Citation : 2021 Latest Caselaw 7812 Guj
Judgement Date : 6 July, 2021
R/SCR.A/2416/2021 ORDER DATED: 06/07/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 2416 of 2021
==========================================================
MOHSINHUSAIN MOHAMADHUSAIN SAIYAD
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR MOHD. SHAHRUKH M SAIYAD (11014) for the Applicant(s) No. 1
MR LB DABHI, APP (2) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI
Date : 06/07/2021
ORAL ORDER
1. The petitioner has preferred this petition, seeking to invoke extraordinary jurisdiction of this Court under Article 226 and supervisory jurisdiction under Article 227 of the Constitution of India for the release of the muddamal vehicle i.e. Tata Indica Vista car bearing Registration No.GJ-23-BD-1651.
2. Learned advocate for the petitioner submitted that on registration of the FIR being Prohibition C.R. No.151 of 2018 registered with Mehsana Taluka Police Station, District Mehsana, for the offences under the provision of the Gujarat Prohibition Act, the vehicle of the petitioner has been seized as muddamal in connection with the aforesaid offence, however, the said vehicle is duly registered with the transport department of the Government and in support of it, RC Book is placed on record at Page No.13 of the compilation.
3. Learned advocate for the petitioner submitted
R/SCR.A/2416/2021 ORDER DATED: 06/07/2021
that to get the custody of the said vehicle in question, the petitioner filed an application seeking release of the vehicle in question. However, the learned 3rd Judicial Magistrate, First Class, Mehsana, rejected the said application vide order dated 28.12.2020. Aggrieved by the same, the petitioner has preferred Criminal Revision Application No.7 of 2021. However, the said Revision Application was also rejected by the learned Sessions Judge, Mehsana, vide order dated 04.02.2021. Therefore, the present petitioner has filed the present petition.
4. Learned advocate for the petitioner submits that the petitioner is not shown as an accused in the FIR. further, under the instructions, submitted that the petitioner is the registered owner of the vehicle in question and till date, the vehicle in question is not involved in any other case and even no one has claimed for the interim custody of the muddamal vehicle and if the interim custody of the said vehicle is handed over to the petitioner, he will abide by the conditions that may be imposed by this Court while handing over the vehicle. He, therefore, urged that this petition may be allowed on suitable conditions.
5. Learned advocate for the petitioner has urged that this Court has wide powers, while exercising such powers under Article 226 of the Constitution. It can also take into account the
R/SCR.A/2416/2021 ORDER DATED: 06/07/2021
ratio laid down in the case of 'SUNDERBHAI AMBALAL DESAI VS. STATE OF GUJARAT' , reported in AIR 2003 SC 638, wherein, the Apex Court lamented the scenario of number of vehicles having been kept unattended and becoming junk within the police station premises. Learned advocate has also placed reliance upon the orders passed by the co-ordinate Bench of this Court.
6. Learned APP for the respondent-State has strongly objected the submissions made by learned advocate for the petitioner and submitted that the vehicle in question was used for transporting liquor by the accused and if this motor vehicle would be released, it will be used for transporting liquor by the petitioner. However after referring to the documents produced on record with regard registration of certification and Identity Card, it is submitted that the petitioner is the owner of the vehicle.
7. On thus hearing both the sides, without determining the other issues raised by the petitioner, in reference to Sections 98 and 99 and other provisions of the said Act and reserving that to be determined in future, in an appropriate proceedings being a contentious issue, this Court choses not to enter into that arena in the present matter and instead exercise the powers under Articles 226 and 227 of the Constitution.
8. Further, from the submissions canvassed by
R/SCR.A/2416/2021 ORDER DATED: 06/07/2021
learned advocate for the petitioner, it is revealed that if the vehicle in question is not released, ultimately it would reduce to scrape and further the land / space of the campuses of police stations are also reduced to scrapyards. As against this, continuing the vehicle in police custody as muddamal, for various reasons, hardly turns out to be a factor for furtherance of dispensation of justice, on conclusion of the trial, as and when that stage is reached.
9. The co-ordinate Benches of this Court in number of cases, some of which are noted above, have released the vehicles. This Court has taken into consideration those decisions and the judgments / orders referred in those decisions. Having considered the same, taking any different view would not be proper.
10. Resultantly, this application is allowed. The order dated 04.02.2021 passed by the learned Sessions Judge, Mehsana and the order dated 28.12.2020 passed by the learned 3rd Judicial Magistrate, First Class, Mehsana. The authority concerned is directed to release the vehicle of the petitioner, muddamal vehicle i.e. Tata Indica Vista car bearing Registration No.GJ-23- BD-1651, on the terms and conditions that the petitioner:
(i) shall furnish a solvent surety of the amount equivalent to the value of the vehicle in question as per the value disclosed in the seizure memo or
R/SCR.A/2416/2021 ORDER DATED: 06/07/2021
panchnama;
(ii) shall file an undertaking before the trial Court that prior to 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 and when directed by the trial Court;
(iv) in the event of any subsequent offence, the vehicle shall stand confiscated .
(v) shall not use this vehicle in transporting liquor in future.
(vi) 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.
(vii) If, the IO finds it necessary, videography of the vehicle also shall be done. Expenses towards the photographs and the videography shall be borne by the petitioner.
11. Rule is made absolute to the aforesaid extent.
Direct service is permitted. Registry to communicate this order to the concerned Court/ authority forthwith.
(VIPUL M. PANCHOLI, J) piyush
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!