Bombay High Court High Court

Shivaji vs The State Of Maharashtra on 28 July, 2009

Bombay High Court
Shivaji vs The State Of Maharashtra on 28 July, 2009
Bench: Shrihari P. Davare
                                1




                                                                    
         IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

              AURANGABAD BENCH, AURANGABAD




                                            
          CRIMINAL APPLICATION NO. 3288 OF 2008




                                           
    1     Shivaji s/o Dnyanoba Sable,
          age 23 years, occ. Driver,




                                     
          r/o Dhanewadi, Tq. Palam,
          Dist. Parbhani                         ...Applicant
                       ig                   (Orig.complainant)


          VERSUS
                     
    1     The State of Maharashtra,
          

    2     Mahadu s/o Ramchandra Dongre,
          age 37 years,occ. Agril.,
       



          r/o Dhanewadi, Tq. Palam,
          District Parbhani,

    3     Munjaji s/o Pandurang Dongre,
          age 35 years,occ. Agril.,





          r/o Dhanewadi, Tq. Palam,
          District Parbhani,...Respondent

    4     Ram s/o Sadhu Dongre,
          age 25 years,occ. Agril.,





          r/o Dhanewadi, Tq. Palam,
          District Parbhani,

    5     Rangnath s/o Marotrao Dongre,
          age 70 years,occ. Agril.,
          r/o Dhanewadi, Tq. Palam,
          District Parbhani,

    6     Waman s/o Rangnath Dongre,
          age 35 years,occ. Agril.,
          r/o Dhanewadi, Tq. Palam,
          District Parbhani,



                                            ::: Downloaded on - 09/06/2013 14:50:27 :::
                                         2




                                                                              
    7         Prabhu s/o Nivrutti Dongre,
              age 40 years,occ. Agril.,




                                                      
              r/o Dhanewadi, Tq. Palam,
              District Parbhani,


    8         Gunaji s/o Gangaram Dongre,




                                                     
              age 30 years,occ. Agril.,
              r/o Dhanewadi, Tq. Palam,
              District Parbhani,                    ...Respondents
                                         (Orig.accused nos. 2 to 8)




                                              
                            ig         .....
                          
    Shri P.N.Kalani, advocate for the applicant
    Shri B.J.Sonwane, A.P.P.for respondent no.1
    Nobody for respondent nos. 2 to 8, since they have
    refused to accept the notices
          

                                      .....
       



                         CORAM :          SHRIHARI P.DAVARE, J.
                         DATED    :       28th JULY, 2009.





    ORAL JUDGMENT :





    1         Perused.



    2         Rule. Rule made returnable forthwith and by consent of

the learned respective counsel for the parties, this application is

taken up for final hearing.

::: Downloaded on – 09/06/2013 14:50:27 :::
3

3 The applicant (original complainant) has preferred the

present application requesting that Sessions Case No. 51 of 2005

pending before the learned Additional Sessions Judge, Kandhar,

District Nanded be transferred to any other court for disposal in

accordance with law.

4 The applicant is the original complainant in the offence

registered with police station, Mukhed, District Nanded bearing

No. 45 of 2005 on 19.4.2005. The charge sheet came to be filed

before the learned Judicial Magistrate, First Class, Mukhed, District

Nanded after the completion of investigation under Sections 302,

201 r/w 34 of the Indian Penal Code therein against respondent

nos. 2 to 8. Thereafter the said case was committed to the court

of Sessions, Kandhar, District Nanded and it was numbered as

Sessions Case No. 51 of 2005. Accordingly, charge was framed

against respondent nos. 2 to 8 and matter was posted for

evidence.

5 The applicant (original complainant) sought

adjournment as he was not feeling well, but the learned

Additional Sessions Judge imposed heavy costs upon him on two

occasions. The applicant submits that he is a poor person and was

unable to pay the said costs. The applicant further submits that

the approach of the learned Additional Sessions Judge was not

::: Downloaded on – 09/06/2013 14:50:27 :::
4

proper and, therefore, the applicant lost his confidence in the

Additional Sessions Judge. Hence, he filed Miscellaneous

Application No. 14 of 2008 before the learned Sessions Judge,

Nanded for transfer of Sessions Case No. 51 of 2005, contending

that there was no possibility of impartial inquiry, since the

applicant has lost confidence in the Additional Sessions Judge,

and also contended that the court at Kandhar is not convenient

for the witnesses and the accused persons. It is further submitted

that the court of Additional Sessions Judge, Gangakhed is

convenient for all. However, said Miscellaneous Application No. 14

of 2008 came to be rejected by the learned Sessions Judge,

Nanded on 28.8.2008. Hence, the applicant has preferred the

present application challenging the validity and legality of the

said order, with a prayer that Sessions Case No. 51 of 2005

pending before the learned Additional Sessions Judge, Kandhar,

District Nanded be tranferred to any other court for disposal in

accordance with law.

6 Heard learned counsel for the respective parties.

7 At the out set, considering the rival submissions, it is

pointed out that the learned Additional Sessions Judge, who

imposed the costs upon the applicant has been already

transferred and, therefore, there is no substance in the present

::: Downloaded on – 09/06/2013 14:50:27 :::
5

application. Besides that, the learned counsel for the applicant

submitted that he has no grievance against the present Additional

Sessions Judge, Kandhar and, therefore, also nothing survives in

the present application.

8 Apart from that, even considering the factor of

convenience, it is for the accused persons to prefer application for

transfer, if any inconvenience is caused to them, and the

applicant (original complainant), in fact, has no basis therefor.

9 Besides that, the learned Sessions Judge, Nanded has

rejected the application of the applicant vide order passed in

Miscellaneous Application NO. 14 of 2008 on 28.8.2008 by way of

reasoned order and on perusal of the contents of the said order, I

am of the view that there is no necessity to interfere therein in

the present application.

10 It appears that since the earlier Additional Sessions

Judge imposed the heavy costs upon the applicant herein, the

applicant herein preferred the application for transfer, but now

the said cause does not subsist since the said Additional Sessions

Judge has already been transferred as afore said.

11 It is the contention of the applicant that the court of

::: Downloaded on – 09/06/2013 14:50:27 :::
6

Additional Sessions Judge, Kandhar is not convenient for the

witnesses, but it is for the prosecution to consider the said aspect

and to take suitable steps, if required, and not for the applicant

(original complainant) herein.

12 In the circumstances, the present application bears no

substance and same is devoid of any merits and same is required

to be rejected.

13 In the result, the present application fails and same

stands dismissed. Rule stands discharged accordingly.

(Shrihari P.Davare J.)

dbm/crap3288.08

::: Downloaded on – 09/06/2013 14:50:27 :::