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 14, Cited by 0]

Gujarat High Court

Mr. H.L.Jani vs Coram on 3 July, 2012

Author: Rajesh H.Shukla

Bench: Rajesh H.Shukla

  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1356/2012	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1356 of 2012
 

 
 
=========================================


 

SATISHBHAI
LAGHUBHAI GAMARA(BHARVAD) 

 

Versus
 

STATE
OF GUJARAT & 1 

 

=========================================
 
Appearance : 
MR
YATIN SONI for Petitioner (s) : 1, 
MR. H.L.JANI, APP for
Respondent(s) : 1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 03/07/2012 

 

 
 
ORAL
ORDER 

Rule.

The present Petition has been filed by the Petitioner under Articles 14, 19, 226 and 227 of the Constitution of India as well as under

Section 451 of the Criminal Procedure Code for the prayer that the impugned order dated 19.4.2012 passed by the learned Additional Sessions Judge, Surendranabar, Camp at Limbdi in Criminal Revision Application 14 of 2012 may be quashed and set aside on the grounds stated in the Petition.
Heard learned Advocate Mr. Yatin Soni for the Petitioner. Learned Advocate Mr. Soni has referred to the facts of the case and referring to page number 26 with regard to the complaint he has submitted that the complaint came to be filed by some persons for the alleged transport of cattle for which the vehicle has been used belonging to the Petitioner. He submitted that the Petitioner is the owner-cum-driver of the Tempo bearing registration No. GJ-3 AW 7338, which he had purchased by loan. Learned Advocate Mr. Soni therefore submitted that the Tempo is seized for the contravention of the alleged offence under the Act. However, he submitted that the Petitioner and others are the community which maintain the cattle, and in summer, due to scarcity of water , the cattle are required to be shifted and therefore the provisions of Section 5 of the Gujarat Animal Preservation Act, 1954 would not be attracted. Referring to Section 5 of the Act he submitted that it referred to "Prohibition against slaughter without certificate from Competent Authority". Learned Advocate Mr. Soni submitted that the certificate would be required for the purpose of slaughter for any animal and Section 5(1A) provide that no certificate under sub-section (1) shall be granted in respect of specified cattle. He submitted that the cattle referred to in his case, which were sought to be transported in the Tempo are not specified in Section 5(1A) but are sheep and goats. Similarly, he submitted that Section 6A referred to "Prohibition of slaughter of animals in places not specified for the purpose". He submitted that Section provide for the transportation of such animals specified in sub-section 1A of Section 5 and the presumption may be made. However, these animals are not covered by sub-section 1A of Section 5 but are covered under Section 5(1) and therefore it has no application. He therefore submitted that the present Petition may be allowed. He submitted that there is no material or evidence to raise even the presumption that the cattle were carried or transported for slaughter and on the contrary his brother has stated for transporting them due to the scarcity of water.
Learned APP Mr. H.L.Jani referred to Section 5 which provide for the prohibition against the slaughter without certificate from competent authority and Section 6A which referred to prohibition against transportation of specified animals for slaughter. However, he submitted that as provided in Section 6A(1), the permit would be necessary, and therefore, as there was no permit, the present Petition may not be entertained.
In view of this rival submissions and considering the provisions of the Gujarat Animal Preservation Act, 1954, it is required to be considered whether the present Petition can be entertained or not.
From the averments made and the material as well as rival submissions, it is evident that the vehicle Tempo was used for transporting the cattle which have not been specified as stated in sub-section 1A of Section
5. Section 6 referred to the prohibition against the transport of the specified animals referred to in sub-section 1A of Section 5.

Admittedly, these cattle are not as provided therein. As rightly submitted, the provisions of Section 6A which have been amended, would not be attracted and the restriction imposed with regard to the vehicle seized would not have any relevance in view of the language employed in sub-Section 4 of Section 6A which is applicable to the vehicles or the conveyance so sized under sub-section 3. Therefore, as there is a specific contention raised by the learned Advocate that the cattle referred to are not covered by sub-Section 1A of Section 5 coupled with the fact that it was shifted due to scarcity of water , the present Petition deserves to be allowed for the purpose of release of the vehicle, I.e. Tempo used for carrying such cattle. Therefore, the present Petition deserves to be allowed and the vehicle Tempo bearing registration No. GJ-3 AW 7338 belonging to the Petitioner deserves to be released on a condition that the Petitioner shall not transfer or alienate the ownership of the vehicle and will produce as and when required furnishing the solvency of Rs.20,000/- to the satisfaction of the authority.

The present Petition therefore stands allowed. Rule is made absolute to the aforesaid extent.

Direct service is permitted.

(Rajesh H. Shukla,J) Jayanti*     Top