Citation : 2021 Latest Caselaw 565 Guj
Judgement Date : 18 January, 2021
R/SCR.A/168/2021 JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 168 of 2021
FOR APPROVAL AND SIGNATURE:
HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI
=========================================================
1 Whether Reporters of Local Papers may be allowed No
to see the judgment ?
2 To be referred to the Reporter or not ? No
3 Whether their Lordships wish to see the fair copy No
of the judgment ?
4 Whether this case involves a substantial question No
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
==========================================================
NARESHKUMAR MALAJI NAYI THRO ARVINDKUMAR MALAJI NAYI
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR. JV PADHIYAR(6966) for the Applicant(s) No. 1
for the Respondent(s) No. 2
MS. MAITHILI MEHTA, APP for the Respondent(s) No. 1
==========================================================
CORAM: HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI
Date : 18/01/2021
ORAL JUDGMENT
1. The petitioner has filed this application seeking to invoke extra
ordinary jurisdiction to this Court under Articles 14 and 226 of the
Constitution of India, mainly supervisory jurisdiction to release the
muddamal vehicle- Toyota Company Fortuner Car bearing RTO
R/SCR.A/168/2021 JUDGMENT
registration No. GJ-11-S-9161 in connection with the FIR being CR
No. III - 11202057200476 of 2020 registered with Sikka Police
Station, District - Jamnagar for the offence punishable under
Sections 65(E), 98(2), 116-B and 81 of the Gujarat Prohibition Act.
2. Heard learned advocate Mr. J. V. Padhiyar for the petitioner
and learned APP Ms. Maithili Mehta on behalf of the Respondent
State of Gujarat through video conference.
2.1 Rule. Learned APP Ms. Maithili Mehta waives service of notice of
Rule for the Respondent State.
Factual Matrix of the case:
3. It is the case of the petitioner that the petitioner is the owner
of vehicle Toyota Company Fortuner Car bearing RTO registration
No. GJ-11-S-9161. The petitioner is doing business and doing legal
activities for earning his livelihood and the vehicle was seized in
prohibition Case registered with the aforesaid Police Station. It is
also submitted that by virtue of provisions of Section 98 of the
Prohibition Act, there is clear embargo for handing over the custody
of the vehicle used in the offence pending the trial and if the vehicle
is lying at the Police Station for more time, there will be physical
damage to it, therefore interference of this Hon'ble Court is required
and therefore, this Court may be pleased to allow this application in
the interest of justice.
R/SCR.A/168/2021 JUDGMENT
4. It is contended that as per the allegations in the FIR, the
vehicle was seized as liquor worth Rs. 3,18,000/- was found in the
vehicle and accordingly, an FIR came to be registered.
5. It is also contended that petitioner has purchased vehicle-
Toyota Company Fortuner Car bearing RTO registration No. GJ-11-S-
9161, and at present the said vehicle is lying in Police Station in
abandoned condition. Therefore, the present petition is filed for
releasing captioned muddamal vehicle.
6. Learned advocate for the petitioner time and again
vehemently submitted that the co -ordinate Bench passed the order
in favour of the petitioner in identical cases. Further learned
advocate for the petitioner has placed reliance upon the judgments
of co-ordinate Bench (1) in case of Ritesh Bishmber Agrawal vs.
State of Gujarat in Special Criminal Application No. 5533 of 2018
order dated 18.01.2019, (2) in case of Ganibhai Yusufbhai
Jamroth vs. State of Gujarat in Special Criminal Application No.
2776 of 2020 order dated 07.07.2020, (3) in case of Ranjitbhai
Ishvarbhai Chunara (Vaghela) vs. State of Gujarat in Special
Criminal Application No. 7631 of 2019 order dated 12.06.2020, (4) in
case of Zala Mahendrasinh Kirtisinh vs. State of Gujarat in
Special Criminal Application No. 2717 of 2020 order dated
26.06.2020, (5) in case of Prajapati Rajendrakumar
Rameshbhai Vs. State of Gujarat in Special Criminal Application
R/SCR.A/168/2021 JUDGMENT
No. 2692 of 2020 order dated 14.07.2020 and also placed reliance
upon the judgment delivered by the Hon'ble Apex Court in case of
Sunderbhai Ambalal Desai Vs. State of Gujarat, AIR 2003 SC
638.
7. Per contra, learned APP for the Respondent - State has
vehemently argued that if the said muddamal vehicle is released, in
that case there are all chances of committing the same offence in
future under the Prohibition Act. Further, learned APP has submitted
the report of the Investigating Officer and learned APP also
submitted that the vehicle was used for transportation of illegal
liquor.
8. Further, learned APP has also placed reliance upon the
judgment passed by the Co-ordinate Bench in case of Anilkumar
Ramlal @ Ramanlaji Mehta Vs. State of Gujarat in Special
Criminal Application No. 2185 of 2018 dated 05.04.2018. Order
dated 12.06.2020 passed in Special Criminal Application No. 7631 of
2019, wherein contrary view has taken in releasing muddamal
vehicle involved in the Gujarat Prohibition Act. Learned APP further
contended that SLP (Cri.) No. 886 of 2018 is pending before the
Hon'ble Apex Court in respect of the said issue, and therefore, no
power would be exercise by this Court for releasing the vehicle
seized by Police in the prohibition Offence. It was also contended
that learned trial Court had rightly disallowed the muddamal
R/SCR.A/168/2021 JUDGMENT
application in that case by invoking Section 98(2) of the
Prohibition Act and Court below has no jurisdiction to pass
order for interim release of muddamal vehicle when trial is
pending in connection with offence under the Prohibition Act.
Learned APP further urged that in view of Section 98(2) of the latest
Prohibition Act, as well as, as per judgment passed by this Court in
case of Anilkumar Ramlal @ Ramanlaji Mehta Vs. State of
Gujarat, the vehicle used in Probhition, where quantity is more
than 10 liters, cannot be released. Further, learned APP also placed
reliance upon judgment of Co ordinate Bench dated 15.12.2017 in
Special Criminal Application No. 8521 of 2017.
9. Having heard the arguments advanced by both the sides, while
determining the other issues raised by the learned APP in reference
to Sections 98 and 99 and other provisions of the said Act, and
referring that to be determined in future in appropriate proceedings
being contentious issue, this Court is not inclined to enter into that
arena in the present matter and instead exercised the powers
vested under Articles 226 and 227 of the Constitution.
10. The Coordinate Bench in case of Anilkumar Ramlal @
Ramanlaji Mehta Vs. State of Gujarat in Special Criminal
Application No. 2185 of 2018 dated 05.04.2018 has also returned
the captioned involved vehicle in the Prohibition Act under Articles
226 and 227 of the Constitution by exercising its powers even at
R/SCR.A/168/2021 JUDGMENT
initial stage.
11. Having heard the arguments advanced by both the sides, it
would be worthwhile to refer profitably at this stage to the
observations made by the Hon'ble Apex Court within a period of six
months before concerned Court to needful be done. Further, the
Hon'ble Apex Court also to the extent of directing that where the
vehicle is not claimed by the accused, owner or the Insurance
Company or by third person which such vehicle may be ordered to
be auction by the Court, if the said vehicle is insured with the
insurance company then Insurance Company be informed by the
Court to take possession of the vehicle which is not claimed by the
owner or third person. If the Insurance company fails to take
possession, the vehicle may be sold as per the direction of the
Court. The Court would pass such orders, then within a period of six
months from the date of production of such vehicle before the
Court. It is also directed that before handing over such possession of
vehicle, appropriate photographs of the said vehicle should be taken
and detailed panchnama should also be prepared. The Hon'ble Apex
Court also held that to specifically direct the concerned Magistrate
would take immediate action for seeing powers under Section 451
of the Code and properly exercise and articles are not kept for long
time at the Police Station, in any case, for not more than 15 days to
one months. It is therefore, directed this object can also be achieved
however, there should be proper supervision by the Registry of the
concerned High Court in seeing that Rules framed by the High Court
R/SCR.A/168/2021 JUDGMENT
with regard to such articles are implemented properly. This Court
has perused the report of Investigating Officer as submitted by
learned APP which is taken on record.
12. Further, it is nobody's case that same vehicle is used in all
earlier offences, and therefore, the petitioner cannot be denied the
interim possession of vehicle on the basis of the judgment of
Hon'ble Supreme Court in case of Sunderbhai Ambalal Desai Vs.
State of Gujarat (Supra), this Court is inclined to exercise
extraordinary powers under Articles 226 and 227 of the
Constitution.
13. It observed by the Hon'ble Apex Court in case of Sunderbhai
Ambalal Desai Vs. State of Gujarat (Supra), which reads as
under:
"15. Learned Senior Counsel Mr. Dholakia, appearing for the State of Gujarat further submitted that at present in the Police Station premises, number of vehicles are kept unattended and vehicles become junk day by day. It is his contention that appropriate directions should be given to the Magistrates who are dealing with such questions to hand over such vehicles to its owner or to the person from whom the said vehicles are seized by taking appropriate bond and the guarantee for the return of the said vehicles if required by the Court at any point of time.
16. However, the learned counsel appearing for the petitioners submitted that this question of handing over vehicles to the person from whom it is seized or to its true owner is always a matter of litigation and a lot of arguments are advanced by the concerned persons.
17. In our view, whatever be the situation, it is of no use to keep such -seized vehicles at the police stations for a long period. It is for the Magistrate to pass appropriate orders immediately by taking appropriate bond and guarantee as well as security for return of the said vehicles, if required at any point of time. This can be done pending hearing of
R/SCR.A/168/2021 JUDGMENT
applications for return of such vehicles."
14. This Court has assistance of orders passed by the co ordinate
Bench in case of Ritesh Bishmber Agrawal vs. State of Gujarat
in Special Criminal Application No. 5533 of 2018 order dated
18.01.2019, (2) in case of Ganibhai Yusufbhai Jamroth vs. State
of Gujarat in Special Criminal Application No. 2776 of 2020 order
dated 07.07.2020, (3) in case of Ranjitbhai Ishvarbhai Chunara
(Vaghela) vs. State of Gujarat in Special Criminal Application No.
7631 of 2019 order dated 12.06.2020, (4) in case of Zala
Mahendrasinh Kirtisinh vs. State of Gujarat in Special Criminal
Application No. 2717 of 2020 order dated 26.06.2020, (5) in case of
Prajapati Rajendrakumar Rameshbhai Vs. State of Gujarat in
Special Criminal Application No. 2692 of 2020 order dated
14.07.2020, wherein, muddamal vehicle was used in offences under
the Prohibition Act released by this Court at many occasions.
15. Resultantly, in-fleri this application is allowed, the authority
concerned is directed to release the vehicle of petitioner- Toyota
Company Fortuner Car bearing RTO registration No. GJ-11-S-
9161 in the terms and conditions that the petitioner:
i. Shall furnish, by way of security, bond as per valued cited
in Panchnama or seizure memo and solvent surety of the equivalent
amount;
ii. Shall file an undertaking before the trial Court that prior to
R/SCR.A/168/2021 JUDGMENT
alienation or transfer in any mode or manner, prior permission of
the concerned Court shall be taken till conclusion of the trial,
iii. Shall also file an undertaking to produce the vehicle as an
when directed by the trial Court;
iv. If the I.O. finds use of vehicle in such illegal activity by the
present petitioner then this order shall stand cancel and the vehicle
will be seized.
v. the trial court shall verify the ownership of the vehicle
before releasing the same.
16. Before handing over the possession of the vehicle to the
petitioner, necessary photographs shall be taken and a detailed
Panchnama in that regard, if not already drawn, shall also be drawn
for the purpose of trial.
17. If, the I.O. finds it necessary, VIDEOGRAPHY of the vehicle also
shall be done. Expenses towards the photographs and the
videography shall be BORNE by the petitioner. This petition is
allowed. Rule is made absolute to the aforesaid extent. The Registry
is directed to communicate this order by Fax / by E-mail to the
concerned Court and Police Station.
(DR. ASHOKKUMAR C. JOSHI,J) prk
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!