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 24, Cited by 0]

Bombay High Court

Satish Sajjankumar Banka vs The State Of Maharashtra And Anr on 10 March, 2023

Author: Prakash D. Naik

Bench: A. S. Gadkari, Prakash D. Naik

                               SAT                                        24-APEAL-1258-2022-WITH-1259-2022.doc




                                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                             CRIMINAL APPELLATE JURISDICTION
                                              CRIMINAL APPEAL NO. 1258 OF 2022
                               Jagdish Sajjankumar Banka,
                               Age : 43 years, Indian inhabitant,
                               permanently resident at C-312,
                               Tirupati Plaza, Balaji Nagar,
                               Bhayander (West), Dist. Thane - 401 101                  ...Appellant
                                     Versus
                               1.    The State of Maharashtra,
                                     at the instance of Bhayander
                                     Police Station.
                               2.    Baburao Ramchandra Yadav,
                                     Age : 54, R/o. Room No.5,
                                     Mangal Kunj, Ram Mandir Road,
                                     Bhayander (West), Thane - 401 101                   ...Respondents

                                                           WITH
                                              CRIMINAL APPEAL NO. 1259 OF 2022
                               Satish Sajjankumar Banka,
                               Age : 47 years, Indian inhabitant,
                               permanently resident at C-412,
                               Tirupati Plaza, Balaji Nagar,
                               Bhayander (West), Dist. Thane - 401 101                  ...Appellant
                                     Versus
                               1.    The State of Maharashtra,
                                     at the instance of Bhayander
                                     Police Station.
                               2.    Baburao Ramchandra Yadav,
                                     Age : 54, R/o. Room No.5,
                                     Mangal Kunj, Ram Mandir Road,
                                     Bhayander (West), Thane - 401 101                   ...Respondents
                                                               ....
                               Mr. Subhash Jha a/w Mr. Tushar Bansode & Ms. Meena Mishra i/by
SUNNY
            Digitally signed
            by SUNNY           Law Global, Advocate for Appellant.
            ANKUSHRAO
ANKUSHRAO
                               Mrs. S.D. Shinde, A.P.P. for Respondent No.1-State
            THOTE
THOTE       Date: 2023.03.10
            15:44:27 +0530
                               Mr. Laxman Kalel, Advocate for Respondent No.2.
                               Mr. Shantilal Jadhav, A.C.P., Bhayander Division.



                                                                                                            1/21
 SAT                                          24-APEAL-1258-2022-WITH-1259-2022.doc



                               CORAM :        A. S. GADKARI AND
                                              PRAKASH D. NAIK, JJ.
                    RESERVED ON        :      28th FEBRUARY, 2023.
                 PRONOUNCED ON         :      10th MARCH, 2023.

JUDGMENT - (PER : PRAKASH D. NAIK, J.)

1.          Both these appeals are preferred by Appellants under

Section 14-A of the Scheduled Castes and the Scheduled Tribes

(Prevention of Atrocities) Act, 1989 (for short "SC/ST Act")

challenging Order dated 19th November, 2022 passed by learned

Additional Sessions Judge, Thane/Special Court (Atrocities Act) in

Criminal Anticipatory Bail Application No.4055 of 2022 rejecting

application for pre-arrest bail in C.R. No.309 of 2022 registered with

Bhayander Police Station on 22nd June, 2022 for offences under

Section 427, 504 and 506 of Indian Penal Code (for short 'IPC') and

Sections 3(1)(r) and 3(1)(s) of SC/ST Act.

2.    The complainant has alleged that, he belongs to Chambhar

Community which is Scheduled Caste. He owns a shop dealing in

sale and repairs of foot wear at Bhayander (West).              Accused are

conducting business as decorators and caterers from the shop

situated near complainant's shop.          On 21st June, 2022, the

complainant was present at his shop. His son-in-law Manoj

Amarchand More and his three friends Pravin Hiraman Bare, Rupesh

Ramesh Khetle and Dilip Shankar Giri came to his shop for installing



                                                                               2/21
 SAT                                        24-APEAL-1258-2022-WITH-1259-2022.doc



Tarpaulin shade adjacent to his shop. While they were carrying on

the said work Jagdish and his brother Satish came there. Satish told

the complainant not to install bamboo at the said place.             Jagdish

shouted at complainant and abused him on his caste. He also

removed the bamboo installed at the said place. The complainant

informed the accused that he has been provided Police protection

and case is pending in the Court. He should not be troubled. He

questioned the accused for parking vehicles on the gutter causing

obstruction to traffic. Jagdish threatened him and both of them left

the place of incident. The complaint was lodged on 22 nd June, 2022

at about 15:10 p.m.

3.    The Assistant Commissioner of Police/Investigating Officer

issued notice dated 23rd June, 2022 under Section 41(A)-1 of Code of

Criminal Procedure to the Appellant in Criminal Appeal No.1258 of

2022 and notice dated 27th June, 2022 to Appellant in Criminal

Appeal No.1259 of 2022.

4.    Appellants preferred Criminal Bail Application No.3092 of

2022 before the Additional Sessions Judge and Special Court

(Atrocities Act), Thane for anticipatory bail. Application Exh.3 was

preferred in anticipatory bail application seeking interim protection.

Vide Order dated 11th August, 2022, application Exh.3 was rejected.




                                                                             3/21
 SAT                                         24-APEAL-1258-2022-WITH-1259-2022.doc



5.    Appellants preferred Criminal Anticipatory Bail Application

No.2369 of 2022 before this Court seeking interim protection. By

Order dated 29th August, 2022, this Court noted that, the application

pending before Sessions Court is slated for hearing on 2 nd September,

2022. This Court did not entertain the application and directed that,

on the next date of hearing the Special Judge shall grant an

ad-interim relief or reject the application since it cannot be kept

pending without any orders adhering to procedure prescribed under

Section 438 of Cr.P.C. (Maharashtra Amendment Act).

6.    Learned Additional Sessions Judge decided the application for

anticipatory bail finally and rejected the same vide Order dated 2nd

September, 2022

7.    Appellants preferred Criminal Appeal No.888 of 2022 before

this Court. The appeal was heard and disposed off vide Order dated

14th September, 2022 by directing the appellants to attend

Investigating Officer, Bhayander Police Station on 21st September,

2022 and 22nd September, 2022 and join the process of investigation.

It was further directed that, in case the Investigating Officer forms an

opinion that the arrest of Appellant is necessary, he shall issue notice

48 hours in advance to them. Order dated 2 nd September, 2022 was

set aside.




                                                                              4/21
 SAT                                         24-APEAL-1258-2022-WITH-1259-2022.doc



8.    The Investigating Officer served the notice under Section

41(A)-1 of Code of Criminal Procedure dated 31 st October, 2022 to

Appellants stating that, the notice is issued to them in accordance

with Order dated 14th September, 2022 passed by this Court. The

notice also indicated that, charge-sheet would be filed against the

appellants before the competent Court.

9.    In view of the said notice Appellants preferred Criminal Bail

Application No.4055 of 2022 before Special Court (Atrocities Act).

Vide Order dated 19th November, 2022, the application for

anticipatory bail preferred by Appellants was rejected.

10.   Vide order dated 22nd December, 2022, this Court had granted

interim protection to Appellants, by observing that, the concerned

Officer was not only casual but in disregard to the provisions for

lodgment of First Information Report (for short 'FIR') has inserted

certain irrelevant and redundant provisions in it.

11.   Mr. Jha appearing for Appellants has urged several grounds

assailing the impugned Order rejecting application for anticipatory

bail. It is submitted that, the complaint was filed with malafide

intentions. There is delay in lodging FIR. The notice under Section

41(A) of Cr.P.C. was issued without understanding the object of the

said provision. The alleged abuses were not supported by statement

of any independent witnesses. The FIR is false. Custodial


                                                                              5/21
 SAT                                       24-APEAL-1258-2022-WITH-1259-2022.doc



interrogation of Appellants is not necessary. Bar under Section 18 of

the SC/ST Act is not attracted in the present case. The Special Court

has mechanically rejected the application for anticipatory bail. The

Respondent No.2 is in habit of filing vexatious complaints by

misusing the provisions of Atrocities Act. When the chequered history

of filing such vexatious complaints in the past was brought to the

notice of the Special Court it was imperative for the Court to follow

the dictum of the Apex Court in case of Siddharam Satlingappa

Mhetre Vs. State of Maharashtra (2011) 1 SCC 694. The alleged

incident cannot be said to have occurred within a public view. The

witnesses were closely associated with the complainant. The alleged

abuses on caste were attributed to Appellant in Criminal Appeal

No.1258 of 2022. Detention of a person in a Police lockup causes

incalculable harm to his reputation and self-esteem. The offences

under the SC/ST Act are not made out against Appellants.

12.    Learned Advocate Mr. Jha has relied upon the following

decisions :-


      i.       Siddharam   Satlingappa   Mhetre        Vs.      State       of
      Maharashtra, (2011) 1 SCC 694.
      ii.      Swaran Singh and Others V/s. State through standing
      Counsel and Another, (2008) 8 SCC 435.
      iii.     Sidharth V/s. State of Uttar Pradesh and Another,
      (2022) 1 SCC 676.


                                                                            6/21
 SAT                                          24-APEAL-1258-2022-WITH-1259-2022.doc



      iv.    Javed Raza Shroff V/s. The State of Mahrashtra and
      Anr., decided by this Court vide Criminal Appeal No.1119 of
      2022 dated 20th December, 2022.

13.    Learned APP submitted that, during the course of investigation

statement of complainant and four other eye witnesses to the

incident were recorded under Section 164 of Cr.P.C. which support

the prosecution case that Accused had abused the complainant on his

caste. On instructions it is submitted that, investigation is completed,

custodial interrogation of Appellants is not necessary for the purpose

of investigation. However, the offences under the provisions of

Atrocities Act are made out and in view of bar under Section 18 of

the said Act, the Appellants are not entitled for pre-arrest bail.


14.    Learned Advocate Mr. Laxman Kalel appearing for Respondent

No.2 submitted that, overtact has been attributed to both Appellants.

Both Appellants are liable for commission of offence under under

Section 3(1)(r) and 3(1)(s) of SC/ST Act.         The complainant was

abused by Accused on his caste. The incident had occurred at public

place and within public view. The statements of witnesses support

the version of complainant. Since the offence under the Atrocities

Act is made out, the Accused are not entitled for relief under Section

438 of Code of Criminal Procedure. Bar under Section 18 of SC/ST

Act is attracted in this case.



                                                                               7/21
 SAT                                            24-APEAL-1258-2022-WITH-1259-2022.doc



15.   Learned Advocate for the complainant has relied upon the

decision of the Apex Court in the case of Prathvi Raj Chauhan V/s

Union of India and Ors., AIR 2020 Supreme Court 1036.

16.    According to complainant the accused are known to him. They

are allegedly conducting their business in the vicinity of the shop of

the complainant. Accused had allegedly obstructed the work of

installing Tarpaulin carried out at the instance of complainant. From

the FIR it appears that, the abuses on caste are attributed to

Appellant in Criminal Appeal No.1258 of 2022. The alleged incident

had occurred on 21st June, 2022 at about 5:30 p.m. The incident

was reported to Police on 22nd June, 2022 at about 14:41 p.m. and

the FIR was registered on 22 nd June, 2022 at about 15:10 p.m.

Appellants are relying upon the information received through R.T.I.

which has been annexed to this appeal wherein it is stated that, at

the   instance     of   Baburao     Ramchandra      Yadav       (complainant/

Respondent No.2), other complaints were lodged and FIR's were

registered, viz. C.R. No.II-25/2006 under Section 3, 1, 10 and 6 of

SC/ST Act. C.R. No.II-28/2012 under Section 279 of IPC. Initially

notice under Section 41(A)-1 of Code of Criminal Procedure was

issued to Appellants on 23rd June, 2022 and 27th June, 2022

respectively     directing   them    to   remain     present       before      the

Investigation     Officer    for   investigation.   Appellants         preferred



                                                                                 8/21
 SAT                                         24-APEAL-1258-2022-WITH-1259-2022.doc



anticipatory bail application before Sessions Court and Special Court.

The said application was rejected by learned Additional Sessions

Judge, Thane vide Order dated 2nd September, 2022, on the ground

that prima facie case is made out against Appellants and the bar

under Section 18 of SC/ST Act would be applicable. Thereafter, this

Court had directed that the Investigating Officer shall issue notice of

48 hours in advance to Appellants in the event he forms an opinion

that the arrest of Appellants is necessary. Fresh notice under Section

14(A)-1 of Cr.P.C. was issued to Appellants on 31 st October, 2022

which prompted them to again approach the Sessions Court for

anticipatory bail. The said application was rejected vide Order dated

19th November, 2022.


17.   It is pertinent to note that the notice dated 31 st October, 2022

purportedly issued under Section 41(A)-1 of Cr.P.C. mentions that,

charge-sheet is to be filed before Competent Court and in view of the

Order passed by this Court notice under Section 41-A of Code of

Criminal Procedure is issued to them. From the said notice it is

apparent that the investigation is completed and for the purpose of

investigation custodial interrogation of Appellants is not necessary.

The question then arises for consideration is whether the bar under

Section 18 of the Atrocities Act can be invoked in the present case to

deny pre-arrest bail to Appellant in respect to crime in question.


                                                                              9/21
 SAT                                         24-APEAL-1258-2022-WITH-1259-2022.doc



18.   We have perused the investigation papers. There is delay in

lodging FIR. The FIR smacks malafides. In the past the complainant

has filed one complainant under the Atrocities Act against another

person. The statements of witnesses were recorded under Section

164 of Cr.P.C. One of the witness is son-in-law of complainant. Other

witnesses are friends of complainants son-in-law who were allegedly

present at the spot for installing bamboo and Tarpaulin shade. The

witnesses are closely associated with the complainant. They cannot

be termed as independent witnesses. There are no statements of

independent witnesses corroborating the version of complainant

about abuses on caste.

19.   Learned Advocate Mr. Jha has invited out attention to the

observations in the decision of the Apex Court in the case of

Siddharam Satlingappa Mhetre (Supra) wherein it has been observed

that, the complaint filed against Accused needs to be thoroughly

examined including the aspect whether the complainant has filed a

false and frivolous complaint on earlier occasion. The Apex Court

has also laid down the factors and parameters which can be taken

into consideration while dealing with the anticipatory bail.

20.   In the case of Sidharth V/s. State of Uttar Pradesh and Another

(Supra), charge-sheet was ready to be filed but Appellant applied for

anticipatory bail since the trial Court takes a view that unless the


                                                                             10/21
 SAT                                         24-APEAL-1258-2022-WITH-1259-2022.doc



person is taken into custody, the charge-sheet will not be taken on

record in view of Section 170 of Cr.P.C. It was observed that, Section

170 of Cr.P.C. does not impose an obligation on the officer incharge

to arrest each and every accused at the time of filing of the charge-

sheet. The word 'Custody' appearing in Section 170 of Cr.P.C. does

not contemplate either Police or Judicial custody but it merely

connotes the presentation of the accused by the Investigating Officer

before the Court while filing the charge-sheet. Personal liberty is an

important aspect of constitutional mandate.         Merely, because an

arrest can be made because it is lawful does not mandate that arrest

must be made. Distinction must be made between the existence of

the power of arrest and justification for exercise of it. We are

conscious of the fact that the observation made in the case of

Sidharth V/s. State of Uttar Pradesh and Another (Supra) are not

conducive to the present case. We are dealing with prayer for

anticipatory bail. The Sessions Court has rejected the application for

anticipatory bail in view of bar under Section 18 of SC/ST Act after

coming to conclusion that prima facie offence is made out against

Appellants. Section 18 prohibits exercise of powers under Section

438 of Cr.P.C.

21.   Section 18 of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act, 1989 reads as follows :



                                                                             11/21
 SAT                                          24-APEAL-1258-2022-WITH-1259-2022.doc


      "18. Section 438 of the Code not to apply to persons committing

      an offence under the Act. - Nothing in Section 438 of the Code

      shall apply in relation to any case involving the arrest of any

      person on an accusation of having committed an offence under

      this Act."

22.    In the case of Vilas Pandurang Pawar V/s State of Maharashtra

and Others, 2012 (8) SCC 795 it was observed that Section 18 of the

SC/ST Act creates a bar for invoking Section 438 of the Code.

However, a duty is cast upon the Court to verify the averments in the

complaint and to find out whether an offence under Section 3(i) of

the SC/ST Act has been prima facie made out. In the case of Sumitha

Pradeep V/s Arun Kumar C.K. and Another, 2022 SCC Online 1529,

the Apex Court was dealing with cancellation of anticipatory bail

granted by High Court in a case involving offence under POCSO Act.

The Apex Court had observed that in many anticipatory bail matters,

it is noticed that one common argument being canvassed that, no

custodial interrogation is required and therefore, anticipatory bail

may be granted. There appears to be a serious misconception of law

that, if no case for custodial interrogation is made out by the

proecution, then that alone would be a good ground to grant

anticipatory bail. Custodial interrogation can be one of the relevant

aspects to be considered alongwith other grounds while deciding an



                                                                              12/21
 SAT                                         24-APEAL-1258-2022-WITH-1259-2022.doc



application seeking anticipatory bail. There may be many cases in

which the custodial interrogation of the accused may not be

required, but that does not mean that, the prima faice case against

the accused should be ignored or over looked and he should be

granted anticipatory bail.    In the case of Dr. Subhash Kashinath

Mahajan V/s State of Maharashtra and Another (2018) 6 SCC 454

the Hon'ble Supreme Court had considered the question whether

there is an absolute bar to the grant of anticipatory bail under SC/ST

Act. The Court referred to several decisions including the decisions

in the case of Vilas Pandurang Pawar (Supra) and Shakuntala Devi

V/s Baljinder Singh (2014) 15 SCC 521. In Paragraph 56 of the

decision it was observed that, there can be no dispute with the

proposition that mere unilateral allegation by any individual

belonging to any caste, when such allegation is clearly motivated and

false, cannot be treated as enough to deprive a person of his liberty

without an independent scrutiny. Thus exclusion of provision for

anticipatory bail cannot possibly, by any reasonable interpretation, be

treated as applicable when no case is made out or allegations are

patently false or motivated. If this interpretation is not taken, it may

be difficult for public servants to discharge their bonafide functions

and in given cases, they can be blackmailed with the threat of a false

case being registered under Atrocities Act, without any protection of



                                                                             13/21
 SAT                                          24-APEAL-1258-2022-WITH-1259-2022.doc



law. Even a non public servant can be blackmailed to surrender his

civil rights. This is not the intention of law. Such law cannot stand

judicial scrutiny. It will fall foul of guaranteed fundamental rights of

fair and reasonable procedure being followed if a person is deprived

of life and liberty. In paragraphs 57 it was observed that exclusion of

438 Cr.P.C. applies when a prima facie case of commission of offence

under the Atrocities Act is made out. On the other hand, if it can be

shown that, the allegations are prima facie motivated and false, such

exclusion will not apply.     The decision of Gujarat High Court in

Pankaj D. Suthar V/s State of Gujarat (1992) Guj. L.R.405, N.T. Desai

V/s. State of Gujarat (1997)2 Guj. L.R. 942 and State of M.P. V/s.

Ram Krishna     Balothia (1995) 3 SCC 221          were referred and in

paragraph 60 it was observed that the above Judgments correctly lay

down the scope of exclusion as well as permissibility of anticipatory

bail in cases under the Atrocities Act. In paragraphs 65 and 71 of the

decision it is observed that exclusion of provision for anticipatory bail

will not apply when no prima facie case is made out or the case is

patently false or malafide.   This may have to be determined by the

Court concerned in facts and circumstances of each case in exercise

of its judicial discertion. In cases under the Atrocities Act, exclusion

of right of anticipatory bail is applicable only if the case is shown to

bonafide and that prima facie it falls under Atrocities Act and not



                                                                              14/21
 SAT                                         24-APEAL-1258-2022-WITH-1259-2022.doc



otherwise. Section 18 does not apply where there is no prima facie

case or to cases of patent false implication or when the allegation is

motivated for extraneous reasons. The view of Gujarat High Court in

Pankaj D. Suthar (Supra) and N.T. Desai (Supra) was approved. The

conclusions were formulated in paragraph 79 (Paragraph 83 of the

same decision reported in AIR 2018 SC 1498) as follows:

      "79.1. Proceedings in the present case are clear abuse of

      process of Court and are quashed.

      79.2.   There is no absolute bar against grant of anticipatory

      bail in the cases under Atrocities Act, if no prima facie case is

      made out or where on judicial scrutiny the complaint is found to

      be prima facie mala fide. We approve the view taken and

      approach of Gujarat High Court in Pankaj D. Suthar and N.T.

      Desai and clarify the Judgments of this Court in Balothia and

      Manju Devi.

      79.3.   In view of acknowledged abuse of law of arrest in the

      cases under Atrocities Act, arrest of a public servant can only be

      after approval by the SSP appointing authority and of a non-

      public servant after approval of S.S.P,. which may be granted

      inappropriate cases, if considered necessary for reasons

      recorded. Such reasons must be scrutinized by the Magistrate

      for permitting further detention.


                                                                             15/21
 SAT                                          24-APEAL-1258-2022-WITH-1259-2022.doc



      79.4.   To avoid false implication of an innocent, a preliminary

      inquiry may be conducted by the DSP concerned to find out

      whether the allegations make out a case under Atrocities Act

      and the allegations are not frivolous or motivated.

      79.5.   Any violation of directions (79.3) and (79.4) will be

      actionable by way of disciplinary action as well as contempt.

79.6. The above directions are prospective."

23.    Pursuant to the aforesaid decision, the Union of India filed

review petitions viz. Review Petition (Cri.) Nos. 228 with 275 of

2018 in Criminal Appeal No.416 of 2018. The review petitions were

decided on 1st October, 2019AIR 2019 SC 4917. The Union of India

had filed the petition for review of above decision dated 20 th March,

2018 in the case of Dr. Subhash Kashinath Mahajan (Supra). In

review the Apex Court dealt with the conclusions formulated in the

above decision. The Court considered the scope and object of the

Act. The final conclusion is reflected in paragraph 67 of the decision

in review petition which reads as follows:

              "67. We do not doubt that directions encroach upon the

      field reserved for the legislature and against the concept of

      protective discrimination in favour of downtrodden classes

      under Article 15(4) of the Constitution and also impermissible

      within the parameters laid down by this Court for exercise of



                                                                              16/21
 SAT                                           24-APEAL-1258-2022-WITH-1259-2022.doc


      powers under Article 142 of Constitution of India. Resultantly,

      we are of the considered opinion that directions Nos. (iii) and

      (iv) issued by this Court deserve to be and are hereby recalled

      and consequently we hold that direction No.(v), also vanishes.

      The review petition is allowed to the extent mentioned above."

24.    Direction No.(iii), (iv) and (v) which were recalled in above

decision relates to approval of the appointing authority before arrest

of public servant and SSP before arrest of non-public servant be

granted in appropriate cases if necessary for reasons recorded and

that reasons be scrutinized by Magistrate for permitting further

detention.    Conducting preliminary inquiry by DSP to find out

whether allegations make out a case under Atrocities Act and that

allegations are not frivolous or motivated. Violation of direction (iii)

and (iv) will be actionable by way of disciplinary action and

contempt.    It is pertinent to note that direction No.79.2 (ii) viz.,

there is no absolute bar against grant of anticipatory bail in cases

under under the Atrocities Act if no prima facie case is made out or

where on judicial scrutiny the complaint is found to be prima facie

malafide, was not recalled.

25.    Pursuant to the decision in the case of Dr. Subhash Kashinath

Mahajan V/s State of Maharashtra (Supra) Section 18-A was

introduced in the Atrocities Act which read as follows :



                                                                               17/21
 SAT                                               24-APEAL-1258-2022-WITH-1259-2022.doc


      "18-A.   (l ) For the purposes of this Act. -

           (a) Preliminary enquiry shall not be required for registration
      of a First Information Report against any person; or

           (b) the investigating officer shall not require approval for
      the arrest, if necessary, of any person,

                 against whom an accusation of having committed an
      offence under this Act has been made and no procedure other
      than that provided under this Act or the Code shall apply.

               (2) The provisions of section 438 of the Code shall not
      apply to a case under this Act, notwithstanding any judgment or
      order or direction of any Court."


26.     In the case of Prathviraj Chauhan V/s Union of India and

Others (Supra) the petitioners questioned the provisions inserted by

way of carving out Section 18-A of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989. It was

submitted that Section 18-A has been enacted to nullify the

Judgment in the case of Dr. Subhash Kashinath Mahajan V/s State of

Maharashtra and Another, AIR 2018 SC 1498 . The Court referred to

conclusions in decision of Dr. Subhash Mahajan (Supra). The Apex

Court than observed that it is not disputed at the Bar that, the

provision of Section 18-A in the Act of 1989 had been enacted

because of the Judgment in Dr. Subhash Mahajan's case, mainly

because of direction Nos. (iii) to (v) contained in para 83 (AIR 2018

SC 1498). The Union of India had filed review petitions, and the

same have been allowed and direction No. (iii) to (v) have been


                                                                                   18/21
 SAT                                        24-APEAL-1258-2022-WITH-1259-2022.doc



recalled. Thus, in view of the Judgment passed in review petitions,

the matter is rendered of academic importance as the Court had

restored the position as prevailed by various Judgments that were in

vogue before the matter of Dr. Subhash Mahajan (Supra) was

decided. Only certain clarification are required in view of provisions

carved out in Section 18-A. There can be protective discrimination,

not reverse one.     It was further observed that concerning the

provisions contained in Section 18-A, suffice it to observe that with

respect to preliminary inquiry for registration of FIR, the Court has

recalled general directions (iii) and (iv) issued in Dr. Subhash

Mahajan's case (AIR 2018 SC 1498).         A preliminary inquiry is

permissible only in the circumstances as per the law laid down in

Lalita Kumari V/s. Government of U.P. (2014) 2 SCC 1 shall hold

good as explained in the order passed by this Court in the review

petitions and amended provision of Section 18-A have to be

interpreted accordingly. Section 18-A (I) was inserted owing to the

decision of this Court in Dr. Subhash Kashinath Mahajan V/s State of

Maharashtra and Another (Supra) which made it necessary to obtain

the approval of the appointing authority concerning a public servant

and the S.S.P. in the case of arrest of accused persons. Court had

recalled that direction in Review Petition No.228 of 2018 decided on

1st October, 2019 (AIR 2019 SC 4917). Thus the provisions which



                                                                            19/21
 SAT                                          24-APEAL-1258-2022-WITH-1259-2022.doc



have been made in Section 18-A are rendered of academic use as

they were enacted to take care of mandate issued in Dr. Subhash

Kashinath Mahajan V/s State of Maharashtra and Another (Supra)

which no more prevails. The provisions were already in Section 18-A

of the Act with respect to anticipatory bail. Concerning the

applicability of provisions of Section 438 of Cr.P.C., it shall not apply

to the cases under the Act of 1989. However, if the complaint does

not make out a prima facie case for applicability of the provisions of

the Act, 1989, the bar created by 18 and 18-A(i) shall not apply. This

aspect has been clarified while deciding review petitions.

27.   In the case of Swaran Singh and Others V/s. State of

Maharashtra and Others, 2008 SCC 435 . It was observed that the

abuses on the caste should be uttered in the presence of independent

witnesses. The independent person may not be those persons who

are relatives or friends of complainant.

28.   In recent decision in the case of Javed Raza Shroff (Supra)

decided by us on 20th December, 2022, we have referred several

decisions on the issue relating to bar under Section 18 of Atrocities

Act and applying the principles enunciated therein. The relief of

anticipatory bail was granted to Appellant therein by observing that

bar under Section 18 would not be attracted in the said case.




                                                                              20/21
 SAT                                           24-APEAL-1258-2022-WITH-1259-2022.doc



29.    In the light of observation made hereinabove, we are of

considered opinion that, the bar under Section 18 of the Atrocities

Act cannot be invoked against Appellants in the present case for

depriving them the pre-arrest bail. The custodial interrogation of

Appellants is not necessary.

                                  ORDER

i. Criminal Appeal No.1258 of 2022 and Criminal Appeal No.1259 of 2022 are allowed.

ii. Impugned Order dated 19th November, 2022 passed by learned Additional Sessions Judge, Thane/Special Court (Atrocities Act) in Criminal Anticipatory Bail Application No.4055 of 2022 rejecting application for pre-arrest bail in C.R. No.309 of 2022 registered with Bhayander Police Station is set aside.

iii. Interim Order dated 22nd December, 2022 is confirmed. (PRAKASH D. NAIK, J.) (A. S. GADKARI, J.) 21/21