Allahabad High Court High Court

Sarjoo Prasad vs State Of U.P. on 21 July, 1989

Allahabad High Court
Sarjoo Prasad vs State Of U.P. on 21 July, 1989
Equivalent citations: 1990 CriLJ 123
Author: P Basu
Bench: P Basu


ORDER

Palok Basu, J.

1. This application under Section 482, Cr. P.C. for exercising the inherent powers of this Court concerning release of motor vehicle Jeep No. UTB 4433 has been moved by Sarjoo Prasad alleging himself to be owner thereof. At the admission stage a counter-affidavit was called. That having been filed, a rejoinder affidavit has also been filed by the applicant. Therefore, this application is being decided at the admission stage itself finally.

2. It appears that one Smt. Geeta Devi had lodged a first information report on 17-8-1987 alleging that while she along with her husband was returning from Mirzapur a jeep struck the scooter on which they were travelling, as a result of which they fell down whereupon the husband was bombed and fired at causing injuries to which he succumbed. Later on, it appears that this jeep has been seized by the police concerning the said matter which has been registered as case crime No. 156 of 1987 under Sections 147, 148, 307 and 302, I.P.C. P.S. Karchhana, district Allahabad.

3. The applicant filed an application before the lower Criminal Court II for release of the jeep. The ground taken was that the jeep of the applicant had gone out of order towards the end of August 1987 and, therefore, he had handed it over for being repaired by Kanhaiya who is one of the principal accused in the aforesaid case. It may be relevant to mention here that from the counter-affidavit it appears that Kanhaiya and Moti are brothers-in-law of applicant Sarjoo Prasad and both of them are accused in the said murder case. It was contended on behalf of the applicant that he had no knowledge that his jeep will be put to any illegal use and, therefore, it should be released in his favour. The Magistrate rejected that application on 29-8-1987 whereafter a revision was taken to the Sessions Judge which was also dismissed, on 18-121987, hence this application.

4. I have heard Sri Jai Shankar Audichya at length and perused the materials filed by both sides. It goes without saying that in the very nature of things the instant jeep was used at the time of the alleged crime as per the allegations of the prosecution. It is a material evidence. Much may depend upon its production as an exhibit during the trial. Under the circumstances no infirmity in the orders of the Courts below can be said to exist.

5. It must be remembered that a case property, particularly in serious cases such as murders, has to be maintained in the same condition as far as possible for being produced, if so required, as evidence in the trial for because in a given case it may cause some difficulty in the trial, if the said material exhibit is not present or is not produced, Sri Audichya has relied upon the decision of a learned single Judge reported in 1984 All Cri C 132 : (1984 Cri LJ NOC 98) Amarjit Singh v. State of U.P. A perusal of the said decision indicates that no counter-affidavit had been filed in the said case and whatever had been alleged on behalf of the applicant went without a reply from the other side. It is true that during the course of discussion the learned single Judge has made observations about the scope of Sections 451 and 452, Cr. P.C. Needless to say on facts the said case and the present one stand on a different footing.

6. For the aforesaid reasons this application is devoid of merits and is dismissed.