Citation : 2021 Latest Caselaw 995 Guj
Judgement Date : 21 January, 2021
R/SCR.A/585/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 585 of 2021
==========================================================
STATE OF GUJARAT
Versus
AIYUBBHAI ADAMBHAI PATEL
==========================================================
Appearance:
MS MONALI BHATT, APP for the Applicant(s) No. 1
for the Respondent(s) No. 1
==========================================================
CORAM: HONOURABLE MR. JUSTICE B.N. KARIA
Date : 21/01/2021
ORAL ORDER
By way of present application, the applicantState has prayed
to quash and set aside the order dated 10.11.2020 passed by
learned 5th Additional Sessions Judge, Bharuch in Criminal Revision
Application No.28 of 2020 and permit to detain the vehicle
involved in the commission of the crime and has further prayed to
stay the effect and operation of the order dated 10.11.2020 passed
in Criminal Revision Application No.28 of 2020.
Heard learned APP for the applicantState.
After having heard learned APP for the applicantState, it
appears that she has mainly relied upon the provisions of Sections
6A(4) has been substituted for subsection (4) by the Gujarat
Animal Preservation (Amendment) Act, 2017, subsection (2) (with
effect from 04.09.2017) previously said subsection (4) is
R/SCR.A/585/2021 ORDER
prescribed that the vehicle of conventions so seized under sub
section (3) shall not be released by the order of the Court on bond
or surety before the expiry of six months from the date of such
seizure or till the final judgment of the Court.
Having peculiar facts and circumstances of present case, it
appears that the complaint was registered on 26.01.2020 and
application for releasing the muddamal was dismissed by the
learned 4th Additional Chief Judicial Magistrate, Bharuch on
13.10.2020. Thereafter, Revision Application was preferred by the
present respondent i.e. Criminal Revision Application No.28 of
2020 before the learned District and Sessions Judge, Bharuch,
wherein the learned 5th Additional Sessions Judge, Bharuch was
pleased to allow the application for releasing the muddamal vehicle
with certain conditions by order dated 10.11.2020. As one year has
already passed after seizing the muddamal vehicle in connection
with the impugned complaint and now without entering into the
merits of the issue raised by the applicantState in the matter, let
the order dated 10.11.2020 passed by learned 5th Additional
Sessions Judge, Bharuch in Criminal Revision Application No.28 of
2020 be continued as there was no bar of subsection (4) of the
Gujarat Animal Preservation (Amendment) Act, 2017 and
R/SCR.A/585/2021 ORDER
accordingly, the order dated 10.11.2020 passed by learned 5th
Additional Sessions Judge, Bharuch in Criminal Revision
Application No.28 of 2020 is ordered to be confirmed.
With the above observations, present application stands
rejected.
(B.N. KARIA, J) rakesh/
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!