Gujarat High Court
Dikulbhai Dineshbhai Patel vs State Of Gujarat on 7 December, 2018
Author: Sonia Gokani
Bench: Sonia Gokani
R/SCR.A/10437/2018 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 10437 of 2018
==========================================================
DIKULBHAI DINESHBHAI PATEL
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR.CHIRAG B UPADHYAY(6735) for the PETITIONER(s) No. 1
MS MAITHILI MEHTA, ADDL. PUBLIC PROSECUTOR(2) for the
RESPONDENT(s) No. 1
RULE NOT RECD BACK(63) for the RESPONDENT(s) No. 2
==========================================================
CORAM: HONOURABLE MS JUSTICE SONIA GOKANI
Date : 07/12/2018
ORAL ORDER
1. The petitioner has preferred this petition, seeking to invoke extraordinary jurisdiction of this Court under Article 226 and supervisory jurisdiction under Section 227 of the Constitution of India so also inherent powers of this Court under Section 482 of the Code of Criminal Procedure, 1973.
2. This application is preferred seeking release of Swift care bearing registration No. GJ23BD1838.
3. It is the case of the petitioner that he is the owner of the aforesaid vehicle and it is duly registered with the transport department of the Government. He had preferred an application for the release of the vehicle in question, which came to be rejected by the learned Judicial Magistrate First Class, Umreth vide order dated 07.08.2018.
4. The case of the prosecution is that on 13.12.2017, while Page 1 of 6 R/SCR.A/10437/2018 ORDER the police personnels were on patrolling, they received a secret information of the vehicle in question carrying liquor and when police authorities intercepted the same near Bhalej, on carrying out the search of the said vehicle, its driver was found carrying liquor without any pass or permit. Therefore, an FIR being Prohibition C.R.No.5186 of 2017 came to be lodged with Bhalej Police Station under Sections 65(a)(e), 116B, 81 and 98(2) of the Gujarat Prohibition Act.
5. This Court had issued rule, making the same returnable in the month of November, 2018. Today, learned Advocate appearing for the petitioner is heard at length.
6. Learned Advocate for the petitioner has urged that this Court has wide powers, while exercising such powers under Article 226 of the Constitution. It can also take into account the ratio laid down in the case of 'SUNDERBHAI AMBALAL DESAI VS. STATE OF GUJARAT', AIR 2003 SC 638, wherein, the Apex Court lamented the scenario of number of vehicles having been kept unattended and becoming junk within the police station premises.
7. This Court has also heard the learned APP and she has urged this Court that the appropriate conditions be imposed, while ordering the release of the vehicle. She further pointed out that this Court (Coram: J.B. Pardiwala, J.) in the case of 'ANILKUMAR RAMLAL @ RAMANLALJI MEHTA VS. STATE OF GUJARAT' in Special Criminal Application No. 2185 of 2018, Dated: 05.04.2018, and in the earlier decision in 'PARESHKUMAR JAYKARBHAI BRAHMBHATT VS. STATE OF GUJARAT' in Special Criminal Application No. 8521 of 2017 and the allied matters decided on 15.12.2017 has held that the powers of the Magistrate to order interim release of the seized vehicle under Section Page 2 of 6 R/SCR.A/10437/2018 ORDER 98(2) of the said Act has been curtailed, and therefore, the Courts below have been held to have no jurisdiction to order interim release of the vehicle, pending trial, where, the vehicle is seized in connection with the offence under the Prohibition Act and the quantity of the liquor seized exceeds 10 liters. She, further, urged that, of course, powers of this Court under Article 226 of the Constitution to order release of the vehicle can be exercised at any time, whenever the Court deems it appropriate. She also pointed out that the recent decision of this Court in Special Criminal Application No. 2185 of 2018, where, this Court, in exercise of the powers under Article 226 of the Constitution, has ordered the release of the vehicle, pending trial. She has also pointed out the order passed by this Court in Special Criminal Application No. 1126 of 2018, Dated:
21.06.2018, in case of 'GUJARAT STATE ROAD TRANSPORT CORPORATION THROUGH DEPOT MANAGER, MORBI, VS. STATE OF GUJARAT'.
8. On thus hearing both the sides, without determining the other issues raised by the petitioner, in reference to Sections 98 and 99 and other provisions of the said Act and reserving that to be determined in future, in an appropriate proceedings being a contentious issue, this Court choses not to enter into that arena in the present matter and instead exercise the powers under Articles 226 and 227 of the Constitution.
9. This Court (Coram: J.B. Pardiwala, J.) however in the case of in 'ANILKUMAR RAMLAL @ RAMANLALJI MEHTA VS. STATE OF GUJARAT' (Supra) in Special Criminal Application No. 2185 of 2018, Dated: 05.04.2018, has also returned the vehicle recently under Articles 226 and 227 of the Constitution, exercising its powers to do that even at an initial stage.
Page 3 of 6R/SCR.A/10437/2018 ORDER 9.1 It would be worthwhile to refer profitably at this stage to
the observations made by the Apex Court in 'SUNDERBHAI AMBALAL DESAI VS. STATE OF GUJARAT' (Supra), which read as under:
"15. Learned senior counsel Mr. Dholakia, appearing for the State of Gujarat further submitted that at present in the police station premises, number of vehicles are kept unattended and vehicles become junk day by day. It is his contention that appropriate directions should be given to the Magistrates who are dealing with such questions to hand over such vehicles to its owner or to the person from whom the said vehicles are seized by taking appropriate bond and the guarantee for the return of the said vehicles if required by the Court at any point of time.
16. However, the learned counsel appearing for the petitioners submitted that this question of handing over vehicles to the person from whom it is seized or to its true owner is always a matter of litigation and a lot of arguments are advanced by the concerned persons.
17. In our view, whatever be the situation, it is of no use to keep suchseized 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."
9.2 The Apex Court has, thus, directed that within a period of six months from the date of production of the vehicle before the Court concerned, needful be done. It even went to the extent of directing that where the vehicle is not claimed by the accused, owner, or the insurance company or by third person, then such vehicle may be ordered to be Page 4 of 6 R/SCR.A/10437/2018 ORDER auctioned by the Court. If the said vehicle is insured with the insurance company then insurance company be informed by the Court to take possession of the vehicle which is not claimed by the owner or a third person. If Insurance company fails to take possession, the vehicles may be sold as per the direction of the Court. The Court would pass such order within a period of six months from the date of production of the said vehicle before the Court. It also directed that before handing over possession of such vehicles, appropriate photographs of the said vehicle should be taken and a detailed panchnama should also be prepared. The Apex Court also held and specifically directed that concerned Magistrate would take immediate action for seeing that powers under Section 451 of the Code are properly and promptly exercised and articles are not kept for a long time at the police station, in any case, for not more than fifteen days to one month. It, therefore, directed that this object can also be achieved if there is proper supervision by the Registry of the concerned High Court in seeing that the rules framed by the High Court with regard to such articles are implemented properly.
10. Resultantly, this application is ALLOWED. The authority concerned is directed to RELEASE the vehicle of the petitioner, being Swift care bearing registration No. GJ23BD1838, on the terms and conditions that the petitioner:
(i) shall furnish, by way of security, bond of Rs.3,00,000/(Rupees Three Lakhs only) and solvent surety of the equivalent amount;
(ii) shall file an undertaking before the trial Court that prior to alienation or transfer in any mode or manner, prior permission of the concerned Court shall be taken till Page 5 of 6 R/SCR.A/10437/2018 ORDER conclusion of the trial;
(iii)shall also file an undertaking to produce the vehicle as and when directed by the trial Court;
(iv) in the event of any subsequent offence, the vehicle shall stand CONFISCATED.
10.1 Before handing over the possession of the vehicle to the petitioner, necessary photographs shall be taken and a detailed panchnama in that regard, if not already drawn, shall also be drawn for the purpose of trial.
10.2 If, the IO finds it necessary, VIDEOGRAPHY of the vehicle also shall be done. Expenses towards the photographs and the videography shall be BORNE by the petitioner.
Rule is made absolute, accordingly. Direct service is permitted.
(MS. SONIA GOKANI, J.) SUDHIR Page 6 of 6