Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N. Laxman vs State Of Odisha Opp. Party
2025 Latest Caselaw 1972 Ori

Citation : 2025 Latest Caselaw 1972 Ori
Judgement Date : 1 August, 2025

Orissa High Court

N. Laxman vs State Of Odisha Opp. Party on 1 August, 2025

Author: A.K. Mohapatra
Bench: A.K.Mohapatra
        IN THE HIGH COURT OF ORISSA AT CUTTACK

                      CRLMC No.4930 of 2024

An application under Section 482 of the Cr.P.C. read with Section 528 of

the B.N.S.S., 2023.

   N. Laxman                                               Petitioner
                                              Mr.M.K. Mohapatro, Adv.
                                   -versus-
   State of Odisha                                        Opp. Party
                                                  Ms.B.K. Sahu, A.G.A.

                       CRLMC No.4931 of 2024
   P. Srinivas Rao                                         Petitioner
                                              Mr.M.K. Mohapatro, Adv.
                                   -versus-
   State of Odisha                                        Opp. Party
                                                  Ms.B.K. Sahu, A.G.A.


                       CRLMC No.4932 of 2024
   B. Ramesh Naik                                          Petitioner
                                              Mr.M.K. Mohapatro, Adv.
                                   -versus-
   State of Odisha                                        Opp. Party
                                                  Ms.B.K. Sahu, A.G.A.


                       CRLMC No.4933 of 2024
   Gopi Naidu                                              Petitioner
                                              Mr.M.K. Mohapatro, Adv.
                                   -versus-
   State of Odisha                                        Opp. Party
                                                  Ms.B.K. Sahu, A.G.A.


                               CORAM:
     THE HON'BLE MR. JUSTICE A.K.MOHAPATRA



                                                              Page 1 of 15
       Date of Hearing : 01.08.2025 | Date of Judgment : 01.08.2025

A.K. Mohapatra, J. :

1. All these applications involving common question of law and

common impugned order are taken up together. For the sake convenience,

the facts pleaded in CRLMC No.4930 of 2024 is being discussed

hereinbelow to adjudicate the common issue involved in all of the above

CRLMC applications.

2. Heard learned counsel for the Petitioner as well as learned counsel

for the State. Perused the applications filed by the Petitioner under

Section 482 of the Cr.P.C. read with Section 528 of the B.N.S.S. as well

as the documents annexed to the applications.

3. By filing the present applications the Petitioner seeks to invoke the

inherent power of this Court to set aside order dated 19.01.2024 passed

by the learned Addl. Sessions Judge, Kantabanji thereby confirming the

order dated 19.10.2023 passed by the learned J.M.F.C., Kantabanji

rejecting the Petitioner's application under Section 457 of Cr.P.C. for

release of the cash seized from the possession of the present Petitioner. It

has also been prayed for a direction to the learned trial court to release the

amount proportionately among the four persons from whose possession

such amount has been recovered.

4. The factual background of the present case as culled out from the

First Information Report, under Annexure-1 to the CRLMC, is that on

15.09.2022, the S.I. of Kantabanji P.S. while performing patrolling duty,

received credible information to the effect that gambling activities were

going-on in the locality, particularly, in a hotel in the name and style of

Annapurna Lodge. Since the time was an odd hour, it was not possible on

the part of the S.I. to obtain arrest warrant from his authority to enter

inside the hotel where gambling activities were going on. Since, there

was a possibility of the accused persons escaping from the crime scene,

the S.I. of police, without wasting any time arranging local witnesses,

entered into the hotel premises. Upon entering into the hotel, the

informant-S.I. found that gambling activities were going on and the

accused persons were playing cards wherein a huge sum of money was

involved in betting. Accordingly, the informant informed the I.I.C. of the

Kantabanji P.S. over phone, who in turn permitted the informant to carry

on the operation. Accordingly, seven persons, who were involved in the

alleged crime of gambling activity, were apprehended from the spot. The

present Petitioner is one of such persons who was arrested from the spot.

Accordingly, an F.I.R. was registered and as per the seizure list a total

amount of Rs.58,52,250/- (Rupees Fifty-Eight Lakh Fifty-Two Thousand

Two Hundred Fifty) was seized from the spot of occurrence with 4

packets of playing cards. On personal search of the accused persons,

some money and mobile phones was also recovered. It has also been

alleged that since the accused persons could not account for the money

that was lying at the spot of occurrence, the same was seized in presence

of the witnesses. Accordingly, the Petitioner and others were charged

with the commission of offence punishable under Section 3 of the Orissa

Prevention of Gambling (OPG) Act, 1955 (hereinafter "OPG Act").

5. After the F.I.R. was registered, investigation was commenced.

Further, a G.R. case bearing G.R. Case No.376 of 2022 was registered

arising out of Kantabanji P.S. Case No.215 of 2022. In the abovenoted

G.R. case, the Petitioner along with three others filed separate

applications under Section 457 of the Cr.P.C. So far as the Petitioner is

concerned, CMC No.35 of 2023 was filed by the Petitioner before the

learned JMFC, Kantabanji. In the aforesaid application, the Petitioner has

stated that he is owner of 'SSB Bricks' having brick kiln in Telengana

and a valid labour license. It has also been stated that the Petitioner had

been to the Kantabanji area in search of labourers to hire for his brick

kiln. The money, that was seized, was kept by the Petitioner for the

purpose of distribution of wages to the labourers he had contracted.

Claiming ownership of a part of the money that has been seized, the

Petitioner prayed before the learned trial court to release a total amount of

Rs.15,00,000/- in his favour which has been seized by the I.O. during the

aforesaid raid at the Arnapurna Lodge.

6. The abovenoted application filed by the Petitioner was heard and

disposed of initially by the learned JMFC, Kantabanji vide his order dated

19.10.2023 and the prayer of the Petitioner was partly allowed and the

learned trial court released the seized mobile phone. However, the prayer

for release of the cash that was seized was rejected in a mechanically

manner without assigning any justifiable reason.

7. Being aggrieved by the aforesaid order of rejection dated

19.10.2023, the Petitioner preferred a Revision before the learned Addl.

Sessions Judge, Kantabanji, which was registered as Criminal Revision

No.05 of 2023. The learned Revisional Court after hearing the counsels

from both sides disposed of the revision petition vide order dated

19.01.2024 under Annexure-4 to the present application. Being aggrieved

by such rejection of the prayer of the Petitioner for release of the seized

cash in his favour, the Petitioner has approached this Court by filing the

present application under Section 482 of the Cr.P.C.

8. Learned counsel for the Petitioner at the outset contended that

although the occurrence allegedly took place on 15.09.2022 and the F.I.R.

was registered on 16.09.2022, however, the investigation is still going-on

and the final charge sheet has not yet been filed. He further contended

that the learned court below has committed a serious illegally in allowing

the application partly thereby releasing the mobile phones of the accused

persons whereas the cash seized was not released in favour of the

Petitioner on a technical ground that the claim of the Petitioner is more

than the amount that has shown to have been seized in the seizure list. He

further submitted that regarding the money that was seized during the

aforesaid transaction, there is no doubt that the same belongs to the

Petitioner and other three persons who had approached the learned trial

court by filing application under Section 457 of the Cr.P.C. With regard

to discrepancy between the amount claim by the Petitioner and the

amount that has been shown to have been seized in the seizure list, the

learned counsel for the Petitioner contended that the actual amount of

cash that was seized has not been reflected in the seizure list. He further

contended that on the basis of the allegation made by the accused

persons, some departmental actions have been taken against the officer

who was initially the I.O. in this case.

9. In course of his argument, learned counsel for the petitioner

referred to the order passed by the learned JMFC, Kantabanji on

19.10.2023 at Annexure-3 to the application and contended that the

application of the Petitioner has been rejected in a mechanical manner

and without providing any justifiable reason thereof. He further

contended that since the money has been recovered from the accused

persons including the present Petitioner, there is no dispute that the

money belongs to the present Petitioner and three others and that they

have also established the fact that the money belongs to them and that

they were carrying the amount for payment of wages to the workers

whom they had hired for the purpose of their brick kiln. He further

contended that the learned JMFC, Kantabanji has committed an illegality

by arriving at a conclusion that since no individual seizure has been made

from the accused persons, no order can be passed to release the cash

amount in favour of any of the accused persons as it is difficult to

determine how much money was recovered from which of the accused

persons. It was also contended that although an objection was made on

behalf of the Petitioner, however, the same was termed as vague and

baseless. Therefore, it was contended that the learned trial court has

committed an illegality in rejecting such application by the Petitioner.

10. So far as the Revisional Court is concerned, it is stated by learned

counsel for the Petitioner that the learned Revisional Court has

erroneously rejected the application of the Petitioner vide order dated

19.01.2024 at Annexure-4 to the application. Referring to the Revisional

Court's order, learned counsel for the Petitioner further submitted that the

learned Revisional Court has not taken note of the judgments relied upon

by the Petitioner at the time of hearing of the revision petition. In course

of his argument, learned counsel for the Petitioner referred to the

judgment of the Gujarat High Court, in the case of Dipak Kumar

Trilokchand Agrawal Vrs. State of Gujarat decided in Criminal

Application No.3456 of 2020 vide judgment dated 19th August, 2020. In

the said judgment, where in a case of gambling, during the stage of

investigation, some cash was seized from the pocket of the Petitioner, the

Hon'ble Gujarat High Court was pleased to observe that no useful

purpose would be served in retaining the cash seized from the Petitioner.

Accordingly, order was passed for interim custody of such cash in favour

of the accused-petitioner.

11. Referring to the order of this Court in Satrughna @ Satrughan

Prasad Gupta Vs. State of Odisha in CRLMC No.1531 of 2021 passed

on 26.10.2022. A Bench of this Court took a view that when there is no

possibility of the early disposal of the case, there is no point in not

releasing the cash seized in favour of the Petitioner, indefinitely.

Accordingly, a Coordinate Bench of this Court, taking note of the fact

that the investigation has been concluded and charge sheet has been filed

and the fact that the cash is lying idle, directed for the release of the

amount in favour of the Petitioner, as an interim measure, subject to the

Petitioner furnishing security and other conditions to be fixed by the

learned court below.

12. Learned counsel for the Petitioner also referred to the case in

Muktaben M. Mashru Vs. State of NCT of Delhi in Criminal Misc.

Case No.4206 of 2018 and Criminal Misc. Application No.30311 of

2018 decided by the Hon'ble Delhi High Court as well as the judgment of

the Hon'ble Madras High Court in the case of Smt. T. Subbulakshmi and

T. Yamini Vrs. The Commissioner of Police, Criminal O.P. No.13104

and 10105 of 2013. Referring to aforesaid judgment, learned counsel for

the Petitioner contended that the requirement of Section 102 of the

Cr.P.C. is to be mandatorily complied with and non-compliance of such

provision renders the entire activity illegal and perverse. He further

contended that there is no bar in law in releasing the seized cash in favour

of the Petitioner in view of the fact that the same belongs to the Petitioner

and the other accused persons who had approached the learned trial court

by filing an application under Section 457 of the Cr.P.C. for release of

such amount in their favour.

13. Although the prayer of the Petitioner before the Revisional Court

was objected to by the learned Additional Public Prosecution. However,

the contentions raised by the Petitioner before the Revisional Court have

not been considered in its proper prospective and the same have not been

examined in light of the provisions contained in the Code of Criminal

Procedure. He further contended that when the amount has not been

seized individually from the Petitioners, or at least the same has not been

reflected as such in the seizure list, such conduct of the raiding party does

not disentitle to the Petitioner and three others from their claim of

ownership over the property which has been seized during such raid.

Learned Revisional Court has taken note of the fact that the I.O. had

submitted an intimation to the learned trial court with regard to the fact

that the investigation is still open and the cash amount is required for the

purpose of on-going investigation. It further appears that the I.O. has

remained present in the learned trial court to register the case under

Section 420 and 120-B of the IPC read with Section 25 of I.S.M.W. Act

along with section 3 of O.P.G. Act. Additionally, while rejecting the

prayer of the Petitioner the learned trial court has taken a ground that the

seized cash amount is lesser than the cash claimed by the accused persons

including the present Petitioner in toto. In the aforesaid background,

learned trial court rejected the application of the Petitioner for release of

the seized cash in favour of the accused-petitioner.

14. Learned counsel for the State on the other hand contended that both

the courts below have not committed any illegality in passing the order

dated 19.10.2023 at Annexure-3 and the order dated 19.01.2024 at

Annexure-4. Learned counsel for the State further contended that the cash

which was seized during the raid, while criminal activities in the shape of

gambling was going on, could not have been released in favour of the

Petitioner including three others. She further submitted that the

investigation is still on and as is evident from the order passed by the

learned Revisional Court. Moreover, learned counsel for the State pointed

out that there exists a discrepancy with regard to the actual claim of the

accused persons including the Petitioner and the total amount that has

been indicated in the seizure list. In such eventuality, it would be

impossible to distribute the amount in the event the same is to be

returned. It was also contended that the accused persons, who were

arrested from the spot, have failed to account for the amount seized from

the spot. She further submitted that in the meantime the case has been

turned into one under Sections 420 and 120-B of the IPC read with

Section 25 of I.S.M.W. Act along with section 3 of O.P.G. Act. Thus,

learned counsel for the State contended that the learned trial court has not

committed an illegality in rejecting the application filed by the Petitioner

along with three other accused persons for interim release of the cash

seized during the raid. On such ground, it was submitted that the present

application being devoid of merit, is liable to be dismissed.

15. Having regard to the submissions made by learned counsels

appearing for the parties, on a careful examination of the allegations

made by the prosecution in the F.I.R., this Court observes that it is not

disputed that during raid some cash was seized by the raiding party. It is

also not disputed that the Petitioner along with other accused persons,

who were present at the time of raid, were arrested from the spot. Thus, it

cannot be denied that the money was not raided from the custody of the

accused persons. It is true that the investigation has not been concluded

and the same is still open. However, on a critical analysis of the conduct

of the Investigating Officer, this Court finds that although the case was

registered on 16.09.2022, despite expiry of several years, the

investigation has not been concluded as of now. The aforesaid conduct of

the I.O. reveals the manner in which the investigation is being carried out

in the present case. Moreover, it is not disputed that the accused persons

were traders who were arrested from the spot while they were involved in

the gambling activities, accepting the allegation made in the F.I.R. to be

true.

16. So far as the legal position is concerned, the same is very clear in

view of the judgments referred to hereinabove that the property which has

been seized has to be released in favour of the ostensible owners in view

of the provisions contained in Section 457 of the Cr.P.C. In the aforesaid

context, reference can be made to the judgment of the Division Bench of

this Court in Ashish Ranjan Mohanty v. State of Odisha reported in

2022 SCC OnLine Ori 520 and in the same judgment of the Hon'ble

Division Bench, this Court has laid down a guideline for interim release

of the article seized during investigation. No doubt there is some

discrepancy with regard to the amount claimed by the present Petitioner

along with other accused persons and the amount that has been seized as

shown in the seizure list. Then also there is nothing on record which

would reveal that the money does not belong to the present Petitioner

along with other accused persons. If the Petitioner along with other

accused persons are lawful owners of the seized money then as per law

the same is to be interimly released in favour of the Petitioner till

conclusion of the trial, in consonance of the provisions contained in

Section 457 of the Cr.P.C. Moreover, this Court, while considering the

present matter, is also conscious of the fact that the seized article being

cash there is always a risk of safe-keeping of the same either in police

custody or in the judicial custody. Thus, it would always be desirable to

release the said amount in favour of the ostensible owner thereof

interimly, by securing such amount unless the same is not required in

course of the investigation.

17. In view of the aforesaid analysis this Court is of the considered

view that the learned JMFC, Kantabanji as well as the learned Revisional

Court have not appreciated the facts of the case in its proper prospective

and have failed miserably to apply the provisions of law while

considering the application under Section 457 of the Cr.P.C. In view of

the aforesaid analysis, this Court is of the view that the impugned orders

passed by both the courts below are unsustainable in law. Accordingly,

the same are hereby quashed. Further, the matter is remanded back to the

learned J.M.F.C., Kantabanji to reconsider the application of the

Petitioner filed under Section 457 of the Cr.P.C. along with other similar

applications pending before him. It is further observed that in the event

the Petitioners succeed in establishing the title over the seized money

then the same be released in their favour interimly by securing the same

in accordance with law. With regard to the discrepancy in the claimed

amount as well as the amount that has been shown to have been seized in

the seizure list, it is entirely up to the learned trial court to take a decision

in the matter and in the event, the learned trial court decides to release the

money, the same shall be released proportionately in favour of the

accused-claimant. Accordingly, all the applications be taken up together

and be disposed of within a period of four weeks from the date of

communication of a copy of today's judgment.

18. With the aforesaid directions/ observations, all CRLMC

applications stand disposed of.

(A.K. Mohapatra) Judge

Orissa High Court, Cuttack The 01st August, 2025 / Anil/ Jr. Steno

Designation: Junior Stenographer Reason: Authentication Location: High Court of Orissa Date: 04-Aug-2025 16:56:04

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter