Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basant Kumar @ Nathu Ram vs State Of U.P. And 3 Others
2015 Latest Caselaw 82 ALL

Citation : 2015 Latest Caselaw 82 ALL
Judgement Date : 23 April, 2015

Allahabad High Court
Basant Kumar @ Nathu Ram vs State Of U.P. And 3 Others on 23 April, 2015
Bench: Arvind Kumar Mishra-I



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 22
 
AFR
 

 
Case :- CRIMINAL REVISION No. - 1287 of 2015
 

 
Revisionist :- Basant Kumar @ Nathu Ram
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Revisionist :- J.H. Khan,Imran Khan,W.H. Khan
 
Counsel for Opposite Party :- Govt.Advocate
 

 
Hon'ble Arvind Kumar Mishra-I,J.

Heard learned counsel for the revisionist and learned A.G.A. in opposition.

By way of instant revision revisionist has challenged the impugned order dated 25.02.2015 passed by the Additional Chief Judicial Magistrate- Ist Banda in Criminal Miscellaneous Application No.22 of 2015, State Vs. Basant Kumar and Nathu Ram, whereby learned Magistrate has rejected the application of the revisionist  for the release of the Tractor bearing Registration No. U.P. 90 J 3237 along with Trolley with observation that he lacks the requisite jurisdiction to pass order for release of the vehicle under Section 4/21 of the Mines and Mineral (Regulation and Development) Act, 1957. 

Learned counsel for the revisionist submits that in this case aforesaid Tractor Trolley was wrongly detained on 9.2.2015 at about 3.15 p.m. by the Sub-Divisional Magistrate, Banda, whereupon an application for release of the same was moved by the revisionist, who claimed himself to be the owner of the aforesaid tractor bearing Registration No. U.P. 90 J 3237 along with Trolley. The Trolley after being detained was handed over to the police for safe keeping and the revisionist was challenged under Section 21(1) of the Mines and Minerals (Regulation & Development) Act, 1957 and the U.P. Mines & minerals (Concession) Rules, 1963, whereas, no such offence was ever made out and the vehicle in question was wrongly detained and given in custody of the police. Application for release along with necessary documents were moved before the learned Magistrate on 10.2.2015, whereupon, learned Magistrate was of the opinion that he lacks the requisite jurisdiction to make an order for release of the vehicle in question and rejected the application of the revisionist. Learned counsel adding that this rejection was in ignorance of the relevant provisions of the Act. It is not always necessary that a complaint should always be moved in such cases by the prosecution within stipulated period before the court concerned, and then only court concerned can exercise jurisdiction in the matter and may take up the case of release of the concerned vehicle. In cases where no such application was moved within the specified period by the detaining authority/prosecution, the court ipso facto may exercise jurisdiction taking into consideration question of release of the vehicle concerned and may pass appropriate consequential order. In support of his submission learned counsel placed reliance on the case of M. Esakki Pandi Versus Revenue Divisional Officer, Inspector of Police, Tahsildar, (LAWS (MAD)-2012-9-21/ TLMAD-2012-0-1973. In this case also under similar situation no complaint was moved  within the specified period by the prosecution still the matter was considered to be within jurisdiction of the court concerned in the absence of presentation of any such complaint and competent orders were passed for release of the vehicle concerned. Learned counsel for the revisionist further added that it is not obligatory for the court concerned that jurisdiction in the matter of such release will be exercised only when complaint is filed within 7 days period. Learned counsel for the revisionist laid stress that in similarly situated case order has been passed by Allahabad High Court vide order dated 19.10.2010 in Criminal Miscellaneous Writ Petition No.4253 of 2010, Smt. Sudha Kesarwani Vs. State of U.P. and others, wherein also comprehensive look was given to the relevant provisions of Mines and Minerals (Regulation & Development) Act, 1957 and the U.P. Mines & minerals (Concession) Rules, 1963 and it was categorically observed that the Magistrate was not justified in holding opinion that he lacks requisite jurisdiction to pass order for release of the vehicle either during trial or even before the commencement of the trial as the complaint has not yet been filed by the competent authority. Apart from above, in the aforesaid decision it was also observed that under Section 457 Cr.P.C., learned Magistrate had the jurisdiction to release the vehicle in question in favour of its registered owner since there is no other provision either in the Act (Mines and Minerals (Regulation & Development) Act, 1957) or the Rules (U.P. Mines & minerals (Concession) Rules, 1963) for release of the vehicle; Any such order, refusing to release any detained vehicle will be void-ab-initio. Moreso it would be erroneous not to exercise jurisdiction at this juncture for release of the vehicle, merely on ground that no complaint has been moved in the case by the prosecution which alone would confer jurisdiction in the case.

Since matter involves adjudication on point of jurisdiction both the counsel for the respondent and the learned AGA agree that this case may be disposed of finally at admission stage without issuing any notice to opposite party nos.2, 3 and 4 as that would unnecessary prolong proceedings of the case.

Learned AGA has supported the order impugned.

Considered the above submission and perused the record as produced by the revisionist. It is obvious that in this case tractor bearing Registration No. U.P. 90 J 3237 along with Trolley was detained by the Sub-Divisional Magistrate  and the same was handed over for safe custody to the police during course of seizure and application dated 10.2.2015 was moved before the Judicial Magistrate seeking release of tractor and trolley, who specifically observed that in the absence of any specific complaint moved by the authorities concerned, he cannot exercise jurisdiction in the case. The Magistrate treated presentation of complaint by the the prosecution as sine qua non for exercise of jurisdiction in the case. 

Moot point involved for consideration in the case relates to fact about exercise of jurisdiction by the Magistrate for release of vehicle detained by the authorities under Act (Mines and Minerals (Regulation & Development) Act, 1957) or the Rules (U.P. Mines & minerals (Concession) Rules, 1963)? The above legal question may be answered after analysis of the two cases cited by the counsel for the revisionist.

In view of the observation made in aforesaid citation and particularly the order passed vide order dated 19.10.2010 in Criminal Miscellaneous Writ Petition No.4253 of 2010, Smt. Sudha Kesarwani Vs. State of U.P. and others, it is obvious that this Court has already gone in detail in the matter while considering almost the identical and similar case as to what has to be done and what not has to be done in such cases for release of the vehicle.

The sum up conclusion follows that the Magistrate is vested with jurisdiction to entertain such an application for release of the vehicle even in absence of presentation of complaint.

Moreso, in the aforecited case of M. Esakki Pandi Versus Revenue Divisional Officer, Inspector of Police, Tahsildar, (LAWS (MAD)-2012-9-21/ TLMAD-2012-0-1973 also took note of exercise of jurisdiction in such situation  and observed that jurisdiction can be exercised for release of vehicle so obtained in cases where no complaint has bee moved by the authority concerned within seven days of the incident.

Pertinent to mention that under Section 457 Cr.P.C. learned Magistrate had the jurisdiction to release the tractor in favour of its registered owner for the reasons that in case the vehicle is allowed unnecessarily to be detained at the police station, there is every possibility that it will become junk and rusted out and no useful purpose would be served and the owner of the vehicle concerned will be put to lot of embarrassment. Therefore, the Magistrate has to exercise his jurisdiction on such release application for the detained vehicle and the application cannot be thrown away merely on ground of lack of jurisdiction.

In view of above, the order passed by the learned Magistrate is void-ab-initio and the impugned order dated 25.02.2015 passed by the Additional Chief Judicial Magistrate- Ist Banda in Criminal Miscellaneous Application No.22 of 2015, State Vs. Basant Kumar and Nathu Ram is set aside and quashed and the case is remanded back for consideration afresh in the light of aforesaid observations. The court below is directed to decide the release application of the revisionist afresh on merit by a reasoned order within a period of 15 days from the date of presentation of certified copy of this order before him after affording reasonable opportunity of being to the prosecution.

This revision is allowed in aforesaid terms.

Order Date :- 23.4.2015

RK

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter