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 11, Cited by 0]

Bombay High Court

Bhagyashree Ravindra Mali In Behalf Of ... vs Kunal Vilas Jagtap And Another on 7 January, 2022

Author: M.G.Sewlikar

Bench: M.G.Sewlikar

                                  {1}               BA 1461 OF 2021


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     BENCH AT AURANGABAD

                923 BAIL APPLICATION NO.1461 OF 2021

 Kunal Vilas Jagtap
 Age: 20 years, Occu.: Labourer,
 All R/o. of Nimgaon, Tal.Rahata,
 Dist.Ahmednagar.                                 ..Applicant
                                            (Orig. accused No.5)

                                VERSUS

 The State of Maharashtra
 Through Shirdi Police Station,
 Tal.Rahata, Dist.Ahmednagar.                    ..Respondent
                                 ...
                               WITH
           CRIMINAL APPLICATION NO.35 OF 2022
                        IN BA/1461/2021
                                 ...
           Advocate for Applicant : Shri Rajendra L. Kute
           APP for Respondent State : Shri S.B.Narwade
   Advocate for Informant: Shri A.G.Jadhav h/f. Shri R.S.Sadaphule
                                 ...
                            CORAM : M.G.SEWLIKAR, J.

                               DATE:     7th January, 2022

 PER COURT :-



 1.       This is an application under Section 439 of the Code of

 Criminal Procedure for enlarging the applicant on bail in

 connection with Crime No.748 of 2020, registered with Shirdi

 Police Station, Tal. Rahata, Dist.Ahmednagar, under Sections 302,

 120B, 143, 147, 148, 149, 504 and 506 of the Indian Penal Code.



 2.       The informant is the son of the deceased Ravindra Mali. On




::: Uploaded on - 11/01/2022               ::: Downloaded on - 25/04/2022 08:16:25 :::
                                     {2}               BA 1461 OF 2021


 14th November, 2020 at 11:00 p.m., Ajay Vaijinath Bhange, Vishal

 Ramesh Patil, Ravindra Bansode had threatened the mother of

 the informant by the name of Bhagyashri Ravindra Mali and had

 pelted the stones on the shop of the informant and had broken

 the glasses. On the basis of the report fled by the mother of the

 informant, NC No.342 of 2020 under Sections 323, 504, 506, 427

 of the Indian Penal Code came to be registered.



 3.       It is further alleged that on 19th November, 2020 at 10:30

 p.m., deceased Ravindra Mali and informant were present in the

 shop named and styled as "Sai Shraddha and Kirana Stores". At

 that time, accused Ajay Bhange, Ajju Pathan, Vishal Ramesh Patil,

 Sameer Shaikh, Ravindra Bansode, Kunal Jagtap came there on

 Motorcycle. Sameer Shaikh, Kunal Jagtap and Ajju Pathan abused

 the deceased saying as to why NC was registered against their

 friends.      Accused Vishal Ramesh Patil, Ravindra Bansode, Sunil

 Lokhande, Akshay Shinde, Mahesh Gaikwad and Sameer Shaikh

 manhandled the deceased. Accused Ajay Bhange caused injury

 on the neck of the deceased by means of a sharp knife on

 account of which the deceased sustained bleeding injury.                   The

 deceased was shifted          to the hospital where he was declared

 dead.




::: Uploaded on - 11/01/2022                 ::: Downloaded on - 25/04/2022 08:16:25 :::
                                              {3}                  BA 1461 OF 2021


 4.       I have heard Shri R.L.Kute, learned counsel for the

 applicant, Shri S.B.Narwade, learned APP for the respondent-

 State      and      Shri      A.G.Jadhav,     learned     counsel        holding       Shri

 R.S.Sadaphule, learned counsel for the informant assisting APP.



 5.       Shri Kute, learned counsel for the applicant submits that a

 false case is fled against the applicant. The case papers of Shri

 Saibaba Hospital, Shirdi show that while recording medical

 history, it is stated that assault was caused by the unknown

 persons.        He further submits that fatal blow was given by the

 accused Ajay Bhange.                Applicant has no role to play in the

 alleged assault.



 6.       Shri Narwade, learned APP for the respondent and Shri

 Jadhav, learned counsel for the informant submit that applicant

 was present at the scene of the ofence. He has past criminal

 record.       Both of them submit that oral dying declaration was

 given by the deceased to the wife of the deceased and to one

 Sajan @ Sanjay Sahebrao Mali i.e. real brother of the deceased.

 There are statements of the eye-witnesses. Both of them state

 that the deceased was assaulted by accused Ajay Bhange, and

 other accused including applicant were there and they were

 abusing the deceased.                 Both of them submitted that the




::: Uploaded on - 11/01/2022                             ::: Downloaded on - 25/04/2022 08:16:25 :::
                                             {4}               BA 1461 OF 2021


 deceased was taken to hospital on Activa and Activa had blood

 stains. They submitted that there is prima-facie case against the

 applicant.



 7.          On perusal of the charge-sheet, it is seen that the

 deceased was taken to the hospital named and styled as "Shri

 Saibaba        Hospital,      Shirdi".      While   recording      history,      it   is

 mentioned that assault caused by unknown persons.                                 This

 medical history belies the prosecution theory that there was

 assault by the applicant.                The tenor of the FIR indicates that

 applicant only abused the informant. He did not participate in

 the assault. Having regard to this, I am inclined to release the

 applicant on bail. Hence, the order:

                                          ORDER

i) Bail Application No.1461 of 2021 is allowed.

ii) Applicant be released on P.R.Bond of Rs.40,000/- (Rs. Fourty Thousand only) with one solvent surety in the like amount in connection with Crime No.748 of 2020, registered with Shirdi Police Station, Tal. Rahata, Dist.Ahmednagar, under Sections 302, 120B, 143, 147, 148, 149, 504 and 506 of the Indian Penal Code and on condition that he shall not enter Nimgaon village till the conclusion of the trial.

iii) Bail Application No.1461 of 2021 is disposed of.

::: Uploaded on - 11/01/2022 ::: Downloaded on - 25/04/2022 08:16:25 :::

{5} BA 1461 OF 2021

iv) Criminal Application No.35 of 2022 fled for assist to Public Prosecutor is allowed and disposed of.

v) It is clarifed that the observations made in the above order are restricted to the decision of this application only and the trial Court shall not get infuenced by the same and can come to its independent conclusion during trial.

( M.G.SEWLIKAR ) JUDGE SPT ::: Uploaded on - 11/01/2022 ::: Downloaded on - 25/04/2022 08:16:25 :::