Citation : 2022 Latest Caselaw 5547 Bom
Judgement Date : 17 June, 2022
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CRIMINAL WRIT PETITION NO. 176 OF 2022
Chanchal Singh Bhurjee s/o Satwant
Singh Bhurjee, Age 30 year, Occ.
Transport R/o Plot No. 78, Misal Lay-out
Bhim Chowk, Jaripatka, Nagpur.
... PETITIONER
VERSUS
1. State of Maharashtra,
through its Police Station Officer,
Jaripatka, Nagpur.
2. The Collector, Nagpur City,
Collector Office, Civil Lines,
Nagpur.
... RESPONDENTS
_____________________________________________________________
Shri Vishwadeep N. Mate, Advocate for the petitioner.
Shri H.D. Dubey, A.P.P. for respondents - State.
______________________________________________________________
CORAM : VINAY JOSHI, J.
DATED. : 17.06.2022.
ORAL JUDGMENT :
RULE. Rule is made returnable forthwith.
2. Heard finally by consent of both the parties.
3. The challenge in this petition is to the order dated
16.12.2021 passed by the District Magistrate, Nagpur in terms of
Section 6-A of the Essential Commodities Act, 1955 (for short 'the EC
Act'). Though the District Magistrate has ordered for release of vehicle,
however, imposed conditions of furnishing bank guarantee equating the
amount of vehicle. The said order is under challenge in this petition.
4. Initially, the petitioner has challenged the same order
before the Court of Sessions by invoking revisional jurisdiction of
Sessions Court. The learned Sessions Judge has disposed of the revision
on account of non-maintainability. The Revisional Court noted that the
impugned order is appealable under Section 6-C of the EC Act and
therefore, the revision being not maintainable, it is came to be disposed
of.
5. There is no dispute that the impugned order dated
16.12.2021 was passed by the District Magistrate in terms of Section
6-A of the EC Act. The statute itself has provided a remedy of appeal
under Section 6-C which ought to have resorted for the redressal.
Apparently, legality and sustainability of the impugned order has not
been tested in the appeal provided by the statute. It appears that
instead of preferring an appeal, the remedy of revision has been
resorted perhaps under misconception. In the circumstance, it is
appropriate to allow the petitioner to resorts the statutory remedy of
appeal.
6. In view of the above, the petitioner is permitted to file
statutory appeal under Section 6-C of the EC Act before the appropriate
authority.
7. Having regard to the fact that earlier revision was filed, the
Appellate authority shall decide the appeal on its own merits without
considering the point of limitation, provided the appeal shall be filed
within 15 days from today.
8. The Criminal Writ Petition stands disposed of in above
terms.
(VINAY JOSHI, J.)
Trupti
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!