Citation : 2021 Latest Caselaw 89 AP
Judgement Date : 7 January, 2021
THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY
CRIMINAL PETITION No.85 OF 2021
ORDER:-
This Criminal Petition is filed under Section 482 read with
Section 457 of Criminal Procedure Code, 1973 to release the
tobacco products and the Ashok Layland Dost + LS Goods vehicle
bearing registration No.TS-12UD-0531 seized, in view of the crime
has been quashed by this Court in Crl.P.No.5987 of 2020, dated
23.12.2020 against the petitioners/Accused Nos.1 to 3.
2. Heard the learned counsel for petitioners/Accused Nos.1 to
3 and the learned Public Prosecutor appearing for the respondents.
3. During the course of hearing, the learned counsel for the
petitioners/Accused Nos.1 to 3 represented that this Court by its
order dated 23.12.2020 in Crl.P.No.5987 of 2020 quashed the F.I.R
and he further placed reliance on the judgment passed by this
Court in Criminal Revision Petition No.1135 of 2019, dated
05.11.2019, wherein it is held that;
"...in similar set of facts, this Court in Criminal Petition
No.11144 of 2018 held as under:-
....Property was seized from the possession of the petitioner
while he was transporting the same and when such
transportation of such property is not found to be an offence,
property has to be returned for carrying on the transportation.
If any crime, as apprehended by the Public Prosecutor, takes
place, it is for the concerned to take action, as permitted by
law".
4. In view of the above judgment and considering that the
criminal case registered in connection with the transportation of
tobacco products has been quashed by order of this Court dated
23.12.2020 in Crl.P.No.5987 of 2020, the property that was seized
from the accused Nos.1 to 3 in connection with the said crime is to
be returned to the accused Nos.1 to 3, as retention of property
after quashing crime amounts to illegal custody of property by
police.
5. In view of the above, this Criminal Petition is allowed and the
Station House Officer, Piduguralla Town Police Station, Guntur
District is directed to release the tobacco products and Ashok
Layland Dost + LS Goods vehicle bearing registration No.TS-12UD-
0531 seized in F.I.R. No.630 of 2020 dated 13.12.2020.
Consequently, miscellaneous petitions pending, if any, shall
stand closed.
_________________________________________ JUSTICE M.SATYANARAYANA MURTHY
Date: 07.01.2021
IS
THE HON'BLE SRI JUSTICE M.SATYANARAYANA MURTHY
CRIMINAL PETITION No.85 OF 2021
Date: 07.01.2021
IS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!