High Court Jharkhand High Court

Kripal Sharma vs The State Of Jharkhand on 21 February, 2011

Jharkhand High Court
Kripal Sharma vs The State Of Jharkhand on 21 February, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI.

                                        Cr.M.P. No. 761 of 2009
              Kripal Sharma . .............................................................. Petitioner

                                                Versus
              State of Jharkhand . ................................................. Opp. Party.

              CORAM :- HON'BLE MR. JUSTICE D.K. SINHA

       For the Petitioners                 :- Mr. Jitendra Kumar Pasari
       For the State                       :- A.P.P.


2/21.2.2011

The petitioner has invoked the inherent jurisdiction of this court under
section 482 of the Code of Criminal Procedure for quashment of order impugned dated
28.4.2009 passed in Cr. Rev No. 60 of 2009 by which the learned Additional Sessions
Judge, FTC-1 Dhanbad affirmed the order dated 10.2.2009 by which the prayer of the
petitioner for release of the coal was rejected by Shri A.K. Srivastava, judicial
Magistrate Ist Class, Dhanbad.

The prosecution story in short was that a truck no. Jh-10F-2728 was
intercepted by the police which was carrying coal and on verification it was found that
the coal was being carried from KOCP Kuian Colliery and the net weight at the entry
point was 15.420 tonnes of coal .When the truck was intercepted on 9.2.2008 and truck
was weighed at the bridge, the weight of the coal was found 19.175 M.T and thereby
3.175 M.T of coal was found in excess of the challan produced and therefore, the
informant police party had reason to believe that such excess quantity of coal was being
carried illegally on the truck. On the written report of the informant,Jharia P.S. Case
No. 58 of 2008 was registered for the alleged offence under section 414 of the Indian
Penal Code.

The learned counsel submitted that the petitioner was authorized person
to lift the coal and against the valid document, coal was being carried on the truck. M/s
Jayshree Coke Private Ltd purchased the coal on 6.2.2008 to which transport challan
was issued by the B.C.C.L besides other relevant documents such as permit and
Form-D and all these documents were produced before the informant when the truck
was intercepted. The truck was carrying 15.420 M.T of coal which was initially driven
by the driver namely S. Kumar but due to his personal work he went out from the truck
and then steering of the truck was held by Puneet Rai.The petitioner was concerned
with only 15.420 M.T of coal and if 3.175 M.T of coal was found in excess. The
petitioner being the owner of coal of 15.4 M.T of coal was not at all concerned with the
coal which were found in excess . The petitioner cannot be held responsible for carrying
any quantity of coal beyond what was given against the chalalan. It is relevant to
mention that M/s Jayshree Coke Private Limited had filed no objection petition before
the trial court if the coal would be released in favour of the petitioner. Assailing the
impugned order passed by the learned Additional Sessions Judge, the learned counsel
submitted that the Criminal revision of the petitioner was dismissed only on the ground
that the prayer for release of the coal was earlier rejected by the Trial Magistrate, on
17.5. 2008 against which no revision was preferred. The petitioner again filed petition
with the same and similar relief which was rejected on 10.2.2009 and the petitioner then
preferred revision against the order passed by the Trial Magistrate on 10.2.2009 and
according to the Revisional court, revision was not maintainable only because the
petitioner had not come against the first order and that first order had got finality. The
learned Additional Sessions Judge misconceived the provision of law by ignoring that
there was no bar at all in filing subsequent petition for release of the coal for
reconsideration and thereby. the learned Additional Sessions Judge has committed
error of law. The petitioner had claimed the coal only to the extent of 15.420 M.T and
not in excess of 3.175 M.T of the coal against the valid documents.

In the circumstances, this Cr. M.P is allowed and the trial court is directed to
release the coal to the extent of 15.420 M.T in favour of the petitioner on verification of
the entire documents on his executing indemnity bond of Rs one lakh with two sureties
of the like amount each to the satisfaction of Sri.A.K.Srivastava,Judicial Magistrate Ist
Class, Dhanbad or his successor in G.R. No. 373 of 2008 with further direction that
3.175 M.T. of coal, which was found in excess, shall be auctioned sold and the sale
proceeds shall be deposited with the State exchequer.

(D.K.Sinha, J)
SD