Telangana High Court
Panjala Bhaskar Goud vs The State Of Telangana on 9 February, 2021
Author: K. Lakshman
Bench: K. Lakshman
THE HONOURABLE SRI JUSTICE K. LAKSHMAN
CRIMINAL PETITION No.540 OF 2021
ORDER:
This Criminal Petition is filed by the petitioner under Section 482 Cr.P.C. seeking to quash the order dated 21.08.2020 passed in Crl.P.M.No.300 of 2020 in Crime No.165 of 2020 by the Principal Judicial Magistrate of First Class, Ramannapet, and consequential direction for return of the seized vehicle/private travel bus (Ashok Leyland) bearing Registration No.TS 12UC 8223 to the petitioner.
2. Heard Mr. Kadiyala Ravindranath, learned counsel for the petitioner and learned Assistant Public Prosecutor. Perused the record.
3. The petitioner herein is claiming that he is the owner of the ehicle/private travel bus (Ashok Leyland) bearing Registration No.TS 12UC 8223. The said vehicle is involved in the aforesaid crime registered for the offences under Sections - 304-A and 337 of IPC.
4. The petitioner herein claiming to be the owner of the subject vehicle filed an application under Section - 457 Cr.P.C. in Crl.M.P.No.300 of 2020 in Crime No.165 of 2020 for interim custody of the subject vehicle and the learned Principal Judicial Magistrate of First Class, Ramannapet, has dismissed the said application on the ground that the subject vehicle was involved in the aforesaid crime and, therefore, it is not possible to release the said vehicle. 2
5. A perusal of the order dated 21.08.2020 in Crl.M.P.No.300 of 2020 in Crime No.165 of 2020 would show that the learned Magistrate did not refer to the facts of the case as well as the principle laid down by the Hon'ble Apex in Union of India v. Mohanlal1 and Sunderbhai Ambalal Desai v. State of Gujarat2 and also the guidelines for release of seized vehicles.
6. Even the learned Magistrate did not assign any reason while rejecting the relief to release the vehicle, which is also against the principle laid down by the Apex Court in Mahipal v. Rajesh Kumar3, wherein the Apex Court observed that where an order refusing or granting bail does not furnish the reasons that inform the decision, there is a presumption of the non-application of mind which may require the intervention of Higher Court. Thus, the impugned order is therefore contrary to the principle laid down therein by the Apex Court.
7. It is also relevant to mention herein that this Court and the Apex Court time and again held that Courts shall return the property involved in crimes to the owners of the vehicle on verification of ownership, documents and on imposition of certain conditions.
8. In Mohanlal1, the Apex Court gave certain guidelines in paragraph No.20, which are as follows:
"20. To sum up we direct as under: 1
. (2016) 3 SCC 379 2 . (2002) 10 SCC 283 3 . (2020) 2 SCC 118 3 (1) No sooner the seizure of any Narcotic Drugs and Psychotropic and controlled Substances and Conveyances is effected, the same shall be forwarded to the officer in-charge of the nearest police station or to the officer empowered Under Section 53 of the Act. The officer concerned shall then approach the Magistrate with an application Under Section 52A(ii) of the Act, which shall be allowed by the Magistrate as soon as may be required Under Sub-Section 3 of Section 52A, as discussed by us in the body of this judgment under the heading 'seizure and sampling'. The sampling shall be done under the supervision of the magistrate as discussed in paras 13 and 14 of this order.
(2) The Central Government and its agencies and so also the State Governments shall within six months from today take appropriate steps to set up storage facilities for the exclusive storage of seized Narcotic Drugs and Psychotropic and controlled Substances and Conveyances duly equipped with vaults and double locking system to prevent theft, pilferage or replacement of the seized drugs. The Central Government and the State Governments shall also designate an officer each for their respective storage facility and provide for other steps, measures as stipulated in Standing Order No.1/89 to ensure proper security against theft, pilferage or replacement of the seized drugs. (3) The Central Government and the State Governments shall be free to set up a storage facility for each district in the States and depending upon the extent of seizure and store required, one storage facility for more than one districts.4
(4) Disposal of the seized drugs currently lying in the police maalkhans and other places used for storage shall be carried out by the DDCs concerned in terms of the directions issued by us in the body of this judgment under the heading 'disposal of drugs'."
9. In Sunderbhai Ambalal Desai2, the Hon'ble Apex Court held that whatever be the situation, it is of no use to keep such-seized vehicles at the police stations for a long period. It is for the Magistrate to pass appropriate orders immediately by taking appropriate bond and guarantee as well as security for return of the said vehicles, if required at any point of time. This can be done pending hearing of applications for return of such vehicles. By referring to the same, the Apex Court ordered to release the vehicles seized in the crimes for the offences under various enactments. Even this Court also in several criminal petitions / writ petitions directed the learned Magistrate to return the seized vehicles to the owners on verification of ownership documents and on imposition of certain conditions to their satisfaction.
10. In view of the above principle laid down by the Apex Court, coming to the facts of the case on hand, the learned Magistrate has simply dismissed the said application without giving any reasons, much less valid reasons, which is totally a wrong approach and, therefore, the impugned order is liable to be quashed. 5
11. Accordingly, the present Criminal Petition is allowed and the order dated 21.08.2020 passed in Crl.P.M.No.300 of 2020 in Crime No.165 of 2020 by the Principal Judicial Magistrate of First Class, Ramannapet is hereby quashed. The learned Principal Judicial Magistrate of First Class, Ramannapet, is directed to return the seized vehicle/private travel bus (Ashok Leyland) bearing Registration No.TS 12UC 8223 to the petitioner on verification of the ownership of the seized vehicle and on imposition of certain conditions to its satisfaction.
As a sequel, miscellaneous petitions, if any, pending in the main Criminal petition shall stand closed.
__________________ K. LAKSHMAN, J 9th February, 2021 Mgr