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 10, Cited by 0]

Bombay High Court

Rajesh Dayashankar Pandey vs State Of Maharashtra on 12 October, 2022

Author: Bharati Dangre

Bench: Bharati Dangre

                                                              (5)BA-647-2022-connected.doc


rajshree


                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   CRIMINAL APPELLATE JURISDICTION
                                   BAIL APPLICATION NO.647 OF 2022
                                                 WITH
                                   BAIL APPLICATION NO.274 OF 2022
                                                 WITH
                                   BAIL APPLICATION NO.273 OF 2022
                                                 WITH
                                   BAIL APPLICATION NO.259 OF 2022
                                                 WITH
                                   BAIL APPLICATION NO.562 OF 2022


            Rajesh Dayashankar Pandey                     ]        ..      Applicant
                             vs.
            State of Maharashtra                          ]        ..      Respondent


            Mr.Ashok Saraogi a/w Mukesh Mishra i/b Lawmatics India for the
            Applicant in all Applications.
            Mrs.A.A. Takalkar, APP for the State.
            PI Ware-Kandivali Police Station, PI Madye- Borivali Police Station, PI
            Anchalwar-Khar Police Station, PSI Sonawane-Versova Police Station
            and PSI Gavkar-Amboli Police Station present.


                                          CORAM : BHARATI DANGRE, J

                                          DATE   :   12th OCTOBER, 2022.

            P.C.

            1]      In all the five Applications which are listed before me, the
            Applicant/accused is the same and he seek his release on bail in five
            distinct CRs registered with five distinct Police Stations. He face more

                                                                                            1/8



           ::: Uploaded on - 19/10/2022                   ::: Downloaded on - 26/12/2022 14:16:31 :::
                                               (5)BA-647-2022-connected.doc



 or less similar accusations in all the five CRs and common offences are
 invoked against him, which involve Section 268, 270, 274, 275, 276,
 308, 419, 420, 465, 467, 468, 470, 471, read with 34, 188 of the Indian
 IPC. The said CRs also invoke Section 3 of Epidemic Disease Rules
 as well as Section 52 of the Disaster Management Act. In two of the
 CRs, provisions of Section 18, 18A, 18B, 24, 27 and 28 of the Drugs
 and Cosmetics Act, are also invoked.


 2]      The distinct complaints came to be lodged in Kandivali, Borivali,
 Versova, Amboli and Khar Police Stations, alleging that in the Covid
 vaccination camp that came to be organized in different parts of the
 city, fake vaccines were administered to certain individuals, without
 their names being recorded on the Covin APP, despite the Government
 instructions providing that the persons who are registered, shall only be
 administered the vaccine.
         In Kandivali and Versova Police Stations, the allegation is also
 levelled that fake certificates came to be issued.


 3]      The investigation revealed that the contains of the vial, which
 was projected to be the vaccine was actually not, what was projected
 i.e. Covishield vaccine.      In this transaction,huge amount has been
 received by the accused persons and this resulted in filing of charge-
 sheet against 10 accused persons in CR No.252/2021 registered with
 Versova Police Station. On similar lines charge-sheets were filed in
 other CRs.


 4]      Heard the learned counsel Mr.Ashok Saraogi alongiwth Mukesh
 Mishra i/b Lawmatics India, representing the Applicant in distinct
 Applications and learned APP Mrs.A.A. Takalkar, for the State. The


                                                                               2/8



::: Uploaded on - 19/10/2022                 ::: Downloaded on - 26/12/2022 14:16:31 :::
                                                  (5)BA-647-2022-connected.doc



 Applications were heard in the presence of Investigating Officers of all
 the five police stations.
         The learned counsel Mr.Saraogi would submit that when charge-
 sheets placed on record, filed in five distinct cases are carefully
 perused, the Applicant is not attributed any mens rea and from the
 charge-sheet what has clearly surfaced on record, is role in assisting
 the organization of the camps for the purpose of vaccination, but he is
 not the entity who actually operated the camps where vaccines were
 administered.         He would further assertively submit that not a single
 penny is received by the Applicant and the prosecution do not even
 accuse him of any monetary gain.             He would further submit that
 vaccines were arranged by Shivam Hospital and even the doctors of
 the said hospital are arraigned as accused and there is no material in
 the charge-sheets establishing that the applicant had knowledge that
 the vaccines were fake as it is only when the vaccine was forwarded to
 Halfkine Institute, it was revealed, they were fake.
         In absence of any mens rea attributed, the learned counsel
 would submit that since the investigation is complete and charge-sheet
 is already filed, his custody will serve no purpose and, therefore, he
 deserve his release on bail in all the CRs.


 5]      Per contra,           the learned APP has strongly opposed the
 applications.        Her submission is that the Applicant alongwith co-
 accused inoculated fake vaccine doses to number of people without
 recording their names in the Covin App and without giving any
 intimation to the Municipal Corporation. The offence, according to her
 is serious in nature and there is every possibility that on release of the
 Applicant, the prosecution case can be tampered by him.



                                                                                  3/8



::: Uploaded on - 19/10/2022                    ::: Downloaded on - 26/12/2022 14:16:31 :::
                                               (5)BA-647-2022-connected.doc



 6]      On hearing the learned respective counsel, I have perused the
 charge-sheets filed in distinct CRs and since the allegations faced by
 the Applicant are identical, I prefer to reproduce the facts as alleged in
 the complaint, which resulted in registration of CR No.252/2021
 registered, with Versova Police Station.
         The complaint Sanjay Rautrai allege that he was known to the
 Applicant and somewhere in May 2021 the Applicant called him and
 informed him that Kokilaben Hospital has started vaccination drive for
 the corporate sector and housing societies and therefore if the
 complainant is desirous of having his employees or those residing in
 the society to be vaccinated, he can help with that. In pursuance to
 the offer, the complainant requested the Applicant to arrange the
 vaccination drive in their society and for his employees. Accordingly,
 the vaccination camp, as per schedule was held on 29.05.2021 at 11.00
 a.m. The complainant transferred a sum of Rs.2,12,400/- in the IDFC
 Bank account of S E & P Investments for 151 doses. As scheduled, on
 the said date, Sanjay Gupta and two other persons arrived at the spot
 and administered the vaccines. When the complainant inquired about
 certificates to be provided, he was informed that on account of some
 problem in the server, certificate delivery is delayed. To his dismay on
 12.06.2021, 10 persons of those who were vaccinated received the
 certificates in the name of Nanavati Hospital and this created a doubt
 in the mind of the complainant and therefore he lodged complaint.
         It is pertinent to note that in the similar fashion 13 FIRs were
 registered in different Police Stations, out of which in five FIRs i.e
 registered with Kandivali, Borivali, Versova, Amboli, Khar Police
 Stations, where the present Applicant is arraigned as accused.


 7]      On completion of investigation, charge-sheet was filed in CR


                                                                               4/8



::: Uploaded on - 19/10/2022                 ::: Downloaded on - 26/12/2022 14:16:31 :::
                                                     (5)BA-647-2022-connected.doc



 No.252/2021, where 10 persons are arraigned as accused and
 Accused Nos.1 to 8 are charged for hatching a conspiracy of organizing
 vaccination camp and administering doses other than the one capable
 of preventing the virus and they are charged for defrauding the said
 persons and accepting huge amount, possessing the knowledge that
 not administering             genuine drug may cause death of those persons.
 They were also charged under Section 3 of the Epidemic Disease Act
 as well as Section 52 of the Disaster Management Act.
         Accused Nos.9 and 10 are also charged for conspiring with other
 accused persons and              recording entries in the computer system by
 using fake Id's and passwords, gaining access to Covin Portal.
 sub     Similar charge-sheets are filed levelling almost similar allegations
 against the Applicant and other accused persons.


 8]      On perusal of the charge-sheet, the role of the present Applicant
 has clearly surfaced on record, as he is the one who assisted the
 society/complainant for organizing camp, and it is the Accused No.2,
 Sanjay Gupta, the proprietor of S E & P Investments who received the
 money into his account.               The vaccine came to be procured from
 Shivam Hospital and doctors in the said Hopsital viz. Dr.Shiraj Pataria
 and Neeta Pataria are arraigned as accused .
         The charge-sheet do not reveal that the Applicant has played
 any other role than this. The charge-sheet do not contain any material
 which would be sufficient to             infer knowledge on the part of the
 Applicant, that the drug to be administered was fake.
         On the other hand, the persons who would probably                           had
 knowledge, are Dr.Shivraj Pataria, Neeta Pataria, Manish Tripathi,
 Mahendra Singh and one Sanjay Gupta.                    They are charged as
 masterminds for giving effect to the pre-planned strategy to inject


                                                                                     5/8



::: Uploaded on - 19/10/2022                       ::: Downloaded on - 26/12/2022 14:16:31 :::
                                               (5)BA-647-2022-connected.doc



 different doses in the name of genuine doses.
          In any case, the Applicant do not possess expertise to know
 whether the vaccine was fake or genuine and the charge-sheet do not
 accuse him of receiving a single farthing out of the transaction. Though
 feebly the learned APP would argue that at the instance of applicant,
 the amount was transferred in the account of S E and P Investments,
 the Applicant is not beneficiary of any monetary transaction and prima-
 facie, I am convinced to accept the submission of Mr. Saraogi that like
 other good Samaritans who lent out helping hand with good intention,
 to see that maximum people are vaccinated, he suggested that since
 the corporate group hospitals are ready to provide vaccines, camp can
 be organized at the door step of the society for getting vaccines.


 9]       Considering the limited role attributed to the Applicant and
 particularly when it can be seen that the vaccine was also administered
 by the staff of Shivam Hospital and since material in the charge-sheet
 falls short of any active participation of the Applicant in the entire
 episode of administering fake vaccines in the camp which was
 organized as a bonafide gesture, the Applicant cannot be further
 incarcerated when the investigation is over and charge-sheet is already
 filed.


 10]      It is informed that, Mrs.Neeta Pataria, Dr.Shivraj Pataria,
 Chandan Singh and Nitin Monde, the co-accused, are already released
 on bail by the Sessions Court. I am inclined to extend the benefit of the
 said order to the Applicant since prima-facie no mens rea is attributed
 to him, nor the prosecution has brought on record any material to
 attribute knowledge to him, that the vaccine was fake and in any case
 he was not the person who administered the vaccines, hence,


                                                                               6/8



::: Uploaded on - 19/10/2022                 ::: Downloaded on - 26/12/2022 14:16:31 :::
                                                   (5)BA-647-2022-connected.doc



 Applicant deserve his release on bail.


 11]     The observations made above are prima facie in nature and
 limited for the purpose of determination of the present Application and
 the learned Judge trying the Applicant for the offences, with which he is
 charged, shall not in any manner be influenced by the above order.
         Hence, following order is passed :


                               ORDER
       (a)        Application is allowed.


       (b)        Applicant - Rajesh Dayashankar Pandey shall                 be

released on bail in connection with C.R.No.591/2021 in Kandivali Police Station, CR No.274/2022 in Borivali Police Station, CR No.647/2022 in Versova Police Station, CR No.534/2022 in Amboli Police Station and CR No.259/2022 in Khar Police Station, on furnishing P.R. bond to the extent of Rs.50,000/- in each CR, with one or more sureties of the like amount.

(c) The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with facts of case so as to dissuade him from disclosing the facts to Court or any Police Officer and should not tamper with evidence.

(d) He shall not leave India without prior permission of the court.

7/8 ::: Uploaded on - 19/10/2022 ::: Downloaded on - 26/12/2022 14:16:31 :::

(5)BA-647-2022-connected.doc

(e) The Applicant shall regularly attend trial, on every date, unless he is exempted.

(f) The Applicant shall provide his residential address and contact number to the Investigating Officer and keep him updated if there is any change.

[BHARATI DANGRE, J] 8/8 ::: Uploaded on - 19/10/2022 ::: Downloaded on - 26/12/2022 14:16:31 :::