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 15, Cited by 0]

Chattisgarh High Court

Rajesh Kawal vs State Of Chhattisgarh on 24 July, 2023

                                        -1-




                                                                         NAFR
          HIGH COURT OF CHHATTISGARH, BILASPUR
                           CRMP No. 1523 of 2023
     Rajesh Kawal S/o. Holaram Kawal Aged About 42 Years R/o Bajaj
      Colony, New Rajendra Nagar, Raipur, P.S. New Rajendra Nagar, Tehsil
      And District Raipur Chhattisgarh.
                                                                  ---- Petitioner
                                    Versus
     State Of Chhattisgarh Through District Magistrate Mahasamund, District
      Mahasamund Chhattisgarh.
                                                                ----Respondent

(Cause-title taken from Case Information System) For Petitioner - Mr. Yuvraj Singh Chandel, Advocate. For State/Respondent - Ms. Astha Shukla, Govt. Advocate.

Hon'ble Shri Justice Rakesh Mohan Pandey Order on Board 24-07-2023

1. The petitioner has filed this petition under Section 482 of the Cr.P.C. assailing the order dated 10-05-2023, passed by learned Sessions Court, Mahasamund, District Mahasamund in Criminal Revision No. H 17/2023, affirming the order dated 19-04-2023 passed by learned Judicial Magistrate, First Class, Mahasamund in M.J.C. No. S 125/2023 rejecting the petitioner's application filed under Section 457 of Cr.P.C. for Supurdnama of the Baleno car bearing registration No. CG 04 NN 3566.

2. The facts as projected by the petitioner in the instant petition, in brief, are that the petitioner is the owner of Baleno car No. CG 04 NN 3566. The said vehicle was seized by the Police of Police Station, Komakhan in connection with Crime No. 31/2023 under Section 34(2) of the C.G. Excise Act, 1915. The allegation of the prosecution is that 18.40 bulk liters illicit liquor was being transported through the said vehicle driven by the petitioner along with co- accused Amit Kumar Agrawal. The petitioner filed an application under Section 457 of the Cr.P.C. before the Judicial Magistrate, First Class, Mahasamund on 04-03-2023 inter alia stating that he is the owner of the aforesaid vehicle, -2- therefore, custody of the vehicle be given to him on Supurdnama, which was rejected by learned Judicial Magistrate, First Class, Mahasamund as there is provision of confiscation of the vehicle under Section 34 (3) of the C.G. Excise Act, 1915.

3. Learned Judicial Magistrate, First Class, Mahasamund while rejecting the application under Section 457 of the Cr.P.C. has recorded a finding that as per the case diary, the vehicle was seized on 03.03.2023 and confiscation proceedings on the strength of the application submitted by Police Station, Mahasamund have been initiated. The memo received from the office of Collector (Excise), District Mahasamund dated 18.04.2023 mentions that the proceedings for confiscation of aforesaid vehicle are pending, therefore, the application is liable to be rejected and accordingly the JMFC has rejected the same referring the provisions of Section 47 of the C.G. Excise Act, 1915. The petitioner filed a revision petition before the learned Sessions Judge, Mahasamund assailing the said order, who after considering the fact that the confiscation proceedings have already been initiated as provided under Section 34 (3) of the CG Excise Act, 1915 before the concerned Court, held that the finding recorded by the learned Magistrate, First Class is legal and justified. Therefore, the learned Sessions Judge, Mahasamund dismissed the criminal revision vide impugned order dated 10-05-2023.

4. The petitioner has assailed both these orders by filing this instant petition under Section 482 of the Cr.P.C before this Court.

5. During the course of arguments, learned counsel for the petitioner would submit that since the Superintendent of Police has not informed the Magistrate about confiscation of the vehicle in question, therefore, proceedings before the Judicial Magistrate, First Class and learned Revisional Court are maintainable and the orders passed by both the courts below are illegal as provisions of Section 47-D of the Act are not applicable in the present facts of the case, -3- therefore, the trial Court, which is competent Court, ought to have given the interim custody of the vehicle to the petitioner.

6. On the contrary, learned State Counsel opposes the prayer of learned counsel for the petitioner and stated that the order passed by both the courts below are legal and justified and need not to be interfered with.

7. I have heard learned counsel for the parties and perused the material placed on record.

8. Before adverting to the submission made by the learned counsel for the petitioner, it would be appropriate to note Section 47-D of the Act, 1915, which reads thus :-

"47-D. Bar of jurisdiction of the Court under certain circumstances - Notwithstanding anything to the contrary contained in the Act, or any other law for the time being in force, the Court having jurisdiction to try offences covered by clause (a) or (b) of sub-Section (1) of Section 34 on account of which such seizure has been made, shall not make any order about the disposal, custody etc. of the intoxicants, articles, implements, utensils, materials, conveyance etc. seized after it has received from the Collector an intimated under clause (a) of sub- Section 3 of Section 47A about the initiation of the proceedings for confiscation of seized property."

9. From perusal of the Section 47-D of the Excise Act, it is quite apparent that if the circumstances and situation are one and the same, then, provision of Section 47-D of the Excise Act, will override any other law for the time being in force.

10. The Hon'ble Supreme Court has explained the words "notwithstanding anything contained in the Act or any other law for the time being in force" in case reported in 1973 (2) SCC 1965 (Ishar Das vs. The State of Punjab), and has held as under:-

"7..............In this respect we find that sub-section (1) of Section 4 of the Probation of Offenders Act contains the words "notwithstanding anything contained in law for the time being in force". The above non obstante clause points to the conclusions that the provisions of Section 4 of the Probation of Offenders Act would have overriding -4- effect and shall prevail if the other conditions prescribed are fulfilled. Those conditions are : (1) the accused is found guilty of having committed an offence not punishable with death or imprisonment for life, (2) the court finding him guilty is of the opinion that having regard to the circumstances of the case, including the nature of the offence and the character of the offender, it is expedient to release him on probation of good conduct and (3) the accused in such an event enters into a bond with or without sureties to appear and receive sentence when called upon during such period not exceeding three years as the court may direct and, in the meantime, to keep the peace and be of good behaviour...."

11. From the records, it is quite clear that the concerned Court has already initiated proceedings for confiscation of the vehicle in question. This factual matrix with regard to intimation made by the office of Collector (Excise), Mahasamund to the trial Court for confiscation of the vehicle has not been disputed by the petitioner or he has not pointed out that the findings recorded by both the Courts below on this aspect of the matter are perverse or contrary to the record, as such I am of the view that proceedings have already been initiated by the Court concerned, therefore, the learned trial Magistrate as well as Revisional Courts have no jurisdiction to entertain the application filed by the petitioner for grant of Supurdnama. Thus, the rejection of the application for Supuradnama by the learned Judicial Magistrate First Class vide its order dated 19-04-2023 as affirmed by the learned Sessions Judge, Mahasamund in its judgment dated 10-05-2023 is legal and justified, therefore, the instant CRMP is liable to be dismissed.

12. Before parting with the case, I would observe that as reflected in the orders, the proceedings of confiscation have already been commenced by the District Magistrate, Mahasamund and the vehicle can be given on interim supuradnama by the District Magistrate, Mahasamund considering the law laid down by the Hon'ble Supreme Court in the matter of Sunderbhai Ambalal Desai v. State of Gujarat reported in (2002) 10 SCC 283, which has also been reiterated by the Hon'ble Supreme Court in the matter of General Insurance Council and others Vs. State of Andhra Pradesh and others reported in -5- (2010) 6 SCC 768 wherein the Hon'ble Supreme Court has given direction with regard to seized vehicle and held as under :-

"13. In our considered opinion, the aforesaid information is required to be utilised and followed scrupulously and has to be given positively as and when asked for by the insurer. We also feel, it is necessary that in addition to the directions issued by this Court in Sunderbhai Ambalal Desai v. State of Gujarat reported in (2002) 10 SCC 283, considering the mandate of Section 451 read with Section 457 of the Code, the following further directions with regard to seized vehicles are required to be given: "(A) Insurer may be permitted to move a separate application for release of the recovered vehicle as soon as it is informed of such recovery before the jurisdictional Court. Ordinarily, release shall be made within a period of 30 days from the date of the application. The necessary photographs may be taken duly authenticated and certified, and a detailed panchnama may be prepared before such release. (B) The photographs so taken may be used as secondary evidence during trial. Hence, physical production of the vehicle may be dispensed with. (C) Insurer would submit an undertaking/guarantee to remit the proceeds from the sale/auction of the vehicle conducted by the Insurance Company in the event that the magistrate finally adjudicates that the rightful ownership of the vehicle does not vest with the insurer. The undertaking/guarantee would be furnished at the time of release of the vehicle, pursuant to the application for release of the recovered vehicle. Insistence on personal bonds may be dispensed with looking to the corporate structure of the insurer."

13. The petitioner is at liberty to file an application for Supuradnama before the learned District Magistrate, Mahasamund and in-turn the learned District Magistrate, Mahasamund in the eventuality of filing of the application for grant of Supuradnama of the vehicle, will consider and decide the same without being influenced by any of the observations made by the learned District Judge or the Magistrate First Class in accordance with law laid down by the Hon'ble Supreme Court in the matters of Sunderbhai Ambalal Desai (supra) & General Insurance Council and others (Supra).

14. In view of the aforesaid legal position, it is held that the learned Judicial Magistrate First Class as well as the learned First Additional Sessions Judge have not committed any irregularity or illegality warranting interference by this Court.

-6-

15. Consequently, the instant petition filed under Section 482 of the Cr.P.C. is dismissed with the aforesaid observations and liberty granted in favour of the petitioner.

Sd/-

(Rakesh Mohan Pandey) Judge Aadil