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 11, Cited by 0]

Gujarat High Court

Anirudhsinh Bharatsinh Kher vs State Of Gujarat on 14 July, 2023

Author: Samir J. Dave

Bench: Samir J. Dave

                                                                                       NEUTRAL CITATION




     R/SCR.A/7174/2023                                  ORDER DATED: 14/07/2023

                                                                                       undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

           R/SPECIAL CRIMINAL APPLICATION NO. 7174 of 2023

==========================================================
                         ANIRUDHSINH BHARATSINH KHER
                                    Versus
                              STATE OF GUJARAT
==========================================================
Appearance:
MR RATHIN P RAVAL(5013) for the Applicant(s) No. 1
MS JIRGA JHAVERI APP for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE SAMIR J. DAVE

                               Date : 14/07/2023

                                 ORAL ORDER

1. By way of this petition, the petitioner has prayed to direct the respondent-authority to release the ITACHI MACHINE SY215C-9 Sr. No.19SEY021E79521 bearing Motor Vehicle No.GJ-25-U-7492 in favour of the petitioner, which was seized in connection with the complaint being FIR No.11213042230164 registered with Padadhari Police Station under relevant provisions of the Indian Penal Code and the Mines & Minerals (Development and Regulation) Act.

2. The petitioner herein is the registered owner of the muddamal vehicle, which came to be seized in connection with the impugned First Information Report. It was submitted that the vehicle in question was used for excavating sand and it came to be seized on the ground that sand was being Page 1 of 6 Downloaded on : Sat Sep 16 21:29:12 IST 2023 NEUTRAL CITATION R/SCR.A/7174/2023 ORDER DATED: 14/07/2023 undefined excavated illegally. The vehicle in question is the only source of livelihood of the petitioner and that if the vehicle is kept in continuous detention, its condition would deteriorate. It was, therefore, prayed that the Courts below have seriously erred in not releasing the vehicle in question in favour of the petitioner.

3. Heard learned advocates on both the sides and perused the documents on record. Sec. 451 Cr.P.C. mandates that when any property is produced before any criminal Court during the trial, the Court may make order for the proper custody of such property pending the conclusion of the trial. The object of Section 451 Cr.P.C. is well defined by the Hon'ble Supreme Court in the case of Sunderbhai Ambalal Desai vs. State of Gujarat, 2003(1) G.L.H. 307, wherein the Hon'ble Apex Court have extracted Para- 4 of the judgment delivered in the case of Smt. Basava Kom Dyamangouda Patil vs. State of Mysore and Another [ (1977) 4 SCC 358], as under:

"4. The object and scheme of the various provisions of the Code appear to be that where the property which has been the subject-matter of an offence is seized by the police, it ought not to be retained in the custody of the Court or of the police for any time longer than what is absolutely necessary. As the seizure of the property by the police amounts to a clear entrustment of the property to a Government servant, the idea is that the property should be restored to the original owner after the Page 2 of 6 Downloaded on : Sat Sep 16 21:29:12 IST 2023 NEUTRAL CITATION R/SCR.A/7174/2023 ORDER DATED: 14/07/2023 undefined necessity to retain it ceases. It is manifest that there may be two stages when the property may be returned to the owner. In the first place, it may be returned during any inquire or trial. This may particularly be necessary where the property concerned is subject to speedy or natural decay. There may be other compelling reasons also which may justify the disposal of the property to the owner or otherwise in the interest of justice. The High Court and the Sessions Judge proceeded on the footing that one of the essential requirements of the Code is that the articles concerned must be produced before the Court or should be in its custody. The object of the Code seems to be that any property which is in the control of the Court either directly or indirectly should be disposed of by the Court and a just and proper order should be passed by the Court regarding its disposal. In a criminal case, the police always acts under the direct control of the Court and has to take orders from it at every stage of an inquiry or trial. In this broad sense, therefore, the Court exercises an overall control on the actions of the police officers in every case where it has taken cognizance. The court further observed that where the property is stolen, lost or destroyed and there is no prima facie defence made out that the state or its officers had taken due care and caution to protect the property, the magistrate may, in an appropriate case, where the ends of justice so require, order payment of the value of the property.

To avoid such a situation, in our view, powers under Section 451 Cr.P.C. should be exercised promptly and at the earliest."

4. In Jayant Etc. v. The State of Madhya Pradesh rendered in Criminal Appeal Nos.824-825 of 2020 decided on 03.12.2020, the Apex Court observed as under:

Page 3 of 6 Downloaded on : Sat Sep 16 21:29:12 IST 2023
NEUTRAL CITATION R/SCR.A/7174/2023 ORDER DATED: 14/07/2023 undefined "13. After giving our thoughtful consideration in the matter, in the light of the relevant provisions of the MMDR Act and the Rules made thereunder vis-a-vis Code of Criminal Procedure and the Penal Code, and the law laid down by this Court in the cases referred to hereinabove and for the reasons stated hereinabove, our conclusions are as under:
i) that the learned Magistrate can in exercise of powers under Section 156(3) of the Code order/direct the concerned In charge/SHO of the police station to lodge/register crime case/FIR even for the offences under the MMDR Act and the Rules made thereunder and at this stage the bar under Section 22 of the MMDR Act shall not be attracted;
ii) the bar under Section 22 of the MMDR Act shall be attracted only when the learned Magistrate takes cognizance of the offences under the MMDR Act and Rules made thereunder and orders issuance of process/summons for the offences under the MMDR Act and Rules made thereunder;
iii) for commission of the offence under the IPC, on receipt of the police report, the Magistrate having jurisdiction can take cognizance of the said offence without awaiting the receipt of complaint that may be filed by the authorised officer for taking cognizance in respect of violation of various provisions of the MMDR Act and Rules made thereunder; and
iv) that in respect of violation of various provisions of the MMDR Act and the Rules made thereunder, when a Magistrate passes an order under Section 156(3) of the Code and directs the concerned Incharge/SHO of the Page 4 of 6 Downloaded on : Sat Sep 16 21:29:12 IST 2023 NEUTRAL CITATION R/SCR.A/7174/2023 ORDER DATED: 14/07/2023 undefined police station to register/lodge the crime case/FIR in respect of the violation of various provisions of the Act and Rules made thereunder and thereafter after investigation the concerned Incharge of the police station/ investigating officer submits a report, the same can be sent to the concerned Magistrate as well as to the concerned authorised officer as mentioned in Section 22 of the MMDR Act and thereafter the concerned authorised officer may file the complaint before the learned Magistrate along with the report submitted by the concerned investigating officer and thereafter it will be open for the learned Magistrate to take cognizance after following due procedure, issue process/summons in respect of the violations of the various provisions of the MMDR Act and Rules made thereunder and at that stage it can be said that cognizance has been taken by the learned Magistrate.

v) in a case where the violator is permitted to compound the offences on payment of penalty as per sub- section1 of Section 23A, considering sub-section 2 of Section 23A of the MMDR Act, there shall not be any proceedings or further proceedings against the offender in respect of the offences punishable under the MMDR Act or any rule made thereunder so compounded. However, the bar under sub-section 2 of Section 23A shall not affect any proceedings for the offences under the IPC, such as, Sections 379 and 414 IPC and the same shall be proceeded with further."

5. In the present case, it is an admitted position that the vehicle in question stands registered in the name of the petitioner herein and as per the allegation in the impugned complaint, the vehicle in question was used for excavation Page 5 of 6 Downloaded on : Sat Sep 16 21:29:12 IST 2023 NEUTRAL CITATION R/SCR.A/7174/2023 ORDER DATED: 14/07/2023 undefined purpose. Considering the facts and circumstances of the case and in view of the principle laid down by the Apex Court in Sunderbhai Ambalal Desai's case as also in the judgment rendered in Jayant Etc.'s case (supra), this Court is of the opinion that the vehicle in question could be released in favour of the petitioner on certain terms and conditions.

6. In the result, the petition is allowed and the impugned orders are quashed and set aside. The respondent-authority is directed to release the muddamal vehicle being ITACHI MACHINE SY215C-9 Sr. No.19SEY021E79521 bearing Motor Vehicle No.GJ-25-U-7492 in favour of the petitioner on furnishing bond equivalent to the value of the vehicle to the satisfaction of the trial Court concerned within a period of 15 days from today. The petitioner shall carry on his business strictly in accordance with the provisions of the relevant Act and Rules framed thereunder and shall not sell, transfer or alienate the vehicle in question pending the trial and shall produce the vehicle in question as and when called for. The petition stands disposed of accordingly. Rule is made absolute.

(SAMIR J. DAVE,J) PRAVIN KARUNAN Page 6 of 6 Downloaded on : Sat Sep 16 21:29:12 IST 2023