Citation : 2023 Latest Caselaw 6972 Guj
Judgement Date : 21 September, 2023
NEUTRAL CITATION
R/SCR.A/12293/2023 JUDGMENT DATED: 21/09/2023
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 12293 of 2023
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE M. R. MENGDEY
==========================================================
1 Whether Reporters of Local Papers may be allowed No
to see the judgment ?
2 To be referred to the Reporter or not ? No
3 Whether their Lordships wish to see the fair copy No
of the judgment ?
4 Whether this case involves a substantial question No
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
==========================================================
GOHIL VIRENDRASINH VANRAJSINH
Versus
STATE OF GUJARAT
==========================================================
Appearance:
JIGNESHKUMAR M NAYAK(8558) for the Applicant(s) No. 1
K R PATEL(7601) for the Applicant(s) No. 1
MR. KANVA M. ANTANI, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE M. R. MENGDEY
Date : 21/09/2023
ORAL JUDGMENT
1. Rule. Learned APP waives notice of rule for and on behalf
of the respondents.
2. The petitioner has preferred this petition, seeking to
NEUTRAL CITATION
R/SCR.A/12293/2023 JUDGMENT DATED: 21/09/2023
undefined
invoke extraordinary jurisdiction of this Court under Article 226
and supervisory jurisdiction under Article 227 of the
Constitution of India with a prayer to release Muddamal Vehicle
i.e BOLERO PICK UP bearing RTO registration No. GJ-08-AU-
9914.
3. The case of the prosecution is that while the
police personnel were on patrolling, they received a
secret information of the vehicle in question carrying
liquor and when police authorities intercepted the same, on
carrying out the search of the said vehicle, it was found that
the Accused is carrying liquor without any pass or permit.
Therefore, an FIR being CR. NO. 11198066230211 of 2023 for
the offence punishable under the Prohibition Act came to be
registered before the Vedavadar Bhal Police Station,
Bhavnagar.
4. Heard learned advocate for the petitioner and learned
APP for the respondent.
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
NEUTRAL CITATION
R/SCR.A/12293/2023 JUDGMENT DATED: 21/09/2023
undefined
ratio laid down in the case of 'SUNDERBHAI AMBALAL
DESAI VS. STATE OF GUJARAT', 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.
6. Learned APP for the respondents has objected the
submissions made by learned advocate for the petitioner and
urged that, of course, powers of this Court under Article
226 of the Constitution to order release of the vehicle can be
exercised at any time, whenever the Court deems it
appropriate.
7. The coordinate bench of this Court in the case of Musa
Khan Jat Vs. State of Gujarat (SCR.A/7190/2017), in an
identical case, released the vehicle by exercising the power
under Articles 226 and 227 of the Constitution of India.
8. It would be worthwhile to refer profitably at this stage to
the observations made by the Apex Court in 'SUNDERBHAI
AMBALAL DESAI VS. STATE OF GUJARAT' (Supra), which read
as under:
"15. Learned senior counsel Mr.
Dholakia, appearing for the State of
NEUTRAL CITATION
R/SCR.A/12293/2023 JUDGMENT DATED: 21/09/2023
undefined
Gujarat further submitted that at present in the police station premises, number of vehicles are kept unattended and vehicles become junk day by day. It is his contention that appropriate directions should be given to the Magistrates who are dealing with such questions to hand over such vehicles to its owner or to the person from whom the said vehicles are seized by taking appropriate bond and the guarantee for the return of the said vehicles if required by the Court at any point of time.
16. However, the learned counsel appearing for the petitioners submitted that this question of handing over vehicles to the person from whom it is seized or to its true owner is always a matter of litigation and a lot of arguments are advanced by the concerned persons.
17. In our view, whatever be the situation, it is of no use to keep such seized vehicles at the police stations for a long period. It is for the Magistrate to pass appropriate orders immediately by taking appropriate bond and guarantee as well as security for return of the said vehicles, if required at any point of time. This can be done pending hearing of applications for return of such vehicles."
9. Resultantly, this petition is allowed. The authority
concerned is directed to release the vehicle of the petitioner,
being BOLERO PICK UP bearing RTO registration No. GJ-08-AU-
9914 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
NEUTRAL CITATION
R/SCR.A/12293/2023 JUDGMENT DATED: 21/09/2023
undefined
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.
10. 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.
11. Rule is made absolute, accordingly. Direct service is
permitted.
(M. R. MENGDEY,J) J.N.W / 26
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!