JUDGMENT
V.A. Mohta, J.
1. Since these two Writ Petitions arise out of a common order, they are heard together and disposed of by this judgment.
2. Upon receipt of information that certain contraband goods have been received by Respondent No. 1 – Bhaskar – who carries on business of running a video parlour in the town of Kudal in Ratnagiri district, certain officers of the customs department visited his premises on 18th May, 1985, searched them and seized a foreign made V.C.R. and demonstration cassette. On 12th July, 1985, Respondent No. 1 filed a private complaint against Petitioners – Vinayak Inamdar and Deepak Karadkar – under Sections 380, 451, 452, 504, 506(2), 323 read with Section 34 of the I.P.C. before the Judicial Magistrate First Class, Kudal and applied for release of the V.C.R. on ‘supurtnama’. The learned Magistrate did not register the complaint, ordered inquiry under Section 202 Cr.P.C. and without issuing any notice to the Customs Department, sent a communication ordering release of the V.C.R. The Customs Department brought to the notice of the learned Magistrate that the order passed was illegal and should be reviewed. The learned Magistrate thereafter heard the Customs Department, but maintained his order of release.
3. The two accused in the said private complaint and the Union of India have filed these petitions for quashing the complaint and so also the orders passed by the learned Magistrate for release of the goods. It is apparent that the power under Section 457 Cr.P.C. could not have been exercised by the learned Magistrate, since the property was seized by the Customs Officers under the Customs Act and those officers are not “police officer” as contemplated under Section 457. The point about the Customs Officers not being police officers is no more res integra, having been concluded by series of decisions of Supreme Court, e.g. Badaku Joti v. State of Mysore, . Following the said decision, this Court in the case of Assistant Collector of Customs v. Smt. Maria Rege, 1991 Cri LJ 229 has held that the Magistrate cannot exercise jurisdiction under the said provisions to release property seized by the Customs Officers under the Customs Act. We entirely agree with the conclusion as well as reasoning adopted in the said judgment rendered by the learned single judge.
4. The only other provision under which jurisdiction to release such goods could perhaps have been exercised is Section 451 Cr.P.C. But that would also not apply since the property was not produced before Court during any “inquiry or trial” as envisaged under that provision. An order directing delivery of property by a Magistrate when no criminal proceeding is pending before him is plainly illegal. When a Magistrate forwards a complaint to the police for investigation under Section 202 Cr.P.C., there is neither enquiry nor trial pending before him and hence the Magistrate could not have exercised the jurisdiction even under Section 451. In this connection, useful reference may be made to the decision of this Court in the case of Ramchetsing v. Deoji Kalyanji, AIR 1942 Bombay 42 : (1942 (43) Cri LJ 362). Under all these circumstances, it is clear that the impugned orders of release are plainly illegal. It is surprising and unfortunate that the learned Magistrate chose to go out of the way in ordering release even without issuing the notice to the Customs Department. First order is invalid also on that ground.
5. The Magistrate ought to have been mindful of the legal position that the Customs Act embodies elaborate provisions about dealing with seized articles including the confiscation and these special provisions are independent of the provisions of Cr.P.C. and protected by Section 5 Cr.P.C. Cumulative effect of Sections 124, 125 and 110(2) of the Customs Act is that the Magistrate has no jurisdiction to make orders with relation to goods seized and liable to confiscate under the Act, in any case before the launching of the criminal proceedings.
6. What ultimate orders to be passed now after a lapse of 7 years is the real question. As far as the private complaint is concerned, the learned Counsel for respondent No. 1, has filed a pursis that in view of the passage of time he forthwith withdraws the same. That complaint is therefore quashed. The respondent No. 1 also gave an undertaking to go for adjudication under the Customs Act before the appropriate authorities, to produce the goods as and when required by the Adjudicating Authorities and to continue to keep in his custody on Supratnama subject to the decision of Adjudicating Authorities. Under the circumstances, no useful purpose would be served by directing respondent No. 1 to hand over the property to the Customs Authorities, though as a result of quashing the orders, such direction should be issued in the normal course.
7. Under the circumstances, the private complaint filed by the Respondent No. 1 is quashed and set aside. The impugned orders of release of the property are also set aside, but the respondent No. 1 is allowed to retain the property for the special reasons indicated above. The petitions are allowed and the rules made absolute in the above terms.
8. Order accordingly.