High Court Kerala High Court

Moosakoya vs The State Of Kerala on 5 December, 2007

Kerala High Court
Moosakoya vs The State Of Kerala on 5 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3953 of 2007()


1. MOOSAKOYA, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :05/12/2007

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–

Crl.R.P. No. 3953 of 2007

—————————————

Dated this the 5th day of December, 2007

Order

Koshy,J.

A learned single Judge of this Court referred this matter

to the Division Bench as in the earlier judgment of this Court in Alavi

P.K. v. District Collector and others (ILR 2007 (4) Kerala 221 = 2007

(4) KHC 142) (same as Abdul Samad v. State of Kerala (2007 (4) KLT

473) while holding that section 102 of the Code of Criminal

Procedure is not applicable when vehicles transporting sand illegally

is seized under section 102 Cr. P.C. it was not brought to the notice

of this Court that under section 24 of the Kerala Protection of River

Banks and Regulation of Removal of Sand Act, 2001 (in short ‘the

Sand Act’) all offences are cognizable. If the offences are

cognizable, the police cannot refuse to register a crime when they

get information regarding the commission of a cognizable offence.

Consequently, police is bound to report the seizure of the vehicle to

the Magistrate having jurisdiction as provided under section 102 Cr.

P.C. At paragraph 6 of the judgment it was held as follows:

Crl.R.P.No.3953/2007 2

“6. Based on the decision of this court in
Rahim v. State of Kerala (2002 (3) KLT 340) it is
argued that as soon as the vehicle is seized,
report should be filed to the court under Section
102 of the Code of Criminal Procedure. We are
afraid that such an interpretation is not possible
because what is to be done with the seized
vehicle is very clearly mentioned under Rules 27
and 28. It is true that for imposition of penalty
like imprisonment and imposition of fine, only
court can take action on a complaint duly filed
and it is the power of the court to impose
imprisonment or fine under Section 20 of the
Act. For that seizure of the vehicle is not
necessary. Hence, vehicles which are
transporting sand illegally can be seized under
Section 23 of the Act and not under under
Section 102 of Cr.P.C. The power to seize is
given to revenue officials and Police officers and
when vehicles are seized under Section 23 of
the Act, the procedure to be followed is also
prescribed in the statutory rules framed under
the Act itself. It is a self contained Act. Further,
under which circumstances police officers
should seize the vehicles is specifically
mentioned in Section 102 Cr.P.C. and conditions
are different with regard to seizure of vehicle
involved in illegal sand mining which is made
illegal by the provisions of the Act and,
therefore, Section 102 Cr.P.C. is not applicable
when the vehicle is seized as per the provisions
of the Act. Hence, the decision in Rahim v.
State of Kerala
(2002 (3) KLT 340) is not
correctly decided. As soon as the seizure is
effected, further procedures to be taken are
very specifically mentioned in Rules 27 and 28.
The above power is in addition to the power of
the court in imposing penalty under Section 20
and such offence can be taken cognizance by
the court only if authorised officer as mentioned
in Section 25 files a complaint and those two

Crl.R.P.No.3953/2007 3

provisions are clearly independent as legislature
thought it fit, if necessary to confiscate the
vehicle if the vehicle is involved in illegal sand
mining. Even though District Collector has got
power to confiscate the vehicle, rules provide
that on payment of the amount as fixed under
Rule 27(3), he is bound to release the
vehicle ………………”

In paragraph 5 of the order of reference, the learned single Judge

observed as follows:

“5. It is true that the Division Bench in
Alavi’s case has taken such a view. But then, it
appears that the attention of the Division Bench
was not brought to one aspect of the matter.
Under section 23 of the Act whoever transports
sand without complying with the provisions of
the Act is declared to be liable to be punished
and the vehicle used for the transportation is
also liable for seizure by the police or revenue
officials. The liability for punishment can arise
under section 20 of the Act as per which
whoever contravenes any of the provisions of
the Act or the Rules made thereunder is liable to
be punished with imprisonment for a term of
which may extend to two years or with fine
which may extend to twenty five thousand
rupees or with both. Under section 24 of the Act
all offences under the Act are declared to be
cognizable. Thus any person who is
transporting sand without complying with the
provisions of the Act is committing an offence
punishable under section 20 of the Act and
liable to be punished and so declared under
section 23 itself. Such offence being a
cognizable offence, in my view, the police
cannot refrain from registering a crime if they
happen to stumble upon a vehicle illegally
transporting sand in contravention of the

Crl.R.P.No.3953/2007 4

provisions of the Act. If a complaint alleging the
commission of a cognizable offence is given to
an officer in charge of a police station, and such
officer as no other alternative except to register
a crime, then it is all the more necessary that a
police officer who comes across the commission
of a cognizable offence should register a crime.
In other words, every act of transporting of sand
without complying with the provisions of the Act
involves the commission of a cognizable offence
punishable under section 20 of the Act for which
the registration of crime is inevitable. If so, the
police officer who is bound to register a crime is
obliged under section 102 Cr.P.C. to report the
seizure of the vehicle to the Magistrate having
jurisdiction. In areas where the Special Act is
silent section 4 (2) Cr.P.C. should govern the
procedure obliging the police officer to comply
with section 102 Cr. P.C. Otherwise, the
Magisterial control over the police will be
rendered meaningless leading to unbridled
exercise of powers and consequent misuse of
authority by the police. This aspect of the
matter does not appear to have been
highlighted before the Division Bench.”

2. Section 24 of the Sand Act cannot be read in

isolation with section 25. We extract the above sections below:

“24. Offences under this Act to be
cognizable:- Notwithstanding anything contained
in the Code of Criminal Procedure, 1973 (Central
Act 2 of 1974), all offences under this Act shall
be cognizable.

25. Cognizance of offences:- No court
shall take cognizance of any offence punishable
under this Act, except upon a complaint in
writing made by a person authorised in this
behalf by the Government or the District

Crl.R.P.No.3953/2007 5

Collector or a Geologist of the Department of
Mining and Geology.”

3. A plain reading of the above provision will show that

even though by section 24 all offences under the Act are made

cognizable, no court can take cognizance of the offence except

upon a written complaint made by a person authorised in this behalf

by the Government of the District Collector or a Geologist of the

Department of Mining and Geology. A ‘complaint in writing’ by the

authorised officer etc. is the only condition for taking cognizance as

provided in section 25. If a police officer is authorised by the

Government, he may also file a complaint on the basis of which the

court may take cognizance. But, the court cannot take cognizance

of any offence punishable under the Sand Act on a police report

filed under section 173 (2) of the Cr. P.C. after investigation by

police. Section 20 deals with penalty for the offence. Maximum

period of imprisonment, apart from fine that can be imposed, is only

two years. In Alavi’s case we have considered the scope of section

23 read with The Kerala Protection of River Banks and Regulation of

Removal of Sand Rules (for short ‘the Rules’) and held that the Act

and Rules should be read together and harmoniously interpreted

and Collector has got power to confiscate and sell the vehicle if the

Crl.R.P.No.3953/2007 6

amount fixed by him is not paid to the River Management Fund

within a reasonable time. Statutory rules framed in accordance

with the Act also can be referred in interpreting the Statute so long

as rules are not inconsistent with the Act. (See: Gujarat Pradesh

Panchayat Parishad v. State of Gujarat ((2007) 7 SCC 718). For an

effective understanding, we may extract section 23 of the Act, rule

27 and rule 28 of the Rules:

“Section 23. Confiscation of vehicles:-
Whoever transports sand without complying
with the provisions of this Act shall be liable to
be punished and the vehicle used for the
transaction is liable for seizure by the police or
Revenue officials.”

“Rule 27. Procedure for confiscation of
vehicle:- (1) The police or revenue officials shall
seize the vehicle used for transporting sand in
violation of the provisions of the Act and these
Rules.

(2) In the case of seizure of vehicle under
sub-section (1), a mahazar shall be prepared in
the presence of two witnesses regarding the
vehicle and one copy of the same shall be given
to the person possessing the vehicle at the time
of seizure and one copy to the District Collector.

(3) The vehicle may be returned if the
owner of the vehicle or the possessor remits an
amount towards River Management Fund equal
to the price fixed by the District Collector with
fine within seven days of seizure.”

Crl.R.P.No.3953/2007 7

Rule 28. Sale of the vehicle seized:- (1)
The District Collector shall consider every
objection submitted within seven days of seizure
of any vehicle under rule 27 and the decision of
District Collector thereon shall be final.

(2) In the case of sale of the vehicle under
sub-section (1), if the fine and amount under
sub-section (3) of section 27 of these rules has
not been remitted, the District Collector shall
sell the vehicle by auction.

(3) The amount received from auction
under sub-section (2) shall be credited to the
River Management Fund after deducting the
expenditure of auction.”

Rules 27 and 28 clearly lay down the procedure to be complied with

by the police officer or revenue officer who seizes the vehicle for

illegal transport of sand. The police officers and revenue officials

shall seize the vehicle used for illegal transportation of sand under

Rule 27 of the Rules. Under section 23 not only police officers, but

also revenue officers may seize such vehicles. After seizure what is

to be done with the vehicle and procedure to be adopted by the

officers are clearly laid down in rules 27 and 28. The seizure is,

therefore, to be effected under the provisions contained in the Sand

Act and Rules and not under section 102 Cr. P.C. On seizure, the

following procedures have to be complied with:

Crl.R.P.No.3953/2007 8

1. The officer who who is seizing the vehicle

should prepare a mahazar.

2. The said mahazar should be signed by two

witnesses.

3. A copy of the mahazar should be given to the

person possessing the vehicle at the time of seizure.

4. A copy of the mahazar should be given to the

District Collector.

5. The owner of the vehicle or the person from

whom the vehicle was seized can file objection.

6. The District Collector is bound to consider the

objection filed within seven days of seizure.

7. In Alavi’s case, we have also held that as part

of principles of natural justice, District Collector should

give an opportunity of hearing also to the person who

filed the objection.

8. The District Collector is bound to take a

decision. If the vehicle is not found involved in illegal

transport of the same, he is bound to return the same.

Crl.R.P.No.3953/2007 9

9. If it is found that the vehicle was transporting

sand illegally, he has to fix an amount equivalent to the

prize to be paid to the River Management Fund.

10. The District Collector is bound to return the

seized vehicle if the amount fixed by the Collector is

paid by the owner in possession of the vehicle as the

case may be.

11. If the amount fixed is not paid within a

reasonable time, he can sell the vehicle in auction.

12. The amount realised from the auction shall be

credited to the River Management Fund.

4. A plain reading of the Sand Act and Rules together

will show that in the matter or seizure, no report need be filed to

the Magistrate as special procedure is laid down when seizure is

effected in view of section 23 of the Act. There is no statutory

compulsion for filing such a report or producing the vehicle before

the Magistrate under any of the provisions contained in the Cr.P.C.

5. It is true that ‘offence’ as defined under section 2 (n)

of the Cr.P.C. includes offences mentioned in special law also.

Sections 4 and 5 of Cr.P.C. make the procedure laid down in the

Code applicable to all offences under the Indian Penal Code unless

Crl.R.P.No.3953/2007 10

special statute provides a special or separate procedure. Sections 4

and 5 of Cr. P.C. are as follows:

“4. Trial of offences under the Indian
Penal Code and other laws:- (1) All offences
under the Indian Penal Code (45 of 1860) shall
be investigated, inquired into, tried, and
otherwise dealt with according to the provisions
hereinafter contained.

(2) All offences under any other law shall
be investigated, inquired into, tried, and
otherwise dealt with according to the same
provisions, but subject to any enactment for the
time being in force regulating the manner or
place of investigating, inquiring into, trying or
otherwise dealing with such offences.

5. Saving:- Nothing contained in this Code
shall, in the absence of a specific provision to
the contrary, affect any special or local law for
the time being in force, or any special
jurisdiction or power conferred, or any special
form of procedure prescribed, by any other law
for the time being in force.”

It was held by the Apex Court in Khatri and others v. State of Bihar

and others (AIR 1981 SC 1068) that in view of section 4 of Cr.P.C.

the provisions of the Criminal Procedure Code are applicable when

the offence under the Indian Penal Code or under any other law is

being investigated or enquired or proceeded with trial or otherwise

dealt with. But, if a special law provides a special procedure, that

procedure will prevail as held by the Apex Court in Directorate of

Crl.R.P.No.3953/2007 11

Enforcement v. Deepak Mahajan and another (AIR 1994 SC 1775)

and A.R. Antulay v. Ramdas Sriniwas Nayak and another (AIR

1984 SC 718). Apex Court in Major G.S. Sodhi v. Union of India

(1991 Crl.L.J. 1947 SC) held that when there is a special enactment

in force relating to the manner of investigation, enquiry or

otherwise dealing with the offence, the general power under the

Code is subject to such special enactment and in interpreting the

scope of such statute that dominate purpose of enacting the statute

also has to be borne in mind. (See also: Jomon v. State of Kerala

(1987 (2) Crimes 920) and Sukhdev Singh Sodhi v. The Chief Justice

and Judges of the Pepsu High Court (1954 Crl.L.J.460 SC). When a

special power is conferred under section 23 of the Sand Act read

with Rules 27 and 28 for seizure and a specific procedure to be

followed after the seizure, that procedure has precedence over the

general power and procedure. The application of maxim Generalia

specialibus non derogant (general statements or provisions do

not derogate from special statements or provisions). On the other

hand, specialia derogant generalibus (special provisions

derogate from general). If a special provision or procedure is made

on certain matter, that matter is excluded from general provision as

held by the Supreme Court in Gadde Venkateswara Rao v.

Crl.R.P.No.3953/2007 12

Government of AP and others (AIR 1966 828). In Jasbir Singh v.

Vipin Kumar Jaggi and others (AIR 2001 SC 2734 at page 2743) it

was held by the Apex Court that section 64 of the NDPS Act will

prevail over section 307 Cr.P.C., 1974 as it is a special provision.

Same principle was followed in P.V. Hemalatha v. Kattamkandi

Puthiya Maliackal Saheeda (AIR 2002 SC 2445 at page 2451). In

this connection, we also refer to paragraphs 60 and 61 of the Apex

Court judgment in Ghaziabad Zilla Sahkari Bank Ltd. v. Addl. Labour

Commissioner and others (2007 AIR SCW 956).

6. Now, we shall consider the arguments based on

section 24 of the Sand Act making all offences under the Act

cognizable. A ‘cognizable offence’ is defined in section 2 (c) of

Cr.P.C. as follows:

“(c) ‘cognizable offence’ means an offence
for which, and ‘cognizable case’ means a case in
which, a police officer may, in accordance with
the First Schedule or under any other law for the
time being in force, arrest without warrant;”

Therefore, making the offences under the Sand Act cognizable,

police officers will get the power to arrest without warrant.

Chapter XI of Cr.P.C. deals with preventive action to be taken by

police to prevent cognizable offences. Chapter XII provides the

Crl.R.P.No.3953/2007 13

procedure for information in investigation of the offence by the

police. Section 154 (1) of Cr.P.C. reads as follows:

“154. Information in cognizable cases:-
(1) Every information relating to the commission
of a cognizable offence,if given orally to an
officer in charge of a police station, shall be
reduced to writing by him or under his direction,
and be read over to the informant; and every
such information, whether given in writing or
reduced to writing as aforesaid, shall be signed
by the person giving it, and the substance
thereof shall be entered in a book to be kept by
such officer in such form as the State
Government may prescribe in this behalf.”

Remedy of a person if police is not registering a case is mentioned

in section 154 (3). It was held by the Apex Court in State of

Haryana and others v. Ch: Bhajan Lal and others (AIR 1992 SC 604)

that in a cognizable case police officer is bound to record every

information relating to the commission of a cognizable offence and

to register a case. In paragraph 32, it is held as follows:

“32. It is, therefore, manifestly clear that
if any information disclosing a cognizable
offence is laid before an officer in charge of a
police station satisfying the requirements of
section 154 (1) of the Code, the said police
officer has no other option except to enter the
substance thereof in the prescribed form, that is
to say, to register a case on the basis of such
information.”

Crl.R.P.No.3953/2007 14

This view was reiterated by the Supreme Court in Ramesh Kumar v.

State (NCT of Delhi) and others (2006 AIR SCW 1021). There is

substantial difference between the term ‘cognizable offence’ and

‘cognizable case’ as can be seen from the definition under section 2

(c) of Cr.P.C. Chapter XII of Cr. P.C. provides for proceedings for

information to investigate a case. Section 156 provides for police

officer’s power to investigate and section 157 provides for

procedure for investigation and section 158 provides for filing of

final report. The above would show that police has to make

investigation after registering the case and file report to the

Magistrate. Chapter XIV and XV state how cognizance is taken by

Magistrates. In cognizable cases, cognizance may be taken on a

police report. Here, written complaint is to be filed by District

Collector or Geologist or authorised officer and in the absence of

such written complaint by authorised officer etc., no cognizance can

be taken, even if police registered an F.I.R.

7. It is argued by the learned Government Pleader that

‘cognizable offence’ means an offence for which a police officer may

arrest without warrant. Even if a crime is registered in respect of a

cognizable offence under the Sand Act, the matter cannot be

proceeded with and the offender cannot be punished under section

Crl.R.P.No.3953/2007 15

20 of the Sand Act, because as per section 25 of the Act no court

shall take cognizance of any offence punishable under this Act

except upon a complaint in writing made by a person authorised in

this behalf by the Government or the District Collector or a

Geologist of the Department of Mining and Geology. If the police

officers are also authorised officers, they can very well file a

complaint before the court, but, they need not file a final report

after investigation under section 173 (2) of Cr.P.C. Even when

police officer seizes the vehicle by using the power under section

23, Magistrate cannot take cognizance of the offence unless a

complaint is filed by the authorised officer etc. as provided under

section 25.

8. Assuming that being a cognizable offence in view of

section 24, on getting information by the police officer, he has to

register a case, that will not make obligation to follow section 102.

Seizure of the vehicle under section 23 of the Act can be done

either by the police officer or revenue officials. If revenue officials

seize the vehicle and report the matter to the District Collector

without intimation of police, question of filing F.I.R. or complying

with section 102 of Cr.P.C. will not arise. Section 102 is applicable

in the seizure of vehicle or property whether offence committed is

Crl.R.P.No.3953/2007 16

cognizable or non-cognizable. Section 102 of Cr.P.C. reads as

follows:

“102. Power of police officer to seize
certain property:- (1) Any police officer may
seize any property which may be alleged or
suspected to have been stolen, or which may be
found under circumstances which create
suspicion of the commission of any offence.

(2) Such police officer, if subordinate to
the officer in charge of a police station, shall
forthwith report the seizure to that officer.

(3) Every police officer acting under sub-
section (1) shall forthwith report the seizure to
the Magistrate having jurisdiction and where the
property seized is such that it cannot be,
conveniently transported to the Court or where
there is difficulty in securing proper
accommodation for the custody of such
property, or where the continued retention of
the property in police custody may not be
considered necessary for the purpose of
investigation, he may give custody thereof to
any person on his executing a bond undertaking
to produce the property before the Court as and
when required and to give effect to the further
orders of the Court as to the disposal of the
same.”

But for section 102, under general law, there is no power of the

police officer to seize the vehicle or property involved in a

suspected crime or stolen property. Section 102 confers power and

then prescribes the procedure to be adopted thereafter with regard

to the property seized as per the power conferred under section

Crl.R.P.No.3953/2007 17

102 (1). Here, the vehicle involved in the illegal transport of sand

is seized not under the power of the police or revenue officer under

section 102, but, under section 23 of the Sand Act read with Rule

27. Rules 27 and 28 prescribe the procedure to be adopted with

regard to seizure of vehicles. It is true that we judges while hearing

criminal matters mainly deal with offences under the Indian Penal

Code and there is a chance to be obsessed by the provisions of Cr.

P.C. notwithstanding the specific provisions in the special statute.

We have seen that generally Cr.P.C. is applicable during enquiry,

investigation and trial of offence under special Act also, but, if a

special procedure is provided, only that procedure is to be followed

while exercising power specifically given under the special Act. In

this connection, we refer to the decision of this Court in Sasidharan

v. Forest Range Officer (1999 (2) KLT 836) considering a case of

seizure of vehicle transporting illegal timber. Under section 52 (2)

of the Forest Act, 1961, power is given to the forest officers and

police officers to seize the transported timber or forest produce and

vehicles used for the same. Sub-section (2) specifically provides

that immediately on such seizure, a report of such seizure shall be

made to the Magistrate. Here, such a procedure is significantly

absent. This court held that failure on the part of the authorised

Crl.R.P.No.3953/2007 18

officer to report the seizure of the vehicle and timber to the

Magistrate will not affect the procedure for confiscation of the same

under section 61A of the Forest Act as power to confiscate is an

independent power for achieving the object of the Act. Power of

disposal or forfeiture of the property involved in the offence is

different from confiscation proceedings. Considering the provisions

of section 59-A (3) of the Forest Act, 1927, Apex Court in State of

W.B. v. Gopal Sarkar ((2002) 1 SCC 495) held that power of

confiscation of vehicle exercised by the forest officer is

independent of any proceedings of prosecution initiated in respect

of the forest offence committed. Here also, confiscation

proceedings is an independent power. Power to take criminal

prosecution upon written complaint is entirely different. In

Divisional Forest Officer v. G.V.Sudhakar Rao and others ((1985) 4

SCC 573), Supreme Court observed as follows:

“The conferral of power of confiscation of
seized timber of forest produce and the
implements etc. on the authorised officer under
sub-section (2-A) of section 44 of the Act on his
being satisfied that a forest offence had been
committed in respect thereof, is not dependent
upon whether a criminal prosecution for
commission of a forest offence has been
launched against the offender or not. It is a
separate and distinct proceeding from that of a
trial before the court for commission of an

Crl.R.P.No.3953/2007 19

offence. Under sub-section (2) of section 44 of
the Act, where a Forest Officer makes a report of
seizure of any timber or forest produce and
produces the seized timber before the
authorised officer along with a report under
section 44 (2), the authorised officer can direct
confiscation to Government of such timber or
forest produce and the implements etc. if he is
satisfied that a forest offence has been
committed, irrespective of the fact whether the
accused is facing a trial before a Magistrate for
the commission of a forest offence under section
20 or 29 of the Act.”

In State of M.P. v. S.P. Sales Agencies and others ((2004) 4 SCC

448), the Apex Court held as follows:

“11. In the case of State of W.B. Gopal
Sarkar ((2002) 1 SCC 495) while noticing the
view taken in the case of G.V. Sudhakar Rao
((1985) 4 SCC 573) this Court ha reiterated that
the power of confiscation is independent of any
criminal prosecution for the forest offence
committed. This being the position, in our view,
the High Court has committed an error in
holding that initiation of confiscation proceeding
relating to Kattha was unwarranted as no
criminal prosecution was launched.”

9. We have seen that provisions prescribed under

section 20 of the Sand Act and seizure and confiscation proceedings

under section 23 of the Sand Act read with rules 27 and 28 of the

Sand Rules are independent provisions. Prosecution proceedings

can be commenced only upon filing a written complaint by the

authorised officer. Vehicles are seized under section 23 and not

Crl.R.P.No.3953/2007 20

under the powers given to police officer under section 102 and

separate provision is given under the Sand Act and Rules regarding

the procedure to be adopted after the seizure. Let us assume for

the time that being a cognizable offence, police is bound to register

the case and in view of section 102 Cr.P.C., seizure of the vehicle

was to be reported to the Magistrate then also, there is no power

for the Magistrate to release the property to the parties. Petitioner

wants interim release of the vehicle instead of being again

prosecuted apart from facing confiscation proceedings. He has not

approached the court with a request to prosecute him. Even if the

seizure is reported to the Magistrate, Chapter XXXIV is not

applicable. Chapter XXXIV (sections 451 to 459) is applicable to

disposal of property by the Magistrate. Section 457 prescribes that

the magistrate can make appropriate order for disposal of the

property or entrustment of the property to the person entitled

when the seizure is reported to the Magistrate. Here, property

seized under section 23 and Rule 27 (1) can only be disposed of as

provided under rules 27 an 28 of the Sand Rules and is liable to be

sold if the amount fixed by the Collector is not paid within a

reasonable time. In the case of seizure by police, mahazar shall be

prepared and a copy shall be given to the District Collector. The

Crl.R.P.No.3953/2007 21

Rules do not provide that the seizure shall be reported to the

Magistrate. Provision is made for return of the vehicle or its sale

under Rules 27 and 28.

10. In State of Karnataka v. K.Krishnan (AIR 2000 SC

2729), Supreme Court considered a similar question regarding the

seizure of the vehicle and forest produce used in connection with a

forest offence. Even though it was prescribed in the Karnataka

Forest Rules that the seizure of such vehicle and forest produce

should be reported to the magistrate’s court (akin to section 102),

Apex Court held that since there is power of confiscation by the

authorised officer, it cannot be released by the Magistrate until all

proceedings are over. Apex Court held as follows:

“Liberal approach in the matter with
respect to the property seized, which is liable to
confiscation, is uncalled for as the same is likely
to frustrate the provisions of the act. Before
passing an order for releasing the forest produce
or the property used in the commission of the
forest offence, the Authorised Officer or the
Appellate Authority has to specify the reasons
which justify such release, apparently, prima
facie excluding the possibility of such forest
produce or the property being confiscated
ultimately. Generally, therefore, any forest
produce and the tools, boats, vehicles, cattles,
etc., used in the commission of the forest
offence, which are liable to forfeiture, should not
be released. This, however, does not debar the
officers and the authorities under the Act

Crl.R.P.No.3953/2007 22

including the Appellate Authority to pass
appropriate orders under the circumstances of
each case but only after assigning valid reasons.
The liberal approach in the matter would
perpetuate the commission of more offences
with respect to the forest and its produce which,
if not protected, is surely to affect the mother-
earth and the atmosphere surrounding it. The
courts cannot shut their eyes and ignore their
obligations indicated in the Act enacted for the
purposes of protecting and safeguarding both
the forests and their produce. The forests are
not only the natural wealth of the country but
also protector of human life by providing a clean
and unpolluted atmosphere. We are of the
considered view that when any vehicle is seized
on the allegation that it was used for committing
a forest offence, the same shall not normally be
returned to a party till the culmination of all the
proceedings in respect of such offence, including
confiscatory proceedings, if any.”

Same view was again expressed by the Supreme Court in State of

Karnataka v. K.A. Kunchindammed ((2002) 9 SCC 90). Apex Court

observed as follows:

“23. The Karnataka Forest Act is a special
statute enacted for the purpose of preserving
the forests and forest produce in the State. The
Scheme of the Act, as expressed in the sections,
is to vest power in the Authorised Officers of the
Forest Department for proper
implementation/enforcement of the statutory
provisions and for enabling them to take
effective steps for preserving the forests and
forest produce. For this purpose, certain powers
including the power of seizure, confiscation and
forfeiture of the forest produce illegally removed
from the forests have been vested exclusively in

Crl.R.P.No.3953/2007 23

them. The position is made clear by the non
obstante clause in the relevant provisions giving
overriding effect to the provisions in the Act
over other statutes and laws. The necessary
corollary of such provisions is that in a case
where the Authorised Officer is empowered to
confiscate the seized forest produce on being
satisfied that an offence under the Act has been
committed thereof the general power vested in
the Magistrate for dealing with interim
custody/release of the seized materials under
Cr.P.C. has to give way. The Magistrate while
dealing with a case of any seizure of forest
produce under the Act should examine whether
the power to confiscate the seized forest
produce is vested in the Authorised Officer
under the Act and if he finds that such power is
vested in the Authorised Officer then he has no
power to pas an order dealing with interim
custody/release of the seized material. This, in
our view, will help in proper implementation of
provisions of the special Act and will help in
advancing the purpose and object of the statute.
If in such cases power to grant interim
custody/release of the seized forest produce is
vested in the Magistrate then it will be defeating
the very scheme of the Act. Such a
consequence is to be avoided.

24. From the statutory provisions and the
analysis made in the foregoing paragraphs the
position that emerges is that the learned
Magistrate and the learned Sessions Judge
were right in holding that on facts and in the
circumstances of the case, it is the Authorised
Officer who is vested with the power to pass
order of interim custody of the vehicle and not
the Magistrate. The High Court was in error in
taking a view to the contrary and in setting
aside the orders passed by the Magistrate and
the Sessions Judge on that basis.”

Crl.R.P.No.3953/2007 24

In Shambhu Dayal Agarwala v. State of W.B. ((1990) 3 SCC 549)

the Supreme Court interpreted sub-section (2) of section 6-A of the

Essential Commodities Act vis-a-vis section 6-E thereof and held

that there could be no question of releasing the commodity in the

sense of returning it to the owner or person from whom it was

seized even before the proceeding for confiscation stood

contemplated. The Hon’ble Supreme Court observed that such a

view would render clause (b) of section 7 (1) totally nugatory. It

was opined as follows at paragraph 8:

“It seems to us that section 6-E is intended
to serve a dual purpose, namely (i) to prevent
interference by courts etc. and (ii) to effectuate
the sale of the essential commodity under sub-
section (2) and the return of the animal, vehicle
etc. under the second proviso to sub-section (1)
of section 6-A. In that sense section 6-E is
complementary in nature.”

Following the above in State of W.B. and others v. Sujit Kumar Rana

((2004) 4 SCC 129), it was held that jurisdiction of Magistrate’s

court and High Court under section 482 for giving interim custody of

the vehicle seized, till confiscation proceedings are over is limited.

Same procedure shall apply here also. The Act itself was passed to

prevent illegal mining of sand from river causing environmental

problems. Therefore, Magistrate’s Court cannot grant interim

Crl.R.P.No.3953/2007 25

custody of the vehicle under the provisions of Cr. P.C. It was also

observed in the case that by way of judicial review, High court can

order return of the vehicle if the order of the authorised officer in

not releasing the vehicle is patently illegal resulting in failure of

justice.

11. There is also no reason for the apprehension by the

learned single Judge that if the procedure under section 102 is not

complied with, Magisterial control over the police will be rendered

meaningless leading to unbridlled exercise of power and

consequential misuse of the authority by police. As we have seen

earlier that vehicles involved in the offence under the Sand Act are

not seized by virtue of power under section 102 Cr.P.C. But, it is on

the basis of conferment of power under section 23 of the Sand Act

and Rule 27. Not only the police officers, but also revenue officers

are given power to seize the vehicles involved in illegal sand

transportation. Police or revenue officer on seizing the vehicle is

bound to give copy of the mahazar prepared for seizure to the

District Collector immediately and also to the person in possession

of the vehicle. The person in possession of the vehicle or any

person purported to be the owner has got a right to file objection

before the Collector to decide the matter and to fix the amount to

Crl.R.P.No.3953/2007 26

be paid to the River Management Fund for releasing the vehicle. If

the amount fixed is not paid within a reasonable time, Collector can

sell the property. Here, seizure will be brought to the notice of the

District Collector and there is no reason to apprehend that the

District Collector will not do his duty properly or will allow the police

to misuse the powers. The District Collector who is Executive

District Magistrate is entrusted with various powers under the

Cr.P.C. as well as under various Statutes. (See: Chapter X of Cr.

P.C. and provisions under Electricity Act etc.) It cannot be assumed

that only Judicial Magistrate can effectively control the police or

prevent any misuse of the powers by the police etc. In any event, if

they commit any illegality or impropriety, power of judicial review

is still there.

12. On the facts of this case, Magistrate rightly refused

to order for interim release of the vehicle. We see no reason to

interfere in the same. But, in view of the delay in fixing the amount

to be paid for release of the vehicle by the Collector, we have

already granted interim release of the vehicle on condition of

depositing Rs.25,000/- and executing a bond for producing the

vehicle before the Collector as and when required. It is for the

Crl.R.P.No.3953/2007 27

Collector to pass orders as provided under the Sand Act and Rules

made thereunder as expeditiously as possible.

The Criminal Revision Petition is disposed of.

J.B.Koshy
Judge

K. Hema
Judge

vaa

Crl.R.P.No.3953/2007 28

J.B. KOSHY AND
K.HEMA,JJ.

————————————-

Crl.R.P. No. 3953 of 2007

————————————-

Order

Dated:5th December, 2007