Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gopal Singh vs State Of Rajasthan
2021 Latest Caselaw 9806 Raj

Citation : 2021 Latest Caselaw 9806 Raj
Judgement Date : 22 June, 2021

Rajasthan High Court - Jodhpur
Gopal Singh vs State Of Rajasthan on 22 June, 2021
Bench: Pushpendra Singh Judge)

(1 of 8)

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Revision Petition No. 289/2021

Gopal Singh S/o Kan Singh, Aged About 40 Years, B/c Rajpurohit, R/o Village Safed Aakda, Barmer Gadan, Barmer, Rajasthan.

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent Connected With S.B. Criminal Revision Petition No. 290/2021 Chandan Singh S/o Sata Ram, Aged About 40 Years, R/o Village Dhanne Ki Dhani, Tehsil Gudamalani, Barmer, Rajasthan.

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent S.B. Criminal Revision Petition No. 292/2021 Purkha Ram S/o Harlal Ram, Aged About 40 Years, B/c Jat, R/o Village Kawas, Tehsil Baytu, Barmer.

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent S.B. Criminal Revision Petition No. 294/2021 Keva Ram S/o Maga Ram, Aged About 50 Years, B/c Kalbi, R/o Village Dedawas Jagir, Tehsil Gudamalani, Barmer, Rajasthan Through Its Power Of Attorney Holder Mehara Ram S/o Mana Ram, Age 42 Years, B/c Jat, R/o Village Sarnu, Tehsil Barmer.

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent S.B. Criminal Revision Petition No. 296/2021 Bhaga Ram S/o Mohan Lal, Aged About 40 Years, R/o Village

(2 of 8)

Madawa, Tehsil Chotan, Barmer, Rajasthan.

----Petitioner Versus State Of Rajasthan, Through Pp

----Respondent

For Petitioner(s) : Ms. Prabha Choudhary & Mr. Siddharth Karwasra, on VC For Respondent(s) : Mr. Gaurav Singh, PP

HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI (VACATION JUDGE)

Order

22/06/2021

In the wake of second surge in the COVID-19 cases, the

Court is functioning virtually and abundant caution is being

maintained for the safety of all concerned.

In S.B. Criminal Revision Petition No. 289/2021

1. The petitioner has preferred this criminal misc. petition

praying that the order dated 01.03.2021 passed by learned

Special Judge, SC / ST (Prevention of Atrocities Act Cases),

Barmer in Sessions Case NO.337/2017 (103/17), be set aside,

whereby the said Court refused to release the vehicle Bolero

bearing registration No.RJ-04-GB-3299 to the petitioner. The said

vehicle was seized in connection with CR No.192/2017 registered

at P.S. Sadar, Barmer for the offence under Section 407, 420 &

120-B of IPC and Section 3/7 of Essential Commodities Act.

2. The learned counsel for the petitioner has stated at Bar

that no confiscation proceedings are pending qua the vehicle in

question and the same is case property. The learned counsel for

the petitioner has relied upon Sunderbhai Ambalal Desai vs.

(3 of 8)

State of Gujarat, (2002) 10 SCC 283, to contend that the

Supreme court has held that the vehicle should not be permitted

to remain parked in the police station as same shall gather rust

and shall not remain useful.

3. Learned counsel for the respondents is not in a position

to refute the above position.

4. Relying upon the judgment of the Supreme Court in the

case of Sunderbhai Ambalal Desai (supra), the present misc.

petition is allowed and the trial court is directed to release the

vehicle Bolero bearing registration No.RJ-04-GB-3299 on

supardaginama in favour of petitioner on usual conditions, which

the trial court deems fit, provided he furnishes a bank guarantee

of Rs.2,50,000/- with the trial court.

5. Needless to say, trial court shall make verification that

the petitioner is a registered owner of the vehicle.

In S.B. Criminal Revision Petition No. 290/2021:-

1. The petitioner has preferred this criminal misc. petition

praying that the order dated 01.03.2021 passed by learned

Special Judge, SC / ST (Prevention of Atrocities Act Cases),

Barmer in Sessions Case NO.337/2017 (103/17), be set aside,

whereby the said Court refused to release the vehicle Diesel

Tankers bearing registration No.RJ-04-GB-0722 to the petitioner.

The said vehicle was seized in connection with CR No.191/2017

registered at P.S. Sadar, Barmer for the offence under Section

(4 of 8)

407, 420 & 120-B of IPC and Section 3/7 of Essential Commodities

Act.

2. The learned counsel for the petitioner has stated at Bar

that no confiscation proceedings are pending qua the vehicle in

question and the same is case property. The learned counsel for

the petitioner has relied upon Sunderbhai Ambalal Desai vs.

State of Gujarat, (2002) 10 SCC 283, to contend that the

Supreme court has held that the vehicle should not be permitted

to remain parked in the police station as same shall gather rust

and shall not remain useful.

3. Learned counsel for the respondents is not in a position

to refute the above position.

4. Relying upon the judgment of the Supreme Court in the

case of Sunderbhai Ambalal Desai (supra), the present misc.

petition is allowed and the trial court is directed to release the

vehicle Diesel Tankers bearing registration No. RJ-04-GB-0722 on

supardaginama in favour of petitioner on usual conditions, which

the trial court deems fit, provided he furnishes a bank guarantee

of Rs.5,00,000/- with the trial court.

5. Needless to say, trial court shall make verification that

the petitioner is a registered owner of the vehicle.

In S.B. Criminal Revision Petition No. 292/2021

1. The petitioner has preferred this criminal misc. petition

praying that the order dated 01.03.2021 passed by learned

Special Judge, SC / ST (Prevention of Atrocities Act Cases),

(5 of 8)

Barmer in Sessions Case NO.337/2017 (103/17), be set aside,

whereby the said Court refused to release the vehicle Diesel

Tankers bearing registration No.RJ-04-GA-4929 to the petitioner.

The said vehicle was seized in connection with CR No.191/2017

registered at P.S. Sadar, Barmer for the offence under Section

407, 420 & 120-B of IPC and Section 3/7 of Essential Commodities

Act.

2. The learned counsel for the petitioner has stated at Bar

that no confiscation proceedings are pending qua the vehicle in

question and the same is case property. The learned counsel for

the petitioner has relied upon Sunderbhai Ambalal Desai vs.

State of Gujarat, (2002) 10 SCC 283, to contend that the

Supreme court has held that the vehicle should not be permitted

to remain parked in the police station as same shall gather rust

and shall not remain useful.

3. Learned counsel for the respondents is not in a position

to refute the above position.

4. Relying upon the judgment of the Supreme Court in the

case of Sunderbhai Ambalal Desai (supra), the present misc.

petition is allowed and the trial court is directed to release the

vehicle Diesel Tankers bearing registration No.RJ-04-GA-4929 on

supardaginama in favour of petitioner on usual conditions, which

the trial court deems fit, provided he furnishes a bank guarantee

of Rs.5,00,000/- with the trial court.

5. Needless to say, trial court shall make verification that

the petitioner is a registered owner of the vehicle.

(6 of 8)

In S.B. Criminal Revision Petition No. 294/2021:-

1. The petitioner has preferred this criminal misc. petition

praying that the order dated 26.02.2021 passed by learned

Special Court, SC / ST (Prevention of Atrocities Act Cases),

Barmer in Sessions Case NO.337/2017 (103/17), be set aside,

whereby the said Court refused to release the vehicle Diesel

Tankers bearing registration No.RJ-04-GB-0692 to the petitioner.

The said vehicle was seized in connection with CR No.191/2017

registered at P.S. Sadar, Barmer for the offence under Section

407, 420 & 120-B of IPC and Section 3/7 of Essential Commodities

Act.

2. The learned counsel for the petitioner has stated at Bar

that no confiscation proceedings are pending qua the vehicle in

question and the same is case property. The learned counsel for

the petitioner has relied upon Sunderbhai Ambalal Desai vs.

State of Gujarat, (2002) 10 SCC 283, to contend that the

Supreme court has held that the vehicle should not be permitted

to remain parked in the police station as same shall gather rust

and shall not remain useful.

3. Learned counsel for the respondents is not in a position

to refute the above position.

4. Relying upon the judgment of the Supreme Court in the

case of Sunderbhai Ambalal Desai (supra), the present misc.

petition is allowed and the trial court is directed to release the

vehicle Diesel Tankers bearing registration No.RJ-04-GB-0692 on

supardaginama in favour of petitioner on usual conditions, which

the trial court deems fit, provided he furnishes a bank guarantee

(7 of 8)

of Rs.5,00,000/- with the trial court.

5. Needless to say, trial court shall make verification that

the petitioner is a registered owner of the vehicle.

In S.B. Criminal Revision Petition No. 296/2021 :-

1. The petitioner has preferred this criminal misc. petition

praying that the order dated 01.03.2021 passed by learned

Special Court, SC/ST (Prevention of Atrocities Act Cases), Barmer

in Sessions Case NO.337/2017 (103/17), be set aside, whereby

the said Court refused to release the vehicle Swift Car bearing

registration No.RJ-04-CA-8080 to the petitioner. The said vehicle

was seized in connection with CR No.191/2017 registered at P.S.

Sadar, Barmer for the offence under Section 407, 420 & 120-B of

IPC and Section 3/7 of Essential Commodities Act.

2. The learned counsel for the petitioner has stated at Bar

that no confiscation proceedings are pending qua the vehicle in

question and the same is case property. The learned counsel for

the petitioner has relied upon Sunderbhai Ambalal Desai vs.

State of Gujarat, (2002) 10 SCC 283, to contend that the

Supreme court has held that the vehicle should not be permitted

to remain parked in the police station as same shall gather rust

and shall not remain useful.

3. Learned counsel for the respondents is not in a position

to refute the above position.

4. Relying upon the judgment of the Supreme Court in the

case of Sunderbhai Ambalal Desai (supra), the present misc.

(8 of 8)

petition is allowed and the trial court is directed to release the

vehicle Swift Car bearing registration No.RJ-04-CA-8080 on

supardaginama in favour of petitioner on usual conditions, which

the trial court deems fit, provided he furnishes a bank guarantee

of Rs.2,50,000/- with the trial court.

5. Needless to say, trial court shall make verification that

the petitioner is a registered owner of the vehicle.

(DR.PUSHPENDRA SINGH BHATI),VJ.

56-60/Sanjay/Jitender//-

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter