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

Anil Sah vs The State Of Bihar
2025 Latest Caselaw 1248 Patna

Citation : 2025 Latest Caselaw 1248 Patna
Judgement Date : 20 January, 2025

Patna High Court

Anil Sah vs The State Of Bihar on 20 January, 2025

Author: Jitendra Kumar
Bench: Jitendra Kumar
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CRIMINAL MISCELLANEOUS No.34709 of 2016
      Arising Out of PS. Case No.-66 Year-2009 Thana- SAHODARA District- West Champaran
     ======================================================
1.    Anil Sah Son of Late Lagan Sah, resident of Village- Turkauliya, Police
      Station- Matiyaria, District- West Champaran.
2.   Bijay Prasad son of Shivji Sah, resident of Village- Bhelwa, Police Station-
     Gaunaha, District- West Champaran.
3.   Guddu Sahani Son of Sitaram Sahni, resident of Village- Bhelwa, Police
     Station- Gaunaha, District- West Champaran.
4.   Madan Sah Son of Hiraman Sah, resident of Village- Barwa, Police Station-
     Sahodra, District- West Champaran.
5.   Hal Babu Son of Mumtaz Ahmad, resident of Village- Maheshpur, Police
     Station- Sikarpur, District- West Champaran.
6.   Rajiv Kumar Yadav son of Ramesh Yadav, resident of Village Paraun, Police
     Station- Sahodra, District- West Champararn.
7.   Raju Prasad Chaurasiya, son of Rajendra Bhagat, resident of Village- D.K
     Sikarpur, Police Station- Sikarpur, District- West Champaran.
8.   Vaidya Nath Sah son of Late Nathuni Sah Resident of Village- Dhanauji
     Balua, Police Station- Sahodra, District- West Champaran.
9.   Shankar Sah Son of Dukhi Sah, resident of Belbagicha, Police Station-
     Sikarpur, District- West Champaran.
10. Dharmendra Sah @ Dharmnath Sah Son of Nathuni Sah, resident of Village-
    Balua Dhanauji, Police Station- Sahodra, District- West Champaran.
11. Nandlal Sah Son of Nagina Sah, resident of Village- Lachhnauta, Police
    Station- Gaunaha, District- West Champaran.
12. Khublal Sah @ Rabbu Lal Sah, Son of Nagina Sah, resident of Village-
    Lachhnauta, Police Station- Gaunaha, District- West Champaran.
13. Munna Sah son of Khublal Sah, resident of Village- Lachhnauta, Police
    Station- Gaunaha, District- West Champaran.
14. Shivji Prasad son of Ram Prasad Sah, Resident of Village- Belwa, Police
    Station- Gaunaha, District- West Champaran.
15. Umesh Sharma Son of Madan Thakur, resident of Village- Majhariya, Police
    Station- Gaunaha, District- West Champaran.
16. Sainullah Mian son of Mohan Mian, resident of Village- Dewar, Police
    Station- Sahodra, District- West Champaran.
17. Dhrup Bihari Mahto @ Dhrup Mahto son of Late Chokat Mahto, resident of
    Village- Bethaniya, Police Station- Sahodra, Post -Jamuniya, District- West
    Champaran.
18. Om Prakash Chaurasiya, son of Late Sadari Bhagat, resident of Mohalla
    Masjid Road, Narkatiyaganj, Ward NO. 15, Police Station- Narkatiyaganj,
 Patna High Court CR. MISC. No.34709 of 2016 dt.20-01-2025
                                            2/7




        District- West Champaran.
  19. Rajan Kumar Son of Bhutkun Mahto, resident of Village- Majhauliya Babu
      Colony, Police Station- Majhauliya, District- West Champaran.

                                                                       ... ... Petitioners
                                              Versus
       The State Of Bihar

                                                ... ... Opposite Party
       ======================================================
       Appearance :
       For the Petitioner/s     :        Mr. Anil Kumar, Advocate
       For the State            :        Mr. Chandra Sen Prasad Singh, APP
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE JITENDRA KUMAR
                         ORAL JUDGMENT

Date : 20-01-2025

The present petition, under Section 482 Cr.PC, has

been preferred by the petitioners for quashing and setting aside

the impugned order dated 02.05.2013, passed by learned C.J.M.,

West Champaran at Bettiah in Sahodra P.S. Case No. 66 of 2009

(G.R. No. 2715 of 2009), whereby learned C.J.M. has taken

cognizance against the petitioners of the offence punishable

under Sections 379 and 120B read with Section 34 of the Indian

Penal Code and Sections 33 and 41 of the Indian Forest Act and

Sections 4(1) and 40(10) of Bihar Minor Mineral Concession

Rules, 1972.

2. The prosecution case as per the FIR is that Mining

Inspector, District Mining office, West Champaran at Bettiah

seized 20 vehicles loaded with soil and stone and the same were

handed over to the Police Station along with written report for Patna High Court CR. MISC. No.34709 of 2016 dt.20-01-2025

lodging the FIR. The vehicles belong to the petitioners and

released to them by the confiscation authorities under the Forest

Act.

3. After investigation, charge-sheet was submitted

against the accused persons and thereafter, cognizance was

taken against the petitioners by learned C.J.M. by the impugned

order.

4. I heard learned counsel for the petitioners and

learned APP for the State.

5. Learned counsel for the petitioners submits that the

petitioners are innocent and have falsely been implicated in this

case. He further submits that the alleged vehicles were not

found to be transporting any mineral. They were standing in

front of the houses of their owners. He further submits that all

the vehicles have been also got released by Confiscating

Authority in favour of the petitioners, finding no commission of

the offence under the Indian Forest Act. He further submits that

the falsity of the case emerges from the fact that some of the

vehicles shown to be loaded with minor minerals were not

attached with engines. As such, there is no question of

transporting alleged minor minerals. He further submits that as a

matter of fact, all the vehicles were standing in front of the Patna High Court CR. MISC. No.34709 of 2016 dt.20-01-2025

houses of the petitioners and no offence has been committed by

them. He further claims that in fact, there was nothing loaded in

the alleged vehicles. He further submits that under the Bihar

Minor Mineral Concession Rules, 1972, prosecution can be

initiated only by lodging complaint by the competent authority.

Hence, FIR is not maintainable and liable to be quashed.

6. However, learned APP for the State defends the

impugned order submitting that there is no illegality or infirmity

in it and the present petition is liable to be dismissed. He further

submits that as per the uncontroverted allegation made in the

FIR, the offences as taken cognizance of by the impugned order,

are clearly made out. He further submits that the prosecution

can be initiated under IPC and Indian Forest Act even by

lodging FIR or even under the Bihar Minor Mineral Concession

Rules, 1972. The proceeding cannot be quashed only on account

of FIR to have been filed by the competent authority.

7. I considered the submissions advanced by both the

parties and perused the materials on record.

8. I find that, the allegedly seized soil and stone come

under the definition of minor minerals. Hence, the alleged acts

of the accused persons are to be governed by Bihar Minor

Mineral Concession Rules, 1972. Rule 4 prohibits mining Patna High Court CR. MISC. No.34709 of 2016 dt.20-01-2025

operation without permit or mining lease, whereas Rule 40

provides for penalty for unauthorized extraction and removal of

minor minerals. Rule 41 provides that no Court can take

cognizance of any offence under the Rules except upon a

complaint made in writing by the competent officer or Deputy

Director of Mines or Additional Director of Mines or Director of

Mines or any other officer empowered by the Government.

9. In the alleged facts and circumstances, I find that

there is no allegation of illegal mining by the petitioners, nor

were they found to be transporting the alleged minor minerals. It

also appears that all the vehicles were in standing position

loaded with alleged minor minerals. As such, no offence is made

out under the Bihar Minor Mineral Concession Rules, 1972.

10. However, as per the uncontroverted allegation of

the prosecution, they have been found in possession of minor

minerals without any documents in support of such illegal

possession. But there is no allegation of theft of these minerals

by the petitioners. In such situation, the seized minor minerals

may be treated as stolen property. Hence, offence punishable

under Section 414 IPC is made out against the petitioners.

11. Moreover, in view of Section 41 of the Bihar

Minor Mineral Concession Rules, 1972, prosecution for any Patna High Court CR. MISC. No.34709 of 2016 dt.20-01-2025

offence under the Rules can be initiated only by filing complaint

by the competent authority. Hence, any cognizance of offence

punishable under the Bihar Minor Mineral Concession Rules,

1972 is not sustainable in the eye of law. However, as per the

uncontroverted alleged facts and circumstances, Section 414 of

IPC is attracted against the petitioners.

12. As far as application of Sections 33 and 41 of the

Indian Forest Act is concerned, as per the facts and

circumstances, the petitioners were not found quarrying any

stone or soil from the forest area. The Confiscating Authority,

under the Forest Act, has clearly held that no offence has been

committed by them in the forest area and hence, he has released

the vehicles in question in favour of the petitioners. Hence, no

penal provisions of the Forest Act are attracted as per the

alleged facts and circumstances of the case.

13. Considering the aforesaid facts and circumstances,

I find that prima facie case is made out only under Section 414

IPC against the petitioners for which prosecution may be

initiated by lodging FIR.

14. The plea of learned counsel for the petitioners that

the vehicles were not loaded with any minerals whatsoever,

cannot be considered at this stage.

Patna High Court CR. MISC. No.34709 of 2016 dt.20-01-2025

15. Accordingly, the present petition is partly allowed,

modifying the impugned order to the effect that prima facie

offence only under Section 414 of IPC is made out against the

petitioners.

16. The petitioners are at liberty to raise their plea of

defence during trial.

(Jitendra Kumar, J.) shoaib/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          22.01.2025.
Transmission Date       22.01.2025.
 

 
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