Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amar Kantilal Pal vs State Of Gujarat
2022 Latest Caselaw 9912 Guj

Citation : 2022 Latest Caselaw 9912 Guj
Judgement Date : 8 December, 2022

Gujarat High Court
Amar Kantilal Pal vs State Of Gujarat on 8 December, 2022
Bench: Biren Vaishnav
     C/SCA/20256/2022                           ORDER DATED: 08/12/2022




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/SPECIAL CIVIL APPLICATION NO. 20256 of 2022

==========================================================
                          AMAR KANTILAL PAL
                                Versus
                          STATE OF GUJARAT
==========================================================
Appearance:
MR R.K.MANSURI(3205) for the Petitioner(s) No. 1
MS DHWANI TRIPATHI, ASST GOVERNMENT PLEADER/PP for the
Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV

                            Date : 08/12/2022

                             ORAL ORDER

1. Rule returnable forthwith. Ms. Dhwani Tripathi,

learned AGP, waives service of notice of rule on behalf of

the respondent - State. With consent of the learned

advocates for the respective parties, the matter is taken

up for final hearing today.

2. By way of this petition under Article 226 of the

Constitution of India, the petitioner has prayed for

quashing and setting aside the action of the respondent

qua seizing of the truck bearing registration No. GJ-03-

AT-3316 and to direct the respondent authorities to

C/SCA/20256/2022 ORDER DATED: 08/12/2022

release aforesaid truck forthwith in the interest of justice.

3. Mr. Mansuri, learned counsel for the petitioner,

would rely on an order passed by this Court in Special

Civil Application No. 19555 of 2022 which reads as

under:

"7 Heard the learned advocates for the respective parties and also perused the documents as pointed out by them. The issue raised in the writ petition is governed under the Rule 12(2) (b) (ii) of the Rules, 2017 which reads as under:

"12. Seizure of property liable to confiscation.- (2)(b)(ii) a preliminary investigation, and if compounding is not permissible under rule 22 or if he is satisfied that the offence committed in respect of the property is not compoundable, upon the expiry of forty-five days from the date `of seizure or upon completion of the investigation, whichever is earlier, shall approach by way of making a written complaint, before the Court of Sessions."

8 The truck was seized on 06.10.2021, and therefore, undisputedly, the complaint, as envisaged under sub-clause (ii) of clause (b) of sub-rule (2) of Rule 12 of the Rules, has not been filed yet and, therefore, in absence of any complaint, the action of continuation of the detention of the truck by the respondent authority, is illegal and against the provisions of the Rules.

9 Reliance has rightly been placed on the judgment in the case of Nathubhai Jinabhai Gamara Vs. State

C/SCA/20256/2022 ORDER DATED: 08/12/2022

of Gujarat, passed in Special Civil Application No.9203 of 2020. The Paragraph Nos.7, 10 and 11 of the judgment read thus:-

"7. Pertinently the competent authority under Rule 12 is only authorized to seize the property investigate the offence and compound it; the penalty can be imposed and confiscation of the property can be done only by order of the court. Imposition of penalties and other punishments under Rule 21 is thus the domain of the court and not the competent authority. Needless to say therefore that for the purpose of confiscation of the property it will have to be produced with the sessions court and the custody would remain as indicated in sub-rule 7 of Rule 12. Thus where the offence is not compounded or not compoundable it would be obligatory for the investigator to approach the court of sessions with a written complaint and produce the seized properties with the court on expiry of the specified period. In absence of this exercise, the purpose of seizure and the bank guarantee would stand frustrated; resultantly the property will have to be released in favour of the person from whom it was seized, without insisting for the bank guarantee.

10. The bank guarantee is contemplated to be furnished in three eventualities: (i) for the release of the seized property and (ii) for compounding of the offence and recovery of compounded amount, if it remains unpaid on expiry of the specified period of 30 days; (iii) for recovery of unpaid penalty. Merely because that is so, it cannot be said that the investigator would be absolved from its duty of instituting the case on failure of compounding of the offence. Infact offence can be compounded at

C/SCA/20256/2022 ORDER DATED: 08/12/2022

two stages being (1) at a notice stage, within 45 days of the seizure of the vehicle; (2) during the prosecution but before the order of confiscation. Needless to say that for compounding the offence during the prosecution, prosecution must be lodged and it is only then that on the application for compounding, the bank guarantee could be insisted upon. In absence of prosecution, the question of bank guarantee would not arise; nor would the question of compounding of offence.

11. The deponent of the affidavit appears to have turned a blind eye on Rule 12 when he contends that application for compounding has been dispensed with by the amended rules inasmuch as; even the amended Rule 12(b)(i) clearly uses the word "subject to receipt of compounding application". Thus the said contention deserve no merits. Thus, in absence of the complaint, the competent authority will have no option but to release the seized vehicle without insisting for bank guarantee. There is thus a huge misconception on the part of the authority to assert that even in absence of the complaint it would have a dominance over the seized property and that it can insist for a bank guarantee for its."

10 It has been held that it would be obligatory for the investigator to approach the Court of Sessions with a written complaint and produce the seized properties with the Court on expiry of the specified period. In absence of such exercise, the purpose of seizure and the bank guarantee would stand frustrated; resultantly, the property will have to be released in favour of the person from whom it was seized, without insisting for the bank guarantee.

C/SCA/20256/2022 ORDER DATED: 08/12/2022

11 Under the circumstances, in absence of any complaint, the petition deserves to be allowed and the action of the respondent authority in seizing the truck bearing registration No.GJ-10-U-6998 deserves to be quashed and set aside and is accordingly, quashed and set aside. The respondent authority, is forthwith directed to release the truck.

12 With the aforesaid direction, the matter is partly allowed. Rule made absolute to the aforesaid extent. Direct service is permitted."

4. Under the circumstances, in absence of any

complaint, the petition deserves to be allowed and the

action of the respondent authority in seizing the truck

bearing registration No. GJ-03-AT-3316 deserves to be

quashed and set aside and is accordingly, quashed and

set aside. The respondent authority, is forthwith directed

to release the truck.

5. With the aforesaid direction, the petition is allowed.

Rule made absolute to the aforesaid extent. Direct service

is permitted.

(BIREN VAISHNAV, J) DIVYA

 
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 : MAIMS

 
 
Latestlaws Newsletter