Citation : 2025 Latest Caselaw 4588 Raj
Judgement Date : 15 January, 2025
[2025:RJ-JD:2637]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Misc(Pet.) No. 1623/2024
Hanuman S/o Hemaram, Aged About 45 Years, R/o Rebariyo Ka
Bas, Sangariya, District Jodhpur.
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Department Of Mines And Geology Rajasthan, District
Udaipur
----Respondents
For Petitioner(s) : Ms. Shobha Prabhakar
For Respondent(s) : Mr. N.S. Chandawat, PP
HON'BLE MR. JUSTICE FARJAND ALI
Order
15/01/2025
1. A vehicle - Tata Tipper bearing No.RJ-19-GD-4196, stated to
be source of livelihood of the petitioner/owner, was allegedly
found stealthily quarried/mined sand. Allegation also is that
it was un-authorizedly quarried/mined without any valid
permission of sanction from the competent authority. The
said offending vehicle is sought to be released on Superdari
through instant petition. It was impounded pursuant to the
FIR No.268/2023 registered at Police Station Vivek Vihar,
District Jodhpur (Rural) for the offences under Sections 379
of IPC and 4/21 of MMDR Act.
2. Learned counsel for the parties are in agreement that the
controversy involved in the present case is squarely covered
by the judgment passed by the Coordinate Bench of this
[2025:RJ-JD:2637] (2 of 4) [CRLMP-1623/2024]
Court is similar circumstance in the case of Kishore Singh
Vs. State of Rajasthan: (2021) 0 Supreme (Raj.) 139.
The Coordinate Bench opined thus:-
"25. This Court, on a careful examination of the precedent laws in an intricate manner, finds that the precedent laws of Sunderbhai Ambalal Desai & Ors. Vs. State of Gujarat (supra) and Adhikshak Rashtriya Chambal Abhyaran Vs. Narottam Singh (supra), as laid down by the Hon'ble Supreme Court, shall govern the field, and thus, the vehicles seized under the mining law and the forest law, shall be released, upon charging the compensation/compounding fee or without charging the compensation/compounding fee, only and only, if the confiscation proceedings in regard thereto have not been initiated by the State authorities. It is to be noted that both mining and the forest laws have the provisions for confiscation proceedings.
26. It is also observed that until the confiscation proceedings are initiated, the Magistrate concerned shall have the power to release the vehicle(s) with or without condition of deposition of compensation/compounding fee, but the Magistrate concerned shall be required to impose a condition of furnishing of a bank guarantee, so as to secure the compensation/compounding fee, if required to be levied in future, after completion of the proceedings.
27. It is made clear that once the confiscation proceedings are initiated, the possession, delivery, disposal or distribution of the property cannot be made, in view of the law laid down in Adhikshak Rashtriya Chambal Abhyaran Vs. Narottam Singh (supra).
28. Thus, while parting with the present controversy, it is directed that all the police stations shall release the vehicles in question, may it be tractor, trolley, truck, dumper to the registered owners of the said vehicles, after confirming from the respective Department that there is no confiscation proceeding, under the mining or forest laws, going on in regard to the vehicles in question.
[2025:RJ-JD:2637] (3 of 4) [CRLMP-1623/2024]
29. To ensure that after undergoing the proceedings, the concerned parties i.e. registered owners of the vehicles in question shall be paying the requisite compensation/compounding fee, it is directed that the active bank guarantee, equivalent to the compensation/ compounding fee, shall be deposited by the registered owners before the trial court before release of the vehicles in question.
30. It is also directed that after such bank guarantee equivalent to the compensation/compounding fee is deposited before the trial court concerned, to which the concerned police station is attached, the trial court concerned shall be required to keep such bank guarantees intact, until the final conclusion of the proceedings; and until the final conclusion of such proceedings is done by the competent courts, the bank guarantee shall remain subject to it and the orders passed at the end of the proceedings by the concerned trial court shall govern disposal of the bank guarantee.
31. It is further made clear that the petitioners shall be required to furnish photographs of their respective vehicles, showing their numbers, colours etc. Furthermore, at the time of release of the vehicles in question, the petitioners shall give an undertaking before the concerned learned trial court alongwith bank guarantee, as directed, that they shall not use such vehicles for any illegal and unlawful purpose, and in case any second offence, by means of the vehicles, is made out, then the same shall not be released, on any condition, until the confiscation proceedings come to an end."
(emphasis supplied)
3. Accordingly, the present misc. petition is allowed in terms of
the order passed by a Coordinate Bench of this Court in the
case of Kishore Singh (supra).
4. The order has been passed based on the submissions made in
the petitions, the respondents would be free to examine the
veracity of the submissions made in the petitions and only in
[2025:RJ-JD:2637] (4 of 4) [CRLMP-1623/2024]
case the averments made therein are found to be correct, the
petitioner would be entitled to the relief sought.
(FARJAND ALI),J 75-divya/-
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!