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 2, Cited by 7]

Supreme Court - Daily Orders

Jagdish Shrivastav vs The State Of Maharashtra on 11 March, 2022

Bench: Ajay Rastogi, Abhay S. Oka

                                                       1


     ITEM NO.25                      Court 13 (Video Conferencing)        SECTION II-A

                                      S U P R E M E C O U R T O F          I N D I A
                                              RECORD OF PROCEEDINGS

     Petition(s) for Special Leave to Appeal (Crl.)                          No(s).     1758/2022

     (Arising out of impugned final judgment and order dated 20-01-2022
     in ABA No. 158/2022 passed by the High Court Of Judicature At
     Bombay)

     JAGDISH SHRIVASTAV                                                          Petitioner(s)

                                                             VERSUS

     THE STATE OF MAHARASHTRA & ANR.                                             Respondent(s)

     (FOR ADMISSION and I.R. and IA No.27456/2022-EXEMPTION FROM FILING
     C/C OF THE IMPUGNED JUDGMENT and IA No.27458/2022-EXEMPTION FROM
     FILING O.T. and IA No.27466/2022-EXEMPTION FROM FILING AFFIDAVIT )

     WITH
     SLP(Crl) No. 2090/2022 (II-A)
     (FOR ADMISSION and I.R. and IA No.32788/2022-EXEMPTION FROM FILING
     C/C OF THE IMPUGNED JUDGMENT and IA No.32790/2022-EXEMPTION FROM
     FILING O.T. and IA No.32794/2022-EXEMPTION FROM FILING AFFIDAVIT)

     Date : 11-03-2022 This petition was called on for hearing today.

     CORAM :
                               HON'BLE MR. JUSTICE AJAY RASTOGI
                               HON'BLE MR. JUSTICE ABHAY S. OKA


     For Petitioner(s)                     Mr. Sunil Fernandes, AOR


     For Respondent(s)


                               UPON hearing the counsel the Court made the following
                                                  O R D E R

Learned counsel for the petitioners informed this Court that Signature Not Verified after rejection of their Anticipatory Bail Application by the High Digitally signed by DEEPAK SINGH Date: 2022.03.12 13:42:14 IST Reason: Court by an Order dated 13th January, 2021, they immediately approached this Court for seeking pre-arrest bail. 2 Counsel for the petitioners submits that no notice under Section 41(A) Cr.P.C was ever served and after this fact came to the notice of the Investigating officer that SLPs have been preferred by the petitioners for seeking pre-arrest bail, he approached them and took the petitioners into custody on 8 th March, 2022.

Since the petitioners have now been in custody, it may not be appropriate for this Court to pass further orders but at the same time, we grant them liberty to file regular bail application.

If such an application is filed, it is expected from the Trial Court to take note of non-compliance of Section 41(A) Cr.P.C and dispose of the application for post-arrest bail, if any, filed by the petitioners within a reasonable time as expeditiously as possible.

We deprecate such practice of the Police Officer in overstepping after the matter being instituted in this Court and taking the petitioners into custody without compliance of Section 41(A) Cr.P.C. and keeping in view the judgment of this Court in Arnesh Kumar vs. State of Bihar & Anr. (2014) 8 SCC 273.

The Special Leave Petitions are disposed of in the above terms.

Pending application(s), if any, shall also stand disposed of.

    (NISHA KHULBEY)                                                     (BEENA JOLLY)
SENIOR PERSONAL ASSISTANT                                            COURT MASTER (NSH)