Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Bank Of Bikaner And ... vs The Sub-Inspector Of Police
2021 Latest Caselaw 10206 Mad

Citation : 2021 Latest Caselaw 10206 Mad
Judgement Date : 21 April, 2021

Madras High Court
The State Bank Of Bikaner And ... vs The Sub-Inspector Of Police on 21 April, 2021
                                                                         Crl.R.C.No.858 of 2015

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 21.04.2021

                                                    CORAM:

                              THE HONOURABLE MR.JUSTICE RMT.TEEKAA RAMAN

                                             Crl.R.C.No.858 of 2015

                     The State Bank of Bikaner and Jaipur,
                     represented by its Branch Manager & Authorized Officer,
                     No.AC 56, New No.16,5th Avenue,
                     Anna Nagar Branch,
                     Chennai 600 040.                      ... Petitioner/Owner of the Car
                                                      Vs.
                     1.The Sub-Inspector of Police,
                         K-10, Koyambedu Police Station,
                         Koyembedu, Chennai.
                         (Crime No.1083 of 2014)           ... 1st Respondent/Complainant


                     2.T.Darshan                       ... 2nd Respondent/Proposed party
                     [R.2 is impleaded as per order of this
                     Court dated 21.04.2021 made in
                     M.P.No.1 of 2015 in Crl.R.C.No.858 of
                     2015]


                     PRAYER: This Criminal Revision Petition has been filed under
                     Section 397 read with Section 401 of Cr.P.C, to set aside the order
                     passed in Crl.M.P.No.853 of 2015 in K-10, P.S.Crime No.1083 of
                     2014, by the learned V Metropolitan Magistrate, Egmore, Chennai,
                     dated 10.06.2015.




                    1/6
https://www.mhc.tn.gov.in/judis/
                                                                         Crl.R.C.No.858 of 2015



                                   For Petitioner      : Mr.N.Sathish Rajan
                                                         for M/s.N.Kishore Kumar

                                   For R1              : Mr.R.Surya Prakash
                                                             Government Advocate



                                                       JUDGMENT

The revision petitioner, who is the State Bank of Bikaner

and Jaipur, has filed this Criminal Revision Case praying to set aside

the order dated 10.06.2015, passed by the learned V Metropolitan

Magistrate, Chennai, in Crl.M.P.No.853 of 2015.

2.Heard the learned counsel for the revision petitioner/Bank

and the learned Government Advocate appearing for the first

respondent and also perused the materials placed on record.

3.The revision petitioner/Bank is the defacto complainant. By

producing the fake documents, the accused had obtained a Car loan

from the revision petitioner/Bank and had purchased a Car on

monthly installments and he had failed to repay the same in spite of

several requests made by the revision petitioner/Bank. Therefore,

on 28.07.2014, the revision petitioner/Bank had filed a complaint

before K-4, Anna Nagar Police Station and based upon the said

https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.858 of 2015

complaint, a case was registered in Crime No.1627 of 2014, for the

offence under Sections 406, 420, 468 and 471 of IPC. During the

investigation, it came to light that the accused was trying to sell the

Car by producing forged documents. Therefore, the proposed

purchaser has given a complaint to the respondent police and based

upon the said complaint, a case in Crime No.1083 of 2014 was

registered by the respondent police for the offence under Sections

420, 467, 468, 471 and 472 of IPC and the accused was arrested

and the subject Car was also seized by the respondent police.

4(a).On a perusal of records, it is seen that since the loan

amount is more than Rs.10,00,000/-, the revision petitioner/Bank

has filed an application in O.A.No.254 of 2014, against the accused,

before the Debts Recovery Tribunal - I, Chennai, for recovery of

outstanding amount of Rs.10,01,659/- with subsequent interest and

cost and the Debts Recovery Tribunal - I, Chennai, by an order

dated 27.02.2015, has allowed the above said application with

liberty to the revision petitioner/Bank to sell the Car.

4(b).Initially interim custody of the Car was given by the

learned V Metropolitan Magistrate, Egmore, Chennai, to the revision

https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.858 of 2015

petitioner/defacto complainant in the petition filed in

Crl.M.P.No.2839 of 2014, on 28.01.2015 and hence, revision

petitioner/Bank has filed a petition in Crl.M.P.No.853 of 2015 for

modification of the order dated 28.01.2015, passed in

Crl.M.P.No.2893 of 2014, by the learned V Metropolitan Magistrate,

Egmore, Chennai, and the said petition was dismissed by an order

dated 10.06.2015. As against the order of dismissal, the revision

petitioner/Bank has preferred the present Criminal Revision Case

before this Court.

5.No doubt true that the Debts Recovery Tribunal - I, at

Chennai, has granted permission to the revision petitioner/Bank on

the ground that the loan was obtained by the accused by producing

fake documents. The main case is pending before the learned V

Metropolitan Magistrate, Egmore, Chennai, in respect of Crime

No.1083 of 2014 (K-10 Police Station). Since the trial is yet to be

commenced and the Car has to be marked as material object, this

Court finds that the interest of justice will be met by issuing the

following directions:

The learned V Metropolitan Magistrate, Egmore, Chennai, is

hereby directed to complete the enquiry and mark the Car as

https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.858 of 2015

necessary material object and thereafter, grant permission to the

revision petitioner/Bank to take the Car since the Car has been kept

idle for more number of years and the respondent police is directed

to co-operate for early disposal of the case.

6.With the above directions, this Criminal Revision Case is

disposed of.



                                                                                 21.04.2021
                     Index    : Yes/No
                     Internet : Yes/No
                     dua


                     To

                     1.The V Metropolitan Magistrate,
                       Egmore, Chennai.

                     2. The Sub-Inspector of Police,
                        K-10, Koyambedu Police Station,
                        Koyembedu, Chennai.

                     3. The Public Prosecutor,
                        High Court, Madras.





https://www.mhc.tn.gov.in/judis/
                                        Crl.R.C.No.858 of 2015



                                   RMT.TEEKAA RAMAN. J.
                                                         dua




                                   Crl.R.C.No.858 of 2015




                                               21.04.2021





https://www.mhc.tn.gov.in/judis/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter