Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Keshab Sarkar vs The State Of Tripura Represented By The ...
2025 Latest Caselaw 795 Tri

Citation : 2025 Latest Caselaw 795 Tri
Judgement Date : 18 June, 2025

Tripura High Court

Sri Keshab Sarkar vs The State Of Tripura Represented By The ... on 18 June, 2025

                                 Page 1 of 4




                      HIGH COURT OF TRIPURA
                            AGARTALA
               IA No.1 of 2025 in Crl. Rev.P. No.31 of 2025
                        Crl. Rev.P. No.31 of 2025


Sri Keshab Sarkar, S/o Kajal Kanti Sarkar, resident of Subashnagar, P.O. &
P.S. - Jirania, District - West Tripura.
                                                        ......... Petitioner(s).
                                  VERSUS
The State of Tripura represented by the learned Public Prosecutor, High
Court of Tripura.
                                                 ......... Respondent(s).

For Petitioner(s) : Mr. Sayantan Talapatra, Advocate. For Respondent(s) : Mr. Raju Datta, Public Prosecutor, Mr. Rajib Saha, Addl. Public Prosecutor.

HON'BLE THE CHIEF JUSTICE MR. APARESH KUMAR SINGH

Order 18/06/2025

Heard Mr. Sayantan Talapatra, learned counsel, appearing for

the petitioner and Mr. Raju Datta, learned Public Prosecutor appearing for

the respondent-State on I.A. No.1 of 2025 seeking condonation of delay of

27 days in preferring the instant revision petition being aggrieved by the

impugned order dated 28.11.2024 passed in Criminal Revision No.03/2024

by the learned Additional Sessions Judge, Court No.4, West Tripura,

Agartala.

The uninsured vehicle of the petitioner met with an accident on

29.06.2023 causing bleeding injury to one Sri Priyotosh Bardhan on his

body. He was treated at IGM Hospital and AGMC & GBP Hospital.

Thereafter, an FIR was lodged on 02.07.2023 by the daughter of Sri

Priyotosh Bardhan. On 04.07.2023 the vehicle bearing No.TR-01-M-1523

was seized by the police and since then it is lying in police custody. On an

application by the petitioner, the learned Chief Judicial Magistrate, West

Tripura, Agartala, has directed release of the truck on certain conditions.

Being aggrieved with the stringent conditions, the petitioner approached the

learned Court of Additional Sessions Judge, West Tripura, Agartala in

Criminal Revision No.03/2024. The learned revisional Court taking into

note the judgment rendered by the Apex Court in the case of Jai Prakash

Versus National Insurance Company Limited and others reported in

(2010) 2 SCC 607 followed in the case of Usha Devi & another Versus

Pawan Kumar and others reported in 2018 SCC OnLine SC 3835 and also

the decision in the case of Sunderbhai Ambalal Desai Versus State of

Gujarat reported in (2002) 10 SCC 283 ordered interim release of the seized

truck to the registered owner on furnishing of a bond of Rs.10,00,000/- with

bank guarantee or fixed deposit receipt for the said amount as security. The

petitioner being still aggrieved, has preferred the instant revision petition

under Section 397 read with Section 401 of the Cr.P.C.

Mr. Sayantan Talapatra, learned counsel for the petitioner

submits that the petitioner has not been able to arrange for the security

amount of Rs.10,00,000/- either in the form of a bond with bank guarantee

or fixed deposit. The vehicle is lying in disuse for last two years. Learned

counsel for the petitioner submits that some time was consumed in obtaining

the certified copy of the order causing delay of 27 days. Therefore, the

petition for condonation of delay has also been filed bearing I.A. No.1/2025.

The delay may be condoned. This Court may reduce the security amount for

release of the vehicle after hearing the respondents. The petitioner is not in a

position to arrange for that amount since his truck is not in running

condition and earning business.

Mr. Raju Datta, learned Public Prosecutor, has opposed the

prayer. He submits that the learned Court has followed the ratio rendered by

the Apex Court in the case of Jai Prakash (supra) and the salutary

principles laid down in the case of Sunderbhai Ambalal Desai (supra)

regarding release of vehicles on submission of appropriate bond and

guarantee as security. The learned Courts have been cognizant of the fact

that the interim release of such an offending vehicle could be done only

upon furnishing of a security which could adequately satisfy the award to be

rendered towards compensation to the aggrieved claimant. As such any

reduction of the amount would fail to meet the conditions required for such

release. Therefore, the instant petition may be rejected.

I have heard the learned counsel for the parties on the

condonation of delay application and also on the merits. Delay of 27 days in

preferring the instant revision petition is condoned as it is not inordinate and

has been properly explained.

However, upon consideration of the rival submissions of the

parties on merits of the case, this Court is of the opinion that both the

learned Courts have followed the dictum of law laid down by the Apex

Court in such matters relating to release of offending vehicles as an interim

measure subject to the condition that the security so furnished should be

adequate to satisfy the award which may be ultimately passed. This Court

cannot make any comment upon the compensation likely to be awarded to

the aggrieved claimant at this stage of the criminal proceedings relating to

the FIR instituted for the alleged incident. However, the security deposit of

Rs.10,00,000/- either by way of a bond with bank guarantee or fixed deposit

does not appear to be exorbitant or onerous so as to require any reduction or

modification.

Accordingly, the instant petition is dismissed.

Pending application(s), if any, shall stand disposed of.

(APARESH KUMAR SINGH), CJ

Munna S MUNNA SAHA Digitally signed by MUNNA SAHA Date: 2025.06.19 14:57:21 +05'30'

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter