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

Kababhai Laghrabhai Lamka vs State Of Gujarat
2023 Latest Caselaw 7600 Guj

Citation : 2023 Latest Caselaw 7600 Guj
Judgement Date : 13 October, 2023

Gujarat High Court
Kababhai Laghrabhai Lamka vs State Of Gujarat on 13 October, 2023
Bench: Vaibhavi D. Nanavati
                                                                                   NEUTRAL CITATION




     C/SCA/14456/2023                                ORDER DATED: 13/10/2023

                                                                                    undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

            R/SPECIAL CIVIL APPLICATION NO. 14456 of 2023

=============================================
                        KABABHAI LAGHRABHAI LAMKA
                                  Versus
                             STATE OF GUJARAT
=============================================
Appearance:
MR KRUNAL G PATEL(8525) for the Petitioner(s) No. 1
MS PRIYANKA A GUPTA(12869) for the Petitioner(s) No. 1
MR AYAAN PATEL, AGP for the Respondent(s) No. 1
NOTICE SERVED for the Respondent(s) No. 2
=============================================

 CORAM:HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                             Date : 13/10/2023

                               ORAL ORDER

1. With the consent of the learned advocates appearing for

the respective parties, the captioned writ petition is taken up

for final hearing.

2. Issue Rule, returnable forthwith. Mr. Ayaan Patel, learned

Assistant Government Pleader waives service of notice of Rule

on behalf of the respondent- State.

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

Constitution of India, the petitioner has prayed for the

following relief:

"(a) Your Lordships may be pleased to admit and allow this petition;

NEUTRAL CITATION

C/SCA/14456/2023 ORDER DATED: 13/10/2023

undefined

(b) Your Lordships be please to issue appropriate writ, direction and order for releasing the John Deere India Pvt. Ltd. Tractor Model Name - John Deere 5310 V6 having its registration No.GJ-33-S-

0635, Engine No.PY3029H147259 and Chasis No.1VY5310EPLA012548 of the ownership of the Petitioner which is seized by the Respondents and at present the case is pending with the Respondents on such terms and conditions as this Hon'ble Court may deem think fit;

(c) Pending admission and final disposal of this petition, Your Lordships may be released to release the vehicle John Deere Tractor bearing No.GJ-33-S-0635 on appropriate terms and conditions that may be deem fit and proper to this Hon'ble Court;

(d) Your Lordships be pleased to quash and set aside the impugned notice which had been issued by the Respondent No.2 dated 12.06.2023

(e) Your Lordships be pleased to quash and set aside the impugned order which had been passed by the Respondent No.2 dated 19.06.2023;

(f) To pass such other and further relief(s) as the nature and circumstances of the case may be required."

4. It is the case of the petitioner that the petitioner is the

owner of the vehicle Tractor Green Colour Model Name - John

Deere 5310 V6 having its registration No.GJ-33-S-0635, Engine

No.PY3029H147259 and Chasis No.1VY5310EPLA012548

(hereinafter referred to as 'the vehicle in question'). On

24.05.2023, the respondent no.2 seized the said vehicle-in-

question. On 12.06.2023, a show cause notice came to be

issued by the respondent No.2.

5. Ms. Priyanka Gupta, learned advocate for the petitioner

has submitted that the vehicle-in-question was seized on

24.05.2023, followed by the show cause notice dated

NEUTRAL CITATION

C/SCA/14456/2023 ORDER DATED: 13/10/2023

undefined

12.06.2023; however, after the issuance of the show cause

notice, no steps worth the name have been initiated by the

respondent, much less filing the F.I.R. as provided under sub-

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

Gujarat Mineral (Prevention of Illegal Mining, Transportation

and Storage) Rules, 2017 (hereinafter referred to as the "Rules

of 2017"). It is submitted that in absence of any F.I.R.

registered beyond the specified period, the action of the

respondent authority seizing the vehicle, is illegal and against

the principles laid down by this Court in the case of Nathubhai

Jinabhai Gamara v. State of Gujarat, rendered in Special Civil

Application No.9203 of 2020. It is submitted that this Court has

categorically held and observed that if the complaint is not

registered as envisaged under sub-clause (ii) of sub-clause (b)

of sub-Rule (2) of Rule 12 of the Rules of 2017, in absence of

the complaint, the competent authority will have no option but

to release the seized vehicle without insisting for any bank

guarantee. Therefore, the principles laid down by this Court in

the case of Nathubhai Jinabhai Gamara v. State of Gujarat

(supra) applies to the facts of the present case. It is therefore

urged that the petition deserves to be allowed directing the

respondent authorities to release the vehicle.

NEUTRAL CITATION

C/SCA/14456/2023 ORDER DATED: 13/10/2023

undefined

5.1 It is urged that the petition be entertained only for the

limited purpose of release of the vehicle.

6. On the other hand, Mr. Ayaan Patel, learned Assistant

Government Pleader, under instructions, has fairly conceded

that no First Information Report has been registered as

provided under the provisions of Rules of 2017.

7. Heard the learned advocates appearing for the respective

parties.

8. It is undisputed that the vehicle-in-question was seized

on 24.05.2023 followed by the show cause notice dated

12.06.2023. It is not disputed rather conceded that after the

period of 45 days, no First Information Report has been

registered by the respondent authority. Therefore, the

principle laid down by this Court in the case of Nathubhai

Jinabhai Gamara v. State of Gujarat (supra) applies to the facts

of the present case.

9. In the aforesaid judgment, this Court, while dealing with

the provisions of the sub-clause (ii) of sub-clause (b) of sub-

Rule (2) of Rule 12 of the Rules of 2017, in paragraphs 7, 10

NEUTRAL CITATION

C/SCA/14456/2023 ORDER DATED: 13/10/2023

undefined

and 11 has held and observed 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. In fact 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 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."

It has been held that it would be obligatory for the

investigator to approach the Court of Sessions with a written

NEUTRAL CITATION

C/SCA/14456/2023 ORDER DATED: 13/10/2023

undefined

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 the vehicle in question came to be

seized on 24.05.2023, no First Information Report has been

registered within 45 days of the seizure and the principle laid

down by this Court in the aforesaid case applies to the facts of

the present case, the present petition deserves to be allowed

and is accordingly allowed to the limited extent of directing the

respondent to release the vehicle of the petitioner i.e. Tractor

Green Colour Model Name - John Deere 5310 V6 having its

registration No.GJ-33-S-0635, Engine No.PY3029H147259 and

Chasis No.1VY5310EPLA012548.

11. It is clarified that this Court has not examined the merits

of the issue involved and the observations made are only for

the limited purpose of releasing the vehicle.

12. In view of the aforementioned discussion, the petition

NEUTRAL CITATION

C/SCA/14456/2023 ORDER DATED: 13/10/2023

undefined

succeeds and is accordingly allowed in part. Rule is made

absolute to the aforesaid extent. No order as to costs.

Direct service is permitted.

(VAIBHAVI D. NANAVATI,J)

NEHA

 
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