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 0]

Madhya Pradesh High Court

Vinay vs The State Of Madhya Pradesh on 20 November, 2025

Author: Sanjeev S Kalgaonkar

Bench: Sanjeev S Kalgaonkar

                                                           1




                           NEUTRAL CITATION NO. 2025:MPHC-IND:33794
                                  IN THE HIGH COURT OF MADHYA PRADESH

                                                         AT I N D O R E
                                                               BEFORE
                                   HON'BLE SHRI JUSTICE SANJEEV S KALGAONKAR
                                             ON THE 20TH OF NOVEMBER, 2025

                                         MISC. CRIMINAL CASE No. 10354 OF 2025
                                                           VINAY
                                                           Versus
                                                 STATE OF MADHYA PRADESH


                           Appearance:
                                Shri Manish Yadav advocate for the petitioner.
                                 Shri Apoorv Joshi, public prosecutor for the respondent/State.


                                                                ORDER

1. This petition under section 528 of the BNSS, 2023 is filed feeling aggrieved by the order dated 07.08.2024 passed by the VII Additional Sessions Judge Ujjain, District Ujjain in Criminal Revision No. 130/2024, whereby the revision petition filed by the revisionist/petitioner against the order dated 20.07.2024 in criminal case no. 158/2024 passed by the Judicial Magistrate First Class Ujjain has been dismissed.

2. As per the case of prosecution, Inspector Narendra Bahadur Singh of police station Jeevajiganj intercepted Venue car bearing registration no. MP- 09-ZV-4703 on 06.07.2024 to verify the secret information. During search of Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 20-11-2025 18:17:45 2 NEUTRAL CITATION NO. 2025:MPHC-IND:33794 the car, 63 bulk liters of country made raw liquor was found and seized. During investigation, it was found that the petitioner was owner of the car. On such allegations, the P.S. Jeevajiganj registered FIR at crime No. 158/2024 for the offence punishable under Section 34(2) of the MP Excise Act.

3. Learned counsel for the petitioner, referring to the order dated 20.7.2024 passed by the Judicial Magistrate First Class Ujjain contends that the Judicial Magistrate has rejected the application filed by the petitioner under Section 497/503 of The Bharatiya Nagarik Suraksha Sanhita, for the reason that more than 63 bulk liters of illicit liquor was alleged to be transported from the vehicle in question and no document relating to the vehicle in question was submitted. The VII Additional Sessions Judge Ujjain has maintained the order of Judicial Magistrate by observing that the District Magistrate Ujjain has sent intimation letter to Superintendent of Police Ujjain regarding initiation of proceeding for confiscation of the vehicle. Learned counsel submits that the District Magistrate has no authority to pass the order of confiscating the vehicle seized for offence punishable under Sections 34(2) of the MP Excise Act, until the accused is convicted after trial by the competent Court of Judicial Magistrate. Learned counsel also submits that the trial in connection with Crime no. 158/2024 is pending before the Judicial Magistrate First Class, Ujjain. No conviction is recorded against accused/petitioner till date, therefore, the impugned order suffers from jurisdictional error.

4. Considered. Perused the record.

5. The Full Bench of this Court vide order dated 21/04/2025 passed in Writ Petition No. 11356 of 2024 (Ramlal Jhariya Vs. The State of Madhya Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 20-11-2025 18:17:45 3 NEUTRAL CITATION NO. 2025:MPHC-IND:33794 Pradesh and others) and the connected matters has held as under :

67. We, when test the impugned Section 47-A on the touchstone of principle of proportionality, see that the social and public interest projected before us is to carve out a preventive and deterrent measure to curb illegal smuggling of liquor and menace of spurious liquor. There is no general prohibition on liquor in Madhya Pradesh, it being a obnoxious trade carried out by the State under authority and license granted by the State to its contractors at regulated prices and unlicensed liquor amounts to loss of revenue to State apart from harming the society inasmuch supply becomes unregulated or at extreme end, there may be grave cases of spurious liquor or one unfit for human consumption, for which different provisions are incorporated in Excise Act, inviting very heavy penalties and sentences. However, as already noted by us above, though technically and theoretically the provisions of Excise Act do not provide for automatic vesting of seized property in the State and a confiscation order is required to be passed but by not giving the owner right to raise defence of vehicle being used without his knowledge or connivance and he and his agents having taken due care and precautions before the vehicle was used in such manner, then the provisions of hearing and adjudication by the Collector even before trial is concluded by the Court, are mere formality and are not real provisions but are only cosmetic provisions.
68. We have also taken note of the position that when the confiscating authority would be the Court trying the offence, then all the facts shall be before the Court at the time of confiscation and the Court can take an appropriate decision whether to pass order for confiscation or not. The same power is given in section 46 and 47 of the Excise Act to the trial Court trying the offence, and though defence of lack of knowledge and connivance is not given, but when the Court would have tried the offence, it would have all the facts before it, and can pass an appropriate order for confiscation or otherwise. That power would be proportionate and reasonable.

However, in the present case, what is under challenge is, power given to Executive (and 49 not to a judicial authority i.e. Trial Court) to pass order for confiscation even during pendency of trial, and not opening the defence of lack of knowledge and connivance to the owner of the vehicle. This power, in our considered opinion, does not amount to a valid power within the limits of authority set out under Article 19 (6) of the Constitution of India, and amounts to giving away a disproportionate power to the Executive wing of the State, violating the fundamental right guaranteed by Article 19(1)(g) and Constitutional right, conferred by Article 300-A, and is therefore, liable to be interfered by this Court. It being a disproportionate legislation violating Constitutional provisions, Section 47-A of the M.P. Excise Act 1915 deserves to be and is hereby declared ultra-vires Articles 19(1)(g) and 300-A of the Constitution of India. As a necessary consequence thereto, Section 47-D would become inoperative in all cases where confiscation orders have not been passed as yet, having rendered superfluous.

Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 20-11-2025 18:17:45 4

NEUTRAL CITATION NO. 2025:MPHC-IND:33794

96. Therefore, the questions referred to us in the matter of jurisdiction to pass confiscation order during pendency of criminal proceedings under M.P. Excise Act, 1915 and Cow Progeny Act are answered in the following manner:

A. Section 47-A of M.P. Excise Act conferring authority on the Collector to pass order for confiscation is declared ultravires being disproportionately violative of Articles 19(1)(g) and 300-A of the Constitution of India. Therefore, question of confiscation by the Collector during pendency of criminal trial no longer survives in the matter, as order for confiscation can now be passed only by the Criminal Court trying the offence in terms of sections 46 and 47 thereof. As a necessary consequence thereto, Section 47- D would become inoperative in all cases where confiscation orders have not been passed as yet, having rendered superfluous.
6. The revisional Court considered the provisions contained under Section 47-D of MP Excise Act to conclude that once the District Magistrate on initiation of confiscation proceeding gives intimation to the concerned Court, the Judicial Magistrate cannot release the vehicle which is subject matter of confiscation proceeding. The Full Bench of this Court in the matter of Ramlal Jhariya (supra) held that Section 49-A of MP Excise Act conferring authority on the Collector to pass order for confiscation is ultra-vires. The Collector cannot pass an order of confiscation during pendency of the criminal trial. The order for confiscation can only be passed by the criminal Court trying the offence in terms of Section 46 and 47 of the Act and Section 47-D of the Act would become inoperative, where confiscation orders have not been passed. As informed, no confiscation order is passed in the matter.

Therefore, the Revisional Court committed an error in rejecting the application for interim release of the vehicle merely on the ground that District Magistrate has given intimation under Section 47 of the MP Excise Act.

Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 20-11-2025 18:17:45 5

NEUTRAL CITATION NO. 2025:MPHC-IND:33794 Additional Sessions Judge, Ujjain in Criminal Revision No. 130/2024 and the order dated 20.07.2024 passed by the Judicial Magistrate First Class, Ujjain, are set aside. The learned Judicial Magistrate First Class, Ujjain shall consider the application under Section 497/503 of the BNSS afresh in accordance with law and in the light of law laid down in case of Ramlal Jhariya (supra).

8. Present petition is allowed and disposed of accordingly.

9. All the pending IAs stand disposed of.

CC as per rules.

(SANJEEV S KALGAONKAR) JUDGE BDJ Signature Not Verified Signed by: BHUNESHWAR DATT Signing time: 20-11-2025 18:17:45