Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kulwindersingh Ajaibsingh Shikh vs State Of Gujarat
2021 Latest Caselaw 6443 Guj

Citation : 2021 Latest Caselaw 6443 Guj
Judgement Date : 21 June, 2021

Gujarat High Court
Kulwindersingh Ajaibsingh Shikh vs State Of Gujarat on 21 June, 2021
Bench: Vipul M. Pancholi
     R/SCR.A/4966/2021                                                ORDER DATED: 21/06/2021



     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
    R/SPECIAL CRIMINAL APPLICATION NO. 4966 of 2021
=======================================================
             KULWINDERSINGH AJAIBSINGH SHIKH
                          Versus
                     STATE OF GUJARAT
=======================================================
Appearance:
MR NIRAV K PADHIYAR(5678) 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 : 21/06/2021
                                          ORAL ORDER

1. Rule. Learned Additional Public Prosecutor waives service of notice of Rule for respondents.

2. 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 Truck bearing Registration No.PB-11-CJ- 4311.

3. Learned advocate for the petitioner submitted that on registration of the FIR being C.R. No.III- 466/2019 registered with Tharad Police Station, District : Banaskantha, 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.23 of the compilation.

R/SCR.A/4966/2021 ORDER DATED: 21/06/2021

4. Learned advocate for the petitioner submits that the applicant is not named in the FIR. Learned advocate for the petitioner submitted that for the release of the vehicle in question, the petitioner had approached the concerned Magistrate Court, however, the said application came to be rejected by an order dated 10.08.2020 and, hence, the petitioner had approached the concerned Sessions Court against the said order by filing Criminal Revision Application No.35/2020, which also came to be rejected by an order dated 29.09.2020 and, therefore, the present petition is filed for the release of the vehicle in question. He 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 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

R/SCR.A/4966/2021 ORDER DATED: 21/06/2021

junk within the police station premises. Learned advocate has aslo plcaed reliance upon the orders passed by the Coordinate 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 learned advocate for the petition, 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

R/SCR.A/4966/2021 ORDER DATED: 21/06/2021

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 authority concerned is directed to release the vehicle of the petitioner, muddamal vehicle i.e. TATA Truck bearing Registration No.PB-11-CJ-4311, on the terms and conditions that the petitioner:

(i) 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 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

R/SCR.A/4966/2021 ORDER DATED: 21/06/2021

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.

(VIPUL M. PANCHOLI, J.) Gautam

 
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