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 20, Cited by 0]

Bombay High Court

Salman Ismail Khan vs The State Of Maharashtra on 11 February, 2026

2026:BHC-NAG:2373


                                                         1                           24) Apeal 4-2026   111

                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            NAGPUR BENCH, NAGPUR.

                     CRIMINAL APPLICATION (APPA) NO. 08 OF 2026
                                        IN
                          CRIMINAL APPEAL NO. 04 OF 2026
                                        SALMAN S/O ISRAIL KHAN
                                                  VS
                                        STATE OF MAHARASHTRA
     ____________________________________________________________________________________________
     Office Notes, Office Memoranda of Coram,
     appearances, Court's orders of directions          Court's or Judge's order
     and Registrar's orders.
                        Shri A.S.Manohar, Advocate for appellant/applicant.
                        Ms. S.S. Dhote, APP for respondent/State.

                               CORAM           :   NEERAJ P. DHOTE, J.
                               DATE            :   11/02/2026


                                         This is an application for suspension of sentence
                              imposed by the learned Special Judge and Additional
                              Sessions Judge, Gondia, in Special (MCOCA) Case No.
                              103/2020, dated 18/11/2025, convicting and sentencing
                              the Applicant/Appellant as follows:-


                                      " Accused No. 1 to 5 and 7 to 9 are hereby convicted as per
                                      Sec. 235(2) of Cr.P.C. for the offence punishable under Section
                                      147, 148, 307 r/w 149, 397, 120(B) of the Indian Penal Code,
                                      1860, Sec. 39 r/w 192 of Motor Vehicle Act and Sec. 3(1)(ii),
                                      3(2), 3(4) of the Maharashtra Control of Organised Crime Act,
                                      1999 in Crime No. 159/2016 registered with Police Station,
                                      Rawanwadi, Dist. Gondia.

                                      2. However, offence committed by accused persons fell within
                                      ambit of MCOC Act, 1999 as well, therefore in view of
                                      discussion made aforesaid conviction under MCOC Act will
                                      prevail over charges under IPC and M.V. Act. Hence, for the
                                      offence punishable under Sec. 3(1) (ii) of MCOC Act, 1999
                      2                          24) Apeal 4-2026   222

accused Nos. 1 to 5 & 7 to 9 are sentenced to suffer rigorous
imprisonment for 10 years and to pay fine of Rs.5,00,000/-
(Five Lakhs) each, in default of payment of fine to suffer
further S/I for Six months.

3. For the offence punishable under Sec. 3(2) of MCOC Act,
1999 accused Nos. 1 to 5 & 7 to 9 are sentenced to suffer
rigorous imprisonment for 10 years and to pay fine of
Rs.5,00,000/- (Five Lakhs) each, in default of payment of fine
to suffer further S/I for Six months.

4. For the offence punishable under Sec. 3(4) of MCOC Act,
1999 accused Nos. 1 to 5 & 7 to 9 are sentenced to suffer
rigorous imprisonment for 10 years and to pay fine of
Rs.5,00,000/- (Five Lakhs) each, in default of payment of fine
to suffer further S/I for Six months.

5. All the sentences to run concurrently.

6. Accused No.1 to 5 and 7 to 9 are entitled for set-off for the
detention already undergone by them as per the provisions of
Sec.428 of Cr.P.C.

7. ..... .
(i) ....
(ii) ......

8. For want of notification, accused No.1 to 5 and 7 to 9 are
acquitted of the offence punishable under Section 135 of
Bombay Police Act.

9. For want of notification and sanction for prosecution under
Arms Act, accused No. 1 to 5 & 7 to 9 are acquitted of the
offene punishable under Section 3, 4 r/w 25 of Indian Arms
Act.

10. Accused No. 1 to 5 & 7 to 9 are acquitted of the offence
punishable under Sec. 9 r/w 51 of Wild Life Protection Act.

11. .....
                          3                              24) Apeal 4-2026   333



2.        The case of the prosecution as can be revealed
from the impugned Judgment and Order is as under. Para 2
of the impugned Judgment and Order is reproduced
below:-

          "On 10/09/2016 informant Shivlal Jaglal Mhatre (PW-1)
          lodged a report alleging therein that, on 09/09/2016 at
          about 10.00 p.m. to 11.00 p.m. he was sitting in front of
          Ganesh Idol pandol. Some children were playing Kabaddi
          in front of Ganesh Mandal. At that time, one tractor
          without having number plate and trolley bearing No.MH-
          35/F-4829 came in a high speed. The children of village
          stopped the said tractor and asked the driver not to drive
          the vehicle in a high speed. There was a verbal quarrel
          between them. The driver of the said tractor called his
          friends. Thereafter, some persons came there on motorcycle
          bearing No. MH-35/L-7823 and white Scorpio vehicle No.
          MH-35/P-4803. They were 8-9 persons. It is alleged that
          accused No.1 Gani Khan was also present with those
          persons. They took out swords, iron rod and gun and came
          in front of them and threatened to kill them. One of them
          came in front of the informant and threatened to cut him.
          When Sanjay Pache (PW-5) tried to save him, said person
          assaulted him by sword and that PW-5 received injury on
          his knee. It is alleged that accused Gani Khan showed pistol
          and said to the informant that, "Hamare tractor ko kyo
          rukate ho, tum sabko mar dalunga" and further he
          allegedly ran towards them by showing pistol. However, at
          that time, police van came to the spot. It is stated that
          police arrested accused Gani Khan and four of his
          collegues. It is further alleged that police seized one pistol
          with six cartridges, two swords and one iron rod."
                         4                             24) Apeal 4-2026   444

3.          It is submitted by the learned counsel for the
Applicant/Appellant that, the eye witnesses examined by
the prosecution did not support the case except witness no.
1. The witness no. 1 in his substantive evidence identified
only Accused no. 1 - Zulfikar Jabbar Gani and did not
identified the Appellant. He submits that, the conviction is
based solely on the confessional statements of the
co-accused, which were not put to the Appellant in his
statement under Section 313(i)(b) of the Code of Criminal
Procedure (for short, 'Cr.P.C.'), which caused prejudice to
him. He submits that, during the trial, the Appellant was on
bail, and further submits that, the sentence be suspended.


4.          The learned APP for the State that, opposes the
Application and she submits that, though the substantive
evidence on record will not be sufficient to maintain the
conviction, the confessional statements are admissible as
per the provisions of Maharashtra Control of Organized
Crime Act, 1999 (for short, 'MCOCA') and the learned Trial
Court has rightly convicted the Appellant. She submits that,
the Application be rejected.


5.          The evidence on record goes to show that, the
witness no. 1 did not identify the Appellant as one
of the assailants. The Appellant was on bail during
the   Trial.     The   sentence      awarded     is      the       term
sentence.      The   Appeal    is   of   the   year     2025         and
there is no likelihood that, the same will be heard finally in
                                                                       5                         24) Apeal 4-2026   555

                                               near future. In this view of the matter, I am inclined to
                                               allow the application. Hence, the following order:-

                                                                          ORDER

[I] Criminal Application is allowed.

[II] The substantive sentence imposed upon the Applicant namely Salman S/o. Israil Khan, by the learned Special Judge and Additional Sessions Judge, Gondia, vide Judgment and Order dated 18/11/2025, passed in Special (MCOCA) Case No. 103/2020, is hereby suspended till the final disposal of the Appeal.

[III] The Applicant/Appellant be released on bail on furnishing P.R. bond of Rs.25,000/- [Rupees Twenty Five Thousand Only] with one surety in the like amount.

[IV] The Applicant shall co-operate in early disposal of the Appeal.

[V] Bail before the Trial Court.

[VI] Criminal Application stands disposed of accordingly.

(NEERAJ P. DHOTE, J.) B.T.K. Signed by: Mr. B.T. Khapekar Designation: PA To Honourable Judge Date: 12/02/2026 16:16:22