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]

Karnataka High Court

H1 Car Care vs State Of Karnataka on 25 March, 2026

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                             1



Reserved on   :24.02.2026
Pronounced on :25.03.2026

        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 25TH DAY OF MARCH, 2026
                                                         R
                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

             CRIMINAL PETITION No.2309 OF 2026

BETWEEN:

H1 CAR CARE
REPRESENTED BY
PROP. SRI J.RAMAKRISHNAIAH
NO.2498, RMS LAYOUT,
ADE BLOCK,
SAHAKARA NAGAR,
BENGALURU - 560 092.

                                              ... PETITIONER
(BY SRI VENKATESH S.ARBATTI, ADVOCATE)


AND:


1.     STATE OF KARNATAKA,
       REPRESENTED BY SHO,
       KODIGEHALLI PS,
       NO. 9, NEAR KODIGEHALLI RAILWAY STATION,
       VIRUPAKSHAPURA, THINDLU MAIN ROAD,
       KODIGEHALLI,
       BENGALURU - 560 092.
                              2




2.    MR. RANJITH N.,
      SENIOR MOTOR VEHICLE INSPECTOR,
      BANGALORE SOUTH,
      S/O MR. N.NANJUNDAIAH,
      AGED ABOUT 41 YEARS,
      R/AT. JAYANAGAR,
      BENGALURU.

3.    THE STATION HOUSE OFFICER
      YELAHANKA PS,
      ALLALASANDRA MAIN ROAD,
      YELAHANKA, BENGALURU - 560 064.

                                                 ... RESPONDENTS

(BY SRI B.A.BELLIAPPA, SPP A/W
    SRI B.N.JAGADEESHA, ADDL.SPP FOR R-1;
    SRI M.S.BHAGWATH, SR.ADVOCATE A/W
    SRI SATISH K., ADVOCATE FOR R-2 )


     THIS CRIMINAL PETITION IS FILED UNDER SECTION 528 OF
BNSS, 2023, PRAYING TO QUASHING THE FIR BEARING CRIME
NO.ZERO-0001/2026      OF    KODIGEHALLI       POLICE    STATION
INSTITUTED AGAINST THE PETITIONER AS ACCUSED NO.1.



     THIS   CRIMINAL   PETITION    HAVING      BEEN   HEARD   AND
RESERVED    FOR   ORDERS    ON   24.02.2026,    COMING   ON   FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:-
                                 3




CORAM:     THE HON'BLE MR JUSTICE M.NAGAPRASANNA


                            CAV ORDER


      The petitioner is before this Court calling in question a crime

in Crime No.117 of 2026 registered for offences punishable under

Sections 318(4) and 336(3) read with 3(5) of the BNS.



      2. Heard Sri Venkatesh S. Arbatti, learned counsel appearing

for the petitioner, Sri B.A. Belliappa, learned State Public Prosecutor

appearing for respondent No.1 and Sri M.S. Bhagwath, learned

senior counsel appearing for respondent No.2.



      3. Facts, in brief, germane are as follows:-


      3.1. The petitioner purchases a black colour Lamborghini

Huracan car bearing Chassis No. ZHWEF4ZF3MLA16940 and Engine

No.DGF008769     from   Hoysala     Automotive   Private   Limited   on

01-09-2025 paying an amount of ₹3,00,68,729/-. Subsequent to

the purchase, it is claimed that the procedure stipulated in law was

followed and the car is registered with registration number being
                                  4



KA03NX0016. The car was manufactured in the year 2021 and the

distributor is said to have informed the petitioner that the car was

sold to one M/s Harrsha Infra Cons Private Limited in the year 2022

with temporary registration certificate and with permission to obtain

permanent registration in the State of Telangana. It is the averment

in the petition, that the purchaser after obtaining temporary

certificate of registration did not register the vehicle or did not get a

permanent registration to the vehicle. Therefore, it was returned to

the original Hoysala Automotives Private Limited who used the car

as a demo vehicle and subsequently put it for sale. The vehicle that

was manufactured in 2021 and used as a demo vehicle was put up

for sale with reduced price. The petitioner then purchases the

vehicle on 01-09-2025 and a bill to that effect of delivery of the

vehicle dated 29-08-2025 is appended to the petition. The vehicle

was registered as a new vehicle and it was a fact that the vehicle

did not get its registration earlier though it was manufactured in the

year 2021.



      3.2. The petitioner on 07-02-2026 was out of station. The

2nd respondent, along with other officers, is said to have forcibly
                                5



entered the premises of the petitioner, seized the vehicle without

any prior notice or investigation. The vehicle is taken by the

2nd respondent by himself and is said to have handed over to

Yelahanka New Town Police Station. The petitioner then comes to

know that a crime has been registered in zero FIR for offences

punishable as afore-quoted. Thereafter, the vehicle is transferred to

the jurisdictional police and a crime is registered as Crime No.117

of 2026. The petitioner challenges the said registration of the crime

and simultaneously prefers an application under Sections 497 and

503 of the BNSS seeking release of the vehicle before the learned

Magistrate. Objections are filed by the Government before the

learned Magistrate to the said application. Owing to the objections,

the concerned Court rejects the prayer in terms of its order dated

18-02-2026. By then the petitioner has preferred the subject

petition.



      3.3. This Court owing to the submissions made by the learned

counsel for the petitioner and the State Public Prosecutor had

passed the following order on 12-02-2026:
                                     6



       "Heard the learned counsel Sri Venkatesh S Arbatti
appearing for petitioner and the learned State Public Prosecutor
Sri B A Belliappa, appearing for respondents.

       2. The petitioner is the owner of a motor vehicle-
Lamborghini Huracane car. He purchases the said car from the
authorized dealer, one Hoysala Automotives on 01-09-2025 by
paying certain amount. The amount so paid included ₹1 core
GST to the coffers of the State and ₹60 lakhs road tax. The
vehicle is sent for registration by the dealer. The Regional
Transport Office of Indiranagar, Bangalore East, registers the
said vehicle and renders it a number K03NX0016. The
Registration Card is appended to the petition, which depicts that
the registration date is 19-09-2025, but the manufacturing was
during the year 2021. The petitioner uses the said vehicle and
keeps it in his garage.

      3. The 2nd respondent, Senior Motor Vehicle Inspector on
07-02-2026 registers a zero FIR No.1/26 at 11.10 p.m. alleging
the offence punishable under Sections 318(4), Section 336(3)
r/w Section 3(5) of the BNS, which would be offence under
Section 420 and 468 of the earlier regime, the IPC, the offence
of cheating and forgery. The complaint reads as follows:

               "ಈ    ೕಲ ಂಡ    ಷಯ ೆ ಸಂಬಂ           ದಂ ೆ ಹ ಷ ಇ ಾ , ಾ      ೆ.
       ., ರವರು $ ಾಂಕ:-01/06/2022 ರಂದು &ೆಂಗಳ)*ನ ,ಾ-ೆಲ. /ೋ1 ನ .
      ಇರುವ 2ೊಯ ಳ ಆ4ೋ5ೕ67 ೆ . ., , 8ೆ9ೕರೂ: ನ . ಕಪ<= ಬಣ?ದ
      Lamborgini Huracan Evo Chassis No-ZHWEF4ZF3MLA16940, Eng
      No-DGF008769 ನು@ ರೂ 30068729/- Aೆ ಇ ಾBC           ನಂ -
      HAPL2223/GST/05 ರ . ಖ*ೕ$ EಾFದುG $ ಾಂಕ:-02/06/2022 ರಂದು
      ಆ .6.ಓ ಎ,ೆ ಾJKL         6 ನ .        ಾ ಾ ಕ      ೊಂದM ಪತOದ ಸಂPೆQ
      T0622KA2555AD ರ . $ ಾಂಕ:-02/06/2022 *ಂದ 01/07/2022 ರ ಅವ Aೆ
       ಾ ಾ ಕ       ೊಂದM ಪSೆ$ದುG, ಆ .6.ಎ 2ೈದ/ಾ&ಾU- Vೆ1           ೆಲಂAಾಣ.
      Office    Code-TS9      ರ .        ೊಂದM     EಾF   ೊಳWಲು   ಅನುಮY
      ಪSೆದು ೊಂFರು ಾZ/ೆ.

               ಈ[ರು-ಾAೆ\, $ ಾಂಕ:-23-12-2025 ರಂದು ಒಂದು ಅಪ*^ತ            ೕ_
      ಐF aಂದ 2ೆb-1 ಾ          ೇ    ನವರು ಸುಳcW dಾಖ,ೆಗಳನು@ ಸೃfg       ೕಲ ಂಡ
      Lamborgini    Huracan        Evo    ಾರನು@    ತಮh   2ೆಸ*Aೆ      ೊಂದM
                                 7



EಾF ೊಂFರು ಾZ/ೆ ಎಂದು ಾ             ನ iೕ4ೋ ಗಳ ಸ          ೕತ   ೕ_ ನ . ದೂರು
ಬಂ$ದುG, ಈ ಕು*ತು ನಮh ಅಪರ jಾ*Aೆ ಆಯುಕZರು, (ಪOವತkನ) &ೆಂಗಳ)ರು
ರವರು 2ೆ^lನ EಾmYAಾ[ 2ೊಯ ಳ ಆ4ೋ5ೕ67 ೆ .                        ., ರವ*Aೆ ಸದ*
ಾ      ನ ಕು*ತು ಸಂಪnಣk EಾmY Kೕಡುವಂ ೆ ೇo ಪತO ಬ/ೆ$ದುG ಸದ*
8ೆ9ೕರೂಂ ನವರು          ೕಲ ಂಡಂ ೆ ಾರು ಹಷk ಇ ಾ            ಾ        ೆ.    ., ರವ*Aೆ
Eಾ/ಾಟ-ಾ[ರುವ<dಾ[             Yo ರು ಾZ/ೆ.     ನಂತರ     ಸದ*       ಾರು     ೊಂದM
qಾ[ರುವ          ಾOdೇrಕ    jಾ*Aೆ    ಕsೇ*    ಕಸೂZ*    ನಗರ      (ಪnವk)     ದ .
dಾಖ,ಾYಗಳನು@ ಪSೆದು ಪ*rೕ                    ೋಡ,ಾ[ ಸುಳcW dಾಖ,ಾYಗಳನು@
ಸೃfg     ೊಂದM EಾF         ೊಂFರುವ<ದು ಖ^ತ-ಾ[ರುತZdೆ. ನಂತರ ನಮh ಅಪರ
jಾ*Aೆ ಆಯುಕZರು, (ಪOವತkನ) &ೆಂಗಳ)ರು ರವರು ನಮh ಜಂ6 jಾ*Aೆ
ಆಯುಕZರು, (ನಗರ) ರವ*Aೆ                ೕಲ ಂಡ -ಾಹನ        ೊಂದM ಬAೆ\ 2ಾಗೂ
dಾಖ,ಾYಗಳ ಬAೆ\ ಕೂಲಂಕುಶ -ಾ[ ತKPೆ ನSೆ                 -ಾಹನವನು@ ಜvZ Eಾಡುವ
ಬAೆ\ Kdೇkr ದುG ಅದರಂ ೆ ಜಂ6 jಾ*Aೆ ಆಯುಕZರು, (ನಗರ) ರವರು $ ಾಂಕ:-
27-01-2026 ರಂದು ತKPಾ ತಂಡವನು@ ರ^ -ಾಹನವನು@ ಹುಡುw ಜvZ Eಾಡಲು
ಆdೇಶವನು@ KೕFರು ಾZ/ೆ. ಅದರಂ ೆ ಾನು ಮತುZ ಾOdೇrಕ jಾ*Aೆ ಅ                     ಾ*,
&ೆಂಗಳ)ರು ( ೇಂದO) Vೊ ೆAೆ ನಮh 5ೕ4ಾರು -ಾಹನ K*ೕxಕ/ಾದ ಕ                         ಾ
ೆ.y ಮತುZ       ಾಗರತ@        ( ಾOdೇrಕ jಾ*Aೆ ಕsೇ*, ಯಲಹಂಕ) ರವರುಗಳc
ನಮAೆ ಈ $ನ ಸಂVೆ 06-00 ಗಂ4ೆ ಸಮಯ ೆ , -ಾಹನ ಇರುವ ಸzಳದ ಬAೆ\ EಾmY
dೊರwದ         ೕ/ೆAೆ ಕೂಡ,ೇ    ಾನು ಮತುZ ನಮh ತಂಡದವರು ಕೂಡ,ೇ ಅವರ
jಾ*Aೆ ಮತುZ ಜಂ6 jಾ*Aೆ ಆಯುಕZ*Aೆ ದೂರ-ಾM ಮುPಾಂತರ                         ಷಯ Yo
ಅವ*ಂದ ಅನುಮY ಪSೆದು ೊಂಡು 2ೆb-1 ಾ                ೇ , ನಂ-2498, ಆ .ಎಂ.ಎ{
,ೇಔ}, ಎFಇ &ಾ.L, ಸಹ ಾರನಗರ, &ೆಂಗಳ)ರು-92 ಇ .Aೆ ಬಂದು ೋಡ,ಾ[
    ೕಲ ಂಡ -ಾಹನವ< K . ರುವ<ದು ಕಂಡುಬಂ$ರುತZdೆ. ನಮh ತಂಡವ< -ಾಹನದ
ಬo 2ೋ[ ಅಳವF ರುವ              ೊಂದM ಸಂPೆQ 2ಾಗೂ ~ಾ ೕ{ ನಂಬ                 ನು@
ಪ*rೕ      ದುG ಅdೇ ಕಪ<= ಬಣ?ದ Lamborgini Huracan Evo -ಾಹನ-ಾ[ರುತZdೆ.
ಈ      ಕು*ತು    ಸದ*       Eಾ ೕಕರನು@       ~ಾ*ಸ,ಾ[         ಸದ*ರವರು     ತKPೆAೆ
ಸಹಕ* ರುವ<$ಲ..

          ಆದG*ಂದ ಸುಳcW dಾಖ,ಾYಗಳನು@ ಸೃfg                   ಾರನು@ ತಮh 2ೆಸ*Aೆ
 ೊಂದM EಾF ೊಂಡು ವಂ^ ರುವ 2ೆb-1 ಾ                     ೇ     Eಾ ೕಕರು 2ಾಗೂ
ಾರನು@ ೊಂದM EಾF ೊಳWdೇ Eಾ/ಾಟ EಾFರುವ ಹಷk ಇ ಾ                          ಾ    ೆ.
                                 8



       .,    ಾ ೕಕರ    ರುದ ಸೂಕ   ಾನೂನು ಕ ಮ   ೆ ೆದು ೊಳ ೇ ೆಂದು ದೂರು
       ೕಡು   ೇ ೆ."



The complaint is with regard to fraud, forgery and fabrication of
documents in registering the vehicle.

       4. The learned State Public Prosecutor         strenuously
contends that the owners of the vehicle have forged and caused
loss to the State, apart from forging the invoices. Therefore, the
crime is registered for forgery and cheating. Forgery would be
with regard to a fraud played in the registration and cheating
would be with regard to a loss caused to the State exchequer.

       5. The learned counsel for the petitioner takes this Court
through the invoice of the authorized dealer. The vehicle is
purchased at ₹3,00,68,729/- and as observed hereinabove,
₹ 1 crore goes to GST and ₹ 60 lakhs to the State as road tax.

      6. The Senior Motor Vehicle Inspector, the
complainant, after registration of the crime, in the
absence of the petitioner or in the absence of any notice
to the petitioner, enters the house, goes to the garage,
tows the vehicle himself and takes it away. The petitioner
then approaches every police station to get to know
where the vehicle was. He is made to run from pillar to
post saying the vehicle is not in this jurisdiction or the
other jurisdiction. The petitioner then approaches the
concerned Court by filing an application under Sections
497 and 503 of the BNSS seeking release of the vehicle.
It transpires that, the State appears before the concerned
Court and submits that it is not before the Kodigehalli
police station nor do they reveal where the vehicle is.
Therefore, the petitioner is before this Court calling in
question the said crime.

      7. The Senior Motor Vehicle Inspector who had
displayed an unnecessary hurry in the matter to seize the
vehicle in a case, where it was a loss to the exchequer of
the State, covering up it with fraud, is present before the
Court. It is on his instructions, the learned State Public
Prosecutor submits that once the crime is registered, it is
                                    9



      the power of the Senior Motor Vehicles Inspector, to
      seize the vehicle from wherever it is, in whatever form it
      is. The said submission is sans countenance, albeit, for
      the present, unless the learned State Public Prosecutor
      would place on record the power to do so.

             8. The learned State Public Prosecutor, on instructions,
      would submit that the vehicle is now stationed at the Yalahanka
      New Town police station. As observed hereinabove, the officer in
      the RTO, Indiranagar, Bangalore East registers the vehicle,
      collects tax, and causes loss to State Exchequer. If there is
      fraud played by the office of the RTO of Bangalore East, which
      the learned State Public Prosecutor now candidly, submits that
      the earlier details of the vehicle were effaced, in the RTO office
      and new details are keyed in, it is surprising that the officers of
      the RTO are not made accused in the case at hand. Only the
      owner of the car is made accused. The learned State Public
      Prosecutor would submit that every person involved in this
      transaction will be brought to books by registering crimes
      against them. The submission is placed on record.

            9. Insofar as the contention that the 2nd
      respondent, the Senior Motor Vehicle Inspector, the
      complainant had power to himself go, seize and tow the
      vehicle and place it at various police stations, is
      concerned, this Court could await a reply from the hands
      of the learned State Public Prosecutor.

             10. The petitioner is at liberty to file an application before
      the learned Magistrate under Section 497 and 503 of the BNSS
      forthwith. The learned Magistrate shall, without brooking any
      delay, dispose the said application in accordance with law.

            List the matter on 18-02-2026 at 02.30 p.m.

             In the light of the aforesaid circumstance, further
      investigation qua the petitioner shall stand stayed till the next
      date of hearing."

                                                   (Emphasis supplied)

The matter is further heard at that stage.
                                    10




      4. The learned counsel appearing for the petitioner submits

that the offences so alleged against the petitioner are the ones for

cheating and forgery for the purpose of cheating, both of which

would not get attracted in the case at hand and if it is the

submission of the learned State Public Prosecutor that there is tax

evasion, there was no illegality in seizing the vehicle, it is again

contrary to law, as the Karnataka Motor Vehicles Taxation Act, 1957

(hereinafter referred to as 'the Act', for short) requires prior notice

to be given to the owner of the vehicle in the event he has evaded

tax. It is only at a later point in time the seizure can happen of the

vehicle. Therefore, the seizure of the vehicle, on the face of it is

illegal, as also registration of the crime. He would seek quashment

of proceedings and re-delivery of the vehicle to the hands of the

owner of the vehicle/petitioner.



      5. Per contra, the learned State Public Prosecutor would

submit that the vehicle's registration has taken place on fabricated

documents. He would take this Court through the documents

appended to the objections, to contend that the 2nd respondent is a
                                 11



special squad to track down vehicles being used without paying

adequate tax. The learned State Public Prosecutor would submit

that the vehicle that was manufactured in the year 2021 has not

been registered for a period of 4 years and without registration or

temporary registration the vehicle is now sold to another person in

the year 2025. The records of the car in the office of the Regional

Transport Officer have been effaced or obliterated or new records

are created, as if the vehicle was newly manufactured and

registered for the first time. He would, therefore, submit that it is a

matter for investigation, that the search and seizure is not illegal

and that the officer was empowered to seize the vehicle. The

matter may be permitted to be investigated into.



      6. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.



      7. The afore-narrated facts, dates and link in the chain of

events are all a matter of record. At the first instance, it is
                                12



necessary to notice the invoice with which the petitioner purchased

the vehicle. The invoice is dated 01-09-2025. It reads as follows:




The vehicle is sent for registration. The registration fee is paid

which is as follows:
 13
                                    14



The vehicle gets registered and the Registration Certificate copy of

the vehicle is as follows:




The   manufacturing    date   is    shown   as   February   2021.   The

registration date is shown as 19-09-2025. No other vehicle details

are admittedly available on the website of the Regional Transport

Office concerning this vehicle.
                                 15



      8. The issue now would be, whether on the aforesaid ground

of the crime being registered, the 2nd respondent could have seized

the vehicle belonging to the petitioner?



      9. The State has produced several documents in its support.

It is necessary to notice a few of them. The distributor/dealer on a

clarification sought by the Regional Transport Officer replies as

follows:
                                 16



The dealer would contend that the invoice dated 01-09-2025 issued

in favour of the petitioner is forged and fabricated and that it is not

issued by it. Another communication is also necessary to be noticed

which reads as follows:




The temporary registration of the vehicle done on behalf of the

distributor is as follows:
                               17




On the aforesaid facts, owing to the suspicion that the petitioner

has evaded tax, Kodigehalli police registered a zero FIR on

07-02-2026 based upon a complaint made by the 2nd respondent.

The complaint reads as follows:
                                              18



"ರವ     ೆ,

 ಾ ಾ     ಾ ಗಳ
 ೊ    ೇಹ         ೕ        ಾ ೆ
 ೆಂಗಳ ರು ನಗರ.

ರವ ಂದ,

ರಂ      ಎ" #" ಎ" ನಂಜುಂಡಯ' 41 ªÀµÀð
( ಯ )ೕ*ಾರು +ಾಹನ , ೕ-ಕರು, ಆ0.1.ಓ ೆಂಗಳ ರು ದ3ಣ
ಜಯನಗರ, ೆಂಗಳ ರು
).ನಂ-9980857009.

5ಾನ'6ೇ,

             7ಷಯ:- 9ೆ:-1          ಾ0    ೇ0 ನವರು KA-03-NX-0016 Lamborgini
                       Huracan Evo ಾರನು; ಸುಳ , =ಾಖ?ೆಗಳನು; ಸೃABC DಾE=ೇFಕ
                       Gಾ    ೆ ಕHೇ   ಕಸೂI    ನಗರ (ಪKವL) ದ M ತಮP 9ೆಸ     ೆ QೊಂದR
                       5ಾ C ೊಂಡು )ೕಸ 5ಾ ರುವ ಕು ತು ದೂರು.


             ಈ TೕಲV
                ೕಲVಂಡ 7ಷಯ ೆV ಸಂಬಂ Cದಂ
                                  CದಂX
                                   ದಂXೆ ಹಷL
                                        ಹಷL ಇQಾZ[,
                                               Z[ ಾ"\ Dೆ].              ., ರವರು ^Qಾಂಕ
                                                                                ^Qಾಂಕ:-
                                                                                  ಾಂಕ
01/06/2022 ರಂದು ೆಂಗಳ              ನ ?ಾ+ೆಲM
                                       ೆಲM 6ೋ_
                                            ೋ_ ನ M ಇರುವ 9ೊಯ\
                                                           ೊಯ\ಳ ಆ*ೋ)
                                                                   ೋ)ೕ1` Dೆ]. ., ,
aೆb ೕರೂc
    ೕರೂc        ನ M     ಕಪde
                        ಕಪde      ಬಣf
                                  ಬಣದ
                                    f    Lamborgini     Huracan   Evo    Chassis    No-
ZHWEF4ZF3MLA16940, Eng No-DGF008769 ನು;
                                    ನು; ರೂ 30068729/- ೆ ಇQ
                                                        ಇQಾgh\ ನಂ -
HAPL2223/GST/05              ರ M ಖ ೕ^ 5ಾ ದುi
                                         ದುi ^Qಾಂಕ
                                             ^Qಾಂಕ:-02/06/2022
                                               ಾಂಕ             ರಂದು ಆ0.1
                                                                       1.ಓ
                                                                         ಓ
ಎ?ೆ ಾj,k C1 ನ M XಾXಾV ಕ QೊಂದR
                         ೊಂದR ಪತE
                               ಪತEದ ಸಂl
                                    ಸಂlೆ' T0622KA2555AD ರ M ^Qಾಂಕ
                                                            ^Qಾಂಕ:-
                                                              ಾಂಕ
02/06/2022       ಂದ 01/07/2022 ರ ಅವ               ೆ XಾXಾV ಕ QೊಂದR
                                                             ೊಂದR ಪnೆ^ದುi
                                                                       ದು,i ಆ0.1
                                                                               1.ಎ
                                                                                 ಎ
9ೈದ6
 ೈದ6ಾ ಾp-Cq
          Cqೆ
          Cqೆ_ Xೆಲಂ ಾಣ.
                    ಾಣ Office Code-TS9 ರ M QೊಂದR
                                            ೊಂದR 5ಾ C ೊಳ ಲು ಅನುಮr
                                                              ಅನುಮr
ಪnೆದು ೊಂ ರುX
          ರುXಾ6I ೆ.

             ಈsರು+
               ರು+ಾ ೆ,t ^Qಾಂಕ
                        ^Qಾಂಕ:-23-12-2025
                          ಾಂಕ             ರಂದು ಒಂದು ಅಪ vತ
                                                       vತ Tೕw ಐ yಂದ 9ೆ:-
1 ಾ0 ೇ0
     ೇ0 ನವರು ಸುಳ =ಾಖ?
                   ಾಖ?ೆಗಳನು;
                      ೆಗಳನು; ಸೃABC
                             ಸೃABC TೕಲV
                                    ೕಲVಂಡ Lamborgini Huracan Evo
ಾರನು;
ಾರನು; ತಮP
      ತಮP 9ೆಸ           ೆ QೊಂದR
                           ೊಂದR 5ಾ          ೊಂ ರುX
                                                 ರುXಾI6ೆ ಎಂದು ಾ0 ನ zೕ*ೋ ಗಳ ಸTೕತ
Tೕw ನ M ದೂರು ಬಂ^
             ಬಂ^ದುi
                ದು,i ಈ ಕು ತು ನಮP
                             ನಮP ಅಪರ Gಾ                  ೆ ಆಯುಕI
                                                           ಆಯುಕರು,
                                                               Iರು (ಪ
                                                               ರು   ಪEವತL
                                                                      ವತLನ) ೆಂಗಳ ರು
                                     19



ರವರು 9ೆv{ನ
       v{ನ 5ಾ(r ಾs 9ೊಯ\
                    ೊಯ\ಳ ಆ*ೋ)
                            ೋ)ೕ1` Dೆ].                ., ರವ    ೆ ಸದ      ಾ0 ನ ಕು ತು
ಸಂಪK
ಸಂಪKಣL 5ಾ(r ,ೕಡುವಂX
             ೕಡುವಂXೆ ೇ        ಪತE
                               ಪತE ಬ6ೆ^ದುi
                                       ದುi ಸದ aೆb ೕರೂಂ ನವರು TೕಲV
                                                             ೕಲVಂಡಂX
                                                                ಂಡಂXೆ ಾರು
ಹಷL
ಹಷL ಇQಾZ[ ಾ"\ Dೆ].   ., ರವ   ೆ 5ಾ6ಾಟ+
                                  ಾಟ+ಾsರುವd=
                                       ರುವd=ಾ
                                          d=ಾs r Cರು
                                                 CರುX
                                                  ರುXಾI6ೆ. ನಂತರ ಸದ                 ಾರು
QೊಂದR
 ೊಂದR }ಾsರುವ DಾE=ೇ
                E=ೇF
                  ೇFಕ Gಾ         ೆ ಕHೇ   ಕಸೂI
                                           ಕಸೂI     ನಗರ (ಪ
                                                         ಪKವL) ದ M =ಾಖ?
                                                                    ಾಖ?ಾrಗಳನು;
                                                                         ಗಳನು;
ಪnೆದು ಪ Fೕ
        Fೕ C Qೋಡ?
              ೋಡ?ಾs ಸುಳ =ಾಖ?
                           ಾಖ?ಾrಗಳನು;
                                ಗಳನು; ಸೃABC
                                      ಸೃABC QೊಂದR
                                             ೊಂದR 5ಾ C ೊಂ ರುವd
                                                            ರುವdದು
ಖvತ+ಾsರುತI
      ರುತ=
         I ೆ. ನಂತರ ನಮP
                   ನಮP ಅಪರ Gಾ          ೆ ಆಯುಕI
                                         ಆಯುಕರು,
                                             Iರು (ಪ
                                             ರು   ಪEವತL
                                                    ವತLನ) ೆಂಗಳ ರು ರವರು ನಮP
                                                                       ನಮP
ಜಂ1
ಜಂ1 Gಾ     ೆ ಆಯುಕI
             ಆಯುಕರು,
                 Iರು (ನಗರ
                 ರು   ನಗರ)
                      ನಗರ ರವ      ೆ TೕಲV
                                     ೕಲVಂಡ +ಾಹನ QೊಂದR
                                                 ೊಂದR ಬ ೆt 9ಾಗೂ =ಾಖ?
                                                                  ಾಖ?ಾrಗಳ
ಬ ೆt ಕೂಲಂಕುಶ +ಾs ತ,lೆ
                  ,lೆ ನnೆC +ಾಹನವನು;
                            ಾಹನವನು; ಜ•I 5ಾಡುವ ಬ ೆt ,=ೇ
                                                   ,=ೇLFC
                                                     ೇLFCದು
                                                       LFCದುi
                                                          ದುi ಅದರಂX
                                                              ಅದರಂXೆ ಜಂ1
                                                                     ಜಂ1
Gಾ   ೆ ಆಯುಕI
       ಆಯುಕರು,
           Iರು (ನಗರ
           ರು   ನಗರ)
                ನಗರ ರವರು ^Qಾಂಕ
                         ^Qಾಂಕ:-27-01-2026
                           ಾಂಕ             ರಂದು ತ,lಾ
                                                 ,lಾ ತಂಡವನು;
                                                     ತಂಡವನು; ರvC
+ಾಹನವನು;
 ಾಹನವನು; ಹುಡು€
         ಹುಡು€ ಜ•I 5ಾಡಲು ಆ=ೇಶವನು;
                           ೇಶವನು; ,ೕ ರುX
                                      ರುXಾI6ೆ. ಅದರಂX
                                               ಅದರಂXೆ Qಾನು ಮತುI
                                                           ಮತುI DಾE=ೇ
                                                                  E=ೇF
                                                                    ೇFಕ
Gಾ   ೆ ಅ    ಾ , ೆಂಗಳ ರು ( ೇಂದE
                          ೇಂದE) qೊX
                                  ೊXೆ ೆ ನಮP
                                         ನಮP )ೕ*ಾರು +ಾಹನ , ೕ-ಕ6ಾದ ಕ7Xಾ
                                                                   7Xಾ
ೆ.   ಮತುI
     ಮತುI Qಾಗರತ;
           ಾಗರತ; 7 (D
                    DಾE=ೇ
                      E=ೇF
                        ೇFಕ Gಾ     ೆ ಕHೇ , ಯಲಹಂಕ)
                                             ಯಲಹಂಕ ರವರುಗಳ ನಮ ೆ ಈ ^ನ ಸಂq
                                                                    ಸಂqೆ
06-00 ಗಂ*
      ಗಂ*ೆ ಸಮಯ ೆV, +ಾಹನ ಇರುವ ಸಳದ
                              •ಳದ ಬ ೆt 5ಾ(r =ೊರ€
                                             ೊರ€ದ Tೕ6ೆ ೆ ಕೂಡ?
                                                          ಕೂಡ?ೇ Qಾನು
ಮತುI
ಮತುI ನಮP
     ನಮP ತಂಡದವರು ಕೂಡ?
                 ಕೂಡ?ೇ ಅವರ Gಾ              ೆ ಮತುI
                                              ಮತುI ಜಂ1
                                                   ಜಂ1 Gಾ        ೆ ಆಯುಕI
                                                                   ಆಯುಕI    ೆ ದೂರ+
                                                                              ದೂರ+ಾR
ಮುl
ಮುlಾಂತರ 7ಷಯ r C ಅವ ಂದ ಅನುಮr
                      ಅನುಮr ಪnೆದು ೊಂಡು 9ೆ:-1 ಾ0 ೇ0
                                                 ೇ0, ನಂ-2498,
                                                      ನಂ
ಆ0.ಎಂ
   ಎಂ.ಎ
   ಎಂ ಎ      ?ೇಔƒ
              ೇಔƒ, ಎ ಇ ಾk
                         M , ಸಹ ಾರನಗರ,
                                ಾರನಗರ ೆಂಗಳ ರು-92
                                           ರು    ಇ M ೆ ಬಂದು Qೋಡ?
                                                             ೋಡ?ಾs
TೕಲV
 ೕಲVಂಡ +ಾಹನವd
        ಾಹನವd , C
                M ರುವd
                  ರುವdದು ಕಂಡುಬಂ^
                         ಕಂಡುಬಂ^ರುತI
                                ರುತ=
                                   I ೆ. ನಮP
                                        ನಮP ತಂಡವd
                                            ತಂಡವd +ಾಹನದ ಬ                        9ೋs
                                                                                  ೋs
ಅಳವ Cರುವ
    Cರುವ QೊಂದR
          ೊಂದR ಸಂl
                ಸಂlೆ' 9ಾಗೂ „ಾCೕ             ನಂಬ0
                                            ನಂಬ0 ನು;
                                                 ನು; ಪ Fೕ
                                                       Fೕ Cದು
                                                          Cದುi
                                                           ದುi ಅ=ೇ ಕಪde
                                                                    ಕಪde ಬಣf
                                                                         ಬಣದ
                                                                           f
Lamborgini Huracan Evo +ಾಹನ+
                        ಾಹನ+ಾsರುತI
                              ರುತ=
                                 I ೆ. ಈ ಕು ತು ಸದ 5ಾ ೕಕರನು;
                                                    ೕಕರನು; 7„ಾ
                                                           7„ಾ ಸ?ಾs
ಸದ ರವರು ತ,lೆ
         ,lೆ ೆ ಸಹಕ Cರುವ
                   Cರುವd^
                    ರುವd^ಲ
                       d^ಲ.M

           ಆದi ಂದ ಸುಳ   =ಾಖ?ಾrಗಳನು; ಸೃABC             ಾರನು; ತಮP 9ೆಸ           ೆ QೊಂದR
5ಾ    ೊಂಡು ವಂvCರುವ 9ೆ:-1         ಾ0       ೇ0 5ಾ ೕಕರು 9ಾಗೂ             ಾರನು; QೊಂದR
5ಾ    ೊಳ =ೇ 5ಾ6ಾಟ 5ಾ ರುವ ಹಷL ಇQಾZ[              ಾ"\ Dೆ].   ., 5ಾ ೕಕರ 7ರುದ... ಸೂಕI
ಾನೂನು ಕEಮ Xೆ ೆದು ೊಳ ೇ ೆಂದು ದೂರು ,ೕಡುrI=ೆiೕQೆ.

                                                             ಸ(/-07/02/26
                                                                (ರಂ     ಎ")
                                                    ( ಯ )ೕ*ಾರು +ಾಹನ , ೕ-ಕರು
                                            ಆ0.1.ಓ ೆಂಗಳ ರು ದ3ಣ, ಜಯನಗರ, ೆಂಗಳ ರು"

                                                                      (Emphasis added)
                                    20



The moment the crime comes to be registered, the 2 nd respondent

barges into the house of the petitioner, serves a demand notice of

tax evasion of ₹60,08,734/- and takes away the vehicle. This is, on

the face of it, contrary to law.



      10. If it was the case of the Taxation Authority that there was

evasion of tax, the procedure stipulated in law must have been

followed, as obtaining under the Act, reference to which is

necessary. Section 2 deals with definition. Section 2(f) and 2(h)

read as follows:


            2. Definitions.- (1) In this Act, unless the context
      otherwise requires,--
            ...                 ...                ...
            (f) "registered owner" means the person in whose
      name a motor vehicle is registered under the Motor
      Vehicles Act, 1939 (Central Act IV of 1939);
            ...                ...                 ...
             (h) "taxation card" means a taxation card issued under
      section 5 and includes a fresh taxation card issued in place of
      the original taxation card under sub-section (2) of section 6."


Sub-sections (f) and (h) of Section 2 deal with 'registered owner'

and 'taxation card'.    The registered owner is the one who has a
                                    21



vehicle in his name. Taxation card is issued under Section 5 of the

Act. Section 5 reads as follows:


            "5. Issue of taxation card.- (1) When the tax levied
      under section 3 in respect of a motor vehicle is paid, the
      taxation authority shall issue to the person paying the
      tax,--

            (a)    a receipt in the prescribed form
                   indicating therein the amount of tax
                   paid; and

            (b)    a taxation card in the prescribed form
                   indicating therein the rate at which the
                   tax is leviable and the period for which
                   the tax has been paid:

              Provided that where a taxation card has already been
      issued in respect of a motor vehicle, the taxation authority shall,
      on payment of tax as aforesaid, cause to be made in the
      taxation card an entry of such payment and the period to which
      it relates.

             (2) No motor vehicle liable to tax under section 3, shall
      be held in the custody of any person unless the registered
      owner or person having possession or control of such vehicle
      has obtained a taxation card under sub-section (1) in respect of
      that vehicle.

            (3) No motor vehicle liable to tax under section 3 shall be
      used on any road or in a public place unless a valid taxation
      card obtained under subsection (1) is carried in the vehicle."


No motor vehicle liable to tax under Section 3 shall be used on any

road or in a public place, unless the registered owner or person

having possession of the vehicle has obtained a valid taxation card.
                                     22



The petitioner did have taxation card and the vehicle was registered

in his name. Section 8A of the Act reads as follows:


             "8A. Collection of tax escaping payment.- If at any
      time it is found that the amount of tax paid for any period
      in respect of any motor vehicle falls short of the tax
      payable under this Act, then, notwithstanding any
      incorrect entry or the absence of any entry in the
      certificate of registration relating to the motor vehicle
      regarding the tax payable in respect of such vehicle or
      the issue of a taxation card or an entry having been made
      in such taxation card regarding the payment of tax for
      such period, the taxation authority may, after notice to
      the registered owner or person having possession or
      control of the motor vehicle and giving him an
      opportunity of being heard recover the difference
      between the tax so paid and the tax payable by such
      owner or person."


If, at any point in time, it is discovered that the tax remitted

for a given period, falls short of what is lawfully payable

under   the     Taxation     Act,    the    Competent      Authority     is

empowered, but        only    after      issuing   due    notice   to   the

registered owner or the person in possession or control of

the   vehicle   and   affording          such   person,   a   reasonable

opportunity of being heard, to recover the differential

amount of tax from such owner.
                                  23



     11. Power to seize, detain and sell is dealt with under Section

11A of the Taxation Act. It reads as follows:

           "11-A. Power to seize, detain and sell vehicles.-- (1)
     Without prejudice to the provisions of Sections 13 and 14,
     where any tax due in respect of any motor vehicle has not
     been paid within the period specified in Section 4, such
     officer,--

           (i) of the Motor Vehicles Department not below the
               rank of an Inspector of Motor Vehicles; or
           (ii) of the Police Department not below the rank of
                an Inspector of Police, as the State Government
                may empower in this behalf, may, subject to
                such rules as may be prescribed, seize and
                detain such vehicle and for this purpose, take or
                cause to be taken all steps for the safe custody
                of the vehicle, until the tax due in respect of the
                vehicle is paid.

            (2) If the tax due in respect of the vehicle seized and
     detained under sub-section (1), is not paid within thirty days
     from the date of such seizure and detention, the officer
     empowered by the State Government may, after giving a notice
     in writing to the registered owner and the person who had the
     possession or control of the vehicle immediately before such
     seizure and detention, and considering their objections, if any,
     recover the tax due by sale of such vehicle in the manner
     prescribed:

           Provided that the vehicle shall not be sold if the tax due is
     paid at any time before sale."

                              (Emphasis supplied at each instance)



Section 11A in turn, confers the power to seize, detain, and even

sell a vehicle where tax remains due and unpaid in respect of a
                                 24



vehicle falling within the ambit of Section 4, provided the

procedure    for   determination     of    tax   evasion   has   been

scrupulously complied with.            Thus, seizure is not an

unbridled power; it is a conditional one, hedged in, by

procedural safeguards and to be exercised only upon due

determination.



      12. In the case at hand, the chronology of events reveals a

startling inversion of statutory scheme. The crime is registered on

07-02-2026, and in the hottest haste the very next day, the 2 nd

respondent enters petitioner's residence and takes away the

vehicle. It is only thereafter that a demand notice is sought to be

issued.    The sequence of actions by the 2nd respondent has

left the procedure stipulated in law topsy-turvy. What

emerges is a situation where no lawful demand has been

determined, no notice is served upon the petitioner calling

upon him to make good the alleged deficit in tax and yet the

most drastic measure, seizure of the vehicle, is resorted to,

at   the    very   threshold.      A      remedy    that   the   statute
                                25



contemplates, as a last resort, has, in the case at hand,

deployed as the first.



     13. Compounding to this irregularity, is the manner in which

the proceedings have unfolded. The crime is registered, initially as

a zero FIR and subsequently, transmitted to the jurisdictional

police. The 2nd respondent who is the complainant, proceeds

to personally effect seizure of the vehicle from within the

petitioner's premises.    It is disquieting that a complainant

would in such fashion, traverse the boundary between

accusation and execution, thereby assuming powers that the

law does not contemplate nor the law conferred upon him.

Such conduct betrays a manifest and egregious abuse of

authority, the departure from established procedure is not

merely technical; it is fundamental, striking at the very root

of due process. The safeguards enshrined in law, have not

merely been overlooked, they have been rendered illusory,

all acts attributable to the 2nd respondent.
                                  26



      14. The learned State Public Prosecutor with candour, admits

and acknowledges that the matter may involve a deeper and more

intricate conspiracy, possibly implicating officials within the office of

the Regional Transport Office. The learned State Public Prosecutor

has undertaken that those responsible for effacing or manipulation

of records pertaining to the subject vehicle, records that now depict

the vehicle as having been registered for the first time in 2025,

shall be identified and proceeded against, in accordance with law.

The undertaking of the learned State Public Prosecutor is placed on

record, with a direction to execute and report back to this Court.



      15. Be those submissions as they are.              The broader

considerations that have emerged in the case at hand,

cannot salvage the patent illegality connected to the seizure

of the vehicle. On the face of it, seizure is unsustainable and

the only inescapable conclusion is that the vehicle must be

restored to its lawful owner. The submission that the petitioner

ought to have sought recourse under Sections 497 and 503 of the

BNSS does not merit any acceptance.             Those provisions are

attracted, where a stolen property is attached and produced before
                                  27



the Magistrate.   The present case stands on an entirely different

footing.   The    vehicle   is   neither   stolen   nor   unlawfully

possessed; it is a duly registered vehicle, taken from the

custody of its registered owner, without adherence to any

prescribed procedure. There is, therefore, now arrant to relegate

the petitioner to the remedy under Sections 497 or 503 of the

BNSS.



      16. At the same time, the gravity of the misconduct on

the part of the 2nd respondent cannot be ignored. A direction

must necessarily issue for initiation of a departmental

enquiry against the said respondent for having acted in

flagrant disregard of law and for overstepping the bounds of

his Authority.    Equally, the undertaking furnished by the

learned State Public Prosecutor that those responsible for

deletion of the records in the Regional Transport Officer,

shall be brought to books - must be give full effect.



      17. The question that remains is, whether investigation

against the petitioner ought to be quashed in its entirety. In the
                                 28



light of the foregoing analysis and considering the cloud of

uncertainty that still shrouds certain aspects of the matter, this

Court is of the considered view that the FIR cannot be sustained.

However, while the crime is liable to be obliterated, it would not be

prudent to foreclose the State's Authority to act in accordance with

law.   If, upon proper enquiry and strict adherence to statutory

procedure, it is found that the petitioner has indeed evaded tax, the

law must take its course.       It must, therefore be held that

although the 2nd respondent, has in effect, committed a legal

hara-kiri by disregarding the governing provisions, the

quashing of the crime will not operate as a licence to the

petitioner to escape liability, if any, under law. Liberty is thus

reserved to the State, to proceed afresh, strictly in accordance with

law and with due observance to the procedural safeguards.



       18. For the aforesaid reasons, the following:


                              ORDER

(i) Criminal Petition is allowed in part. 29

(ii) FIR in Crime No.117 of 2026 registered before Ramamurthy Nagar Police Station stands quashed, reserving liberty to the State to act in accordance with law, bearing in mind the observations made in the course of the order.

(iii) The vehicle that is seized and now in the custody of Police shall be released to the custody of the owner/ petitioner within one week from today.

(iv) Departmental enquiry must ensue against the 2 nd respondent for having acted in flagrant disregard of law, in the light of the observation made in the course of the order.

(v) The undertaking of the learned State Public Prosecutor that officers of the Regional Transport Office would be brought to books by initiating proceedings for having deleted the data of the vehicle from its devices shall be executed and a report to that effect be placed before 30 the Court within two months from the date of receipt of a copy of the order, so as the result of enquiry against the 2nd respondent.

Consequently, I.A.No.1 of 2026 also stands disposed.

Sd/-

(M.NAGAPRASANNA) JUDGE Bkp CT:MJ