High Court Rajasthan High Court - Jodhpur

Mahindra & Mahindra Fin.Services … vs State & Anr on 17 May, 2011

Rajasthan High Court – Jodhpur
Mahindra & Mahindra Fin.Services … vs State & Anr on 17 May, 2011


1

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR

Mahindra & Mahindra Financial Services Ltd.

V/s.

State of Rajasthan & Anr.

S.B. Criminal Revision Petition No.40/2011

S.B. Criminal Revision Petition
under Section 397/401 of Cr.P.C.

Date of Order :: May 17, 2011

HON’BLE MR.JUSTICE R.S.CHAUHAN

Mr. M.L. Khatri for the petitioner.

Ms. Chandra Lekha Parihar PP for the State.

The issue which has arisen before this Court in

the present case is that whether the finance company

which had granted a loan to the owner for buying a vehicle

is entitled to recover the vehicle in case, the higher

purchaser defaults in payment and in case the offending

vehicle is involved in commission of criminal offence?

The issue arises in the following background: on

30th July, 2007, the SHO, Police Station Rohit Pali had

stopped a Toyota Innova Car, bearing No.RJ 27 TC

0070994I, and a search was made. The police had
2

discovered ten bags of doda post, weighing 217 Kg. doda

post powder. Thus, a case was chalked out for offence

under the NDPS Act and the vehicle was duly seized. Since

the petitioner company had granted a loan to Ramesh for

the said vehicle, since Ramesh had failed to repay the loan

amount, the petitioner-company had filed an application

under Section 457 Cr.P.C. before the learned trial Court

and prayed that the custody of the vehicle be given to it.

However, vide order dated 25.08.2010, the said

application was dismissed. Hence, this petition before this

Court.

The learned counsel for the petitioner has relied

upon the cases of Sunderbhai Ambalal Desai V/s. State of

Gujarat [JT 2002 (10) SC 80), Bharat Mehta V/s. State by

Inspector of Police, Chennai [AIR 2008 SC 1970] and on

the case of General Insurance Council & Ors. V/s. State of

Andhra Pradesh & Ors. [2010 Cri. L.J.2883] to buttress his

contention that even if the vehicle is involved in a criminal

offence, since the petitioner company had been shown as

the owner of the offending vehicle, it is entitled to seek

the custody of the vehicle. Secondly, the Apex Court had

laid down certain guidelines for exercising of power under

Section 451 Cr.P.C. in the case of Sunderbhai Ambalal
3

Desai (supra). However, the said guidelines have been

ignored by the learned Judge while dismissing the

application under Section 451 Cr.P.C.

On the other hand, the learned Public Prosecutor

has vehemently contended that under the provisions of

NDPS Act, the vehicle is subject to confiscation by the

Government. Therefore, the custody of the vehicle should

not be given to the finance company.

Heard the learned counsel for the parties and

perused the impugned order as well as the case law cited

at the Bar.

In the case of Sunderbhai Ambalal Desai

(supra), the Hon’ble Supreme Court has laid down the

guidelines for the exercise of power under Section 451

Cr.P.C. The guidelines dealing with the vehicles are as

under :-

“13. Learned senior counsel Mr. Dholakia,
appearing for the State of Gujarat further
submitted that at present in the police
station premises, number of vehicles are
kept unattended and vehicles become junk
day by day. It is his contention that
appropriate directions should be given to
the magistrates who are dealing with such
questions to hand over such vehicles to its
4

owner or to the person from whom the said
vehicles are seized by taking appropriate
bond and the guarantee for the return of
the said vehicles if required by the court at
any point of time.

14. However, the learned counsel
appearing for the petitioners submitted that
this question of handing over of vehicles to
the person from whom it is seized or to its
true owner is always a matter of litigation
and a lot of arguments are advanced by the
concerned persons.

15. In our view, whatever be the situation,
it is of no use to keep seized vehicles at the
police stations for a long period. It is for the
Magistrate to pass appropriate orders
immediately by taking appropriate bond and
guarantee as well as security for return of
the said vehicles, if required at any point of
time. This can be done pending hearing of
applications for return of such vehicles.

16. In case where the vehicle is not
claimed by the accused, owner, or the
insurance company or by third person, then
such vehicle may be ordered to be
auctioned by the court. If the said vehicle is
insured with the insurance company then
insurance company be informed by the
court to take possession of the vehicle
which is not claimed by the owner or a third
person. If insurance company fails to take
possession the vehicles may be sold as per
the direction of the court. The court would
pass such order within a period of six
months from the date of production of the
said vehicle before the court. In any case,
before handing over possession of such
vehicles, appropriate photographs of the
said vehicle should be taken and detailed
panchnama should be prepared.

5

Thus, according to the Apex Court even if the

vehicle were involved in a commission of crime, even then

both in the interest of the owner and in the interest of the

nation, the vehicle should be returned to the owner after

imposing certain conditions. Moreover, in the case of

Bharat Mehta (supra), a case under the Excise Act, the

Hon’ble Supreme Court has noted that according to the

hire purchase agreement, the finance company is shown

as an owner. Therefore, instead of letting the vehicle be

devalued by exposing it to natural elements, the Apex

Court had directed that the vehicle should be returned to

the finance company. The present case is squarely

covered by the case of Sunderbhai Ambalal Desai (supra)

and the case of Bharat Mehta (supra).

Keeping in view the guidelines established by

the Apex Court in the case of Sunderbhai Ambalal Desai

(supra), this Court has no hesitation in setting aside the

order dated 25.08.2010 and to direct that the custody of

the Toyta Innova Car, bearing No.RJ 27 TC 0070994 I,

shall be returned forthwith to the petitioner-company

provided the petitioner-company submits a bank

guarantee of the value of the car before the learned trial

Court. Moreover, the finance company is directed not to
6

transfer or to sell the said car to a third party.

Furthermore, it shall submit a written undertaking before

the learned trial court that in case the car is required for

the purpose of confiscation, the same shall be made

available to the learned trial Court at the time of passing

of the final judgment in the criminal trial.

The revision petition is, hereby, allowed.

(R.S.CHAUHAN)J.

A.Asopa/-