High Court Jharkhand High Court

Loknath Rajak @ Loknath Rajak … vs State Of Jharkhand & Ors on 16 December, 2009

Jharkhand High Court
Loknath Rajak @ Loknath Rajak … vs State Of Jharkhand & Ors on 16 December, 2009
               In the High Court of Jharkhand at Ranchi

                      W.P.(Cr.) No.319 of 2009

               Loknath Rajak @ Loknath Rajak Dorba........ Petitioner

                      VERSUS

               State of Jharkhand and others................... Respondents

               CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

               For the Petitioner: Mr.Sidhartha Roy
               For the State     : Mr. Jalisur Rahman, J.C. to G.P.III

Reserved on 14.12.2009                              Pronounced on        16.12.2009

9. 16.12.09

. Through this application seizure of a tractor, bearing engine

no.25352 G and chassis no.3492167 has been sought to be

quashed and consequently, prayer has also been made to direct

the respondents to release the said vehicle.

The facts giving rise this application are that the Forest

Guard while was taking round in the forest, intercepted a tractor in

a forest area, bearing engine no.25352 G and chassis no.3492167,

when it was carrying away boulders taken out from the forest and

hence, the tractor loaded with boulders was seized. This petitioner

and other accused persons, who had indulged themselves in the

aforesaid crime, were seen fleeing away. Accordingly, offence

report was submitted putting allegation that the petitioner and

others have committed offence under Section 33 of the Indian

Forest Act. Subsequently, a confiscation proceeding was initiated

under Section 52 of the Indian Forest Act for confiscating the

tractor. In the said confiscation proceeding, an application, as per

the case of the petitioner, was filed for interim release of the

tractor but no order was passed and as such, the petitioner has

preferred this writ application whereby seizure of the tractor has

been sought to be quashed and at the same time, prayer has also

been made to direct the authorities to release the vehicle.
2

Learned counsel appearing for the petitioner submits that

seizure of the tractor carrying stones said to have been taken out

from the forest area was effected by the Forest Guard, who is

below the rank of Range Officer an as such, he, in terms of the

provision as contained in Section 52-D of the Indian Forest Act

(Bihar Amendment), is not competent to make such seizure and

once the seizure is held to be illegal, entire prosecution and even

confiscation proceeding would be vitiated and, therefore, the

tractor be directed to be released as that is the only source of

livelihood of the petitioner.

Learned counsel for the petitioner on the point of release of

the vehicle has referred to a decision rendered in a case of

Satrughan Singhal vs. State of Jharkhand and others [2009

(2) East Cr. C 445 (jhr)]. Further a case of State of Karnataka

vs. K.Krishnan [ 2000 (3) East Cr. C 1053 (SC)] and also a

case of Section Forester and another vs. Mansur Ali Khan

[2004(2) JCR 96 (SC)] were referred to.

The stand of the State, as has been taken in the counter

affidavit, is that the petitioner, as per the allegation prima facie,

seems to have committed offence under Section 33 of the Indian

Forest Act as he was seen taking away the boulders taken out from

the forest area on a tractor which on being intercepted was seized

by the Forest guard under Section 52 of the Indian Forest Act

(Bihar Amendment) and for the purpose of seizure, Forest Guard

has been notified to the ‘Forest Officer’ and as such, seizure cannot

be said to be illegal and moreover, any illegality with respect to

search and seizure of the vehicle or the forest produce will have

no bearing on a confiscation proceeding and also over the criminal

case which proposition of law has been laid down by the Patna
3

High Court in a case of Bijay Krishna Sahay vs. State of Bihar

and others [1998(3) PLJR 429 (FB)].

Having head learned counsel appearing for the parties, I do

not find any substance in the submission that search and seizure

being effected by the Forest Guard is illegal, in view of the

provision as contained in Section 52-D of the Indian Forest Act

(Bihar Amendment) as under Section 52-D of the Act any Forest

Officer not below the rank of Range Officer of forest or any Police

Officer not below the rank of Sub-Inspector is not competent to

effect search and seizure.

It be stated that Section 52 of the Indian Forest Act (Bihar

Amendment) speaks about the seizure and its procedure for the

property liable for confiscation whereas Section 52-D speaks about

the power of entry, inspection, search and seizure. Here, it would

be appropriate to refer to those sections 52 and 52-D as inserted

by the Bihar Amendment which reads as follows:

“52. Seizure and its procedure for the property liable
for confiscation – (1) When there is reason to believe
that forest offence has been committed in respect of
any forest produce, such produce together with all
tools, arms, boats, vehicles, chains or any other
article used in committing any such offence, may be
seized by any Forest Officer or Police Officer.”

“52-D. Power of entry, inspection, search and seizure-
Notwithstanding anything contained in any other law
for the time being in force any Forest Officer not
below the rank of Range Officer of Forest or any
Police Officer not below the rank of a Sub-Inspector,
may, if he has reasonable grounds to believe that any
forest offence has been committed in contravention of
this Act, enter upon, inspect and search any place,
premises, appurtenances thereto, land, vehicles or
boat and seize any illegal forest produce and all tools,
arms, boats, vehicles, ropes, chains or any other
article used in committing such offence.”

Thus, Section 52 empowers the Forest Officer or the Police

Officer to seize any forest produce, if there is reason to believe that

a forest offence in respect thereof has been committed. This

Section would cover the case where the Forest Officer finds that
4

forest produce has been or is being removed in contravention of

law or where theft of forest produce has been or is being

committed. In such a case, he can seize the forest produce

together with vehicle. But if seizure of forest produce without

inspection and/or search is not possible, power of seizure under

Section 52 cannot be availed of because it does not authorize

inspection and search. On the other hand, Section 52-D deals with

any forest offence under which any Forest Officer not below the

rank of Range Officer or any Police Officer not below the rank of

Sub-Inspector can, if he has reasonable grounds to believe that any

forest offence has been committed, exercise any of the powers

mentioned therein including the power of seizure.

In the instant case, the tractor in question was seized from

the forest area while it was carrying boulders taken out from the

forest and as such, the seizure falls within the purview of Section

52 and not under Section 52-D of the Act.

In that view of the matter any seizure of the vehicle by the

Forest Guard who has been notified as Forest Officer cannot be

said to be illegal.

So far the question relating to release of the vehicle is

concerned, it be stated that the Act itself has made a provision for

interim release of the vehicle on the existence of certain conditions

mentioned therein but that power to release the vehicle involved in

a forest offence, as per the decision of the Hon’ble Supreme Court,

should not be exercised casually.

In this regard, I may refer to a decision in the case of State

of Karnataka vs. K. Krishnan [(2000) 7 SCC 80] wherein the

Hon’ble Supreme Court has spelt out the guidelines to be kept in
5

mind while passing the order for release of the vehicle which is as

follows:

” 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.
Nonetheless, if for any exceptional reasons a Court is
inclined to release the vehicle during such pendency,
furnishing a bank guarantee should be the minimum
condition. No party shall be under the impression that
release of vehicle would be possible on easier terms,
when such vehicle is alleged to have been involved in
commission of a forest offence. Any such easy release
would tempt the forest offenders to repeat
commission of such offences. Its casualty will be the
forest as the same cannot be replenished for years to
come.”

<

From the above dictum, it is clear that when a theft is

involved in a forest offence, the same is not to be released to the

offender or the claimant as a matter of routine. However, in

exceptional cases, one can pass order for interim release on the

existence of certain condition mentioned under Section 53 of the

Act.

In the instant case, the matter relating to interim release of

the vehicle, as per the averment made by the petitioner, is pending

before the confiscating authority, therefore, no order in this respect

warrants to be passed by this Court. However, since the matter is

pending before the confiscating authority, the confiscating

authority, respondent no.2 is hereby directed to dispose of the

matter relating to release of the vehicle in accordance with law

within a period of one month from the date of receipt or production

of a copy of this order.

Thus, this application is disposed of.

ND/                                                      ( R. R. Prasad, J.)