High Court Patna High Court - Orders

Sanjay Kumar Singh vs The State Of Bihar &Amp; Ors on 17 June, 2010

Patna High Court – Orders
Sanjay Kumar Singh vs The State Of Bihar &Amp; Ors on 17 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. WJC No.569 of 2010
                              SANJAY KUMAR SINGH
                                         Versus
                            THE STATE OF BIHAR & ORS
                                       -----------

2. 17.6.2010 Heard learned counsel for the petitioner

and the State.

The petitioner claims to be the owner of the

tractor in question and seeks release of the same. He

is aggrieved by the order dated 19.5.2010 calling for a

report declining to release the same.

The law stands well settled that when a

vehicle is seized for an alleged offence and an

application for release is filed, it is only the lawful

and registered owner of the vehicle who is entitled to

release of the same upon satisfaction of the Court

concerned and upon such terms and conditions as

the Court may so impose.

The Supreme Court in (2002) 10 SCC 283

Sunderbhai Ambalal Desai Vs. State of Gujrat

referring to Section 451 Cr. P.C. has observed at

Paragraph-7 and 17 as follows:-

7. In our view, the powers under
Section 451, Cr. P.C. should be exercised
expeditiously and judiciously. It would
serve various purposes, namely:-

1. Owner of the article would not
suffer because of its remaining unused or
by its misappropriation;

2

2. Court or the police would not
be required to keep the article in safe
custody;

3. If the proper panchnama
before handing over possession of article is
prepared, that can be used in evidence
instead of its production before the Court
during the trial. If necessary, evidence
could also be recorded describing the
nature of the property in detail; and

1. This jurisdiction of the Court to
record evidence should be exercised
promptly so that there may not be
further chance of tampering with
the articles.

17. In our view, whatever be the situation,
it is 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.

In the facts and circumstances of the case,

the writ application is disposed off with the direction

that if the petitioner has produced valid registration

papers demonstrating that the tractor in question

stands in his name, it is directed to be released in his

favour upon such terms and conditions deemed fit

including furnishing of a bond and affidavit

undertaking to produce the same as and when the

trial Court so directs during the course of the trial.

Let the order be communicated through

FAX to the Court of Chief Judicial Magistrate,
3

Bhojpur, Arrah in connection with Agiaon Police

Station Case No. 24 of 2010 at the cost of the

petitioner.

The application stands disposed.

P. Kumar                                     ( Navin Sinha, J.)