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 35, Cited by 0]

Karnataka High Court

Manappuram Finance Ltd vs The State Of Karnataka on 27 September, 2024

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                                                   -1-
                                                                               NC: 2024:KHC-D:14145
                                                                             WP No. 104593 of 2024
                                                                         C/W WP No. 101584 of 2024
                                                                             WP No. 104538 of 2024
                                                                             WP No.105010 of 2024


                                               IN THE HIGH COURT OF KARNATAKA,
                                                        DHARWAD BENCH
                                          DATED THIS THE 27   TH
                                                                   DAY OF SEPTEMBER, 2024
                                                                                              R
                                                              BEFORE
                                             THE HON'BLE MR. JUSTICE H.P.SANDESH
                                        WRIT PETITION NO. 104593 OF 2024 (GM-POLICE)
                                                            C/W
                                         WRIT PETITION NO. 101584 OF 2024 (GM-RES),
                                        WRIT PETITION NO. 104538 OF 2024 (GM-POLICE),
                                        WRIT PETITION NO. 105010 OF 2024 (GM-POLICE)

                                  IN WRIT PETITION NO. 104593 OF 2024
                                  BETWEEN

                                  MANAPPURAM FINANCE LIMITED,
                                  A COMPANY INCORPORATED UNDER
                                  THE COMPANIES ACT 1956,
                                  HAVING REGISTERED OFFICE
                                  AT MANAPPURAM HOUSE,
                                  A.O. VALAPAD, TRISSUR DISTRICT,
                                  KERALA-680 567.
                                  HAVING ONE OF ITS BRANCH AT: GADAG,
                                  REPRESENTED BY AUTHORIZED SIGNATORY
                                  AND AREA HEAD,
                                  MR. PENAKALAPATI HARIKRISHNA.
            Digitally signed by
            SAROJA
                                                                                       ...PETITIONER
SAROJA
            HANGARAKI
            Location: HIGH        (BY SRI. GIRISH V. BHAT, ADVOCATE)
            COURT OF
HANGARAKI   KARNATAKA
            DHARWAD
            BENCH
            Date: 2024.10.07
            13:42:50 +0530
                                  AND

                                  1.    THE STATE OF KARNATAKA,
                                        BY ITS SECRETARY, HOME DEPARTMENT,
                                        VIDHANA SOUDHA, BENGALURU-560001.

                                  2.    THE SUPERINTENDENT OF POLICE,
                                        GADAG, KARNATAKA-580011.

                                  3.    THE CIRCLE INSPECTOR,
                                        GADAG SUB DIVISION
                                        GADAG, KARNATAKA-580011.
                              -2-
                                         NC: 2024:KHC-D:14145
                                       WP No. 104593 of 2024
                                   C/W WP No. 101584 of 2024
                                       WP No. 104538 of 2024
                                       WP No.105010 of 2024


4.    THE STATION HOUSE OFFICER/
      INSPECTOR OF POLICE,
      GADAG RURAL POLICE,
      GADAG, KARNATAKA-580011.
                                               ...RESPONDENTS
(BY SRI. PRAVEEN K. UPPAR, AGA)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE NOTICE
BEARING    NO.GAGRAPOTA:CRM:137:2024     DATED   30.07.2024
ADDRESSED TO MANAPPURAM FINANCE LIMITED, THE PETITIONER
HEREIN, BY THE RESPONDENT NO.4, FURNISHED AS ANNEXURE-E;
ISSUE A DIRECTION IN THE NATURE OF MANDAMUS OR ORDER OR
DIRECTION DIRECTING THE RESPONDENT NO.4 NOT TO TAKE ANY
COERCIVE ACTION AGAINST THE PETITIONER BANK AND ITS
OFFICERS     IN    PURSUANT       TO    NOTICE      BEARING
NO.GAGRAPOTA:CRM:137:2024 DATED 30.07.2024 FURNISHED AS
ANNEXURE-E AND ETC.

IN WRIT PETITION NO.101584 OF 2024


BETWEEN

MANAPPURAM FINANCE LIMITED,
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956,
HAVING REGISTERED OFFICE
AT MANAPPURAM HOUSE,
A.O. VALAPAD, TRISSUR DISTRICT,
KERALA-680 567.
HAVING ONE OF ITS BRANCH AT:
OM NAGAR, BELAGAVI,
REPRESENTED BY AUTHORIZED SIGNATORY
AND LEGAL MANAGER,
MR. SATISH S.
                                                 ...PETITIONER
(BY SRI. GIRISH V. BHAT, ADVOCATE)
AND

1.    THE STATE OF KARNATAKA,
      BY ITS SECRETARY, HOME DEPARTMENT,
      VIDHANA SOUDHA, BENGALURU-560001.
                              -3-
                                          NC: 2024:KHC-D:14145
                                       WP No. 104593 of 2024
                                   C/W WP No. 101584 of 2024
                                       WP No. 104538 of 2024
                                       WP No.105010 of 2024


2.   THE SUPERINTENDENT OF POLICE,
     GADAG, KARNATAKA-590001.

3.   THE CIRCLE INSPECTOR,
     HIREBAGEVADI P.S,
     BELAGAVI, KARNATAKA-591109.
4.   THE STATION HOUSE OFFICER/
     INSPECTOR OF POLICE,
     HIREBAGEVADI P.S,
     HIREBAGEVADI, BELAGAVI,
     KARNATAKA-591109.
                                                ...RESPONDENTS
(BY SRI. PRAVEEN K. UPPAR, AGA FOR R1-R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE NOTICE
DATED 04-03-2024 ISSUED U/S 91 OF THE CR P C ADDRESSED TO
MANAPPURAM FINANCE LIMITED, THE PETITIONER HEREIN, BY THE
RESPONDENT NO.3, FURNISHED AS ANNEXURE-F; ISSUE A
DIRECTION IN THE NATURE OF MANDAMUS OR ORDER OR
DIRECTION DIRECTING THE RESPONDENT NO.3 NOT TO TAKE ANY
COERCIVE ACTION AGAINST THE PETITIONER BANK AND ITS
OFFICERS IN PURSUANT TO NOTICE DATED 04-03-2024
FURNISHED AS ANNEXURE-F AND ETC.


IN WRIT PETITION NO. 104538 OF 2024


BETWEEN

MANAPPURAM FINANCE LIMITED,
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956,
HAVING REGISTERED OFFICE
AT MANAPPURAM HOUSE,
A.O. VALAPAD, TRISSUR DISTRICT,
KERALA-680567,
HAVING ONE OF ITS BRANCH AT
BUILDING NO.3973, 3974
KATHA NO.1228, 1229, 1ST FLOOR, SANJAYA
COMPLEX, KUDLIG BELLARY ROAD,
OPP. ADARSHA KALYANA MANDAPA,
ABOVE AXIS BANK, SANDUR P.O.,
BELLARY DT., K.A. PIN -583119
                                -4-
                                           NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


R/BY AUTHORIZED SIGNATORY
AND AREA HEAD, MR. BUKKE VIJAYAKUMARNAIK.
                                                   ...PETITIONER
(BY SRI. GIRISH V. BHAT, ADVOCATE)
AND

1.   THE STATE OF KARNATAKA,
     BY ITS SECRETARY ,
     HOME DEPARTMENT,
     VIDHANA SOUDHA,
     BENGALURU-560001.

2.   THE SUPERINTENDENT OF POLCIE,
     RAILWAY STATION APPROACH ROAD,
     BSNL COLONY, COWL BAZZAR, BALLARI,
     BELLARY, BALLARI, KARNATAKA-583101.
     INDIA.

3.   THE STATION HOUSE OFFICER/
     INSPECTOR OF POLICE,
     SONDUR CIRCLE POLICE STATION,
     SONDUR, BELLARY DISTRICT,
     KARNATAKA-583119.
                                                 ...RESPONDENTS
(BY SRI. PRAVEEN K. UPPAR, AGA FOR R1 & R2)
      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE NOTICE
DATED 26.07.2024 ISSUED U/S 94 OF THE BNSS ADDRESSED TO
MANAPPURAM FINANCE LIMITED, THE PETITIONER HEREIN, BY THE
RESPONDENT NO.3, FURNISHED AS ANNEXURE-F; ISSUE DIRECTION
WRIT OF MANDAMUS OR ORDER OR DIRECTION DIRECTING THE
RESPONDENT POLICE 3 NOT TO PROCEED WITH THE NOTICE DATED
26.07.2024 AND FURNISHED AS ANNEXURE-F AND ETC.

IN WRIT PETITION NO. 105010 OF 2024

BETWEEN

MUTHOOT FINANCE LIMITED,
A COMPANY INCORPORATED UNDER THE
COMPANIES ACT 1956,
HEAD OFFICE AT MUTHOOT CHAMBERS,
OPP. SARITHA THEATRE COMPLEX,
                              -5-
                                         NC: 2024:KHC-D:14145
                                       WP No. 104593 of 2024
                                   C/W WP No. 101584 of 2024
                                       WP No. 104538 of 2024
                                       WP No.105010 of 2024


BANERJEE ROAD, KOCHI-682018,
HAVING ONE OF ITS BRANCH AT:
OLD BUS STAND ROAD,
NEAR NATIONAL INSURANCE,
SUNDATTI- BELAGUM -591126,
REP. BY ITS AUTHORIZED OFFICER
AND CHIEF MANAGER
SRI AJUMON P. GEORGE.
                                                 ...PETITIONER
(BY SRI. GIRISH V. BHAT, ADVOCATE)


AND

1.    THE STATE OF KARNATAKA,
      BY ITS SECRETARY, HOME DEPARTMENT,
      VIDHANA SOUDHA, BENGALURU-560001.

2.    THE STATION HOUSE OFFICER,
      DHARWAD CEN POLICE STATION,
      BELAGAVI ROAD, SP OFFICE CAMPUS,
      DHARWAD DISTRICT-580008.
                                               ...RESPONDENTS
(BY SRI. PRAVEEN K. UPPAR, AGA)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
INTERFERENCE BY THE RESPONDENTS IN PETITIONERS BUSINESS
FOR FORCEFULLY SEIZING THE GOLD ARTICLES PLEDGED BY IT
CUSTOMER IS ARBITRARY AND IS IN VIOLATION OF FUNDAMENTAL
RIGHTS GUARANTEED UNDER ARTICLE 14 AND 19(1)(G) OF THE
CONSTITUTION OF INDIA IN THE INTEREST OF JUSTICE AND
EQUITY; ISSUE A WRIT OF MANDAMUS OR ANY OTHER
APPROPRIATE WRIT, ORDER OR DIRECTION TO BE ISSUED TO THE
RESPONDENTS TO NOT SEIZE THE GOLD ARTICLES FROM THE
PETITIONER BUT CAN ONLY EXAMINE THE SAME BY SUMMONING IT
FOR THE PURPOSE OF INVESTIGATION IN CRIME NO.33/2024
REGISTERED BY THE 2ND RESPONDENT OR IN ANY OTHER CASES AS
MENTIONED IN ANNEXURE D, IN THE INTEREST OF JUSTICE AND
EQUITY; ISSUE A WRIT IN THE NATURE OF CERTIORARI AND SET
ASIDE NOTICE DATED 17.08.2024 ISSUED BY THE RESPONDENT
NO.2 VIDE ANNEXURE-D AND ETC.
                                 -6-
                                             NC: 2024:KHC-D:14145
                                          WP No. 104593 of 2024
                                      C/W WP No. 101584 of 2024
                                          WP No. 104538 of 2024
                                          WP No.105010 of 2024


     THESE PETITIONS HAVING BEEN HEARD AND RESERVED FOR
ORDERS ON 27.09.2024, COMING ON FOR PRONOUNCEMENT OF
ORDERS THIS DAY, THE COURT MADE THE FOLLOWING:

                         CAV ORDER

           (PER: HON'BLE MR. JUSTICE H.P. SANDESH)

    Heard the respective petitioner's counsel and also the

learned AGA for respondents.


    2.     These    petitions    are    arising   on   account   of

issuance   of   notice   by     the    Investigating   Officer   for

production of articles which are at the instance of

receivers of the same i.e., petitioners and common

question is involved in the same and hence, all the

matters are taken together for common disposal.


    3.     The petitioner in W.P.No.104593/2024 filed the

Writ Petition praying this Court to quash the notice bearing

No. GAGRAPOTA: CRM: 137: 2024 dated 30.07.2024

addressed to the petitioner by the respondent No 4 vide

Annexure E and also to issue a direction in the nature of

mandamus directing the respondent No.4 not to take any

coercive action against the petitioner bank and its officers
                                  -7-
                                             NC: 2024:KHC-D:14145
                                           WP No. 104593 of 2024
                                       C/W WP No. 101584 of 2024
                                           WP No. 104538 of 2024
                                           WP No.105010 of 2024


in pursuant to notice at Annexure E and grant such other

relief.


     4.     The factual matrix of the case of the petitioner

is that the fourth respondent has registered an FIR in

Cr.No.137/2024 for the offences under Section 309(4) of

BNS on 22.07.2024 and the respondent No.4 has issued

the notice to the petitioner seeking them to place the gold

articles pledged in the name of Sanjay S/o. Basappa

Koppad/accused before the police authorities in the police

station. Hence, aggrieved by the notice, the present

petition is filed.


     5.     The      case   of   the   complainant   is   that   on

03.07.2024 when he was proceeding towards Betageri, a

person came in the motorcycle and he told that he is a

police and assaulted him and snatched the gold articles

from his neck and also in the pant i.e., 15 gram chain

along with locket worth Rs.1,05,000/- and also a bracelet

worth Rs.2,80,000/-, a mangalya sara weighing 28 grams
                                 -8-
                                                NC: 2024:KHC-D:14145
                                           WP No. 104593 of 2024
                                       C/W WP No. 101584 of 2024
                                           WP No. 104538 of 2024
                                           WP No.105010 of 2024


worth    Rs.2,00,000/-    in    all    robbed     the      gold   worth

Rs.5,85,000/- in total 85 grams.


    6.     The    petitioner    relies    upon     Annexure-A         the

resolution, Annexure-B authorization letter so also FIR and

complaint produced as Annexures-C and D and so also

Annexure-E that is questioned before this Court.


    7.     It    is    contended         that     in    the       similar

circumstances, this Court has directed the respondent-

police   authorities   not     to      take     coercive      steps    in

W.P.No.100269/2024 and the copy of order and judgment

is produced as Annexures-F and F1 and so also the order

passed in W.P.No.103829/2024 reiterating the position of

law as per Annexure-G.          It is also contended that in

W.P.No.10754/2023        vide         order     dated      06.06.2023

produced as Annexure-H and so also relied upon the order

passed in W.P.No.22441/2022 disposed of on 15.11.2023

wherein held that the Investigating Officer cannot seize

the gold articles and only summon it for investigation. The
                              -9-
                                         NC: 2024:KHC-D:14145
                                       WP No. 104593 of 2024
                                   C/W WP No. 101584 of 2024
                                       WP No. 104538 of 2024
                                       WP No.105010 of 2024


grounds   urged   in   the   petition   that   the   purported

transaction transpired as per the banking norms and the

Petitioner has been licensed by the Reserve Bank of India

to do the business and petitioner has complied with all the

applicable laws. So also relied on Section 94 of Bharatiya

Nagarik Suraksha Sanhita (for short, 'BNSS'). The ground

urged in the petition that the investigation that has been

carried out by the respondents is vague and is not in

accordance of law and lacks the preliminary investigation

done and investigation officer is merely acting as a

recovery agent and prayed this Court to quash Annexure-

E.


     8.   The State has filed statement of objections

contending that a case has been registered for the offence

punishable under Section 309(4) of BNSS. It is contended

that one Mahadevappa states in his complaint that his wife

was not keeping well and he was suffering financial

constraints therefore he took ornaments of his wife for the

purpose of obtaining loan on 03.07.2024. When he was
                            - 10 -
                                          NC: 2024:KHC-D:14145
                                        WP No. 104593 of 2024
                                    C/W WP No. 101584 of 2024
                                        WP No. 104538 of 2024
                                        WP No.105010 of 2024


proceeding on his bike towards Betageri at about 08.20

p.m., he stopped his two wheeler for answering the nature

call. Suddenly 2 persons came from Betageri side one

person assaulted the complainant and robbed the golden

chain belonging to the complainant and also robbed other

ornaments and threatened with dire consequences. Hence,

he lodged a complaint on 22.07.2024. Based on the

complaint, the accused was arrested on 28.07.2024 and

he gave voluntary statement stating that the golden

ornaments which were robbed from the complainant were

pledged on three occasion and obtained gold loan of Rs.3

lakhs i.e., on 06.07.2024, 10.07.2024 and 13.07.2024 he

kept gold ornaments with the petitioner company.          It is

also contended that the accused is a habitual offender and

involved in other 12 cases and out of which, 8 cases are

pertaining robbery and rest of them are registered for the

offences punishable under Section 307, 386 of IPC. It is

also contended that the accused was taken to police

custody for conducting the panchanama and recovery of
                                  - 11 -
                                                   NC: 2024:KHC-D:14145
                                              WP No. 104593 of 2024
                                          C/W WP No. 101584 of 2024
                                              WP No. 104538 of 2024
                                              WP No.105010 of 2024


gold ornaments. While conducting the panchanama the

accused   tried   to    escape      and      for    which    the     police

authorities have registered Crime No.142/2024. It is also

contended that as per the statement made by the

accused, the Investigating Officer visited the petitioner

company with letter as per Annexure-E for the purpose of

securing the details of gold loan obtained by the accused

by   pledging     the     gold       ornaments          pertaining      to

victims/complainant.        Immediately               the        petitioner

approached this Court by filling the present Writ Petition.

The petitioner having become unsuccessful before the

learned Single Judge also approached the Division Bench

of this Court by filing W.A.No.100363/2024 and the said

Writ Appeal disposed of on 19.08.2024 granting protection

to the petitioner. The same is produced as Annexure-R1.

It is contended that petitioner ought to have enquired the

accused   as    the    accused     obtained         loan    by    pledging

ornaments on 3 different dates within span of 8 days i.e.,

on 06.07.2024, 10.07.2024 and finally on 13.07.2024 and
                               - 12 -
                                               NC: 2024:KHC-D:14145
                                           WP No. 104593 of 2024
                                       C/W WP No. 101584 of 2024
                                           WP No. 104538 of 2024
                                           WP No.105010 of 2024


he obtained loan totally for a sum of Rs.3 lakhs and when

the Investigation Officer tried to recover the said gold

ornaments pertaining to the victim, the petitioner has not

co-operated with the course of investigation and filed the

present Writ Petition. The relief sought by the petitioner is

not in accordance with law and prayer sought in the

petition would amount to interfering in the domain of the

investigating agency and the Investigating Officer has to

make appropriate enquiry into the information given by

the   informant   and   the   same        is   registered   in   First

Information Report and collection of documents as well as

material objects to submit a final report, the recovery is

necessary and as per Section 102 of Code of Criminal

Procedure, 1973 (for short, 'Cr.P.C.') the Court cannot

control or interfere with investigation by the police.           The

first information is very clear that accused has been

arrested and he made voluntary statement.               Hence, the

Investigating Officer has to conduct panchanama and

recovery has to be made under Section 102 of Cr.P.C. It
                                 - 13 -
                                               NC: 2024:KHC-D:14145
                                             WP No. 104593 of 2024
                                         C/W WP No. 101584 of 2024
                                             WP No. 104538 of 2024
                                             WP No.105010 of 2024


is also contended that based upon the statement of

witnesses and the confession statement made by the

accused, the Investigating Officer has to conduct the

panchanama and seize the material objects and the same

shall be proved in accordance with Section 27 of the

Indian Evidence Act as the same is discovered based upon

the confession statement.


        9.      It is also contended that Writ Petition is not

maintainable and criminal law set in motion by registering

the case and gold ornaments belongs to the victim has to

be recovered and there cannot be any order granting the

relief as sought. It is also contended that the person has

to make an application under Section 451 of Cr.P.C. for

interim custody and also procedure as explained under

Section 457 of Cr.P.C. and he can seek for the relief under

the same. It is also contended that the Hon'ble Supreme

Court in the case of M.T. Endrica Lexie and another vs.

Doramma and others1 referring the provisions of Section
1
    (2012) 6 SCC 760
                             - 14 -
                                           NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


102 of Cr.P.C. held that the police officer in course of

investigation can seize any property under Section 102 if

such property is alleged to be stolen or is suspected to be

stolen or is the object of the crime under investigation or

has direct link with the commission of offence for which

the police officer is investigating into. The police officer

can seize such property which is by Section 102(1) and no

other.


     10.   Learned AGA would also contend that the

petitioner institution received property on 3 different dates

within a span of one week and advanced loan of Rs.3 lakhs

would at least taken note of Section 411 of IPC (317 of

BNS) and it would have taken note of the purpose of

section is to discourage the people from benefiting from

the criminal activity like that. So they cannot be hand-in-

glove with the criminals. Hence, the petitioners are not

entitled to any relief.
                             - 15 -
                                           NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


    11.   In W.P.No.101584/2024 is also filed by the

same petitioner wherein it is stated that the 4th respondent

registered a crime in Crime No.149/2023 for the offence

punishable under Sections 380 and 454 of IPC on

14.11.2023 making an allegation that the accused stolen

92 grams of gold and cash of Rs.25,500/- and mobile

worth Rs.8,000/- and issued Section 91 notice to the

petitioner to place the gold articles pledged in the name of

accused/Suleman Hajrat Sab Kashimanavar before the

police authorities in the police station and hence filed the

petition seeking similar grounds referring Annexures-A to

G and prayed this Court to quash the notice dated

04.03.2024 issued under Section 91 of Cr.P.C. i.e.,

Annexure-F and also a writ of mandamus directing the

respondent No.3 not to take any coercive action against

the petitioner in pursuance of Annexure-F.


    12.   In W.P.No.104538/2024, the same petitioner

has filed this Writ Petition to quash the notice dated

26.07.2024 issued under Section 94 of BNSS as per
                              - 16 -
                                              NC: 2024:KHC-D:14145
                                          WP No. 104593 of 2024
                                      C/W WP No. 101584 of 2024
                                          WP No. 104538 of 2024
                                          WP No.105010 of 2024


Annexure-F and similar writ of mandamus directing the

respondent No.3 not to proceed with the notice and similar

grounds are urged in the petition.            The petitioner relies

upon Annexures-A to G.           The allegation against the

accused that between the period from 01.07.2023 to

15.07.2023 committed the offence and FIR registered on

15.07.2024 and allegation is that he had stolen gold

ornaments worth 233 grams and issued notice to produce

gold ornaments under Section 91 of Cr.P.C.


       13.   The counsel for petitioner also relied upon the

list    of   authorities   passed        by      this    Court     in

W.P.No.22441/2022,           W.P.No.22227/2023,                  W.P.

No.10976/2024, W.P.No.4079/2024, W.P.No.100269/2024

and     W.P.No.19163/2023     to       contend    that    in   these

petitions, the Co-ordinate Benches of this Court preventing

the Investigating Officer in seizing the same and directing

to produce the gold articles whenever ordered.
                                    - 17 -
                                                  NC: 2024:KHC-D:14145
                                                WP No. 104593 of 2024
                                            C/W WP No. 101584 of 2024
                                                WP No. 104538 of 2024
                                                WP No.105010 of 2024


      14.    The petitioner in W.P.No.105010/2024 prayed

this Court to declare that interference by the respondents

in petitioner's business in forcefully seizing the gold

articles pledged by its customers is arbitrary and is in

violation of fundamental rights guaranteed under Article

14 and 19(1) (g) of the Constitution of India and also

prayed      to   issue    writ    of   mandamus        or   any     other

appropriate writ, order or direction to be issued to the

respondents not to seize the gold articles from the

petitioner but can only examine the same by summoning it

for the purpose of investigation in Crime No.33/2024

registered by the 2nd respondent and produced Annexure-

A certificate of incorporation, Annexure-B the authorization

letter, FIR as Annexure-C wherein an allegation is made

that the accused asked 180 days and admitted his guilt

and    given     the     letter   on    12.09.2022      that   he    had

misappropriated the amount and complaint is filed and

based on the complaint, case is registered and matter is

under investigation and as per Annexure-D, notice is
                              - 18 -
                                              NC: 2024:KHC-D:14145
                                          WP No. 104593 of 2024
                                      C/W WP No. 101584 of 2024
                                          WP No. 104538 of 2024
                                          WP No.105010 of 2024


issued that accused was in-charge Manager at Kittur Rani

Channamma Urban Credit Souhard Sahakar Bank Ltd.,

Morab branch he had misappropriated an amount of

Rs.66,58,603/- and out of the said amount, he had

purchased the gold ornaments and pledged the same for

an amount of Rs.4,00,000/- and the same pertains to

Crime No.33//2024 and demanded the petitioner to

cooperate    and   produce   the       gold   ornaments   as   per

Annexure-D. The counsel also relied upon the judgment of

this Court passed in W.P.No.10754/2023 as per Annexure-

E   and     so     also   Annexure-F          order   passed    in

W.P.No.20228/2024         and         in      W.P.No.13958/2023,

W.P.No.100347/2024 as Annexure-H and prayed this

Court to grant the relief as sought.


    15.     Learned AGA has filed objections in one matter

and would contend that similar question is involved in all

the matters and adopted the statement of objections filed

in one of the matters and contend that the relief sought

cannot be granted as petition not maintainable.                The
                                   - 19 -
                                                  NC: 2024:KHC-D:14145
                                               WP No. 104593 of 2024
                                           C/W WP No. 101584 of 2024
                                               WP No. 104538 of 2024
                                               WP No.105010 of 2024


victims not made as parties to the petitions since articles

belongs to them. In first case, there are 12 cases against

him.       Voluntary statement of accused are admissible if

recoveries are made at the instance of the accused and

hence, exercising of power under Section 103 of Cr.P.C. is

necessary. Under Section 159 of Cr.P.C., it is the domain

of the Investigating Officer and if relief granted, it

amounts to interference in the investigation.                     In the

second case, committed default in payment and gold

pledged earlier auctioned and in spite of once again

allowed to pledge and on third occasion pledged in the

name of relative of the accused.


        16.     The     counsel             for      petitioner       in

W.P.No.105010/2024 relies upon the judgment of the

Hon'ble Apex Court in the case of Bharat Sanchar Ningam

Limited vs. Suryanarayanan and another2 and contend

that it is held in paragraph 14 normal rule of practice and

restoring the property to whose custody it was taken.
2
    (2020) 12 SCC 637
                                 - 20 -
                                               NC: 2024:KHC-D:14145
                                             WP No. 104593 of 2024
                                         C/W WP No. 101584 of 2024
                                             WP No. 104538 of 2024
                                             WP No.105010 of 2024


However, discussion was made that the Court is merely

required to determine the source from which the property

was seized.        The counsel also relied upon the judgment of

the Hon'ble Apex Court in the case of Shabna Abdulla vs.

Union of India and others3and relied upon paragraph 17

wherein it is held that the Division Bench of the High Court

while passing the impugned judgment and order should

have followed the view taken by another Division Bench of

the same High Court specifically when the grounds of

detention and the grounds of challenge were identical in

both the cases. In the event, the Division Bench of the

High Court was of the view that the earlier decision of the

Coordinate Bench of the same High Court was not correct

in law, the only option available to it was to refer the

matter to a larger Bench.


        17.     The counsel also relied upon the judgment of

the Hon'ble Apex Court in the case of Official Liquidator



3
    2024 SCC OnLine SC 2057
                               - 21 -
                                             NC: 2024:KHC-D:14145
                                           WP No. 104593 of 2024
                                       C/W WP No. 101584 of 2024
                                           WP No. 104538 of 2024
                                           WP No.105010 of 2024


vs. Dayanand and others4 and relied upon paragraph 90

wherein it is discussed that the learned Single Judges and

Benches of the High Courts refuse to follow and accept the

verdict and law laid down by coordinate and even larger

Benches by citing minor difference in the facts as the

ground for doing so. Therefore, it has become necessary

to reiterate that disrespect to the constitutional ethos and

breach of discipline have grave impact on the credibility of

judicial institution and encourages chance litigation. It

must be remembered that predictability and certainty is an

important hallmark of judicial jurisprudence developed in

this country in the last six decades and increase in the

frequency of conflicting judgments of the superior judiciary

will do incalculable harm to the system inasmuch as the

courts at the grass roots will not be able to decide as to

which of the judgments lay down the correct law and

which one should be followed and prayed this Court to

grant the relief as sought.

4
    (2008) 10 SCC 1
                              - 22 -
                                            NC: 2024:KHC-D:14145
                                          WP No. 104593 of 2024
                                      C/W WP No. 101584 of 2024
                                          WP No. 104538 of 2024
                                          WP No.105010 of 2024


    18.    Having considered the grounds which have

been urged in all the petitions and perused the judgment

relied upon and decision of the Co-ordinate Bench of this

Court, this Court has to analyze the material on record

whether this Court can exercise the writ jurisdiction and

grant the similar reliefs sought in all the petitions to quash

the respective Annexures and whether the mandamus can

be issued as sought preventing the Investigating Officer

not to take any coercive action against the petitioners.


    19.    Having considered the material on record, it is

very clear that petitioners are the finance institutions and

they have advanced the loan amount pledging the gold

ornaments in all the cases and their contention is that they

are the bonafide receivers and hence, there cannot be any

recovery and they are ready to obey the conditions that

may be imposed.       It is also the contention that Co-

ordinate Bench of this Court granted the relief as sought in

the similar circumstances and hence, this Court has to

grant the relief.
                                     - 23 -
                                                   NC: 2024:KHC-D:14145
                                                 WP No. 104593 of 2024
                                             C/W WP No. 101584 of 2024
                                                 WP No. 104538 of 2024
                                                 WP No.105010 of 2024


    20.    On the other hand, it is the contention of the

State that if such a relief is granted, it is nothing but

interfering with the domain of the Investigating Officer and

the Investigating Officer has got power under Section 102

to seize the stolen articles and also under Section 27 of

the Evidence Act recovery has to be made at the instance

of the accused. If any grievance of the petitioners, they

can approach the Court by filing an application under the

provisions of Section 451 to 459 of Cr.P.C. and hence, the

relief cannot be granted.


    21.    Before considering the issue involved in all the

matters which are similar in nature, this Court would like

to refer Section 91 of Cr.P.C. under which a notice was

issued by the Investigating Officer and so also Section 94

of new enactment BNSS which invoked in other cases.


    22.    Section 91 of Cr.P.C. reads as follows:

           "91.        Summons to produce document or
     other thing.-      (1) Whenever any Court or any officer
     in-charge    of   a   police   station     considers   that   the
     production of any document or other thing is necessary
                                  - 24 -
                                                NC: 2024:KHC-D:14145
                                              WP No. 104593 of 2024
                                          C/W WP No. 101584 of 2024
                                              WP No. 104538 of 2024
                                              WP No.105010 of 2024


     or desirable for the purposes of any investigation,
     inquiry, trial or other proceeding under this Code by or
     before such Court or officer, such Court may issue a
     summons, or such officer a written order, to the person
     in whose possession or power such document or thing is
     believed to be, requiring him to attend and produce it,
     or to produce it, at the time and place stated in the
     summons or order.


           (2) Any person required under this section merely to
     produce a document or other thing shall be deemed to
     have complied with the requisition if he causes such
     document or thing to be produced instead of attending
     personally to produce the same.

            (3) Nothing in this section shall be deemed.-
              (a) to affect Sections 123 and 124 of the Indian
                  Evidence Act, 1872 (1 of 1872), or the
                  Bankers' Books Evidence Act, 1891 (13 of
                  1891), or

              (b) to apply to a letter, postcard, telegram or
                  other document or any parcel or thing in the
                  custody of the postal or telegraph authority."



    23.      Section 94 of new enactment BNSS reads as

follows:

           94. Summons to produce document or other
    thing.--(1) Whenever any Court or any officer in charge of a
                                 - 25 -
                                                 NC: 2024:KHC-D:14145
                                             WP No. 104593 of 2024
                                         C/W WP No. 101584 of 2024
                                             WP No. 104538 of 2024
                                             WP No.105010 of 2024


police   station    considers       that   the   production      of   any
document,          electronic         communication,            including
communication devices, which is likely to contain digital
evidence     or    other    thing     is   necessary       or   desirable
for the purposes of any investigation, inquiry, trial or other
proceeding under this Sanhita by or before such Court or
officer, such Court may issue a summons or such officer
may, by a written order, either in physical form or in
electronic form, require the person in whose possession or
power such document or thing is believed to be, to attend
and produce it, or to produce it, at the time and place stated
in the summons or order.


     (2) Any person required under this section merely to
produce a document, or other thing shall be deemed to have
complied with the requisition if he causes such document or
thing to be produced instead of attending personally to
produce the same.


     (3)    Nothing    in    this    section     shall   be     deemed--

     (a) to affect sections 129 and 130 of the Bharatiya
           Sakshya Adhiniyam, 2023 or the Bankers' Books
           Evidence Act, 1891; or


         (b) to apply to a letter, postcard, or other document
             or     any      parcel         or     thing        in    the
             custody of the postal authority.
                                     - 26 -
                                                   NC: 2024:KHC-D:14145
                                                 WP No. 104593 of 2024
                                             C/W WP No. 101584 of 2024
                                                 WP No. 104538 of 2024
                                                 WP No.105010 of 2024


    24.   Having read the old Criminal Procedure Code

and also BNSS, Section 91 and 94 are similar and

summoning of document or other thing and new Section

94 of BNSS is replica of old Code.


    25.   This Court would also like to refer Section 102

of Cr.P.C. giving power to police office to seize certain

property which reads as follows:

           "102. Power of police officer to seize
      certain property.-- (1) Any police officer may seize
      any property which may be alleged or suspected to
      have been stolen, or which may be found under
      circumstances         which   create      suspicion   of   the
      commission of any offence.

           (2) Such police officer, if subordinate to the
      officer in- charge of a police station, shall forthwith
      report the seizure to that officer.
           1
               [(3) Every police officer acting under sub-
      section (1) shall forthwith report the seizure to the
      Magistrate having jurisdiction and where the property
      seized    is   such    that   it   cannot   be   conveniently
      transported to the Court, 2[or where there is difficulty
      in securing proper accommodation for the custody of
      such property, or where the continued retention of
      the property in police custody may not be considered
      necessary for the purpose of investigation,] he may
                                     - 27 -
                                                   NC: 2024:KHC-D:14145
                                                 WP No. 104593 of 2024
                                             C/W WP No. 101584 of 2024
                                                 WP No. 104538 of 2024
                                                 WP No.105010 of 2024


      give custody thereof to any person on his executing a
      bond undertaking to produce the property before the
      Court as and when required and to give effect to the
      further orders of the Court as to the disposal of the
      same:]
             3
                 [Provided that where the property seized
      under sub-section (1) is subject to speedy and
      natural decay and if the person entitled to the
      possession of such property is unknown or absent
      and the value of such property is less than five
      hundred rupees, it may forthwith be sold by auction
      under the orders of the Superintendent of Police and
      the provisions of sections 457 and 458 shall, as
      nearly as may be practicable, apply to the net
      proceeds of such sale.]"



    26.    So also Section 106 of BNSS which explains

power of police officer to seize certain property which

reads as follows:

            "106. Power of police officer to seize certain
     property.- (1) Any police officer may seize any property
     which may be alleged or suspected to have been stolen,
     or which may be found under circumstances which
     create suspicion of the commission of any offence.

           (2) Such police officer, if subordinate to the
     officer in charge of a police station, shall forthwith report
     the seizure to that officer.
                                - 28 -
                                              NC: 2024:KHC-D:14145
                                            WP No. 104593 of 2024
                                        C/W WP No. 101584 of 2024
                                            WP No. 104538 of 2024
                                            WP No.105010 of 2024


           (3) Every police officer acting under sub-section
     (1) shall forthwith report the seizure to the Magistrate
     having jurisdiction and where the property seized is
     such that it cannot be conveniently transported to the
     Court, or where there is difficulty in securing proper
     accommodation for the custody of such property, or
     where the continued retention of the property in police
     custody may not be considered necessary for the
     purpose of investigation, he may give custody thereof to
     any person on his executing a bond undertaking to
     produce the property before the Court as and when
     required and to give effect to the further orders of the
     Court as to the disposal of the same:

           Provided that where the property seized under
     sub-section (1) is subject to speedy and natural decay
     and if the person entitled to the possession of such
     property is unknown or absent and the value of such
     property is less than five hundred rupees, it may
     forthwith be sold by auction under the orders of the
     Superintendent of Police and the provisions of sections
     503 and 504 shall, as nearly as may be practicable,
     apply to the net proceeds of such sale."



    27.    Having considered the respective proviso, it is

very clear that any police officer may seize any property

which may be alleged or suspected to have been stolen, or

which may be found under circumstances which create
                                - 29 -
                                              NC: 2024:KHC-D:14145
                                            WP No. 104593 of 2024
                                        C/W WP No. 101584 of 2024
                                            WP No. 104538 of 2024
                                            WP No.105010 of 2024


suspicion of the commission of any offence. Section 102(1)

is very clear that police office may seize which was stolen

in connection with the crime and even suspicious of the

commission of any offence and under Section 102(2) is

very clear that if subordinate to the officer in-charge of a

police station, shall forthwith report the seizure to superior

officer.   The other clause has been inserted in the year

1978 and also it is very clear that the police officer who

acted under sub-section (1) of Section 102 shall forthwith

report the seizure to the Magistrate having jurisdiction and

he may give custody thereof to any person of his

executing a bond undertaking to produce the property

before the Court as when required and to give effect to the

further orders of the Court.      So also further proviso which

was inserted by Act No.25 of 2005 with effect from

23.06.2006 which is clear that where the property seized

is subject to speedy and natural decay and if the person

entitled to the possession of such property is unknown or

absent and the value of such property is less than
                            - 30 -
                                          NC: 2024:KHC-D:14145
                                        WP No. 104593 of 2024
                                    C/W WP No. 101584 of 2024
                                        WP No. 104538 of 2024
                                        WP No.105010 of 2024


Rs.500/-, it may forthwith be sold by auction under the

orders of the Superintendent of Police and the provisions

of Sections 457 and 458 shall, as nearly as may be

practicable, apply to the net proceeds of such sale.

Having considered the said proviso, it is clear that the

domain of the Investigating Officer to seize any article

upon property suspected to have been stolen and in the

case on hand also committed robbery and stolen and

pledged with the petitioner and the same is not in dispute

and also in connection with the crime and the investigation

is on and it is the domain of the Investigating Officer to

seize the same and report to the superior if he is a

subordinate officer and also report the seizure to the

Magistrate having jurisdiction to dispose of the same and

it is subject to speedy and natural decay.        Hence, it is

clear that powers are vested with the Investigating Officer

to seize the same. This Court would also like to rely upon

Section 59 of Cr.P.C. and it is to be noted that that no

person who has been arrested by a police officer shall be
                                 - 31 -
                                               NC: 2024:KHC-D:14145
                                             WP No. 104593 of 2024
                                         C/W WP No. 101584 of 2024
                                             WP No. 104538 of 2024
                                             WP No.105010 of 2024


discharged except on his own bond, or on bail, or under

the special order of a Magistrate.           Hence, it is clear that

powers are vested with the Investigating Officer and no

courts    shall   also   interfere   with     the   domain   of   the

Investigating Officer.


    28.     This Court would also like to rely upon Section

27 of the Indian Evidence Act which deals with the

information received from the accused has to be proved

which reads as follows:

    27. How much of information received from accused
       may be proved

             Provided that, when any fact is deposed to as
    discovered inconsequence of information received from a
    person accused of any offence, in the custody of a police-
    officer, so much of such information, whether it amounts
    to a confession or not, as relates distinctly to the fact
    thereby discovered, may be proved.




    29.     Having read Section 27 of the Evidence Act, it is

very clear that when any fact is deposed to as discovered

inconsequence of information received from a person

accused of any offence, in the custody of a police-officer,
                             - 32 -
                                           NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


so much of such information, whether it amounts to a

confession or not, as relates distinctly to the fact thereby

discovered, may be proved and in order to prove the

same, the Court has to take note of the discovery of fact

and also to take note of the voluntary statement made by

the accused and the same is not violation of Article 14 of

the Constitution of India and the Court has to take note of

evidentiary value of the statement made by the accused

and recovery and discovery of the fact.           The fact as

understood in the Evidence Act includes physical as well as

psychological fact or mental condition and it leads to

discovery of evidence to hear the accused had given the

stolen article is also a discovery of fact and it is the

responsibility of the Investigating Officer to state in

evidence about authorship of concealment/sale of material

object if done by accused and point out jewellary shop

who purchased gold and the said conduct is admissible
                                    - 33 -
                                                  NC: 2024:KHC-D:14145
                                                WP No. 104593 of 2024
                                            C/W WP No. 101584 of 2024
                                                WP No. 104538 of 2024
                                                WP No.105010 of 2024


under Section 27 of the Evidence Act as held in the

judgment of Ramachandran Vs. State of Kerala5.


        30.      This Court would like to reply upon the recent

judgment of the Apex Court in the case of Babu

Sahebagouda Rudragoudar and others Vs. State of

Karnataka6, wherein the Apex Court invoking Section 27

read with Section 60 of the Evidence Act held that,

recovery at instance of accused, there must be compliance

of necessary requirements on part of the Investigating

Officer. For invoking Section 27, not only the statement

under Section 27 must be recorded in presence of two

independent witnesses, but recovery based on such

statement should also be made in presence of two

independent witnesses. Thereafter, such statement being

basically a memorandum of confession of the accused

recorded during interrogation, confessional part of such

statement          is   inadmissible   and     only   the   part   which

5
    2009 CRI.L.J 168
6
    (2024) 8 SCC 149
                               - 34 -
                                             NC: 2024:KHC-D:14145
                                           WP No. 104593 of 2024
                                       C/W WP No. 101584 of 2024
                                           WP No. 104538 of 2024
                                           WP No.105010 of 2024


distinctly leads to discovery of fact is admissible in

evidence. Thus, while proving such statement before the

Trial Court, the Investigating Officer, held, must narrate

what the accused stated to him.           Held, the Investigating

Officer essentially testifies about the conversation held

between himself and the accused which taken down into

writing leading to the discovery of incriminating facts.

Under Section 60 of the Evidence Act, oral evidence, held,

must be direct and no secondary/hearsay evidence, held,

can be given in case of oral evidence, except for the

circumstances enumerated in the section itself.


        31.     The Apex Court in paragraph No.65 of its

judgment relied upon the judgment of the Apex Court in

the case of Mohd. Abdul Hafeez Vs. State of A.P7

wherein it is held that, if evidence otherwise, confessional

in character is admissible under Section 27 of the Evidence

Act, it is obligatory upon the Investigating Officer to state

and record who gave the information; when he is dealing
7
    (1983) 1 SCC 143
                                   - 35 -
                                                 NC: 2024:KHC-D:14145
                                               WP No. 104593 of 2024
                                           C/W WP No. 101584 of 2024
                                               WP No. 104538 of 2024
                                               WP No.105010 of 2024


with more than one accused, what words were used by

him so that a recovery pursuant to the information

received may be connected to the person giving the

information so as to provide incriminating evidence against

that person.


        32.     The Apex Court in paragraph No.66 of its

judgment relied upon the judgment of the Apex Court in

the case of Subramanya Vs. State of Karnataka8

wherein it is held that, if, it is say of the investigating

officer that the accused-appellant while in custody on his

own free will and volition made a statement that he would

lead to the place where he had hidden the weapon of

offence, the site of burial of the dead body, clothes etc.

then the first thing that the investigating officer should

have done was to call for two independent witnesses at

the police         station   itself. Once      the   two   independent

witnesses would arrive at the police station thereafter in

their presence the accused should be asked to make an
8
    (2023) 11 SCC 255
                               - 36 -
                                             NC: 2024:KHC-D:14145
                                           WP No. 104593 of 2024
                                       C/W WP No. 101584 of 2024
                                           WP No. 104538 of 2024
                                           WP No.105010 of 2024


appropriate statement as he may desire in regard to

pointing out the place where he is said to have hidden the

weapon of offence, etc. When the accused while in custody

makes     such   statement    before      the   two   independent

witnesses (panch-witnesses) the exact statement or rather

the exact words uttered by the accused should be

incorporated in the first part of the panchnama that the

investigating officer may draw in accordance with law. This

first part of the panchnama for the purpose of Section 27

of the Evidence Act is always drawn at the police station in

the presence of the independent witnesses so as to lend

credence that a particular statement was made by the

accused expressing his willingness on his own free will and

volition to point out the place where the weapon of offence

or any other article used in the commission of the offence

had been hidden. Once the first part of the panchnama is

completed thereafter the police party along with the

accused     and     the      two        independent     witnesses

(panchwitnesses) would proceed to the particular place as
                              - 37 -
                                            NC: 2024:KHC-D:14145
                                          WP No. 104593 of 2024
                                      C/W WP No. 101584 of 2024
                                          WP No. 104538 of 2024
                                          WP No.105010 of 2024


may be led by the accused. If from that particular place

anything like the weapon of offence or bloodstained

clothes or any other article is discovered then that part of

the entire process would form the second part of the

panchnama. This is how the law expects the investigating

officer to draw the discovery panchnama as contemplated

under Section 27 of the Evidence Act.           If we read the

entire oral evidence of the investigating officer then it is

clear that the same is deficient in all the aforesaid relevant

aspects of the matter."                     (emphasis supplied)



    33.    Having read the above said judgment, it is very

clear that if discovery statement is made by the accused,

the same should be made in the presence of two

independent witnesses and the Investigating Officer must

state what the information he has got from the accused.

Hence, this judgment is applicable to the case on hand

since the Investigating Officer instead of invoking Section

27 of the Evidence Act, he caused notice to produce the
                               - 38 -
                                              NC: 2024:KHC-D:14145
                                           WP No. 104593 of 2024
                                       C/W WP No. 101584 of 2024
                                           WP No. 104538 of 2024
                                           WP No.105010 of 2024


same and ought to have been recovered at the instance of

the accused since the Investigating Officer must narrate

what the accused stated to him and recovery is also made

at his instance.


       34.   In the case on hand, it is nothing but discovery

of fact at the instance of the accused that he had stolen

and pledged the articles with the petitioners and also

recovery has to be made on the information given by the

accused himself. Even Section 27 does not lay down the

statement made to the police officer who records it in the

presence of independent witnesses.              The Court seeks

corroboration in such cases, as a matter of auction and not

a matter of a real. In the case on hand, it has to be noted

that    voluntary   statement          were   made    before   the

Investigating Officer that they had pledged the same with

the petitioners in all the cases.


       35.   It is also brought to the notice of this Court by

the learned AGA that within a span of 8 days, the accused
                                    - 39 -
                                                  NC: 2024:KHC-D:14145
                                                WP No. 104593 of 2024
                                            C/W WP No. 101584 of 2024
                                                WP No. 104538 of 2024
                                                WP No.105010 of 2024


pledged the same in 4 occasions and got the amount of

Rs.3 lakhs in the first case. Hence, it is clear that it is the

duty of the petitioners who run financial institutions also

should not encourage the thief to pledge repeatedly and it

is their duty to enquire into the matter and should not be

hand in glove with the accused and having responsibility to

cooperate with the Investigating Officer for investigation

and assist for recovery at the instance of the accused.


        36.      The Apex Court in the case of State (N.C.T. of

Delhi) vs. Navjoth Sandhu9                     was of the view that

referring        the    judgment   in       Pullukuri   Kotayya    vs.

Emperor10 and held that Kotayya's case is an authority

for the proposition that 'discovery of fact' cannot be

equated to the object produced or found. It is more than

that. The discovery of fact arises by reason of the fact that

the information given by the accused exhibited the



9
    2005 CRI.L.J.3950
10
     AIR 1947 PC 67
                                 - 40 -
                                               NC: 2024:KHC-D:14145
                                             WP No. 104593 of 2024
                                         C/W WP No. 101584 of 2024
                                             WP No. 104538 of 2024
                                             WP No.105010 of 2024


knowledge or the mental awareness of the informant as to

its existence at a particular place.


        37.     This Court would also like to refer the judgment

in the case of Himachal Pradesh Administration vs.

Shri Om Prakash11 wherein it is held that the Court will

have exercise necessary caution and care so as to assure

to the credibility of the information furnished and the fact

discovered and even in the case of Navjot Sandhu

referred supra, the Apex Court held that the other fact

under Section 27 which indirectly relates.


        38.     In the case on hand, it has to be noted the fact

is discovered at the instance of the accused and made the

voluntary statement that they pledged all the articles with

the petitioners and the Investigating Officer ought to have

invoked Section 102 of Cr.P.C. to seize the same and

report the same to his superior officers if he is subordinate

and as per the new insertion of proviso, the Investigating


11
     AIR 1972 SC 975
                                       - 41 -
                                                      NC: 2024:KHC-D:14145
                                                   WP No. 104593 of 2024
                                               C/W WP No. 101584 of 2024
                                                   WP No. 104538 of 2024
                                                   WP No.105010 of 2024


Officer        has    to   report    the       same    to    the   concerned

jurisdictional Magistrate but instead of invoking Section

102 of Cr.P.C., the Investigating Officer has committed an

error in issuing notice invoking section 91 of Cr.P.C. and

Section 94 of BNSS.


     39.        The relief sought in the petition is against the

statute i.e., old Section 91 of Cr.P.C. and also new Section

94 of BNSS as in all the matters offences were taken place

prior     to    the    coming       into   force      of    BNSS   and   also

subsequent to the new enactment and powers are vested

with the Investigating Officer to invoke the same either

under Section 102 of Cr.P.C. as well as Section 106 of

BNSS.


     40.        This Court would also like to rely upon the

judgment of the Apex Court in the case of State of

Maharashtra vs. Tapas D Neogi12 with regard to scope

of Section 102 and police powers to seize the property. It


12
 (1999) 7 SC 685
                                  - 42 -
                                                NC: 2024:KHC-D:14145
                                              WP No. 104593 of 2024
                                          C/W WP No. 101584 of 2024
                                              WP No. 104538 of 2024
                                              WP No.105010 of 2024


is held in paragraph 4 that a plain reading of sub-

section(1) of Section 102 indicates that the Police Officer

has the power to seize any property which may be found

under circumstances creating suspicion of the commission

of any offence. The legislature having used the expression

"any       property"    and   "any    offence"    have      made   the

applicability of the provisions wide enough to cover

offences created         under   any       Act. But   the   two    pre-

conditions for applicability of Section 102(1) are that it

must be `property' and secondly, in respect of the said

property there must have suspicion of commission of any

offence.


         41.     This Court would like to rely upon the judgment

of the Apex Court in the case of Shento Varghese Vs.

Julfikar Husen and others13 wherein also discussed with

regard to Section 102(1) and 102(2) and held that seizure

of property by the police officer are requisite for exercising

the power under Section 102(1), held that the existence of
13
     (2024) 7 SCC 23
                                - 43 -
                                              NC: 2024:KHC-D:14145
                                            WP No. 104593 of 2024
                                        C/W WP No. 101584 of 2024
                                            WP No. 104538 of 2024
                                            WP No.105010 of 2024


direct link between the tented property and the alleged

offence and held it is essential that property sought to be

seized under Section 102 (1) must be direct or close link

with the commission of offence in question wherein also

even   new    enactment   of     BNSS       Section   106(1)   also

discussed in paragraph 17 by relying upon the earlier

judgment of Tapas D Neogi.


    42.     Having read these judgments of the Hon'ble

Apex Court, it is very clear that it is essential that the

property sought to be seized under Section 102(1) must

have direct or close link with the commission of offence in

question.    In the case on hand also when the accused

persons were apprehended and they have made voluntary

statement that stolen articles were pledged with the

petitioners, there is a clear, direct and close link with the

commission     of   offence    in       question.     Under    such

circumstances, the Investigating Officer has to invoke

Section 102(1) and new Section 106(1) to seize the

property when the direct link between the tented property
                                - 44 -
                                              NC: 2024:KHC-D:14145
                                            WP No. 104593 of 2024
                                        C/W WP No. 101584 of 2024
                                            WP No. 104538 of 2024
                                            WP No.105010 of 2024


and the alleged offences are committed and instead of

invoking the said provisions, invoked Section 91 which is

erroneous and ought to have invoked Section 102(1) and

new Section 106(1) of BNSS.


    43.   If the Investigating Officer complied with the

proviso under Section 102 of Cr.P.C., again question arises

with regard to under what provision the property has to be

disposed of, this Court would like to rely upon Section 451

to 459, the procedure for disposal of the seized articles

during the pendency of the trial as well as after the

disposal of the case.     I would like to rely upon Sections

451, 452, 453 and 457 of Cr.P.C. which read as follows:

           "451. Order for custody and disposal of
      property pending trial in certain cases.- When any
      property is produced before any Criminal Court during
      any inquiry or trial, the Court may make such order as
      it thinks fit for the proper custody of such property
      pending the conclusion of the inquiry or trial, and, if
      the property is subject to speedy and natural decay, or
      if it is otherwise expedient so to do, the Court may,
      after recording such evidence as it thinks necessary,
      order it to be sold or otherwise disposed of.
                            - 45 -
                                            NC: 2024:KHC-D:14145
                                        WP No. 104593 of 2024
                                    C/W WP No. 101584 of 2024
                                        WP No. 104538 of 2024
                                        WP No.105010 of 2024


    "452.    Order for       disposal of        property     at
conclusion of trial.-- (1) When an inquiry or trial in
any Criminal Court is concluded, the Court may make
such order as it thinks fit for the disposal, by
destruction, confiscation or delivery to any person
claiming to be entitled to possession thereof or
otherwise, of any property or document produced
before it or in its custody, or regarding which any
offence appears to have been committed, or which has
been used for the commission of any offence.

    (2) An order may be made under sub-section (1)
for the delivery of any property to any person claiming
to be entitled to the possession thereof, without any
condition or on condition that he executes a bond, with
or without securities, to the satisfaction of the Court,
engaging to restore such property to the Court if the
order made under sub-section (1) is modified or set
aside on appeal or revision.

    (3) A Court of Session may, instead of itself
making an order under sub-section (1), direct the
property    to   be   delivered      to   the   Chief   Judicial
Magistrate, who shall thereupon deal with it in the
manner provided in sections 457, 458 and 459.

    (4) Except where the property is livestock or is
subject to speedy and natural decay, or where a bond
has been executed in pursuance of sub-section (2), an
order made under sub-section (1) shall not be carried
out for two months, or when an appeal is presented,
until such appeal has been disposed of.
                             - 46 -
                                            NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


      (5) In this section, the term "property" includes,
 in the case of property regarding which an offence
 appears to have been committed, not only such
 property as has been originally in the possession or
 under the control of any party, but also any property
 into or for which the same may have been converted
 or   exchanged,      and   anything      acquired   by   such
 conversion or     exchange,         whether immediately or
 otherwise."

      "453. Payment to innocent purchaser of
 money found on accused.-- When any person is
 convicted of any offence which includes, or amounts
 to, theft or receiving stolen property, and it is proved
 that any other person bought the stolen property from
 him without knowing or having reason to believe that
 the same was stolen, and that any money has on his
 arrest been taken out of the possession of the
 convicted person, the Court may, on the application of
 such purchaser and on the restitution of the stolen
 property to the person entitled to the possession
 thereof, order that out of such money a sum not
 exceeding the price paid by such purchaser be
 delivered to him."

      "457. Procedure by police upon seizure of
property.- (1) Whenever the seizure of property by any
police officer is reported to a Magistrate under the
provisions of this Code, and such property is not
produced before a Criminal Court during an inquiry or
trial, the Magistrate may make such order as he thinks
                                   - 47 -
                                                 NC: 2024:KHC-D:14145
                                               WP No. 104593 of 2024
                                           C/W WP No. 101584 of 2024
                                               WP No. 104538 of 2024
                                               WP No.105010 of 2024


     fit respecting the disposal of such property or the
     delivery of such properly to the person entitled to the
     possession   thereof,   or   if   such    person   cannot   be
     ascertained, respecting the custody and production of
     such property.

          (2) If the person so entitled           is    known, the
     Magistrate may order the property to be delivered to
     him on such conditions (if any) as the Magistrate thinks
     fit and if such person is unknown, the Magistrate may
     detain it and shall, in such case, issue a proclamation
     specifying the articles of which such property consists,
     and requiring any person who may have a claim thereto,
     to appear before him and establish his claim within six
     months from the date of such proclamation."



    44.    Having considered the provisions which have

been referred, it is clear that if any such gold articles are

seized at the instance of the accused, then even the victim

as well as the person deprived of the possession can seek

the interim custody during the pendency of the case under

Section 451 of Cr.P.C. and Section 452 is clear that after

the disposal of the case the Court can take a decision to

return the seized articles in the crime connected and so

also Section 453 is very clear with regard to if any
                            - 48 -
                                          NC: 2024:KHC-D:14145
                                        WP No. 104593 of 2024
                                    C/W WP No. 101584 of 2024
                                        WP No. 104538 of 2024
                                        WP No.105010 of 2024


conviction is made if bonafide person lost the property,

even Court can give a direction to pay back the said

money to the bonafide loser of the value of the articles

which directly connected to the crime and so also Section

457 is also very clear that procedure has to be adopted if

no one claims the possession, then the Court can issue

proclamation and dispose of the same. When such being

the case, the very contention of the petitioner's counsel

that the Investigating Officer has to be prevented in

seizing of the property and taking any coercive action

cannot be granted as sought by the petitioners.       Though

the Coordinate Benches have granted such relief and those

orders are not in compliance of Section 102(1) as well as

Section 27 of the Evidence Act as well as the procedure for

releasing of the property which was seized under Sections

451 to 459 of Cr.P.C. It has to be noted that under Section

27 the property has to be seized at the instance of the

accused when he discloses the fact and when there is a

recovery and discovery of the particular fact and thing
                             - 49 -
                                           NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


when there is incriminating evidence available against the

accused who indulged in stealing of the property belongs

to the victim and the same has to be recovered at the

instance of the accused and the same amounts to an

incriminating   evidence   against      the   accused.   If   the

Investigating Officer is not allowed and prevented in doing

such statutory act and the same is the domain of the

Investigating Officer, it affects the right of the victim who

lost the property and also it is nothing but preventing of

collecting incriminating evidence against the accused.

Hence, such orders cannot be passed by the Court even if

such order has been passed, it will be against the statute.

Though the petitioners have relied upon the judgment, the

same cannot be a precedent since statute has not been

discussed. The counsel appearing for the petitioners had

relied upon the judgment of the Apex Court with regard to

judicial propriety in passing such an order and when such

orders are passed without any discussion of the statutory

provisions and the same does not amount to any judicial
                             - 50 -
                                           NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


propriety and thus judgments relied upon not applicable to

the facts of the case on hand. Hence, I do not find any

merit in the petitions to pass such preventive order

against the Investigating Officer and the same is the

domain of the Investigating Officer which is nothing but

interfering with the powers vested with the Investigating

Officer under Section 102 and 59 of Cr.P.C., the Court

cannot    prevent   by   passing        such   orders   against

Investigating Officer.


    45.    Having perused the principles laid down in the

judgment relied upon by the learned AGA appearing for

the State in the case of M.T. Enrica Lexie referred supra,

the Apex Court in the said judgment discussed with regard

to Section 102 and held that seizure of property involved

in crime and kinds of property liable to be seized under

Section 102 are: (i) stolen or suspected to be stolen

property, (ii) object of crime, and (iii) property which has

direct link with commission of crime and held that under

Section 102, the police officer can seize such property
                                  - 51 -
                                                NC: 2024:KHC-D:14145
                                              WP No. 104593 of 2024
                                          C/W WP No. 101584 of 2024
                                              WP No. 104538 of 2024
                                              WP No.105010 of 2024


which is covered by Section 102(1) and also categorically

held in paragraph 14 that the police officer in course of

investigation can seize any property under Section 102 if

such property is alleged to be stolen or is suspected to be

stolen or is the object of the crime under investigation or

has direct link with the commission of offence for which

the   police   officer   is   investigating      into.   Hence,   this

judgment is aptly applicable to the existing power under

Section 102 and the same has not been done by the

Investigating Officer in these cases instead adopted the

mode of issuing notices by invoking Section 91 of Cr.P.C.

and new Section 94 of BNSS and the same cannot be done

in the circumstances referred above as held by the Apex

Court.    This Court cannot prevent the power of the

Investigating Officer and the same is the domain of the

Investigating Officer to seize the same and it appears the

same is done in view of the orders passed by this Court

referred by the petitioners' counsel. The                 Coordinate

Benches have not been dealt with Section 102 of Cr.P.C.,
                             - 52 -
                                           NC: 2024:KHC-D:14145
                                         WP No. 104593 of 2024
                                     C/W WP No. 101584 of 2024
                                         WP No. 104538 of 2024
                                         WP No.105010 of 2024


Section 27 of Evidence Act and also the procedure as

contemplated under Sections 451 to 459 of Cr.P.C. for

release of seized articles which are having direct link with

the commission of offence for which the police officer is

having domain to investigate the same.


    46.   It is important to note that under the new BNSS

under Section 531 of BNSS, there is a saving clause while

repealing the old Code if any offences are taken place prior

to the new BNSS, Cr.P.C. is applicable, if any offences are

committed subsequent to new BNSS, new BNSS is

applicable for the enquiry, investigation and trial. Hence,

it is made clear that in the case on hand, the offences

which have been taken place prior to the new BNSS and

Cr.P.C. is applicable and if any offence is taken place

subsequent to the new BNSS and new BNSS is applicable

but there is no any major changes with the powers vested

with the Investigating Officer under Section 102 and also

under new Section 106 of BNSS and the same is

parimateria to Section 102 of Cr.P.C. and when such
                                  - 53 -
                                                NC: 2024:KHC-D:14145
                                              WP No. 104593 of 2024
                                          C/W WP No. 101584 of 2024
                                              WP No. 104538 of 2024
                                              WP No.105010 of 2024


powers are vested with the Investigating Officer, the

petitioners are not entitled for the relief as sought. Hence,

there is no any merit in the writ petitions to quash the

notice which have been sought in the respective petitions

and there is no merit to grant relief as sought.


      47.     In view of the discussions made above, I pass

the following:

                                ORDER

Writ Petitions are dismissed.

The concerned Investigating Officers are directed to proceed in accordance with law under Section 102 of Cr.P.C. and also under Section 106 of BNSS to seize the property through the accused and invoking Section 27 of Indian Evidence Act and new Bharatiya Sakshya Adhiniyam, 2023 as the offences are earlier to new Bharatiya Sakshya Adhiniyam, 2023 and subsequent to the new Bharatiya Nagarik Suraksha Sanhita, 2023 and it requires proof.

Sd/-

(H.P. SANDESH) JUDGE NAA List No.: 1 Sl No.: 101