Citation : 2025 Latest Caselaw 6916 Ori
Judgement Date : 10 April, 2025
THE HIGH COURT OF ORISSA AT CUTTACK
CRLREV No.660 of 2024
(In the matter of an application under Section 397 read with Section 401
of the Criminal Procedure Code, 1973; r/w Section 442 read with
Section 438 of the Bharatiya Nagarik Suraksha Sanhita, 2023)
Lakshman Srinivasan ....... Petitioner
-Versus-
Republic of India (CBI) ....... Opposite Party
For the Petitioner : Mr. Debashis Sinha, Advocate
For the Opp. Party : Mr. Sarthak Nayak,
Special P.P. -Cum- Retainer Counsel (CBI)
CORAM:
THE HONOURABLE SHRI JUSTICE SIBO SANKAR MISHRA
Date of Hearing: 13.03.2025 : Date of Judgment: 10.04.2025
S.S. Mishra, J. The present Criminal Revision Petition is filed by the
petitioner under Section 397 read with Section 401 of the Cr.P.C, 1973,
[Corresponding provision- Section 442 read with Section 438 of the
Bharatiya Nagarik Suraksha Sanhita, 2023], assailing the order dated
14.08.2024 passed by the learned Special Judge (CBI), Court No.1 -cum-
the Additional Sessions Judge, Bhubaneswar in Crl. Misc Case No.32 of
2024 arising out of T.R. No.03 of 2023 corresponding to CBI/SCB/Kol
P.S. Case No.RC.30/S/2014-Kol dated 05.06.2014 rejecting the
application filed by the petitioner U/s. 451 read with Section 457 of
Cr.P.C, 1973 seeking release of cash seized by the CBI; during
investigation.
2. The learned Special Judge (CBI) - Court No.1-cum- The
Additional Sessions Judge, Bhubaneswar, rejected the application of the
petitioner seeking release of Rupees Fifteen Lakhs which was seized by
CBI by the impugned order. It will be apposite to reproduce the
operative part of the impugned order which reads as under:
"...The cash of Rs.l5 lakhs seized from the office chamber of
the accused-petitioner during search is not properly
accounted for by him. The source of the seized cash is not
clear as to whether it is legal or illegal from the averments of
the petition and submissions made on behalf of the petitioner.
5. Considering the facts and circumstances of the case,
nature of allegation and gravity of the offence as well as
improper keeping of huge unaccounted money in shape of
cash I am not inclined to allow the petition filed by the
petitioner to release the cash of Rs. 15 lakhs in his favour..."
Aggrieved by such finding of the court below, the present Revision
Petition has been preferred by the petitioner.
Page 2 of 26
3. Heard, Mr. Debashis Sinha, learned Counsel for the petitioner
and Mr. Sarthak Nayak, learned Special P.P. -Cum- Retainer Counsel
(CBI) for the opposite party.
4. The present petitioner who is an accused in this case, is alleged
to have been involved in an illegal money collusion fraud through M/s
Infinity Realcon Ltd. by operating various investment schemes without
obtaining the requisite statutory approval from the Reserve Bank of
India. Following his arrest on 26th September 2022, officials of the
Central Bureau of Investigation (CBI) conducted searches on the same
day at multiple locations, including the office of M/s. Finshore
Management Services Ltd. at Anand Lok Building, 227, A.J.C. Bose
Road, Kolkata - 700020, his previous residence at Tolly Apartments and
Golf Towers, and his present residence during the late hours of that
night. During the search, an amount of ₹15.00 lakh cash was seized from
the cupboard of his chamber/exclusive room at Anand Lok Building,
227, A.J.C. Bose Road. Subsequently, the accused petitioner was granted
bail by the Hon'ble Supreme Court vide order dated 03.10.2023 in SLP
No. 9318/2023.
Page 3 of 26
5. Mr. Sinha, the learned counsel for the petitioner while justifying
the source of the cash contended that out of the total amount seized,
₹4.50 lakh was withdrawn from the petitioner's and his spouse's bank
accounts, while ₹4 lakh was received as a loan from a professional
friend, who is a family to him. Additionally, a portion of the amount
comprised the petitioner's mother's widow pension of ₹30,000 per
month, which had been accumulated over a long period, along with gifts
received from various relatives. It is further submitted that the
petitioner's mother had entrusted him with these funds for medical and
other emergency and family expenses. The amount was kept in the
office, because several hospitals are situated in the vicinity, allowing for
immediate access in case of emergencies.
6. Learned counsel for the petitioner further submits that the
present petitioner is the rightful custodian of the money seized and for
that the money should be accordingly released and given back to the
petitioner. While contending this, the learned counsel places reliance on
Section 451 read with Section 457 of Cr.P.C., 1973. For ready reference,
the said provisions are reproduced as under: -
Page 4 of 26
"451. Order for custody and disposal of property pending
trial in certain cases.
When any property is produced before any Criminal Court
during any inquiry or trial, the Court may make such
order as it thinks fit for the proper custody of such
property pending the conclusion of the inquiry or trial,
and, if the property is subject to speedy and natural decay,
or if it is otherwise expedient so to do, the Court may,
after recording such evidence as it thinks necessary, order
it to be sold or otherwise disposed of.
Explanation. - For the purposes of this section, "property"
includes -
(a)property of any kind or document which is produced
before the Court or which is in its custody;
(b)any property regarding which an offence appears to
have been committed or which appears to have been used
for the commission of any offence."
"457. Procedure by police upon seizure of property.
(1)Whenever the seizure of property by any police officer
is reported to a Magistrate under the provisions of this
Code, and such property is not produced before a
Criminal Court during an inquiry or trial, the Magistrate
may make such order as he thinks fit respecting the
disposal of such property or the delivery of such property
to the person entitled to the possession thereof, or if such
person cannot be ascertained, respecting the custody and
production of such property.
(2)If the person so entitled is known, the Magistrate may
order the property to be delivered to him on such
conditions (if any) as the Magistrate thinks fit and if such
person is unknown, the Magistrate may detain it and shall,
in such case, issue a proclamation specifying the articles
of which such property consists, and requiring any person
who may have a claim thereto, to appear before him and
establish his claim within six months from the date of such
proclamation."
Page 5 of 26
Further, he has relied upon the following passage from the
judgment of Hon'ble Apex Court in Sunderbhai Ambalal Desai v. State
of Gujarat1:
"5. Section 451 clearly empowers the court to pass appropriate
orders with regard to such property, such as:
(1) for the proper custody pending conclusion of the inquiry or
trial;
(2) to order it to be sold or otherwise disposed of, after recording
such evidence as it thinks necessary;
(3) if the property is subject to speedy and natural decay, to
dispose of the same.
7. In our view, the powers under Section 451 CrPC should be
exercised expeditiously and judiciously. It would serve various
purposes, namely:
1.
owner of the article would not suffer because of its remaining unused or by its misappropriation;
2. court or the police would not be required to keep the article in safe custody;
3. if the proper panchnama before handing over possession of the article is prepared, that can be used in evidence instead of its production before the court during the trial. If necessary, evidence could also be recorded describing the nature of the property in detail; and
4. this jurisdiction of the court to record evidence should be exercised promptly so that there may not be further chance of tampering with the articles.
8. The question of proper custody of the seized article is raised in a number of matters. In Basavva Kom Dyamangouda Patil v. State of Mysore [(1977) 4 SCC 358 : 1977 SCC (Cri) 598] this Court dealt with a case where the seized articles were not available for being returned to the complainant. In that case, the recovered ornaments were kept in a trunk in the police station and later it was found missing, the question was with regard to
(2002) 10 SCC 283
payment of those articles. In that context, the Court observed as under: (SCC p. 361, para 4) "4. The object and scheme of the various provisions of the Code appear to be that where the property which has been the subject-matter of an offence is seized by the police it ought not to be retained in the custody of the court or of the police for any time longer than what is absolutely necessary. As the seizure of the property by the police amounts to a clear entrustment of the property to a government servant, the idea is that the property should be restored to the original owner after the necessity to retain it ceases. It is manifest that there may be two stages when the property may be returned to the owner. In the first place it may be returned during any inquiry or trial. This may particularly be necessary where the property concerned is subject to speedy or natural decay. There may be other compelling reasons also which may justify the disposal of the property to the owner or otherwise in the interest of justice. The High Court and the Sessions Judge proceeded on the footing that one of the essential requirements of the Code is that the articles concerned must be produced before the court or should be in its custody. The object of the Code seems to be that any property which is in the control of the court either directly or indirectly should be disposed of by the court and a just and proper order should be passed by the court regarding its disposal. In a criminal case, the police always acts under the direct control of the court and has to take orders from it at every stage of an inquiry or trial. In this broad sense, therefore, the court exercises an overall control on the actions of the police officers in every case where it has taken cognizance."
Learned counsel for the petitioner in addition to this also placed
reliance on the judgement of the High Court of Delhi in the case
of Manjit Singh v. State2,
2014 SCC OnLine Del 4652
"65. The currency notes seized by the police may be released to the person who, in the opinion of the Court, is lawfully entitled to claim after preparing detailed panchnama of the currency notes with their numbers or denomination; taking photographs of the currency notes; and taking a security bond.
66. The photographs of such currency notes should be attested or countersigned by the complainant, accused as well as by the person to whom the custody is handed over and memo of the proceedings be prepared which must be signed by the parties and witnesses.
67. The production of the currency notes during the course of the trial should not be insisted upon and the releasee should be permitted to use the currency."
Learned counsel relying on the aforesaid judgments contended
that the petitioner is entitled to the release of the seized money as its
rightful custodian. He submitted that the Hon'ble Supreme Court, in the
case of Sunderbhai Ambalal Desai v. State of Gujarat (supra) has
emphasized that property seized by the police should not be retained
unnecessarily and must be released to the rightful owner at the earliest.
He has further contended that under Sections 451 and 457 of Cr.P.C.,
1973, the court has the power to order the return of seized property to its
lawful owner, subject to appropriate safeguards.
Additionally, the learned counsel draws the court's attention to the
judgment of the High Court of Delhi in the case of Manjit Singh v. State
(supra) which lays down specific guidelines regarding the release of
seized currency notes in the course of investigation and while pending
trial. He argued that as per the principles enunciated in the said case, the
seized amount may be returned to the petitioner after proper
documentation, including a detailed panchnama, photographing of the
currency notes, and obtaining a security bond.
7. However, on the contrary, Mr. Nayak, learned Special P.P. -
Cum- Retainer Counsel(CBI) for the opposite party vehemently opposed
the contentions of the petitioner's counsel and submitted that the afore-
said judgements would only be applicable in the case when the person is
lawfully entitled to such currency notes and relied on the order of the
Trial Court which state that the seized amount was properly not
accounted for by the accused-petitioner and the source of seized cash
was not clear as to whether the same was legal or illegal.
8. In addition to this, Mr. Nayak, learned Special P.P. -Cum-
Retainer Counsel(CBI) for the opposite party submitted that the present
case against the accused petitioner was registered pursuant to the
Hon'ble Supreme Court's orders in WP(C) No. 401 of 2013 and WP(C)
No. 413 of 2013, treating FIR No. 82 dated 14.05.2013 as the original
FIR. During the investigation, it was revealed that investors had
deposited money with M/s IRL through its agents under various illegal
schemes, amassing approximately ₹565 crores in between 2009-2014,
out of which ₹343 crores remained unpaid to investors.
The Hon'ble Supreme Court, in Subrata Chattoraj v. Union of
India3, noted the involvement of influential persons and the need for
further investigation into the money trail. In compliance, the CBI probed
deeper into the larger conspiracy, regulatory lapses, and financial
misappropriation.
The investigation revealed that the accused-petitioner, Lakshman
Srinivasan, conspired with the Directors of M/s IRL and facilitated the
formation of two Multi-State Credit Co-operative Societies, M/s Golden
Society and M/s Pride Society, using fraudulent means to bypass
(2014) 8 SCC 768
regulatory scrutiny. The accused-petitioner received ₹4.15 crores from
M/s IRL without any legal documentation, and misappropriated ₹3.93
crores for personal gain.
Additionally, the petitioner has been involved in multiple similar
scams, amounting to crores of rupees misappropriated from the hard-
earned money of the public. Furthermore, it is submitted that the
investigation still remains open under Section 173(8) Cr.P.C., 1973. In
the preliminary charge-sheet, it has conclusively established the
petitioner's direct role in aiding and abetting the illegal deposit schemes.
Therefore, it is submitted that the present application is devoid of merit
and ought not to be entertained owing to the gravity and magnitude of
economic offences caused by the petitioner.
9. I have carefully scrutinized the materials placed before this Court
and the judgment cited by both the learned Counsel appearing for the
parties. The larger picture emerging from the facts of the present case is
that petitioner and others targeted the innocent citizens, exploited them
and amassed huge wealth, sometimes resulting in cash currency
hounding. When application for release of said cash/currency of
economic offences of such magnitude, the Courts become
circumspective to release the amount. However, the release of money
ensures that the seized currency remains in circulation, thereby aiding
the national economy. If the money remains stagnant, it serves no
practical purpose and fails to contribute to economic activity. Currency
is meant to be in circulation to facilitate trade, commerce, and overall
economic growth. Keeping large sums of money idle in custody neither
benefits the State nor the affected individuals. Instead, it restricts
liquidity in the financial system and prevents the owner from utilizing
the funds for legitimate purposes.
10. In recent past when a question relating to the release of the
currency note came before this Court in the case of Santosh Kumar
Tripathy Vs. State of Odisha4, this Court in the disposal order held thus:
"4. Regard being had to the submissions made by the learned counsel and the facts of the present case, I am inclined to allow the petition. The trial court is directed to release the
CRLMC No. 2631 of 2023, High Court of Orissa, Cuttack
seized cash deposited by the I.O. in the court in favour of the petitioner by preserving color photographs of the currency notes. It is open for the trial court to impose any other condition as deemed fit and proper."
Similar modus can be applied in the present case.
Furthermore, in Santosh Kumar Tripathy v. State of Odisha
(supra), this Hon'ble Court recognized the importance of preserving the
evidentiary value of seized cash through colour photographs while
ensuring that the currency itself remains available for economic use. This
principle aligns with broader economic considerations, where
unnecessary stagnation of monetary resources can hinder financial
fluidity. Releasing the seized cash with proper safeguards, such as the
preparation of Panchnamas and photographic documentation, balances
both the interests of justice and economic utility.
Thus, allowing the release of the seized currency under
appropriate conditions would not only comply with legal precedents but
also serve the larger public interest by ensuring that money continues to
contribute to the economy rather than remaining unutilized in the
custody.
11. In light of the above discussion and considering the judicial
precedents, this Court is inclined to direct the release of the seized
amount of ₹15.00 lakhs (Fifteen Lakhs) to the accused petitioner, subject
to certain conditions that ensure both the integrity of the investigation
and the smooth conclusion of trial.
It is well established that money, as a movable property, should
not remain stagnant in judicial custody when it can be preserved through
alternative means without prejudicing the prosecution's case. In the
lights of the judgements cited, the release of seized cash should be
considered while ensuring that its evidentiary value is duly preserved,
which can be used for trial.
Accordingly, before releasing the amount, the following broad
safeguards shall be ensured:
I. Preparation of a Detailed Panchnama - A formal record
(Panchnama) of the seized cash shall be prepared under the
supervision of the trial court, documenting essential details such as
the total amount, denominations, serial numbers (where feasible),
and other relevant particulars.
II. Preservation of Colour Photographs - High-resolution colour
photographs of the seized currency shall be taken to ensure that its
physical attributes are recorded for evidentiary purposes. These
photographs shall be signed by the investigating officer, the
accused petitioner, and two independent witnesses before being
placed on record.
III. Security for the Released Amount - To balance the interests of
justice and financial security, the petitioner shall be required to
furnish a bank guarantee equivalent to 50% of the seized amount
(i.e., ₹7.50 lakh) which shall remain valid until the conclusion of
the trial. Additionally, the petitioner shall also secure the remaining
50% (i.e., ₹7.50 lakh) through the indemnification of any
immovable property or other financial security, to the satisfaction
of the trial court, as an assurance against potential liabilities arising
from the case.
IV. Undertaking of Compliance - The petitioner shall submit an
affidavit affirming that the released amount shall remain available
for restitution if required by the court at a later stage, and that any
misuse or misappropriation of the released amount shall lead to
immediate legal consequences.
With these conditions in place, the Court finds no justifiable reason to
retain the seized cash in judicial custody when its circulation could
contribute to economic activity without compromising the investigation
or trial proceedings.
Similar course of action may be taken in such cases arising out of the
jurisdiction of this Court, keeping in mind the demand and need (which
may vary) in different cases.
12. In addition to this, it is also desirable that not only regarding
cash but also other materials which are seized such appropriate action
must be taken by the authorities and courts below to do the needful and
dispose of the items unless necessary to be in custody, which will
additionally save the resources of the state and will also aid in the well-
being of the rightful owner.
By taking into consideration, the law laid down by the
Hon'ble Supreme Court in Sundarbhai (supra) judgement and various
other High Courts, this Court feels it expedient to cull out following
principles regarding disposal of the seized article in form of broader
guidelines, which may not be exhaustive but to some extent inclusive:
1. General Principles
1.1 Courts and investigating authorities must ensure that seized
property is not retained indefinitely without valid legal justification. It
is imperative to take steps for its prompt release or disposal unless
required for an ongoing investigation or trial.
1.2 The disposal process should adhere to the provisions of Sections
451, 452, and 457 of the Criminal Procedure Code (Cr.P.C.) and be
guided by established judicial precedents.
1.3 The primary objective should be to prevent unnecessary storage,
avoid wastage of resources, and ensure that valuable assets retain their
utility keeping in mind the investigation and trial process is not
compromised.
2. Handling of Seized Cash
2.1 In cases involving seized currency, courts may consider its release
upon fulfilment of the following conditions:
High-resolution colour photographs should be taken for
permanent record-keeping.
A detailed panchnama should be prepared and signed by the
investigating officer, the claimant, and other relevant parties
and/or witnesses.
Appropriate conditions or security bonds should be imposed to
ensure compliance.
2.2 If immediate release is not feasible, the cash must be deposited in
a nationalized bank to prevent stagnation and contribute to the
economy. Keeping cash in judicial or police custody for extended
periods serves no practical purpose.
3. Releasing of Bank Deposits/ Fixed Deposits
3.1 Bank deposits and/or fixed deposits may be released against
similar or varied amount of property securities or bank guarantee
made by the accused petitioner, as per the direction of the competent
authorities or court.
3.2 Such bank deposits/fixed deposits, shall not be released, in case
when attachment and/or confiscation proceeding regarding the same
assets have already been initiated. In such cases the release shall be
decided by the competent court.
4. Disposal of Seized Vehicles
4. Vehicles that remain impounded in police stations deteriorate in
value and become unfit for use. To prevent such depreciation, courts
and authorities must ensure their early release by:
Verifying ownership and allowing release to the rightful
owner upon submission of a security bond and valid proof of
ownership.
Ensuring that any legal dispute concerning ownership
are resolved efficiently through judicial orders.
If a vehicle cannot be immediately returned, it should be
stored in a secure facility instead of being left exposed to
damage.
If the rightful owner is untraceable or the vehicle is
linked to a serious crime, the court may order its auction or
disposal through appropriate channels after preserving
appropriate records and photographs for the process of trial(in
case linked to a crime) subjecting the provisions of law.
5. Management of Precious Articles (Gold, Jewellery, and
Valuables)
5.1 Precious items such as gold, silver, and gemstones should not be
kept in police custody for extended periods. Instead, they should be
stored in proper lockers or bank lockers under court supervision.
5.2 If ownership is clear, the magistrate may order their release after
verification, ensuring that:
Photographic or video graphic evidence is recorded for reference.
The claimant provides a bond ensuring return if required for trial.
5.3 If ownership is contested or the valuables are crucial evidence,
they should be preserved under strict security protocols until the
matter is resolved.
6. Disposal of Seized Liquor and Narcotic Substances
6.1 Alcoholic beverages and narcotic drugs must not be stockpiled
unnecessarily. Authorities must ensure that:
Necessary samples are collected and properly sealed for
forensic analysis and trial purposes.
The remaining quantity is destroyed promptly after obtaining
court approval in accordance with law.
6.2 Large consignments of seized liquor should not be stored
indefinitely in police stations, as this poses logistical and security
challenges. Once samples are preserved for legal proceedings, the rest
should be disposed of under proper supervision and in accordance
with law.
6.3 In narcotics cases, forensic examination of samples should be
conducted without delay, and the remaining substances should be
disposed of as per the provisions of the Narcotic Drugs and
Psychotropic Substances (NDPS) Act.
7. Perishable Goods and Agricultural Products
7.1 Perishable goods such as food and agricultural produce must be
handled on a priority basis to prevent spoilage. Courts may consider:
Immediate release to the rightful owner, if legally permissible.
Auctioning or distribution through government agencies, in
cases where the goods have no direct claimant.
7.2 If required for legal proceedings, only small representative
samples should be retained, and the rest should be disposed of
efficiently.
8. Firearms, Explosives, and Dangerous Weapons
8.1 Firearms, ammunition, and explosives should be stored in
designated armouries instead of police stations to ensure safety and
security.
8.2 If the weapons are lawfully owned, they may be returned to the
rightful owner after proper verification. However, if the arms are
linked to criminal activities or pose a public threat, courts may order
destruction or forfeiture to the State.
8.3 Any delay in processing these items may pose safety hazards;
therefore, courts should prioritize their disposal.
9. Electronic Devices and Digital Evidence
9.1 Seized electronic devices, including mobile phones, laptops, hard
drives, other storage devices, surveillance footage and other such
digital evidences, must be handled with care to prevent tampering.
Authorities should:
Create forensic copies or digital images of the data using
proper digital forensic tools so that the integrity of the digital
evidences is not lost, before returning the device.
A proper chain of custody must be maintained on record to
ensure authenticity.
9.2 If the device is not crucial to the case, it should be released to the
owner without unnecessary delay. However, if it at all is a key piece
of evidence and authenticity of the digital evidence can be challenged
at a later stage then strict storage protocols must be followed for
storing the evidence.
10. Disposal of Miscellaneous Seized Property
10.1 Items that do not fall under specific categories should be assessed
based on their legal relevance and economic value.
10.2 If an item is no longer required for investigation or trial, it should
be:
Returned to its rightful owner, if identifiable.
Auctioned or disposed of, if no claimant comes forward within
a reasonable time.
10.3 Courts should introduce a time-bound review mechanism to
prevent unnecessary accumulation of seized goods.
11. Role of the Courts and Investigating Authorities
11.1 Magistrates should take proactive measures to ensure that seized
property is not retained for an extended period without justification.
Court directives for the return or disposal of property should be issued
without undue delay.
11.2 Investigating officers must regularly report on seized property
and seek judicial orders for its appropriate handling.
11.3 A system of periodic review and compliance checks should be
established to prevent excessive backlog and mismanagement of
seized assets.
By implementing aforementioned structured guidelines, courts and
law enforcement agencies can ensure that seized property is managed in
a manner that is efficient, legally sound, and beneficial to both the justice
system and society at large.
The Registry of this Court is advised to transmit a copy of this
judgment to all District Courts, Special Courts, and other subordinate
courts. Additionally, copies may also be forwarded to the Director
General of Police, Odisha Police Headquarters, and all other law
enforcement agencies, including the State Vigilance Directorate, Excise
Department, Forest Department, and other investigating agencies, for the
purpose of guidance.
13. With the above observations and directions the CRLREV is
allowed, subject to compliance with the conditions as stipulated above.
(S.S. Mishra) Judge
The High Court of Orissa, Cuttack Dated the 10th of April, 2025/ Swarna
Designation: Senior Stenographer
Location: High Court of Orissa
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!