Citation : 2023 Latest Caselaw 784 Raj
Judgement Date : 20 January, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Revision Petition No. 1575/2022
Mani Ram S/o Shri Sukhram Bishnoi, Aged About 28 Years, R/o Bhihadiya Mahadev Nagar, Lohawat Police Station, District Jodhpur, Through Attorney Holder Of Rakesh Son Of Shri Sukhram Bishnoi, Aged About 19 Years, R/o Bhihadiya Mahadev Nagar, Lohawat Police Station, District Jodhpur.
----Petitioner
Versus
State Of Rajasthan, Through Pp
----Respondent
For Petitioner(s) : Mr. B. Ray Bishnoi
Mr. Manohar Singh
For Respondent(s) : Mr. Gaurav Singh, PP
HON'BLE MR. JUSTICE MADAN GOPAL VYAS
Order
20/01/2023
The petitioner has preferred this criminal revision petition
under Section 397/401 Cr.P.C against the order dated 10.11.2022
passed by learned Addl. Sessions Judge, Gulabpura, District
Bhilwara in Misc. Application No.264/2022 in Sessions Case No.
06/2022 pertaining to FIR No. 90/2021 registered at Police Station
Gulabpura, District Bhilwara for the offences under Sections 8/15,
and 8/25 of the N.D.P.S. Act, whereby the prayer to release the
seized Truck bearing No.RJ-07-GA-7785 (hereinafter referred to as
vehicle in question) on supurdaginama in favour of the petitioner,
has been rejected.
As per prosecution story, 2400 kgs poppy straw without
having any license or permit was recovered from the said vehicle
(2 of 4) [CRLR-1575/2022]
in question. After investigation, the police found that petitioner
was owner of the said vehicle.
The trial court has rejected the application filed under
Section 451 Cr.P.C. by the petitioner seeking interim custody of
the vehicle in question on the ground of severity of offence and on
the ground that narcotic substance was recovered from the
possession of the petitioner.
Heard learned counsel for the parties and perused the
material available on record as well the order impugned.
Learned counsel for the petitioner while praying for interim
custody of the vehicle in question submits that the petitioner is
registered owner of the said vehicle, and therefore, he is entitled
to obtain custody of the vehicle. The learned counsel for the
petitioner has relied upon the judgment rendered in the case of
Sunderbhai Ambalal Desai vs. State of Gujarat, reported in
(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.
Per contra, learned Public Prosecutor while supporting the
order impugned passed by the trial court, prays for rejection of
the present revision petition.
Having heard the rival submissions and on perusal of the
record, in the considered opinion of this Court, the interim custody
of the vehicle alleged to be used in committing the offence of
NDPS Act cannot be denied on the ground of severity of offence. It
is also settled legal proposition of law that interim custody of the
vehicle cannot be denied on the ground that it is liable to be
(3 of 4) [CRLR-1575/2022]
confiscated, in case the offence is proved against the accused. As
per prosecution story, the petitioner is the registered owner of the
said vehicle.
Keeping in mind the judgment of the Hon'ble Apex Court
in the case of Sunderbhai Ambalal Desai vs. State of Gujarat
(supra), there is no reason to deny interim custody of the vehicle
to the owner or person entitled to get possession of the vehicle. If
the vehicle is allowed to be kept in the police station for an
indefinite period, then the value of the vehicle shall be diminished
substantially and it may not remain in usable condition. In the
above circumstances, the prayer of the petitioner deserves to be
allowed.
Consequently, the revision petition is allowed. The impugned
order dated 10.11.2022 passed by learned trial court is set aside
and Truck bearing registration No. RJ-07-GA-7785 is ordered to be
released on 'supurdagi' in favour of the petitioner till completion of
the trial on the following conditions:-
(a) the petitioner shall furnish a personal bond in the sum of Rs.10,00,000/- with two sureties of Rs. 5,00,000/- each to the satisfaction of the trial court undertaking to produce the vehicle aforesaid in the Court as and when required to do so.
(b) the petitioner shall get the vehicle aforesaid photographed showing the registration number as well as the chassis number. Such photograph shall be taken in the presence of the Investigating Officer, to be kept on the file of the case.
(c) the personal bond of the petitioner and bonds of sureties shall carry the photographs of the petitioner and his sureties and the bond of sureties shall further carry the photographs of persons identifying them before the Court, which is with full residential particulars of the sureties and the persons identifying them.
(4 of 4) [CRLR-1575/2022]
(d) the petitioner shall undertake not to transfer the ownership of the vehicle aforesaid and not to lease it to anyone and not to make or allow any changes in it to be made so as to make unidentifiable.
(e) the petitioner will not allow the vehicle aforesaid to be used for any antisocial activities including for the purpose of carrying narcotics which may constitute offence under the N.D.P.S. Act.
(f) before releasing the vehicle the trial court shall verify the original documents of the vehicle.
(MADAN GOPAL VYAS),J 22-nidhi/-
Powered by TCPDF (www.tcpdf.org)
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!