Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajpalsinh Ranjitsinh Sindhav vs State Of Gujarat
2023 Latest Caselaw 1648 Guj

Citation : 2023 Latest Caselaw 1648 Guj
Judgement Date : 17 February, 2023

Gujarat High Court
Rajpalsinh Ranjitsinh Sindhav vs State Of Gujarat on 17 February, 2023
Bench: Biren Vaishnav
     C/SCA/1579/2023                              ORDER DATED: 17/02/2023




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/SPECIAL CIVIL APPLICATION NO. 1579 of 2023

==========================================================
                       RAJPALSINH RANJITSINH SINDHAV
                                   Versus
                             STATE OF GUJARAT
==========================================================
Appearance:
MR JAY N SHAH(10668) for the Petitioner(s) No. 1
MR.SANJAY UDHWANI, AGP for the Respondent(s) No. 1
DS AFF.NOT FILED (N) for the Respondent(s) No. 1
NOTICE SERVED BY DS for the Respondent(s) No. 2,3
==========================================================

 CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV

                              Date : 17/02/2023

                               ORAL ORDER

1. RULE. Learned AGP waives service of notice of

rule for and on behalf of the respondents.

2. The petitioner is seeking a direction on the

respondent No.2 to release the vehicle being Truck

No.GJ-13-X-1131, which was seized by the respondent

No.3. The respondent No.2 issued a show cause

notice dated 15.12.2022 imposing the penalty of

Rs.2,56,374/- upon the petitioner, in flagrant violation

of principles of natural justice.

C/SCA/1579/2023 ORDER DATED: 17/02/2023

3. The brief facts of the case are as under:

3.1 The petitioner is the owner of the vehicle being

Truck No.GJ-13-X-1131. On 03.12.2022, an inspection

was carried out by the team of respondent No.2,

whereby the vehicle of the petitioner was seized for

the reason that it was found ferrying simple sand

mineral without royalty pass. Thereafter, the

respondent No.2 issued a notice stating that there

was an illegal transportation of ordinary sand without

royalty pass of 30.700 metric ton and the notice is

issued to compound the offence by paying

Rs.2,56,374/-.

4. Learned advocate Mr.Shah has submitted that

the action of the respondent no.2 of detaining and

seizing the vehicle on 03.12.2022, is illegal and

against the provisions of the Rules of 2017 inasmuch

as, by now, more than 45 days have been passed and

C/SCA/1579/2023 ORDER DATED: 17/02/2023

no complaint, as envisaged under sub-clause (ii) of

clause (b) of sub-rule (2) of Rule 12 of the Gujarat

Mineral (Prevention of Illegal Mining, Transportation

and Storage) Rules, 2017 (for short, "the Mining

Rules"), has been filed. It is therefore, urged that the

issue raised in the present writ petition, stands

covered by the judgment in the case of Nathubhai

Jinabhai Gamara vs. State of Gujarat, rendered in

Special Civil Application No.9203 of 2020 by the

order dated 26.08.2020. It is submitted that this

Court, has held and observed that after the period of

45 days, in absence of any complaint by the

concerned competent authority, the detention and

seizing of the vehicle would render illegal. In support

of her submissions, she has also placed reliance on

the decision dated 01.12.2021 passed in Special Civil

Application No.16887 of 2021.

5. In response to the aforesaid submissions, learned

C/SCA/1579/2023 ORDER DATED: 17/02/2023

AGP Mr.Sanjay Udhwani, upon instructions, has

submitted that the criminal complaint has already

been filed and criminal prosecution has already

initiated, however, the concerned vehicle is not

attached as muddamal article.

6. 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 Rule 12(2)(b)(ii) of the Mining Rules,

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."

7. The vehicle was seized on 03.12.2022.

Undisputedly, the complaint, as envisaged under sub-

C/SCA/1579/2023 ORDER DATED: 17/02/2023

clause (ii) of clause (b) of sub-rule (2) of Rule 12 of

the Mining Rules, has not been filed within 45 days

and, therefore, in absence of any complaint, the

action of continuation of the detention of the vehicle

by the respondent authority, is illegal and against the

provisions of the Mining Rules.

8. Reliance has rightly been placed on the order

dated 26.08.2010 passed in the case of Nathubhai

Jinabhai Gamara Vs. State of Gujarat, in Special Civil

Application No.9203 of 2020. Paragraph Nos.7, 10

and 11 of the order 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

C/SCA/1579/2023 ORDER DATED: 17/02/2023

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 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

C/SCA/1579/2023 ORDER DATED: 17/02/2023

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."

9. 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.

10. In view of the fact that no First Information

Report has been registered by the competent

C/SCA/1579/2023 ORDER DATED: 17/02/2023

authority before completion of the 45 days and the

principle laid down by this Court in the aforesaid case

applies to the facts of the present case, the present

writ-application deserves to be allowed and is

accordingly allowed to the limited extent of directing

the concerned respondent to forthwith release the

vehicle bearing Truck No.GJ-13-X-1131 of the writ-

applicant pending adjudication before the Sessions

Court on the condition that the writ-applicant

deposits solvent surety equivalent to the amount of

penalty with the Ld. Sessions Court, Ahmedabad.

Further, the writ-applicant is directed to fulfill the

following conditions :-

(i) The writ-applicant shall furnish a solvent surety

equivalent to the amount of penalty with the Ld.

Sessions Court, Ahmedabad;

(ii) The writ-applicant shall file an undertaking on

oath before the trial Court that the writ-applicant

C/SCA/1579/2023 ORDER DATED: 17/02/2023

shall not transfer, alienate, part with the possession

of the vehicle bearing Truck No.GJ-13-X-1131 or

create any charge over the vehicle in question till the

conclusion of the trial;

(iii) The writ-applicant shall produce the vehicle

bearing Truck No.GJ-13-X-1131 as and when the

Authority or the Court concerned directs him to do so.

11. With the aforesaid direction, the matter is allowed

in part. Rule made absolute to the aforesaid extent.

Direct service permitted.

(BIREN VAISHNAV, J) ANKIT SHAH

 
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 : MAIMS

 
 
Latestlaws Newsletter