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 5, Cited by 0]

Bombay High Court

Nitin Bhausaheb Kalhapure vs The State Of Maharashtra & Ors on 14 January, 2016

Author: A.V.Nirgude

Bench: A.V.Nirgude

                                         1
                                                                             crwp1546.15

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                         BENCH AT AURANGABAD




                                                                          
              CRIMINAL WRIT PETITION NO. 1546 OF 2015




                                                  
                                                 
     Nitin s/o Bhausaheb Kalhapure                ...Petitioner


                               VERSUS




                                       
     The State of Maharashtra & othres
                              ig                          ...Respondents
                            
                                        ***
     Mr. S.P.Salgar, advocate with
     Shri G.D.Tanpure, advocate for the Petitioner
     Mr. S.D.Ghayal, APP for Respondent
      


                                   ***
   



                                        CORAM :     A.V.NIRGUDE &
                                                    INDIRA K. JAIN, JJ.
                                        DATED :     14th January, 2016





     O R D E R :

[Per Indira K.Jain, J.] This petition under Articles 226 and 227 of the Constitution of India takes exception to the order of externment passed by respondent no.2 Sub-Divisional Magistrate, Shrirampur Division, Shrirampur on 22.7.2015 in Externment Proceeding No.3 of 1 of 6 ::: Uploaded on - 22/01/2016 ::: Downloaded on - 31/07/2016 01:04:50 ::: 2 crwp1546.15 2015 under Section 56(1)(a)(b) of the Bombay Police Act, 1951 (hereinafter referred to as, "the Act"), whereby petitioner was directed not to enter the limits of four districts viz. Ahmednagar, Nashik, Aurangabad and Beed for a period of two years.

2] Petitioner was served with show cause notice on 1.4.2015 under Section 59 of the Act proposing externment. In pursuance to show cause notice petitioner appeared before the appropriate authority and submitted his say.

Considering the reply, material placed before the authority and on hearing petitioner impugned order dated 22.7.2015 was passed by respondent no.2 externing petitioner for the period of two years from the limits of the Districts as referred above.

3] Being aggrieved by the externment order petitioner filed Appeal No. 26 of 2015 before the Divisional Commissioner, Nashik.

Vide order dated 6.11.2015 the Divisional Commissioner confirmed the order of externment passed by respondent no.2 in respect of District Ahmednagar with modification of the period from two years to one year. Hence this petition.

2 of 6 ::: Uploaded on - 22/01/2016 ::: Downloaded on - 31/07/2016 01:04:50 ::: 3 crwp1546.15 4] According to petitioner respondent no.2 Sub-Divisional Magistrate, Shrirampur succumbed to the political pressure and at the instigation of political party passed the order of externment.

Petitioner submitted that he was Deputy Sarpanch of village Deswandi. He is a respectable person in the village. During his tenure he implemented various schemes for the development of village, and therefore opposition party having grudge implicated him on false and concocted allegations. He alleges that at the instance of opposition party respondent no.2 passed the impugned order of excessive externment affecting his fundamental rights. He is the breadwinner in family and in case he is externed his entire family would suffer starvation. He also raises a ground that his old aged mother is suffering from various ailments and for her regular treatment presence of petitioner in the house is utmost necessary.

Petitioner submitted that the impugned order is illegal, arbitrary and same is liable to be quashed and set aside.

5] We have heard the learned counsel for the parties and perused the impugned order of externment passed by respondent no. 2 and confirmed by respondent no.1. From the externment orders it can be seen that eight criminal cases have been registered against petitioner. Those cases are : -



                                                                                3 of 6



    ::: Uploaded on - 22/01/2016                   ::: Downloaded on - 31/07/2016 01:04:50 :::
                                              4
                                                                                   crwp1546.15

      Sr. Police            F.I.R.               Section                    Present
      No. Station            No.                                            Position




                                                                                

1 Rahuri 327/2008 143,147,148,149, 337, 324 Pending RTC 323, 504, 506 of I.P.C. & No.288/2009, 37(1)(3)135 B.P.Act dt. 25.8.2009 2 Rahuri 386/2008 143,147, 353, 332, 337 Pending of I.P.C. & 37(1)(3)135 B.P.Act 3 Rahuri 23/2009 307, 325, 324, 323, 504, Pending RTC 506, 147, 148, 149 of No.170/2009, I.P.C. dt. 17.7.2009 4 Rahuri 103/2013 326,143,147,148,149, 337, 324,323, 504, 506 of I.P.C.

Pending & 37(1)(3)135 B.P.Act 5 Rahuri 104/2013 353,332,143,147,148,149, Pending 337 of I.P.C. & 37(1)(3)135 B.P.Act 6 Rahuri 2/2015 379,34 of I.P.C. Under Investigation 7 Rahuri 5/2015 324, 323, 504, 506, 34 of Under I.P.C. Investigation Petitioner was acquitted by the Sessions Court in one of the Seven Cases.

6] The impugned orders would also show that petitioner is involved in illegally taking away sand from the Government land.

Appropriate authority formed an opinion that petitioner continued 4 of 6 ::: Uploaded on - 22/01/2016 ::: Downloaded on - 31/07/2016 01:04:50 ::: 5 crwp1546.15 his criminal activities and is a dangerous person to the society. He is engaged in commission of offences like assault, threats, criminal intimidation, theft of sand from Government land, obstructing the Government servants from performing their duties and forming an unlawful assembly. Considering the relevant material, appropriate authority formed an opinion to extern the petitioner for a period of two years from the four Districts i.e. Nashik, Aurangabad, Ahmednagar and Beed.

7] So far as submission of petitioner regarding excessive externment is concerned, we find that the error has been corrected by the appellate authority and the order of externment from one District i.e. Ahmednagar, within the limits of which offences were registered against petitioner, came to be cofirmed with modification of the period of externment from two years to one year.

8] Thus looking to the offences involved in the present matter, reasons recorded by the appropriate and appellate authorities, we find no error in the impugned orders. No procedural lapse is pointed out. The authorities have recorded their objective satisfaction based on material on record. We are therefore not inclined to interfere with the order passed by respondent no.1.

5 of 6 ::: Uploaded on - 22/01/2016 ::: Downloaded on - 31/07/2016 01:04:50 ::: 6 crwp1546.15 9] The Writ Petition is devoid of merits and substance.

Hence Criminal Writ Petition No. 1546 of 2015 stands dismissed.

[ INDIRA K. JAIN, J.] [A.V.NIRGUDE, J.] dbm/crwp1546.15 6 of 6 ::: Uploaded on - 22/01/2016 ::: Downloaded on - 31/07/2016 01:04:50 :::