Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

7 July vs State Of Uttarakhand & Anr
2025 Latest Caselaw 752 UK

Citation : 2025 Latest Caselaw 752 UK
Judgement Date : 7 July, 2025

Uttarakhand High Court

7 July vs State Of Uttarakhand & Anr on 7 July, 2025

                                                                                   2025:UHC:5829



HIGH COURT OF UTTARAKHAND AT NAINITAL
           Criminal Misc Application No. 440 of 2025
                                        07 July, 2025



Ravi Prasad                                                                          --Applicant
                                              Versus

State of Uttarakhand & Anr.                                                   --Respondents

----------------------------------------------------------------------
Presence:-
Mr. Mehboob Rahi, learned counsel for the Applicant.
Mr. Akshay Latwal, learned AGA assisted by Mr. Prabhat Kandpal,
learned Brief Holder for the State.
----------------------------------------------------------------------

Hon'ble Ashish Naithani, J.

This criminal misc. application is filed under

Section 528 of B.N.S.S. by the Applicant to quash/set-

aside the order dated 28.03.2025 passed by the learned

Special Sessions Judge (N.D.P.S. Act)/First Addl. Session

Judge, Nainital in Misc. Criminal Application No. 20 of

2025, titled as "State of Uttarakhand vs. Ganesh Prasad"

F.I.R. No. 395 of 2024 under Sections 8/20/60 of the

Narcotic Drugs and Psychotropic Substances Act, 1985,

P.S. Ramnagar, District Nainital and to allow the release

application filed by the Applicant and direct the release of

the seized vehicle/HONDA Amaze Car (bearing

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

2025:UHC:5829 Registration No. UK-06K.A.-1864) in favour of the

Applicant.

2. The brief facts as alleged in the F.I.R. are that

on 31.12.2024, an F.I.R. was lodged by the Sub-Inspector

Sunil Singh Dhanik. According to the complainant/Sub-

Inspector, he and his teammates conducting routine

checks at Hathidangar Samshan Tiraha at around 22:30

hours. During operation, they flagged down a grey Honda

Amaze (Registration No. UK-06K.A.-1864) driven by one

Ganesh Prasad, who is the younger brother of the

Applicant. Upon inspection of the vehicle's dashboard, a

red cloth bag containing a cylindrical black substance

suspected to be charas was recovered. The contraband

was weighed and its net weight was found to be 352

grams. Ganesh Prasad allegedly admitted to possession

the said contraband for personal consumption. Following

the procedures under the NDPS Act, the accused was

arrested and vehicle was seized. The Applicant is the

elder brother of the accused and the said seized vehicle

belongs to the present applicant. There has been non-

compliance of mandatory provisions of NDPS Act

including Sections 42, 50 & 52A and the allegedly

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

2025:UHC:5829 recovered contraband is less than the small quantity and

no independent witness was joined in the alleged

recovery of contraband. The applicant is the sole owner of

the vehicle, which was intercepted and seized in

connection with the aforesaid crime registered against

the Applicant under NDPS Act and is now in custody of

police. The Applicant possesses a valid registration

certificate and Insurance of the said vehicle.

3. The accused in the aforesaid FIR, therefore,

moved an application seeking his release on bail before

the Hon'ble High Court of Uttarakhand at Nainital, which

was allowed vide order dated 16.01.2025, thereafter, the

Applicant filed an application for release of the said

vehicle, but learned court below vide order dated

28.03.2025 rejected the said application.

4. The order dated 28.03.2025 passed by the

learned court below is arbitrary and improper for the

reason that in view of Section 51 of the N.D.P.S. Act, the

provisions of the B.N.S.S. would be applicable in cases of

warrants, arrests, searches and seizures and in view of

Section 497(1) read with 503 of BNSS, the vehicle ought

to have been released in custody of its registered owner,

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

2025:UHC:5829 therefore, the order dated 28.03.2025 deserves and is

liable to be set-aside.

5. Heard learned counsel for the parties.

6. It is contended by learned counsel for the

Applicant that the vehicle has been lying unattended at

the police station compound and the same is exposed to

the vagaries of the weather and miscreants, till the

conclusion of trial, it will result into vehicle get damaged

and reduce its value substantially which will not benefit

the state or the owner. There is no use of keeping vehicle

there in police station and the said vehicle be released in

his favour in view of Section 451 of the CrPC.

7. In support of his contention, he relied upon the

judgment rendered by the Hon'ble Apex Court in the case

of "Sunderbhai Ambalal Desai Vs. State of Gujarat",

reported in (2002) 10 SCC 283.

8. He further relied upon the judgment of Hon'ble

High Court of Uttarakhand in the judgment of "Abhijeet

Kumar vs. State of Uttarakhand", 2019 SCC Online

UTT 265 and the judgment of Hon'ble Supreme Court in

the case of "Bishwajit Dey vs. The State of Assam"

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

2025:UHC:5829 (Criminal Appeal No.87 of 2025) delivered on 07.01.2025.

9. Relying upon these cases, learned counsel for

the Applicant submits that in view of Section 451 CrPC

and as the orders can be passed for release of the

property pending conclusion of the trial, if the property is

subject to speedy and natural degrade and if otherwise, it

is expedient, so to do, the release application should have

been allowed. This impugned order suffers from illegality

and is liable to be quashed.

10. Per contra, learned State counsel poses his

formal objection in this regard.

11. I have gone through the judgment and order

relied upon by learned counsel for the Applicant rendered

by the Hon'ble Apex Court along with provisions of

Sections 451 and 457 of CrPC.

12. In the case of 'Sunderbhai Ambalal Desi'

(supra), the Hon'ble Apex Court has held as under:-

"7. In our view, the powers under Section 451 Cr.P.C. should be exercised expeditiously and judiciously. It would serve various purposes, namely:-

1. Owner of the article would not suffer because of its remaining unused or by its misappropriation.

2. Court or the police would not be required to keep the article in safe custody;

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

2025:UHC:5829

3. If the proper panchanama before handing over possession of article is prepared, that can be used in evidence instead of its production before the Court during the trial. If necessary, evidence could also be recorded describing the nature of the properly in detail; and

4. This jurisdiction of the Court to record evidence should be exercised promptly so that there may not be further chance of tampering with the articles."

13. The issue of release of vehicle involved in

transportation of NDPS substance also cropped up before

the Hon'ble Apex Court quite recently in Criminal Appeal

No.87 of 2025, "Bishwajit Dey Vs. State of Assam"

decided on 07.01.2025, in which case the Hon'ble Apex

Court has gone into the provisions of Section 60 of NDPS

Act in great detail with the help of various case laws and

came to this conclusion that in the absence of any

specific power under the NDPS Act and in view of Section

51 of NDPS Act, the Court can invoke general power

under Sections 451 and 452 for release, pending decision

in the criminal case; the trial court has discretion to

release the vehicle in the interim. However this power

would have to be exercised, in accordance with law, in

the facts and circumstances of each case.

14. For ready reference, para nos.22 and 23 of

'Bishwajit Dey' (supra) are quoted hereinbelow:-

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

2025:UHC:5829 "22. This Court is further of the opinion that there is no specific bar/restriction under the provisions of the NDPS Act for return of any seized vehicle used for transporting narcotic drug or psychotropic substance in the interim pending disposal of the criminal case.

23. In the absence of any specific bar under the NDPS Act and in view of Section 51 of NDPS Act, the Court can invoke the general power under Sections 451 and 457 of the Cr.P.C. for return of the seized vehicle pending final decision of the criminal case.

Consequently, the trial Court has the discretion to release the vehicle in the interim. However, this power would have to be exercised in accordance with law in the facts and circumstances of each case."

The Hon'ble Apex Court has allowed the appeal

with a direction to the trial court to release the vehicle in

question in the interim supurdagi.

15. Thus, the impugned judgment and order dated

28.03.2025 passed by learned Special Sessions Judge

cannot sustain and deserves to be set aside and is

accordingly set-aside.

16. Thus the C-528 Application is allowed. The

vehicle in-question is directed to be released in favour of

the Applicant after executing personal bond of `50,000/-

and two local sureties, each of the like amount, to the

satisfaction of the court concerned along with an

undertaking that ownership of the vehicle would not be

altered, in any condition, whatsoever, and he shall

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

2025:UHC:5829 produce the vehicle either before the court concerned or

before such other Authority as the Court may direct.

(Ashish Naithani, J.) 07.07.2025 Akash

Criminal Misc. Application No.440 of 2025, Ravi Prasad vs. State of Uttarakhand and Anr.

Ashish Naithani J.

 
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