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

Minakshi Santosh Karpe vs Rahul Namdeo Karpe And Others on 19 September, 2018

Author: V. K. Jadhav

Bench: V. K. Jadhav

                                                                    915-ABA-828-18
                                         -1-

                                                      
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

        915 ANTICIPATORY BAIL APPLICATION NO. 828 OF 2018
             WITH APPLN/2469/2018 IN ABA/828/2018 

                           1. RAHUL NAMDEO KARPE
                           2. AMOL NAMDEO KARPE
                        3. PRAVIN DNYANDEO KARPE
                                         VERSUS
                      THE STATE OF MAHARASHTRA 
                                           .....
              Advocate for Applicants : Mr. Gaware Niteen V. 
                APP for Respondent-State : Mr. B. V. Virdhe
              Advocate to assist APP : Mr. Rajendra K. Temkar 
                                           .....
                                              
                                          CORAM : V. K. JADHAV, J.
                                          DATED  : 19th SEPTEMBER, 2018  

 PER COURT:-  


 1.       Heard   learned   counsel   for   the   applicant   in   criminal

 application   no.   2469   of   2018.   For   the   reasons   stated   in   the

 application, the same is allowed in terms of prayer clause "B" and

 disposed of accordingly.



 2.       The   applicants   in   anticipatory   bail   application   no.   828   of

 2018 are seeking pre-arrest bail in connection with crime no. I-78

 of 2018 registered with Supa Police Station, District Ahmednagar

 for the offences punishable under Sections  315, 323, 504, 506 of



::: Uploaded on - 21/09/2018                        ::: Downloaded on - 23/09/2018 01:12:17 :::
                                                                        915-ABA-828-18
                                           -2-

 IPC.   Their   application   with   similar   prayer   bearing   Cri.M.A.   No.

 1033 of 2018 came to be rejected by the Additional Sessions Judge,

 Ahmednagar.


 3.       The learned counsel for the applicants submits that as per the

 allegations  made   in   the   complaint,  the  incident  had   taken  place

 due to some trifling reasons and in the said incident, the informant

 was subjected to beating by fist and kick blows. Learned counsel

 submits   that   even   if   the   allegations   made   in   the   complaint   are

 accepted   as   it   is,   the   ingredients   of   Section   315   of   IPC   are   not

 attracted. There is no evidence at all that the act was done with an

 intent   to   prevent   the   child   being   born   alive.   Learned   counsel

 submits that an opinion is given by the concerned  Doctor about

 spontaneous   abortion.   The   informant   was   carrying   two   months'

 pregnancy   and   the   same   was   not   even   visible.   There   are   no

 allegations in the complaint that she was subjected to beating only

 with intent to prevent the child being born alive.



 4.       Learned APP, assisted by Advocate Mr. Temkar, submits that

 considering the relations between the informant and the applicants

 herein,   it   cannot   be   said   that   the   applicants   were   not   knowing

 about pregnancy of the informant. Despite the same, the applicants


::: Uploaded on - 21/09/2018                           ::: Downloaded on - 23/09/2018 01:12:18 :::
                                                                       915-ABA-828-18
                                          -3-

 extended beating on her abdomen with fist and kick blows and as a

 result thereof, the informant suffered from abortion. Learned APP

 submits   that  prima   facie,   the   ingredients   of   Section   315   of   IPC

 stand attracted. The applicants are not entitled to be released on

 anticipatory bail.



 5.       On   careful   perusal   of   the   investigation   papers   and   the

 contents of the complaint, it appears that the incident had taken

 placed  as   of  a sudden   on  account  of  some  trifling  reasons.  It  is

 simply alleged in the complaint that in the said incident, which has

 taken   place   as   of   a   sudden,   she   was   subjected   to   abusing   and

 beating   by   fist   and   kick   blows   on   her   abdomen   and   legs.   It   is

 nowhere alleged in the complaint that she was subjected to beating

 on her abdomen with some specific intention to prevent the child

 being born alive. Even there is nothing in the investigation papers

 to indicate that the applicants were knowing about her pregnancy.

 It would be inappropriate to observe at this stage as to whether the

 ingredients of Section 315 of IPC are attracted  or not, however,

 suffice   it   to   say   that   in   the   given   set   of   allegations,   custodial

 interrogation of the applicants is not at all required. So far as the

 spontaneous abortion is concerned, as per clause (i)(e) of Chapter



::: Uploaded on - 21/09/2018                          ::: Downloaded on - 23/09/2018 01:12:18 :::
                                                                      915-ABA-828-18
                                          -4-

 33 of Modi's Medical Jurisprudence and Toxicology (23rd Edition),

 the   physical   trauma,   for   instance,   a   blow,   a   fall   or   some   other

 accident even of a trivial nature, may cause spontaneous abortion.

 However, the physical trauma in the form of a blow, a fall or some

 other accident, is not made punishable under Section 315 of IPC

 but what is punishable is the intention behind the act. Prima facie, I

 do not find said intention in the given set of allegations, and as

 such, the applicants are entitled for anticipatory bail with certain

 conditions. Hence, the following order:


                                       ORDER

I. The application is hereby allowed.

II. In the event of arrest of applicant nos. 1, 2 and 3 i.e. Rahul Namdeo Karpe, Amol Namdeo Karpe and Pravin Dnyandeo Karpe, respectively, in connection with crime no. I-78 of 2018 registered with Supa Police Station, District Ahmednagar for the offences punishable under Sections 315, 323, 504, 506 of IPC, they be released on bail on their furnishing P.B. of Rs.5,000/- each with one surety each of the like amount on the following conditions;

a. The applicants shall not tamper the prosecution evidence in any manner.

::: Uploaded on - 21/09/2018 ::: Downloaded on - 23/09/2018 01:12:18 :::

915-ABA-828-18 -5- b. Applicant nos. 1 and 2 shall make themselves available as and when required by the Investigating Officer since they are in military service.

c. Applicant no.3 shall attend the concerned police station once in a weak on every Sunday between 8.00 am to 11.00 am, till filing of the charge sheet.

III. Criminal application is disposed of accordingly.

( V. K. JADHAV, J.) vre/ ::: Uploaded on - 21/09/2018 ::: Downloaded on - 23/09/2018 01:12:18 :::