High Court Patna High Court - Orders

Suresh Paswan vs State Of Bihar &Amp; Ors on 27 October, 2010

Patna High Court – Orders
Suresh Paswan vs State Of Bihar &Amp; Ors on 27 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. WJC No.1060 of 2010
                                       SURESH PASWAN
                                             Versus
                   1.     STATE OF BIHAR
                   2.     THE DIVISIONAL FOREST OFFICER, MUNGER FOREST DIVISION,
                          MUNGER
                   3.     FORESTER, SHAMPUR KHARAGPUR, MUNGER.
                                         -----------

2 27.10.2010. The petitioner prays for issuance of direction to the

respondent authorities to release his Tractor (Mahindra) bearing

Registration no. BR 08B 5490 with Trailer no. BR 08G 1066 which

was seized by Forester of Shampur area within Munger District on

5.2.2009, when tractor was carrying Metal on hire basis with a valid

permit/challan.

The petitioner submits that he was carrying metal on

behalf of persons who were granted appropriate challan for lifting

the metal on valid challan. A copy of challan dated 5.2.1999 has

been annexed as annexure 1. He further submits that confiscation

proceeding bearing Case no. 7 of 2009 was initiated in the month of

February, 2009. The petitioner asserts that confiscation proceeding

has not yet been decided. He further submits that he earns

livelihood by letting his vehicle on hire. He could not have any

knowledge whether person hiring the vehicle was excavating the

metal from proper lease hold area or not. He submits that he is

required to pay tax of the vehicle and no useful purpose would be

served by keeping the same idle. In case the vehicle is kept idle, it is

bound to lose its value and ultimately if the confiscation proceeding

succeeds and the vehicle is ultimately sold it could hardly secure

any worth price, if it becomes junked.

2

Counsel for the State seeks time to seek instruction and

to file counter affidavit.

It appears that petitioner is owner of the vehicle and he

is neither the lease holder nor the person who got the challan for

lifting of metals. The confiscation proceeding ought to have been

disposed of expeditiously, otherwise, the vehicle seized would lose

its value and the State will ultimately get very poor price, if

confiscation proceeding succeeds.

This Court, in case of Baliram yadav Vs. State of Bihar,

reported in 2002(1) PLJR 615 emphasized need of expeditious

disposal of confiscation proceeding. This Court held that if the

authority concerned is not able to dispose of the confiscation

proceeding expeditiously, he may release the vehicle on furnishing

adequate surety pending disposal of the proceeding.

In the instant case, the confiscation proceeding has

continued for more than 1 year and 8 months. In the circumstances,

this Court directs that if the confiscation proceeding is not already

disposed of till today, vehicle and trailer as mentioned above would

be released in favour of the petitioner on furnishing adequate

surety along with a bank guarantee of Rs. 50,000/-.

With the aforesaid direction, the instant writ petition is

allowed.

In case the vehicle is ultimately confiscated in the

confiscation proceeding, the petitioner would surrender the vehicle.

Shashi.                                ( Samarendra Pratap Singh, J.)