High Court Karnataka High Court

State Of Karnataka vs Mohammed Peeran Sab on 29 August, 1980

Karnataka High Court
State Of Karnataka vs Mohammed Peeran Sab on 29 August, 1980
Bench: M Patil


ORDER

1. This revision coming up before the court for further orders on I.A.I., on the request of the counsel appearing for the respondent, the revision petition itself is proposed to be disposed of.

2. The revision is directed against the order dated 16-6-1980 passed by the Additional Chief Judicial Magistrate, Shimoga whereby he has rejected the objection raised by the Forest Department for release of the vehicle bearing No. MYG 35 and directed to release the same.

3. The vehicle in question, along with forest produce illicitly being transported, was seized by the Range Forest Officer, Forest Mobile Squad, Shimoga, on 25-8-1980 (sic) for the commission of the Forest Offience under Section 87 of Karnataka Forest Act and a report regarding the seizure sent to the Magistrate. On the application of the respondent made under Section 451, Cr.P.C. for the release of the vehicle, the Forest Department objected to such release on the ground that the vehicle was required to be produced before the competent authority for taking action under Section 71A of the Act. The learned Magistrate relying upon the decision of this court in State of Karnataka v. Shivananda (1977-2 Kant LJ 452) : (1978 Cri LJ NOC 44) rejected that objection and proceeded to make an order releasing the vehicle in favour of the respondent. Hence the revision.

4. In such cases, as has been pointed out by the Court in Ravindra Patali v. State of Karnataka (1978-2 Kant LJ 462) : (1979 Cri LJ NOC 45) S. 71A of the Act mandatorily provides :

“that whenever seizure is made under the provisions of the Act, the properties including the vehicles, etc. should be produced, by the officer seizing, before the authority prescribed under Section 71A of the Act. The officer seizing has no option but to produce the property seized before such authority.”

5. Further there is no denial of the fact, that no inquiry or trial is pending before Magistrate. Therefore, as held by this court in Criminal Revision Petition No. 164/80 (decided on 20th June 1980) (Reported in (1980) 2 Kant LJ 259) the provisions of Sections 451 and 457, Cr.P.C. are not attracted. The Magistrate will have no jurisdiction to make an order regarding the disposal of the property merely because a report regarding the seizure of the vehicle and the Forest produce has been sent to the Court under S. 62(3) of the Act.

6. The Magistrate had no jurisdiction to make an order regarding the release of the vehicle.

7. The order under revision is therefore liable to be set aside and it is accordingly set aside.

8. The respondent is at liberty to make an application before authority concerned of the Forest Department for the release of the vehicle, if he so chooses.

9. Petition allowed.