heard learned Counsel for the petitioners, learned A.P.P appearing for the Respondent No.1-State and the learned Counsel appearing for the respondent No.2.
2. Rule. Rule is made returnable forthwith, with the consent of the parties, the petition is taken up for final disposal.
1 of 6
Digitally signed by SHAILAJA
SHAILAJA SHRIKANT SHRIKANT HALKUDE
6-wp-1550-2021.doc
Learned A.P.P waives notice on behalf of the respondent No.1-
State and Mr. Paranjape, learned Counsel waives notice on behalf of the respondent No.2-first informant.
3. The petitioners herein have invoked inherent powers of this Court under section 482 of the Code of Criminal Procedure, 1973 (for short "Cr. P.C") alongwith Article 226 of the Constitution of India, inter alia, praying for quashing the First Information Report (for short "F.I.R") registered with the Mahim Police Station bearing No.288 of 2020 on 7th November, 2020 for the alleged offences punishable under sections 141, 143, 147, 149, 324, 504, 188, 269, 270 and 323 of the Indian Penal Code and 4 and 5 of the Epidemic Disease Act lodged by respondent No.2 on the premise that the parties have amicably resolved their dispute.
4. It is pertinent to note that there is a cross case registered by petitioner No.1 herein on the same day with the same Police Station vide C.R. No.289 of 2020 against respondent No.2 and his acquaintances making identical allegations, consequent upon which, same sections came to be invoked against respondent 2 of 6 6-wp-1550-2021.doc No.2 also, along with sections 4 and 5 of the Epidemic Disease Act.
5. Briefly stated, prosecution case is that on 6th October, 2020 around 21.30 hours when the respondent No.2-first informant was standing outside his house, he noticed a local lady namely Shahrunissa scolding some boys who were fighting on the road. The said boys abused Mrs. Shahrunissa and left the spot. After a while, the petitioners along with some persons came to the spot and assaulted the first informant with a pointed object on his back. Another accused assaulted the first informant with kick and blows. Since the first informant fell on the ground, he could not see the persons assaulting him.
6. Respondent No.2 thereafter approached the respondent No.1 and lodged an F.I.R, as above.
7. Charge-sheet has not yet been filed in this case. The petitioners have filed this petition seeking quashing of the C.R in view of an amicable settlement between the respondent No.2 and them.
3 of 6 6-wp-1550-2021.doc
8. We have perused the papers, so also, the medical certificate issued by K.B. Bhabha Hospital, Bandra (West) to the respondent No.2. It depicts simple injury in the form of abrasion and contusion on the nose, abdomen and back of the respondent No.2 which is by some blunt object.
9. Learned Counsel appearing for the petitioners submits that the parties have amicably settled their dispute and as such, the respondent No.2 has no objection if the proceeding i.e the aforesaid C.R. is quashed and set aside, in view of the amicable settlement between the parties.
10. Learned Counsel appearing for the respondent No.2 has tendered an affidavit of the respondent No.2 duly affirmed before the Notary. The said affidavit is taken on record. Learned Counsel for the respondent No.2 has also tendered a photostat copy of the Aadhar Card of the respondent No.2. The same is taken on record. The respondent No.2 is present in the Court and he reiterates the contents of the said Affidavit. Learned 4 of 6 6-wp-1550-2021.doc Counsel for the respondent No.2 identifies the respondent No.2. Learned A.P.P has also verified the original Aadhar Card of the respondent No.2.
11. In view of the same, respondent No.2 has no objection for quashing of the proceedings as against the petitioners. On being asked, the respondent No.2 reiterates what is stated by him in the affidavit, that he has no objection to quashing of the proceedings.
12. Having considered the nature of the allegations, nature of the dispute, amicable settlement between the parties, no objection of the respondent No.2 and the judicial pronouncements of the Apex Court in Gian Singh Vs. State of Punjab and another 1 and Narinder Singh and others Vs. State of Punjab and another 2, there is no impediment in allowing the petition.
13. The petition is accordingly allowed and the F.I.R registered vide C.R. No.288 of 2020 against the petitioners registered with the Mahim Police Station, Mumbai is quashed and set aside. 1 (2012) 10 SCC 303 2 (2014) 6 SCC 466 5 of 6 6-wp-1550-2021.doc
14. Rule is made absolute in the aforesaid terms and the petition is disposed of accordingly.
15. Each of the petitioners and the respondent No.2 to deposit costs of Rs.20,000/- with the Mumbai Police Welfare Fund bearing Account No.465010100008693, IFSC No.UTIB0000465 by 13th January, 2023.
16. Stand over to 13th January, 2023, for recording compliance of the said order directing deposit of costs.
17. All the parties to act upon the authenticated copy of this order.
[PRITHVIRAJ K. CHAVAN, J.] [REVATI MOHITE DERE, J.] 6 of 6