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

Sarjan Consturction Pvt Ltd vs State Of Gujarat
2024 Latest Caselaw 597 Guj

Citation : 2024 Latest Caselaw 597 Guj
Judgement Date : 23 January, 2024

Gujarat High Court

Sarjan Consturction Pvt Ltd vs State Of Gujarat on 23 January, 2024

Author: Vaibhavi D. Nanavati

Bench: Vaibhavi D. Nanavati

                                                                                  NEUTRAL CITATION




      C/SCA/484/2024                              ORDER DATED: 23/01/2024

                                                                                  undefined




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
            R/SPECIAL CIVIL APPLICATION NO. 484 of 2024
===================================================
                SARJAN CONSTURCTION PVT LTD
                              Versus
                        STATE OF GUJARAT
===================================================
Appearance:
MR JAY N SHAH(10668) for the Petitioner(s) No.
1,10,11,2,3,4,5,6,7,8,9
MS. DHWANI TRIPATHI, AGP for the Respondent(s) No. 1
NOTICE SERVED BY DS for the Respondent(s) No. 2
===================================================

 CORAM:HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                            Date : 23/01/2024

                              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. Ms. Dhwani Tripathi, the 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 petitioners have prayed for the following relief:

"(a) This Hon'ble Court may be pleased to admit and allow this petition;

NEUTRAL CITATION

C/SCA/484/2024 ORDER DATED: 23/01/2024

undefined

(b) This Hon'ble Court may be pleased to issue appropriate writ, order or direction for quashing and setting aside the action of respondents of seizing the machinery and vehicles as per seizure memo annexed at ANNEXURE-D Collectively and release the machinery and vehicles of the ownership of the petitioners as annexed at ANNEXURE-A Collectively which are seized by the respondents and at present the case is pending with the respondent, on such terms and conditions as this Hon'ble Court may deem think fit.

(c) This Hon'ble Court may be pleased to issue appropriate writ, order or direction for releasing the machinery and vehicles as per seizure memo annexed at ANNEXURE-D Collectively and release the machinery and vehicles of the ownership of the petitioners as annexed at ANNEXURE-A Collectively which are seized by the respondents and at present the case is pending with the respondent, on such terms and conditions as this Hon'ble Court may deem think fit.

(d) Pending admission and final disposal of this petition, your lordships may be pleased to release the machinery and vehicles as per seizure memo annexed at ANNEXURE-D Collectively and release the machinery and vehicles of the ownership of the petitioners as annexed at ANNEXURE-A Collectively which are seized by the respondents, on appropriate terms and conditions that may be deem fit and proper to this Hon'ble court.

(e) Grant such other and further relief as thought fit in the interest of justice."

4. It is the case of the petitioners that, the petitioner no.1 has got civil work project from JD Projects LLP, which in turn has got the work order from Aegis Vopak Terminal- Pipavav for civil foundation work at Pipavav port Survey No. 42-A/B, Tal.: Rajula. It is further the case of the petitioners that, petitioner nos. 2 to 11 are the registered owners of the machinery and vehicles, copy of details of machinery and vehicles ownership list and invoice of

NEUTRAL CITATION

C/SCA/484/2024 ORDER DATED: 23/01/2024

undefined

machinery and vehicles registration certificate are duly produced at Annexure-A colly.

5. It is further the case of the petitioners that on 06.10.2023 respondent no.2 sent a notice to the petitioner no.1 stating that an inspection has been carried out by the office of the respondent no.2 on basis of a complaint. Petitioner no.1 sent a reply on 09.10.2023 to the respondent no.2 clarifying the stand of the petitioner no.1.

6. It is further the case of the petitioners that the respondent no.1 seized all the machinery and vehicles lying at P2 Unit of the site and gave a seizure memo dated 13.10.2023, copy of the seizure memo is duly produced at Annexure-D Colly.

7. It is further the case of the petitioners that, petitioners have made several requests to release their machinery and vehicles before the respondents, however, there was no response from the respondents concerned.

8. Mr. Jay Shah, learned advocate for the petitioners have submitted that as is clear from the seizure memo, the same was issued on 13.10.2023; 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

NEUTRAL CITATION

C/SCA/484/2024 ORDER DATED: 23/01/2024

undefined

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.

8.1 It is urged that the petition be entertained only for the limited purpose of release of the vehicle. So far as the adjudication of the seizure memo is concerned, the respondent authority may take action as per the provisions of the Rules.

9. On the other hand, the learned Assistant Government Pleader has fairly conceded, on instructions that no First Information Report has been registered as provided under the Rules.

10. Heard the learned advocates appearing for the respective parties.

11. It is undisputed that seizure memo was issued on 13.10.2023. It is not disputed rather conceded that after the period of 45 days, no First Information Report has been registered by the

NEUTRAL CITATION

C/SCA/484/2024 ORDER DATED: 23/01/2024

undefined

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.

12. 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 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. 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

NEUTRAL CITATION

C/SCA/484/2024 ORDER DATED: 23/01/2024

undefined

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 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.

13. In view of the fact that no First Information Report has been registered 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 respondents to release the machinery and vehicles of the petitioners as per Annexure-A (Collectively) to the petition. It is clarified that this Court, has not examined the

NEUTRAL CITATION

C/SCA/484/2024 ORDER DATED: 23/01/2024

undefined

merits of the issue involved and the observations made are only for the limited purpose of releasing the vehicles and machinery annexed at Annexure-A (Collectively) to the petition.

14. In view of the aforementioned discussion, the petition 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) Pradhyuman

 
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