Citation : 2016 Latest Caselaw 1824 Bom
Judgement Date : 25 April, 2016
1 CWP.235.16.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL WRIT PETITION NO. 235 OF 2016.
Alim Khan s/o Male Khan,
Aged about 36 years,
Occupation - Business,
R/o Gavli Pura, Near Water
Tank, Amravati,
District Amravati. ...... PETITIONER.
....Versus....
1] The State of Maharashtra,
through the Collector,
Amravati,
2] The Tehsildar, Tehsil
Office, Amravati,
3] Regional Transport Officer,
Regional Transport Office,
Amravati. ..... RESPONDENTS.
Mr. T.H. Bewali, Advocate for petitioner,
Mr. T.A. Mirza, Additional Public Prosecutor for respondents.
CORAM : B.R. GAVAI & MRS. SWAPNA JOSHI, JJ.
DATED : APRIL 25, 2016.
ORAL JUDGMENT (PER B.R. GAVAI, J.)
1] Rule. Rule made returnable forthwith. Heard the learned
Counsel for the parties finally by consent.
2 CWP.235.16.odt
2] The petition arises out of the breakneck speed with which
the respondent no.2 authority has purportedly followed the principles
of natural justice. The perusal of the material placed on record itself
would reveal that on 9.3.2016 the petitioner's truck was seized at 9
A.M. The petitioner was issued a show-cause notice calling upon
him to give his explanation by himself or through a lawyer on the
same day by 1 O'clock. It was also informed to the petitioner that if
the petitioner does not submit his explanation ex-parte action will be
taken against the petitioner.
3] On the same day, the impugned order is passed on the
ground that the petitioner has failed to give any explanation.
4] It could thus be seen that though purportedly principles of
natural justice are shown to be followed, no effective opportunity was
given to the petitioner to represent his case. It is a settled principle of
law that justice should not only be done but manifestly appear to
have been done. A notice of couple of hours and not even one day,
in our view, would be nothing else but a mockery of principles of
natural justice.
5] In that view of the matter, we find that the impugned order
3 CWP.235.16.odt
is not sustainable in law. The same is quashed and set aside. The
matter is remitted back to the respondent no.2 for considering it
afresh after giving adequate opportunity of hearing to the petitioner.
However, since we are allowing the petition on a technical ground,
we direct that the truck of the petitioner be released on the petitioner
executing a Supratnama in the sum of Rs.1,00,000/- (Rupees One
Lakh).
6] The petition stands allowed. Rule is made absolute in the
above terms with no order as to costs.
JUDGE. J
UDGE.
J.
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!