Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Board Sirohi vs Kailash Chandra
2025 Latest Caselaw 16392 Raj

Citation : 2025 Latest Caselaw 16392 Raj
Judgement Date : 8 December, 2025

[Cites 4, Cited by 0]

Rajasthan High Court - Jodhpur

Municipal Board Sirohi vs Kailash Chandra on 8 December, 2025

Author: Farjand Ali
Bench: Farjand Ali
[2025:RJ-JD:52612]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Criminal Appeal No. 646/1997

Municipal Board Sirohi, Sirohi through its Executive Officer,
Municipal Board, Sirohi
                                                                      ----Appellant
                                       Versus
Shri Kailash Chandra S/o Shri Jasraj Kansara, C/o Sanwalia
Bartan Bhandar, Outside Sarjawav Gate, Sirohi (Rajasthan)
                                                                    ----Respondent



For Appellant(s)             :     None present for the appellant
                                   Municipal Board
                                   Mr. Rajesh Bhati, AGA
For Respondent(s)            :     Mr. Vikram Sharma, Amicus Curiae



                HON'BLE MR. JUSTICE FARJAND ALI

Judgment

Judgment reserved on : 03/12/2025

Judgment pronounced on : 08/12/2025

1. The instant criminal appeal under Section 378 of the Cr.P.C.

has been filed by the Municipal Board, Sirohi challenging the

judgment dated 29.01.1997 passed by the learned Chief Judicial

Magistrate, Sirohi in Criminal Case No.159/1995, whereby the

respondent was acquitted of offences under Sections 132 and 265

of the Rajasthan Municipalities Act read with the Rajasthan

Municipalities (Octroi) Rules, 1962.

2. No one appeared for the appellant at the time of final

hearing. Since the case is old and relates to the year 1995, the

(Uploaded on 10/12/2025 at 04:00:22 PM)

[2025:RJ-JD:52612] (2 of 6) [CRLA-646/1997]

Court has decided to dispose of the appeal on the basis of the

material on record and the grounds raised in the appeal. Learned

Public Prosecutor has been directed to save the interest of the

appellant. He has perused the file and addressed the court.

3. Mr. Vikram Sharma, Advocate, was appointed as Amicus

Curiae to assist the Court on behalf of the respondent under the

Free Legal Aid Scheme of the Rajasthan State Legal Services

Authority. His fee shall be paid by the RSLSA as per rules.

4. Facts relevant for adjudication of the appeal are that on

29.03.1995 the Municipal Inspector, Moolaram Lohiya, saw a

handcart near Rajmata Dharamshala inside Sirohi town. The cart

was being pushed by Bhairaram, an employee of the respondent,

and contained eight sets of aluminium utensils. On being asked,

Bhairaram allegedly failed to produce any octroi receipt. The

Inspector seized the goods and brought them to the Municipal

office. On 30.03.1995, a notice was issued to the respondent

demanding octroi of Rs. 270/- and penalty of Rs. 2,700/-. The

respondent replied that the octroi had already been paid earlier

and that the utensils were being taken from his residence to his

shop after repairs because they had dents from earlier

transportation.

(Uploaded on 10/12/2025 at 04:00:22 PM)

[2025:RJ-JD:52612] (3 of 6) [CRLA-646/1997]

5. The prosecution examined four witnesses and produced the

seizure memo, the notice and related papers. The defence

examined Bhairaram and produced several documents including

bills, transport receipts and octroi receipts (Ex.D/6 to Ex.D/12) to

show that the goods had already entered Sirohi earlier and octroi

was paid.

6. The trial Court found that the goods were not seized at the

octroi barrier but inside the town. It was noticed that the

independent witnesses, Shakoor Rehman and Than Singh, named

in the seizure memo were not examined. It was also found that

the seizure memo showed signs of interpolation and overwriting.

The Court accepted the defence receipts as reliable and held that

the prosecution had not shown that the utensils belonged to a

fresh consignment on which octroi was unpaid. Relying on the

judgment of the Supreme Court in Puri Municipal Corporation

v. Indian Tobacco Co. Ltd. [AIR 1996 SC 534], the trial Court

held that a person cannot be presumed to be an evader of octroi

merely because he is found in possession of goods inside the

town. On this basis, the respondent was acquitted.

7. In the appeal, the Municipal Board has argued that the trial

Court committed errors of law and fact. It has been argued that

the learned Magistrate wrongly relied on the Puri Municipal

Corporation judgment without properly understanding its facts.

According to the appellant, the present case was different because

(Uploaded on 10/12/2025 at 04:00:22 PM)

[2025:RJ-JD:52612] (4 of 6) [CRLA-646/1997]

the respondent's goods were actually stopped and found without

receipts. The appellant has also argued that the respondent gave

inconsistent explanations. At first, he said that octroi had been

paid on 19.03.1995, but later through his lawyer he relied on

three different dates. The appellant further submits that the trial

Court failed to compare the respondent's reply to the notice with

the earlier documents, which would have shown contradictions. It

is also argued that the trial Court ignored the statement of P.W.3

Raghunath Singh who was shown as a witness to the seizure.

According to the appellant, the trial Court was wrong in doubting

the seizure memo.

8. On the other hand, learned Amicus Curiae supported the

judgment. He submitted that octroi is an entry tax and the goods

must be intercepted at the entry point to presume evasion. He

further submitted that the defence documents clearly showed

prior payment of octroi and that the prosecution did not rebut

them. He also pointed out the non-examination of independent

witnesses and the suspicious corrections in the seizure memo.

9. After considering the entire record and the rival submissions,

this Court finds no reason to interfere with the acquittal. It is

admitted that the goods were not intercepted at the octroi post

but inside the city. As held by the Supreme Court in Puri Municipal

Corporation, octroi liability arises when goods are brought into the

town without paying entry tax, and a presumption of evasion can

(Uploaded on 10/12/2025 at 04:00:22 PM)

[2025:RJ-JD:52612] (5 of 6) [CRLA-646/1997]

arise only when the interception is at the point of entry. The trial

Court has correctly applied this principle.

10. The prosecution also failed to produce the independent

witnesses Shakoor Rehman and Than Singh, whose names were

mentioned in the seizure memo. The memo itself shows clear

signs of overwriting and addition of names. These defects weaken

the prosecution case. The respondent produced receipts and bills

(Ex.D/6 to Ex.D/12) showing that the aluminium utensils had been

brought into Sirohi earlier in mixed consignments and that octroi

had been paid. The prosecution did not produce any evidence to

show that the seized utensils belonged to a new consignment. The

explanation given by the respondent's employee was reasonable

and remained unchallenged.

11. The alleged inconsistencies in the respondent's stand

regarding the dates of the receipts do not by themselves establish

evasion of octroi, particularly when the basic requirement of

proving interception at the entry point is not satisfied and when

the prosecution case itself suffers from serious gaps.

12. The principles governing an appeal against acquittal are well

settled. Unless the findings of the trial Court are perverse, illegal,

or against the evidence, the appellate Court should not interfere.

(Uploaded on 10/12/2025 at 04:00:22 PM)

[2025:RJ-JD:52612] (6 of 6) [CRLA-646/1997]

The view taken by the trial Court is a reasonable and possible view

on the evidence. Therefore, no interference is justified.

13. For these reasons, the appeal is dismissed. The judgment

dated 29.01.1997 passed by the learned Chief Judicial Magistrate,

Sirohi is affirmed. The respondent shall get all consequential

benefits of acquittal. The Amicus Curiae shall be paid his fee by

the Rajasthan State Legal Services Authority as per rules.

(FARJAND ALI),J 19-Pramod/-

(Uploaded on 10/12/2025 at 04:00:22 PM)

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter