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

Mohsin vs The State Of Madhya Pradesh
2023 Latest Caselaw 18240 MP

Citation : 2023 Latest Caselaw 18240 MP
Judgement Date : 1 November, 2023

Madhya Pradesh High Court
Mohsin vs The State Of Madhya Pradesh on 1 November, 2023
Author: Subodh Abhyankar
                                                             1
                            IN     THE      HIGH COURT OF MADHYA PRADESH
                                                  AT INDORE
                                                        BEFORE
                                        HON'BLE SHRI JUSTICE SUBODH ABHYANKAR
                                              ON THE 1 st OF NOVEMBER, 2023
                                          MISC. CRIMINAL CASE No. 46777 of 2023

                           BETWEEN:-
                           MOHSIN S/O MUMTAZ KHA, AGED ABOUT 30 YEARS,
                           OCCUPATION: BUSINESS GHONSLA TEHSIL MAHIDPUR
                           DISTRICT UJJAIN (MADHYA PRADESH)

                                                                                         .....PETITIONER
                           (BY SHRI MANISH KUMAR JOSHI - ADVOCATE)

                           AND
                           THE STATE OF MADHYA PRADESH STATION HOUSE
                           OFFICER THROUGH POLICE STATION INGORIA
                           DISTRICT UJJAIN (MADHYA PRADESH)

                                                                                        .....RESPONDENT
                           (BY MS. HARSHLATA SONI - G.A./P.L.)

                                 This petition coming on for admission this day, th e court passed the
                           following:
                                                              ORDER

This petition is filed under Section 482 of the Cr.P.C against the order

dated 12.09.2023 passed by Additional Sessions Judge, Badnagar, District Ujjain, whereby, the application under section 451 of the Cr.P.C for custody of vehicle Mahindra Bolero bearing registration no.MP-13-GB-3764 is rejected.

2. Learned counsel for the petitioner submits that the aforesaid vehicle has been seized by the police in crime no.53/2023 registered at police station Ingoriya, Ujjain under section 4,6,9 of Govansh Pratished Adhiniyam, 2004; Section 11 (1) (gha) of the Prevention of Cruelty to Animals Act, 1960 and

Signature Not Verified Section 34(2) of M.P. Excise Act, 1915. It is alleged that the said vehicle was Signed by: PANKAJ PANDEY Signing time: 01-11-2023 18:01:23

being used in the commission of the aforesaid offence.

3. Learned counsel for the petitioner submits that the petitioner is the owner of the vehicle and he is ready to comply with the condition imposed by this Court. It is further submitted that the cost of vehicle is approximately Rs.7,00,000/-.

4. It is further submitted that the law relating to release of the vehicle on interim custody in respect of the similar case has already been decided in various judgments. To bolster his submissions, he placed reliance on the judgment passed by the co-ordinate bench of this Court in the case o f Raees Vs. State of MP reported in 2013(5) MPHT 233, in which it is held that while

confiscation proceedings was going on, the vehicle can be handed over on interim custody under section 451 of the Cr.P.C. He further places reliance on the judgment passed by the Apex Court of full bench of this Court in Madhukar Rao Vs. State of MP reported in 2000(1) JLJ 304 and also the judgment passed by the Apex Court in the case of State of MP and Ors Vs. Madhukar Rao reported in 2008(1) JLJ 427, wherein it has been held that when the trial court did not find the accused guilty of alleged offence under the Act, the confiscation of the property is not possible.

5. He further submits that after considering the provisions of MP Govansh Vadh Pratished Adhiniyam and Rules framed therein of 2012, the co-ordinate bench of this court in the case of Sarvan and Anr Vs. State of MP passed in M.Cr.C No.593/2015 dated 24.08.2015 held that during the pendency of the trial, the vehicle in question can be released on interim custody to the petitioner.

6. After hearing learned counsel for the parties and taking into consideration the various judgments passed by this court and in the case of Raees (supra) and Signature Not Verified Signed by: PANKAJ PANDEY Signing time: 01-11-2023 18:01:23

Sarwan (supra), I am of the view that the present petition deserves to be allowed with the following conditions:-

1. The petitioner shall file a copy of the registration card to establish that he is the registered owner of the vehicle in question and the trial court shall verify the same and if the petitioner is the registered owner of the vehicle, the same shall be released on interim custody to the petitioner on Superdagi to the tune of Rs.7,00,000/- to the satisfaction of the concerned magistrate.

2. He will furnish an undertaking that he will not alienate or transfer the vehicle during the pendency of the trial or till the confiscation proceedings are completed.

3. He will not commit any crime under the provisions of MP Govansh Vadh Pratished Adhiniyam, 2004 till the matter is decided.

4. He shall not change its appearance, colour etc and he shall produce the vehicle whenever is directed by the Criminal Court or by the Magistrate as the case may be.

7. Breach of the condition would entails cancellation of the interim custody automatically.

With the aforesaid observation and direction the present petition stands disposed of.

(SUBODH ABHYANKAR) JUDGE Pankaj

Signature Not Verified Signed by: PANKAJ PANDEY Signing time: 01-11-2023 18:01:23

 
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