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 9, Cited by 8]

Madhya Pradesh High Court

Piyush Maheshwari vs The State Of Madhya Pradesh on 3 March, 2022

Author: Rajeev Kumar Shrivastava

Bench: Rajeev Kumar Shrivastava

                                  1

          The High Court Of Madhya Pradesh
                          Bench Gwalior
                        *****************

SB:- Hon'ble Shri Justice Rajeev Kumar Shrivastava MCRC 7021 of 2022 Piyush Maheshwari vs. State of MP ============================== Shri Ankur Maheshwari, counsel for the petitioner. Shri Nitin Goyal, Panel Lawyer for the respondent/ State.

             ==============================
Reserved on                                  24/02/2022
Whether approved for reporting              ......../........
            ==============================
                                 ORDE R
                            (Passed 03/03/2022)

Per Rajeev Kumar Shrivastava, J

Petitioner has preferred this petition under Section 482 of CrPC challenging the order dated 14/01/2022 passed by Second Additional Sessions Judge, Kerera, District Shivpuri in CRR No.89 of 2021, affirming the order 12/10/2021 passed by JMFC, Karera in RCT No. 306 of 2020, whereby the application filed by petitioner u/S. 457 of CrPC to get his JCB Machine bearing Engine No.HOO193157, Chassis No.RAJ3DHSSJO2746582, registration No.MP33D1369 on Supurdignama has been rejected.

(2) As per the prosecution case, in the intervening night of 23- 24/08/2020, an information was received by the police that some unknown persons are illegally excavating the sand with the help of 2 aforesaid JCB machine along with one dumper. On getting information, the police party reached the spot and found that the driver of said JCB machine was illegally excavating the sand from the area and filling the same in the dumper. Thereafter, the police seized the said JCB machine as well as dumper and arrested the driver of said JCB Machine and dumper on the spot and accordingly, an FIR was lodged on 24/08/2020 vide Crime No.120 of 2020 at Police Station Sehore, Shivipuri for offence u/Ss. 379 and 414 of IPC. Matter was investigated and during investigation, the owner of said JCB machine was arrested and later on, he was enlarged on bail by this Court vide order dated 19/07/2021 passed in MCRC No. 29326 of 2021. After completion of investigation, charge sheet was filed before the Court concerned. In the meanwhile, the Collector initiated confiscation proceedings vide order dated 15/03/2021 in exercise of powers under Rule 53(2)(3) of MP Minor Mineral Rules, 1996. Being aggrieved, the petitioner challenged the order of the Collector before the appellate authority (Directorate of Geology & Mining, Bhopal) but the appellate authority, vide impugned order dated 04/08/2021, allowed the said appeal and remanded the matter back to the Collector to decide the matter afresh. Thereafter, the Collector, upon hearing the matter, on 04/10/2021 ordered to release JCB Machine. The Mining Officer also vide letter dated 05/10/2021 directed the police station concerned for release the seized JCB machine by imposing a penalty amount of 3 Rs.1,03,125/- but the police has refused to release the JCB machine. Afterwards, the petitioner filed an application under Section 457 of CrPC before the Magistrate for release of seized JCB Machine to the the petitiner on Supurdignnama but the learned Magistrate vide order dated 12/10/2021 dismissed the said application. Being aggrieved, the petitioner filed a revision before the Additional Sessions Judge and the same was dismissed vide impugned order dated 14/01/2022. Hence, this petition.

(3) It is submitted by learned counsel for the petitioner that the seized JCB machine is the only source of his livelihood and if the same is permitted to be kept for indefinite period in the open place in the concerning police station, then there is every likelihood of being damaged. Petitioner is ready and willing to abide by any condition which may be imposed by this Court. It is submitted that the impugned order passed by the Courts below are contrary to law as per the MP Minor Mineral Rules and the same are liable to be quashed. Petitioner has already deposited the penalty amount. The conclusion of trial will take some time. Since the Collector as well as Mining Officer has directed for release of JCB machine on Supurdignama to the petitioner and offence under Sections 379 and 414 of IPC remains to trial after compounding of other offence, therefore, in the light of judgments passed by the Full Bench of this Court in the case of Raj Kumar Sahu vs. State of MP reported in 2019 (2) MPLJ 438, and the Division 4 Bench decision of this Court in leading case of Rajendra Singh vs. State of MP passed on 03/08/2021 in WP 8615 of 2020 as well as the order dated 31/08/2021 passed by this Court in MCRC No.43109 of 2021 (Manoj Kumar vs. State of Madhya Pradesh), the interim custody of seized JCB machine be given to the petitioner on Supurdignma. Therefore, it is prayed that after considering all the facts and imposing stringent conditions, the seized JCB machine may be released to the petitioner on Supurdignama during pendency of trial. Since the penalty amount has already been deposited, now there is no criminal liability against the petitioner, therefore, the seized JCB Machine is not liable to be confiscated. Hence, the impugned order passed by learned Court below deserves to be quashed, by allowing the present petition.

(4) Per contra, the learned State Counsel has vehemently opposed petition and submitted that if the entire allegations are taken on their face value, then it is clear that apparently, the petitioner is also guilty of the alleged offence as he is involved in illegal excavation of sand because he is the registered owner of the said JCB Machine, by which the sand was illegally excavated from the area concerned. Therefore, the Court below have rightly rejected the application for grant of re;lease of JCB machine in question to the petitioner on Supurdignama and prayed for dismissal of this petition. It is further submitted that illegal excavation of sand is disturbing the ecological balance of the 5 area. It is further causing serious threat/damage to the bed of the rivers, thereby seriously jeopardizing the habitats of marine life. The Apex Court in the case of Jayant etc. Vs. State of MP passed on 03/12/2020 in CRA 824-825 of 2020 has considered the adverse impact of illegal excavation of sand on the ecological balance of the area. (5) In the matter of Sunderbhai Ambalal Desai vs. State of Gujarat reported in (2002) 10 SCC 283, the Hon'ble Apex Court has laid down the following provisions as to how to release the vehicle and it is profitable to reproduce relevant paragraphs 17 and 18 of said judgment herein:-

"17. In our view, 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."

18. It is undisputed that the criminal trial is still pending in relation to vehicle in question and the said vehicle is lying idle since long in the custody of police, due to which its condition is deteriorating day by day.'' Section 457 of CrPC reads as under:-

(6) Under Section 457 of CrPC, there is a procedure by police upon seizure of property, which runs as under:-
''(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 fit respecting the disposal of such property or the delivery of such property to the person entitled to the 6 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.'' (7) On perusal of the record, it is apparent that petitioner is the registered owner of the seized JCB Machine and the copy of receipt filed along with this petition reflects that the petitioner has already deposited the penalty amount imposed upon him. In the light of above judgments passed by Hon'ble Supreme Court as well as the judgments passed by this Court and after taking into consideration submissions made by rival parties, it is directed that if the petitioner submits a Bank Guarantee of Rs.20 lac (Rupees twenty lac only) before the concerned Court/Magistrate and furnishes an interim custody bond in the sum of Rs.20 lac- (Rupees twenty lac only) to the satisfaction of the trial Court/Magistrate concerned, then the possession of JCB Machine in question be given to the petitioner on Supurdignama during pendency of trial subject to the following conditions:-
(i) On verification of requisite documents pertaining to seized JCB Machine in question, the same shall be released and be handed over to the custody of petitioner on Supurdignama 7 subject to confiscation proceedings.
(ii) Petitioner will not make any change in the appearance of JCB Machine in question;
(ii) Petitioner shall not create third party rights over the JCB Machine in question;
(iv) Petitioner shall produce the JCB Machine before the trial Court/ Magistrate, as and when demanded, on his own cost;
(v) It is made clear that after release of JCB Machine, if same nature offence or any offence is committed by using this machine, the aforesaid Bank Guarantee shall be forfeited automatically without reference to the Court.
(vi) This order shall remain in force till final disposal of the case pending before the trial Court/Magistrate and at the time of final disposal of the case, the trial Court/Magistrate will be at liberty to pass an appropriate order with regard to JCB Machine in question in accordance with law without getting influenced by this order, subject to confiscation proceedings, as per law. (8) In the light of above terms, petition under Section 482 of CrPC is accordingly allowed and disposed of.

(Rajeev Kumar Shrivastava) Judge MKB Digitally signed by MAHENDRA BARIK Date: 2022.03.03 17:59:49 +05'30'