Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raviraj S/O Dhanraj Puri vs State Of Maha., In Thr Ministry Of ...
2025 Latest Caselaw 4149 Bom

Citation : 2025 Latest Caselaw 4149 Bom
Judgement Date : 23 June, 2025

Bombay High Court

Raviraj S/O Dhanraj Puri vs State Of Maha., In Thr Ministry Of ... on 23 June, 2025

2025:BHC-NAG:5741


                                                                       1                               wp.257.21-J.odt

                               N THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        NAGPUR BENCH : NAGPUR

                                          WRIT PETITION NO. 257 OF 2021

                    Shri Raviraj s/o. Dhanraj Puri,
                    Aged 34 years, Occ.: Business,
                    R/o. Mata Chowk, Ward No.12,
                    Shendurjanaghat, Warud,
                    District Amravati - 444906.                                      ... PETITIONER

                               ...VERSUS...

                1. State of Maharashtra,
                    In the Ministry of Revenue & Forest,
                    Mantralaya, Mumbai- 32
                    Through its Chief Secretary.
                2. District Collector, Amravati.
                3. Tehsildar, Warud,
                    Tehsil Warud, District Amravati.
                4. Police Station Officer,
                    Police Station, Warud,
                    District Amravati.                                                ... RESPONDENTS
               ------------------------------------------------------------------------------------------------------
               Ms Ramaa V. Kukday, Advocate for the Petitioner.
               Mr. D. P. Thakare, A.G.P. for Respondents/State.
               ------------------------------------------------------------------------------------------------------

               CORAM : MRS. VRUSHALI V. JOSHI, J.
               JUDGMENT RESERVED ON : 13.06.2025
               JUDGMENT PRONOUNCED ON : 23.06.2025

               JUDGMENT :

1. Rule. Rule is made returnable forthwith. Heard finally by

consent of learned Counsel appearing for the parties.

2. By this petition, the petitioner has approached this Court

challenging the order dated 16.12.2020 passed by the respondent No.3 in 2 wp.257.21-J.odt

Revenue Proceedings No./MNL-37/26/2020 of mouza Karwar Naka under

the provisions of Section 48(7) and (8) of the Maharashtra Land Revenue

Code (hereafter referred to as "MLR Code") thereby imposing penalty of

Rs.2,00,000/- towards using truck for transportation of sand and

Rs.1,08,750/- for excavation of 7.25 brass of sand plus a royalty of

Rs.3,200/- on the quantity of sand thereby imposing a total penalty of

Rs.3,11,950/- on the petitioner. The respondent No.3 i.e. Tahsildar, Warud

by order dated 16.12.2020 has also directed the petitioner to furnish a

personal bond of an amount equal to market value of the seized truck,

failing which, the seized truck will not be released.

3. By the Government Resolution dated 03.09.2019, the

guidelines and measures are issued in policy including the terms and

conditions for excavation and transportation of sand by the lease holders.

4. It is the case of the petitioner that on 04.11.2020, the

petitioner sent his truck for transportation of sand. At around 7.30 a.m. on

04.11.2020, the vehicle of the petitioner bearing registration No.MH-27/X-

8193 was intercepted by the respondent No.4 i.e. Police Station Officer,

Warud at mouza Karwar and found that the said truck was allegedly

transporting illegally excavated sand. Upon enquiry by the respondent

No.4, it was found that the said truck was carrying sand beyond the

permissible limit and thus, the truck as well as sand stock came to be seized 3 wp.257.21-J.odt

by the respondent No.4 without drawing any spot panchanama and seizure

panchanama. The vehicle was not released.

5. As per provisions of Section 48(8) of the MLR Code, any

Revenue Officer not below the rank of Tahsildar and authorized by the

Collector can seize and confiscate any mineral, machinery and equipment

extracted unauthorizedly. Sub- section 2 of Section 48(8) prescribes that

such machinery or equipment or means of transport seized by the Tahsildar

is required to be produced before the Collector or such other Officer not

below the rank of Deputy Collector authorized by the Collector on that

behalf within 48 hours of such seizure, and such Officer can release such

machinery, equipment or means of transport on payment by the owner

thereto, such penalty as may be prescribed and on furnishing personal bond.

6. By order dated 16.12.2020, passed by the respondent No.3

under the provision of Section 48(8) of the MLR Code thereby imposing

penalty of Rs.2,00,000/- for using truck for transportation of sand and

Rs.1,08,750/- for excavation of 7.25 brass of sand plus a royalty of

Rs.3,200/- on the quantity of sand thereby imposing a total penalty of

Rs.3,11,950 on the petitioner and also directed to furnish a personal bond

of an amount equal to the market value of the seized truck failing which the

seized truck will not be released. The order is without jurisdiction.

4 wp.257.21-J.odt

7. The learned A.G.P. has opposed the petition stating that the

order passed by the respondent No.3 is correct.

8. The learned Counsel for the petitioner has stated that the

matter is covered by the judgment of this Court in the case of M/s. Rumao

Constructions and Ors. Vs. State of Maharashtra and Ors. reported in

2010(4) ALL MR 591.

9. From the order dated 16.12.2020, it appears that on the basis

of the report of Police Inspector, Police Station, Warud, had given a

requisition to the Tahsildar to measure the sand, accordingly sand was

measured by the Talathi concerned, who found that the sand admeasuring

7.25 brass was being transported. After referring the Government

Resolution, the penalty was imposed against the sand as well as truck

owner. As regards the powers of Police, the Division Bench of this Court in

Writ Petition No.8424/2018 (Gufran Khan Rahmatullah Khan Vs. State of

Maharashtra and Ors.) decided on 13.03.2019 has held that the action of

seizure by Police Station itself being without jurisdiction, all further actions

taken in the case by the Revenue Authority would also have to be termed as

the ones without jurisdiction.

10. Relying on the said judgment, this Court in Writ Petition

No.1081/2021 (Shri Shoeb Ahmad s/o. Ajaz Ahmad Vs. State of

Maharashtra and Ors) has observed that the police could not have seized 5 wp.257.21-J.odt

the vehicle under Section 48 of the MLR Code. Further the Tahsildar could

not have invoked Section 48(8) of the MLR Code to impose penalty on the

truck owner inasmuch as Section 48(8) provides that the

machinery/equipment used for unauthorized transportation of minerals, if

seized under Clause (1) of Section 48(8), the same shall be produced before

the Officer not below the rank of Deputy Collector within 48 hours of such

seizure, who may release the said vehicle/equipment to the owner on

penalty as may be prescribed.

11. Thus, the power to release the vehicle or impose penalty is

given to the officer not below the rank of Deputy Collector. In the present

case, the power has been exercised by the Tahsildar.

12. The learned Counsel for the petitioner has correctly argued

that the Tahsildar could not have acted at the behest of police official and

could not have invoked power under Section 48(8) of the MLR Code. The

Tahsildar has not even considered the transit pass authorizing the petitioner

to transport the sand.

13. The order impugned is, therefore, liable to be quashed and set

aside. Hence, I pass the following order :

i. The Writ Petition is allowed.

6 wp.257.21-J.odt

ii. The order dated 16.12.2020 passed by the respondent

No.3 in Revenue Proceedings No./MNL-37/26/2020 is

quashed and set aside.

iii. The amount deposited by the petitioner before the

respondent No.3 shall be remitted to the petitioner within

four weeks from today.

Rule is made absolute in aforesaid terms. No costs.

(MRS. VRUSHALI V. JOSHI, J.)

RGurnule

Signed by: Mrs. R.M. MANDADE Designation: PA To Honourable Judge Date: 23/06/2025 15:33:36

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter