Bombay High Court High Court

Arun vs Vivek on 30 August, 2011

Bombay High Court
Arun vs Vivek on 30 August, 2011
Bench: Shrihari P. Davare
                                      (1) Criminal Application No. 2540 of 2011


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




                                                                                    
                     Criminal Application No. 2540 of 2011




                                                            
    Arun s/o. Sudhakar Jain,
    Aged about 48 years,




                                                           
    Occupation : Business,
    R/o. N-9-F, In front of Rural Police
    Commissioner Office, Aurangabad.                           .. Applicant.




                                         
                 versus   
    1. Vivek s/o. Padamrajendra Mahajan,
                         
       Aged about 26 years,
       Occupation : Mechanic,
       R/o. Paranda, Taluka : Paranda,
       District : Osmanabad.
      
   



    2. The State of Maharashtra,                               .. Respondents
       Through Paranda Police Station,                            (No.1 - Original
       District : Osmanabad.                                              accused)





                                 .......................

                Mr. N.S. Tekale, Advocate, holding for
                Mr. V.I. Thole, Advocate, for the applicant.





                Mr. A.S. More, Advocate, for respondent no.1.

                Smt. R.K. Ladda, Additional Public Prosecutor,
                for respondent no.2.

                                 ........................




                                                            ::: Downloaded on - 09/06/2013 17:41:16 :::
                                    (2) Criminal Application No. 2540 of 2011


                                 CORAM : SHRIHARI P. DAVARE, J.

DATE : 30TH AUGUST 2011

ORAL JUDGMENT :

1. Perused the investigation papers which were made

available for inspection purpose, as well as, heard learned
respective Counsel for the parties, finally.

2.

This is an application preferred by the applicant i.e.
original complainant, for setting aside the order dated 10th May

2011, passed by the learned Additional Sessions Judge,
Osmanabad, in Criminal Bail Application No. 294/2011, granting
bail to respondent no.1 herein, and also requesting to issue

directions to arrest the respondent no.1.

FACTUAL MATRIX

3. The applicant, namely, Arun s/o. Sudhakar Jain, is the
original complainant who filed the FIR on 30th March 2011,

under Crime No. 45/2011, with Police Station, Paranda (District :
Osmanabad), against respondent no.1 herein, namely, Vivek s/o.
Padamrajendra Mahajan, and the other co-accused persons for
the offences punishable under Sections 498-A, 323, 504, 306,

::: Downloaded on – 09/06/2013 17:41:16 :::
(3) Criminal Application No. 2540 of 2011

read with Section 34 of Indian Penal Code. The applicant had a
daughter, namely, Vijaya who married with the respondent no.1,

namely, Vivek, on 17-5-2009, and the said couple was blessed

with one son who is of 11 months old. It is alleged that deceased
Vijaya was treated well for about six months after the marriage,
but thereafter she was subjected to mental and physical

illtreatment by the respondent no.1 i.e. her husband and her
parents in law. It is also alleged that unlawful demand of Rs.

20,000/- was made to the victim Vijaya by the respondent no.1

and co-accused for the purpose of installation of garage, and also,
they were asking Vijay to bring one golden ring of 1 Tola from

her parents in law, and she was subjected to mental and physical
illtreatment due to non-fulfillment of the said demands.

4. It is also alleged in the FIR, that there was ring
ceremony of younger son of the applicant, namely, Swapnil on
2nd February 2011, and the applicant invited respondent no.1 and

his parents for the said ceremony. However, there are allegations
that the respondent no.1 and parents in law of the victim Vijaya
quarreled with the applicant during the said function, on the

count that they were not given respect, and they were not
presented with the ring, and therefore, they left the said function
along with deceased Vijaya. Thereafter, respondent no.1 and
other co-accused continued the mental and physical torture upon

::: Downloaded on – 09/06/2013 17:41:16 :::
(4) Criminal Application No. 2540 of 2011

victim Vijaya. Ultimately, deceased Vijaya, was fade up with
mental and physical cruelty, and therefore, she committed suicide

at about 18.30 hours on 29-3-2011 by hanging herself in the

matrimonial home i.e. house of respondent no.1.

5. After the death of victim Vijaya, father of the victim,

namely, Arun s/o. Sudhakar Jain, lodged FIR at Paranda Police
Station, on 30-3-2011, against respondent no.1 and other co-

accused persons and offence was registered against respondent

no.1 and co-accused under Crime No. 45/2011, for the offences
punishable under Sections 498-A, 323, 504, 306, read with

Section 34 of Indian Penal Code. Respondent no.1 came to be
arrested on 31st March 2011, and he was remanded to the Police

custody and subsequently to the magisterial custody.

6. On 7-4-2011, respondent no.1 moved an application
for bail i.e. Criminal Bail Application No. 222/2011 before

learned Additional Sessions Judge, Osmanabad. However, the
said application was rejected by the learned Judge on 27th April
2011, observing that the investigation was in progress and no bail

can be granted to the respondent no.1 at that stage, and copy of
the said bail application and order passed thereon are produced at
Exhibit “C”.

::: Downloaded on – 09/06/2013 17:41:16 :::

(5) Criminal Application No. 2540 of 2011

7. Subsequently, respondent no.1 moved another bail
application i.e. Criminal Bail Application No. 294/2011 on

6-5-2011 before the same learned Additional Sessions Judge,

Osmanabad, and copy thereof is annexed at Exhibit “E”.
However, learned Additional Sessions Judge, Osmanabad, passed
an order thereon, on 10th May 2011, and released the respondent

no.1 on bail, although investigation was not completed. Hence,
the applicant has preferred the present application requesting to

set aside the order dated 10th May 2011, passed by the learned

Additional Sessions Judge, Osmanabad, granting bail to
respondent no.1, and also requesting to issue directions to arrest

respondent no.1.

SUBMISSIONS

8. It is canvassed by the learned Counsel for the
applicant, that although the first bail application preferred by the

applicant on 7th April 2011 was rejected by the learned
Additional Sessions Judge, Osmanabad, on 27th April 2011,
since the investigation was in progress, respondent no.1 preferred

subsequent bail application within a short spon i.e. on 6th May
2011, and the same came to be allowed by the same learned
Additional Sessions Judge, Osmanabad, on 10th May 2011,
inspite of the position that the investigation was not completed,

::: Downloaded on – 09/06/2013 17:41:16 :::
(6) Criminal Application No. 2540 of 2011

and therefore, it is submitted that the order granting bail to the
respondent no.1, dated 10th May 2011, is arbitrary and mala fide,

and hence, deserves to be quashed and set aside. Learned

Counsel for the applicant also canvassed that pertinently,
considering the contents in the subsequent bail application dated
6th May 2011, preferred by the respondent no.1, it is apparent

that there is no averment therein in respect of any change in
circumstances, but curiously enough, learned Additional Sessions

Judge observed in the order dated 10th May 2011, granting bail

to respondent no.1, that there is change in circumstances of the
case, and the said observation and finding given by the learned

Additional Sessions Judge, while granting bail to respondent no.
1, is unwarranted. It is further canvassed by the learned Counsel

for the applicant, that there are threats to the applicant after

release on bail, on the part of the respondednt no.1, although
applicant has not filed any complaint in that respect. The
apprehension is posed that the respondent no.1 may abscond. It

is also submitted that the charge sheet has not been filed so far,
and hence, order dated 10th May 2011, granting bail to the
respondent no.1 deserves to be quashed and set aside.

9. Learned Counsel for respondent no.1 has opposed the
present application vehemently, and submitted that after grant of
bail, the respondent no.1 has adhered with the conditions

::: Downloaded on – 09/06/2013 17:41:16 :::
(7) Criminal Application No. 2540 of 2011

imposed upon him, and reported to the Police Station, and there
is no grievance of the respondent no.2, that the respondent no.1

misused the liberty granted to respondent no.1. It is also

submitted by the learned Counsel for respondent no.1, that now
the investigation has been completed and substantial period has
been elapsed after grant of bail to respondent no.1 i.e. on 10th

May 2011, and hence, at the most, trial can be expedited and
there is no necessity to cancel bail granted to respondent no.1. It

is further submitted that the parameters envisaged for

cancellation of bail are stringent and the said parameters are not
in existence in the present case, and hence, bail granted to

respondent no.1 is not required to be cancelled, as prayed by the
applicant herein. Moreover, learned Counsel for respondent no.1

has placed reliance on the judicial pronouncements, as mentioned

herein below :

(a) In the case of Mr. Khalid Yunus Patel vs Mr. Aslam Abdul

Rahim Patel and others, reported at 2010 ALL MR (Cri) 3525,
following observations are made :

“13 Considering the rival arguments in totality
and considering the above mentioned factual
position as to litigation taking place from the
Sessions Court, Alibag till the Hon’ble Apex
Court and again reaching back to the Sessions

::: Downloaded on – 09/06/2013 17:41:16 :::
(8) Criminal Application No. 2540 of 2011

Court and coming to this Court for cancellation of
regular bail, and still considering certain
observations made by the Additional Sessions

Judge, Raigad while passing the impugned order
dated 8.6.2009, it cannot be said that the said

order of granting bail is of such perverse nature
so as to be undone. Still it can be said that the
reasoning given in para-13 of the impugned order

might be not properly worded still only on such
observation, it cannot be said that the order of
Additional Sessions Judge is per se pervert.
Much emphasis was placed by the learned

Advocate for the applicant on such observations
made by the Sessions Court to the following effect

that-the injuries sustained by the injured persons
have already been healed. Apart from such

observation, there are also observations by the
said Additional Sessions Judge that by rejecting
the application of bail nothing fruitful would be
served and that is because of the lapse of time.

Considering these averments and considering

observations of the learned Additional Sessions
Judge and still considering that admittedly there is
a rivalry between the two groups, now it would
not be in the fitness of the situation to quash the

said order of bail & to take them in custody. On
the contrary, certain directions can be given to the
concerned Court for expeditious hearing of the
matter so as to put an end to the allegations. In

the result, both the present applications are
disposed of with following order. ”

(b) In the case of Devender Kumar & Anr. Vs State of Haryana
& Ors., reported at 2010 ALL MR (Cri) 1965 (S.C.), following

::: Downloaded on – 09/06/2013 17:41:16 :::
(9) Criminal Application No. 2540 of 2011

observations are made :

“9 Bail had been granted to the Appellants by
the learned Magistrate, Palwal, on 10th October,

2008, and as indicated hereinbefore, there is no
allegation that the same had been misused or that
any attempt had been made after the Appellants

were granted bail to recover the articles alleged to
have been given to the Appellant No.1 at the time
of marriage with the complainant. The reason
given by the High Court for cancellation of the

orders granting bail and directing the arrest of
the Appellants on the ground that disclosures have

been made by the Appellants and that their
police custody was necessary for recovery of the

same, is, in our view, not sufficient for the
purpose of cancellation of bail granted earlier.”

(c) In the case of Ashok Kumar vs State of U.P. & Anr., reported

at 2009 ALL MR (Cri) 900 (S.C.), following observations are

made :

“7 As rightly contended by learned counsel for
the appellant, the High Court appears to have
arrived at a definite conclusion about non
possibility of the injuries having been sustained in

the manner indicated by the prosecution. While
considering the bail application such a finding
should not have been recorded. Apart from that,
the specific stand of the prosecuting agency as
quoted above does not appear to have been
noticed by the High Court. It has also been

::: Downloaded on – 09/06/2013 17:41:16 :::
(10) Criminal Application No. 2540 of 2011

submitted by learned counsel for the appellant that
the complainant and independent eye-witnesses
are being subjected to threats by respondent No.2

and his supporters and there is hardly any progress
in the case which is being tried by the Additional

Sessions Judge, Fast Track Court-4, Gautam Budh
Nagar. From the order sheet is is revealed that
adjournments have been liberally granted on the

application filed by the accused. Trial is to be
conducted on continuous basis in view of what
has been provided in Section 209 of the Code of
Criminal Procedure, 1973 (in short the ‘Code’).

8 Since the accused is on bail for considerable

length of time, we do not think it appropriate to
cancel the bail, though there appears to be some

substance in the plea that the impugned order
granting bail suffers from various infirmities. Let
the trial be completed within three months. If the
complainant or any witness seeks protection for

appearance before the Court during trial, the same

shall be provided by the concerned police
officials. The trial Court would take up the matter
on continuous basis to complete the trial within
the period indicated above. ”

(d) In the case of Raj Kumar Jain & Anr. Vs Kundan Jain &
Anr., reported at 2004 ALL MR (Cri) 2498 (S.C.), following

observations are made :

“10 Having heard learned counsel for the parties
and perused the records, we are convinced
that the impugned order of the High Court

::: Downloaded on – 09/06/2013 17:41:16 :::
(11) Criminal Application No. 2540 of 2011

cancelling the anticipatory bail granted to the
appellants cannot be sustained in law. It is an
admitted fact that within 14 days of the marriage

of the first appellant to Dimple Jain daughter of
the first respondent herein, disputes had arisen

between them and they had started living
separately. There were complaints and counter-

complaints between the parties which had

compelled the appellants herein and 2 others to
obtain anticipatory bail from the High Court. It is
also an admitted fact that pursuant to the
directions issued by the High Court in the said

bail order, the persons who sought bail from the
High Court including these 2 appellants, had

surrendered before the court and offered bail
bonds which was accepted by the court concerned

and in furtherance of the directions issued by the
High Court though appellant No.2 was not
required to attend the Police Station without being
summoned, he along with appellant No.1, was

attending the Police Station everyday. In this

background, if really a threat as alleged by Harish
Bhuva was administered to him on 15.2.2003 a
complaint in this regard would have certainly
been lodged either on that day itself or on the next

day. On the contrary, as could be seen from the
records, a complaint was posted only on
17.2.2003 at about 1956 hours through speed post.
Of course, there is an allegation that on 16th

evening, an oral complaint was lodged but there is
no record substantiating the same, except the ipse
dixit of Harish Bhuva. Then again, if we read the
affidavit filed by the Inspector of Police, which
was 8 months after the alleged threat, it is seen
that this Officer makes a complaint for the first

::: Downloaded on – 09/06/2013 17:41:16 :::
(12) Criminal Application No. 2540 of 2011

time that the second appellant has not complied
with the conditions imposed by the High Court
while granting bail of appearing before the Police.

This is a fact, in our opinion, far from truth. As a
matter of fact, as per the order granting

anticipatory bail to the appellants and two others,
there was a direction only with regard to the first
appellant herein to stay in Chennai for a week,

others were not even required to be in Chennai but
they had to report to the Police as and when
required by the Police. If really the second
appellant had disobeyed this direction, we would

not have expected the Police Officer to condone
this default and wait for nearly 10 months before

making an issue of it in an application filed for
cancellation of bail by the first respondent. It is

further seen from the said affidavit of the Police
Inspector that Harish Bhuva lodged the complaint
as to the threat administered to him only on
17.2.2003. She has not stated anything about the

oral complaint that is allegedly lodged by said

Harish Bhuva on 16.2.2003. If we notice the
allegation made in the affidavit filed by Harish
Bhuva in this regard, it could be seen that he
informed the first respondent about the visit of the

appellant to his house and the first respondent
promised him that his interest would be protected
in a manner known to law but he does not state in
that affidavit that he tried to lodge an oral

complaint on 16.2.2003. As notice above, in the
background of the facts of this case, we find it
difficult to believe that this witness would have
failed to inform the first respondent of the visit of
the appellants on 15.2.2003 itself and first
respondent or said Harish Bhuva would have

::: Downloaded on – 09/06/2013 17:41:16 :::
(13) Criminal Application No. 2540 of 2011

failed to lodge a complaint with the concerned
Police immediately thereafter either on 15.2.2003
or 16.2.2003. The actual complaint lodged as

stated above, was only on 17.2.2003 and that too
was only posted at 1956 hours. This delay in

lodging a complaint itself creates a doubt in our
mind as to the authenticity of this complaint. In
this factual background, we are of the opinion that

the High Court was not justified in cancelling the
bail granted.”

Accordingly, learned Counsel for respondent no.1

submitted that the present application bears no substance, and the

same is devoid of any merits, and therefore, urged that it be
rejected.

10. Learned APP for respondent no.2 submitted that

marriage of the victim Vijaya took place with respondent no.1 on

17th May 2009 and the victim Vijaya committed suicide by
hanging hereself on 29th March 2011 i.e. within span of two

years which is a custodial death, and hence, presumption under
Section 113A of the Indian Evidence Act deserves to be invoked.
Moreover, it is also submitted that the investigation has been

completed, but the charge sheet has not been filed so far.
Learned APP has further asserted that there was no change in
circumstances after rejection of the first bail application by the
learned Additional Sessions Judge, Osmanabad, on 27th April

::: Downloaded on – 09/06/2013 17:41:16 :::
(14) Criminal Application No. 2540 of 2011

2011, but still subsequent bail application came to be allowed by
the same learned Additional Sessions Judge, Osmanabad, on 10th

May 2011 i.e. within short span which speaks volumes for itself.

It is also submitted that while passing the order by the learned
Additional Sessions Judge on subsequent bail application, the
learned Judge did not consider the say filed by the respondent no.

2 and grounds raised therein. Accordingly, learned APP
supported the present application.

ig CONSIDERATION

11. I have perused the contents of the present Application,
contents of the FIR dated 30th March 2011, contents of the bail
application i.e. Criminal Bail Application No. 222/2011 preferred

by the respondent no.1 on 7th April 2011, and order passed by

the learned Additional Sessions Judge, Osmanabad, thereon, on
27th April 2011, rejecting the said application, and also perused

the contents of the subsequent bail application i.e. Criminal Bail
Application No. 294/2011, dated 6th May 2011, and say filed by
the respondent no.2 on 10th May 2011 to the said application,

and order passed thereon by the learned Additional Sessions
Judge on 10th May 2011, granting said application of the
respondent no.1, as well as, perused the affidavit in reply filed by
respondent no.1 herein to the present application, and heard

::: Downloaded on – 09/06/2013 17:41:16 :::
(15) Criminal Application No. 2540 of 2011

arguments advanced by the learned respective Counsel for the
parties, anxiously, as well as, considered the observations made

in the judicial pronouncements cited by the learned Counsel for

respondent no.1, carefully, and at the outset, it is material to note
that the victim Vijaya was married with respondent no.1 Vivek on
17th May 2009, and she committed suicide by hanging herself in

her matrimonial home i.e. husband of respondent no.1 on 29th
March 2011 i.e. within span of two years, and it is a custodial

death, and there is apparently substance in the submission

advanced by the learned APP for respondent no.2, that
presumption under Section 113A of the Evidence Act could be

invoked. Moreover, considering the contents of the FIR lodged
by the applicant and father of the victim, there are serious

allegations against the respondent no.1 herein, and he was

arrested on 31st March 2011, under Crime No. 45/2011.

12. On the said background, respondent no.1 preferred the

first bail application i.e. Criminal Bail Application No. 222/2011
on 7th April 2011, before learned Additional Sessions Judge,
Osmanabad. However, the said bail application was rejected by

the learned Additional Sessions Judge, Osmanabad, on 27th April
2011, specifically observing that the investigation was in
progress and at that stage, it was not desirable to grant bail to the
respondent no.1. Thereafter, within span of 10 days, the

::: Downloaded on – 09/06/2013 17:41:16 :::
(16) Criminal Application No. 2540 of 2011

respondent no.1 preferred another bail application i.e. Criminal
Bail Application No. 294/2011 before same learned Additional

Sessions Judge, Osmanabad, on 6th May 2011. On perusal of

contents of Criminal Bail Application No. 294/2011, it is
significant to note that there is no averment and/or ground raised
therein, that there was any change in the circumstances.

However, inspite of the said position, the same learned
Additional Sessions Judge, Osmanabad, who earlier rejected bail

application of respondent no.1 on 27th April 2011, granted the

subsequent bail application of the respondent no.1 by order dated
10th May 2011, observing that “now there is change in the

circumstances of the case”, which speaks volumes for itself.

13. Thus, it is crystal clear that the first bail application of

respondent no.1 was rejected on 27th April 2011, observing that
the investigation was in progress, and it was not desirable to
grant the bail application of respondent no.1 at that stage, but

within span of 15 days i.e. on 10th May 2011, the same learned
Additional Sessions Judge, Osmanabad, granted the subsequent
bail application of the respondent no.1, observing that ‘there is

change in the circumstances of the case’, although there was no
averment or ground raised in the said bail application preferred
by the respondent no.1 in respect of any change in the
circumstances, which certainly speaks volumes for itself and

::: Downloaded on – 09/06/2013 17:41:16 :::
(17) Criminal Application No. 2540 of 2011

smells otherwise. At this juncture, it is necessary to note that the
learned APP opposed the subsequent bail application by filing

say on 10th May 2011, and pointed out that the applicant therein

(respondent no.1 herein) was involved in a serious crime, and the
investigation was in progress, as well as, the Medical Officer
opined the cause of death as Asphyxia due to hanging, and the

investigation papers show, soon before the death of Vijaya she
was caused mental and physical torture constantly, and therefore,

there was no alternative except to commit suicide, as well as,

statements of adjoining witnesses were to be recorded.
Moreover, it was also pointed out by the learned APP, that

considering strong prima facie case and direct involvement of
respondent no.1, it was urged that the subsequent bail application

preferred by respondent no.1 be rejected. The apprehension was

also posed in the said say, that if the respondent no.1 is released
on bail, he could tamper with the prosecution evidence and may
abscond from jurisdiction of the court. However, contents of the

said say dated 10th May 2011, filed by the learned APP were not
taken into consideration by the learned Additional Sessions
Judge, Osmanabad, and even the said grounds have not been

dealt with in the order passed by the learned Additional Sessions
Judge, Osmanabad, on 10th May 2011, granting bail to the
respondent no.1, which is a serious matter.

::: Downloaded on – 09/06/2013 17:41:16 :::

(18) Criminal Application No. 2540 of 2011

14. It is important to note that the investigation was in
progress on 10th May 2011, when the subsequent bail application

of respondent no.1 was allowed and he was granted bail therein,

and therefore, it is amply clear that there was no change in
circumstances at all, as observed by the learned Additional
Sessions Judge, Osmanabad, in the order dated 10th May 2011,

and grant of bail to the respondent no.1 by the said order, was
apparently unwarranted considering the grounds raised by the

learned APP in the say opposing the bail application, as

mentioned herein above.

15. Apart from that, coming to the arguments canvassed
by the learned Counsel for respondent no.1, that substantial

period has been elapsed from 10th May 2011 i.e. the date on

which respondent no.1 was granted bail, and trial be expedited, it
is apparent that bail was granted to respondent no.1 by order
dated 10th May 2011, when investigation was incomplete.

Moreover, it is the matter of record, that even today also, charge
sheet has not been filed, and therefore, there cannot be any
dispute that the investigation was crippled due to grant of bail to

respondent no.1, and hence, there is no substance in the argument
canvassed by the learned Counsel for respondent no.1. As
regards the other argument canvassed by the learned Counsel for
respondent no.1, that the respondent no.1 has reported to Police

::: Downloaded on – 09/06/2013 17:41:16 :::
(19) Criminal Application No. 2540 of 2011

personnel, as directed by the learned Additional Sessions Judge,
Osmanabad, and he has not misused the liberty granted to him, I

am not impressed by the said argument since the very grant of

bail itself, to respondent no.1, was unwarranted at the inception
itself, and hence, the subsequent conduct of the respondent no.1
i.e. reporting to the Police and not misusing the liberty is,

apparently, immaterial.

16. As regards the judicial pronouncements cited by the

learned Counsel for respondent no.1, the facts and circumstances
in the present case, and the facts and circumstances in the

aforesaid judicial pronouncements differ from each other since
the facts and circumstances in the present case are peculiar, as in

the instant case, first bail application preferred by respondent no.

1 herein, on 7th April 2011, was rejected on 27th April 2011,
specifically observing that the investigation was in progress and
it was not desirable to enlarge the applicant (respondent no.1

herein) on bail at that stage, but subsequently, respondent no.1
preferred another bail application within span of 10 days i.e. on
6th May 2011, which came to be allowed on 10th May 2011,

observing by the learned Additional Sessions Judge, Osmanabad,
that “now, there is change in circumstances”, without considering
the say and objection raised by the learned APP and without
dealing with the said say, and although the investigation was in

::: Downloaded on – 09/06/2013 17:41:16 :::
(20) Criminal Application No. 2540 of 2011

progress at that time, but so is not the position in the aforesaid
judicial pronouncements cited by the learned Counsel for

respondent no.1, and hence, observations made in the aforesaid

judicial pronouncements will be of no aid or assistance to the
respondent no.1 herein.

17. In the circumstances, having comprehensive view of
the matter, and considering the accusations made against

respondent no.1, and nature, gravity and seriousness of the

offence, and the apprehension posed by the learned APP, for
respondent no.2, I am not inclined to accept the submissions

advanced by the learned Counsel for respondent no.1, but the
argument canvassed by learned Advocate for applicant bears

substance and same deserves to be accepted, and accordingly,

present application deserves to be allowed.

18. In the result, present Criminal Application is allowed

in terms of prayer clause “B” thereof, and the order passedby the
learned Additional Sessions Judge, Osmanabad, in Criminal Bail
Application No. 294/2011 on 10th May 2011, stands set aside,

and respondent no.1 is directed to surrender before the learned
Additional Sessions Judge, Osmanabad, within a period of one
week from today, failing which learned Additional Sessions
Judge, Osmanabad, to take suitable and appropriate steps in that

::: Downloaded on – 09/06/2013 17:41:16 :::
(21) Criminal Application No. 2540 of 2011

respect, and the present Criminal Application stands disposed of
finally.

19. However, it is made clear that the above observations
are prima facie in nature, and same shall be restricted to this
order only and shall not be used in any other matter while

deciding it on merits.

20. Authenticated copy of this judgment, duly certified by

Court Shirastedar, be supplied to the parties requesting therefor.

21. Office to send copy of this order to the concerned
Additional Sessions Judge, Osmanabad, forthwith.

( SHRIHARI P. DAVARE )
JUDGE

…………………….

bgp/ka2540

::: Downloaded on – 09/06/2013 17:41:16 :::