High Court Patna High Court - Orders

Rajesh Ram vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Rajesh Ram vs The State Of Bihar on 9 September, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.18404 of 2011
                            Rajesh Raman
                                Versus
                          The State Of Bihar
                               -----------

02/ 09-09-2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner, Rajesh Raman has filed the instant

petition under Section 482 of the Cr.P.C. for release of

dumper bearing registration no.BR-O8G-1127.

Raj Kishore Singh, Mining Inspector along with

police personnel conducted a raid at Shankarpur Pahar where

illegal mining was going on by one Haldhar Yadav who at an

earlier occasion was a lessee and truck, dumper, tractor,

drilling machine and other items were seized from there

engaged in the aforesaid illegal mining and its transportation.

Contention on behalf of the petitioner is that the

aforesaid seizure happens to be illegal in the background that

petitioner’s dumper was hired by aforesaid Haldhar Yadav

and on account thereof petitioner had no knowledge regarding

illegal mining being carried out by the aforesaid Haldhar

Yadav. Further submitted that on account of seizure of the

dumper he is sustaining recurring loss. Also submitted that no

confiscation proceeding has been initiated by the concerned
2

department as is evident from Annexure-2, the letter sent by

the Mining Department to the CJM as requisitioned. Also

submitted that in light of the Hon’ble Apex Court’s direction

as reported in AIR 2003 SC 638, petitioner’s prayer is fit to

be allowed.

On the other hand, learned APP opposed the prayer

and submitted that though Annexure-2 is there but it did not

disclose whether any confiscation has been launched or not.

From perusal of relevant Annexures it is evident

that petitioner failed to get his grievance redressed from the

court of learned CJM as well as from the court of learned

Sessions Judge where apart from petitioner others have also

filed Cr.Revision and a consolidated order was passed vide

order dated 24.03.2011 in connection with Cr.Revision Nos.

42/11, 46/11 and 47/11.

So far as averments of Annexure-2 is concerned,

from perusal of the same it is evident that Mining Officer had

requested the court concerned to take proper steps in

accordance with law instead of disclosing whether any

confiscation proceeding has been launched or not.

The Hon’ble Apex Court in a decision reported in

AIR 2003 SC 638 at paragraph-17 has held as follows:-

” ” In our view, whatever be the situation, it is
3

of no use to keep such 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”

Therefore the prayer of the petitioner is allowed.

Learned court below is directed to release the dumper

bearing registration no. BR-08G-1127 in favour of the

petitioner after verifying the original owner book, tax token,

insurance, road permit etc on a bank guarantee of Rs.5 Lacs

with two sureties in connection with Munger Mufassil P.S.

Case No. 01 of 2011, G.R. No.40 of 2011 registered under

Section 379, 504, 420 of the IPC and Section 4 M.M.R.D

Act as well as, 4/40 BMMC Rule, 1972.

Petitioner will furnish an undertaking that he will

not change the owner-ship till continuance of the proceeding

as well as will produce the vehicle whenever and wherever is

required by the court.

(Aditya Kumar Trivedi,J.)
perwez
4