Orissa High Court
Bishi Keshan Pradhan vs State Of Orissa And Ors. on 29 January, 2003
Equivalent citations: 2003(I)OLR324
Author: A.K. Patnaik
Bench: A.K. Patnaik, P.K. Misra
JUDGMENT A.K. Patnaik, J.
1. This is habeas corpus petition filed by the petitioner for quashing the order of detention dated 10.10.2002 passed by the District Magistrate, Nayagarh under Sub-section (2) of Section 3 of the National Security Act, 1980 (for short 'Act, 1980)'.
2. The brief facts relevant for the purpose of disposal of this writ application are that the petitioner had been arrested and was in intermediary judicial custody in Dasapalla Sub- jail in connection with Khandapara P.S. Case No. 123 dated 1.12.2001 under Sections 147, 148, 323, 326, 354, 307, 302, 109, 139, IPC/25/27 Arms Act and khandapara P.S. Case No. 63 dated 11.9.2002 under Sections 341, 294, 353, 506, 307, 34, IPC/25/27 Arms Act. While he was in custody, the impugned order of detention dated 10.10.2002 was passed by the District Magistrate, Nayagarh. The grounds of detention were served on the petitioner by communication dated 10.10.2002 of the District Magistrate, Nayagarh. The Government of Orissa in Home Department approved the said order of detention by order dated 20.9.2002. The petitioner submitted a representation dated 26.10.2002 against the said order of detention, but the same was rejected by the State Government and communicated to the petitioner by letter dated 6.11.2002. The detention of the petitioner was referred to the Advisory Board and on the opinion of the Advisory Board, order of detention was confirmed by order dated 20.11.2002 of the Government of Orissa in Home Department. Aggrieved, the petitioner has filed this writ petition under Article 226 of the Constitution of India with a prayer to quash the same.
3. Mr. S. P. Mishra, learned counsel for the petitioner submitted that, the petitioner has several grounds in the writ petition in support of his prayer for quashing the said order of detention. He further submitted that it is now well settled by the Apex Court in a series of decisions that when the detenu is in custody, the detaining authority before passing the order of detention must show his awareness that he is in custody and must record a satisfaction on the basis of reliable materials that there is possibility of the petitioner being released on bail and on being so released, he would in all probability indulge in activities prejudicial to public order. Mr. Mishra submitted that although the District Magistrate has shown his wareness of the fact in the order of detention that the petitioner was in custody, there is nothing either in the order of detention or in the grounds of detention to show that the District Magistrate had reason to believe on the basis of reliable materials placed before him that there was possibility of the petitioner being released on bail and further that on being so released, he would be in all probability indulge in activities prejudicial to the public order. In support of the aforesaid contention, Mr. Mishra, relied upon the decision of the Supreme Court in Kumarunnissa v. Union of India and Anr. : AIR 1991 Supreme Court, 1640. He also cited the decision of the Supreme Court in Surya Prakash Sharma v. State of U.P. and Ors. : (1995) 9 OCR (SC), 343, Mr. Mishra further argued that the impugned order of detention is also liable to be set aside on the ground that there was delay on the part of the authorities in forwarding the representation to the State Government for expeditious disposal affecting the right of the petitioner under Article 22 of the Constitution for making effective representation against the grounds of detention. He finally argued that a reading of the grounds of detention would show that the alleged incidents in which the petitioner is said to have been involved were all incidents unrelated to the maintenance of public order and were only individual offences for which the detention order under the Act, 1980 was not necessary and the general law of the land was sufffcient.
4. Mr. M. K. Mohanty, learned Additional Government Advocate for the State of Orissa, on the other hand sought to sustain the order of detention on the grounds mentioned in the grounds of detention. He also relied on the counter affidavit filed on behalf of opposite party No. 1 Mr. Amiya Mohanty, learned counsel has appeared for the Union of India.
5. In Rameshwar Shaw v. District Magistrate, Burdwan (1964 4 SCR 921) quoted in the decision of the Supreme Court in the case of Surya Prakash Sharma v. State of U.P. and others (supra) cited by Mr. Mishra, the Supreme Court dealing with the decisions rendered by the Court till then held that an order of detention can be validly passed against a person if :
(i) the detaining authority was aware of the fact that the detenu is already in detention; and
(ii) there was compelling reason justifying such detention despite the fact that the detenu is already in detention;
The relevant paragraph of the decision of the Supreme Court in Rameshwar Shaw v. District Magistrate, Burdwan (supra) as quoted in the judgment of the Supreme Court in the case of Surya Prakash Sharma v. State of U.P. [supra) is extracted herein below :
"The decisions referred to above lead to conclusion that an order for detention can be validly passed against a person in custody and for that purpose it is necessary that the grounds of detention must show that (i) the detaining authority was aware of the fact that the detenu is already in detention; and (ii) there were compelling reasons justifying such detention despite the fact that the detenu is already in detention. The expression "compelling reasons" in the context of making an order for detention of a person already in custody implied that there must be cogent material before the detaining authority on the basis of which it may be satisfied that (a) the detenu is likely to be released from custody in the near future and (b) taking into account the nature of the antecedent activities of the detenu, it is likely that after his release from custody he would indulge in prejudicial activities and it is necessary to detain him in order to prevent him from engaging in such activities."
It will thus be clear from the aforesaid decision of the Supreme Court in Rameshwar Shaw v. District Magistrate, Burdwan (supra) that the compelling reasons which the detaining authority must show before passing the order of detention in the case where the detenu is already in custody are that on the basis of cogent materials, he is satisfied that the detenu is likely to be released from custody in near future and taking into account the antisocial activities of the detenu, it is likely that after he is released from custody, he would indulge in prejudicial activities and that it is necessary to detain him in order to prevent him from engaging such activities. The aforesaid law as explained by the Supreme Court, way-back in 1964 has been reiterated by the Supreme Court in Kumarunnissa v. Union of India (supra). In the said case the Supreme Court again considered at length the decision of the apex Court on the point right up to 1990 and held :
"From the catena of decisions referred to above it seems clear to us that even in the case of a person in custody a detention order can validly be passed (1) if the authority passing the order is aware of the fact that he is actually in custody; (2) if he has reason to believe on the basis ' of reliable material placed before him (a) that there is a real possibility of his being released on bail, and (b) that on being so released he would in all probability indulge in- prejudicial activity and (3) if it is felt essential to detain him to prevent him from so doing. If the authority passes an order after recording his satisfaction in this behalf, such an order cannot be struck down on the ground that the proper course for the authority was to oppose the bail and if bail is granted notwithstanding such opposition to question it before a higher Court, xxx."
It will be clear from the aforesaid decision of the Supreme Court in Kumarunnissa v. Union of India {supra) that in cases where the detenu is already in custody, the detaining authority must show not only his awareness to the fact that the detenue actually is in custody, but also show his satisfaction on the basis of reliable materials that there is real possibility of the petitioner being released on bail and on being so released, he would in all probability indulge in prejudicial activities and thus, it was necessary to detain him to prevent him from carrying on such prejudicial activities.
6. So far as the present case is concerned, we find that in the impugned order of detention dated 10.10.2002 the District Magistrate, Nayagarh has shown his awareness to the fact that the petitioner is in intermediary judicial custody in Dasapalla Sub-jail in connection with Khandapara P.S. Case Nos. 123 dated 1.12.2001 and 63 dated 11.9.2002. But on perusal of the order of detention and the grounds of detention dated 10.10.2002, we do not find that any satisfaction has been recorded by the District Magistrate, Nayagarh that there is any real possibility of the petitioner being released on bail in connection with the aforesaid Khandapara P.S. Case Nos. 123 dated 1.12.2001 and 63 dated 11.9.2002 nor his satisfaction recorded that in the event the petitioner is released on bail he would in all probability indulge in prejudicial activities and for this reason, he felt it essential to detain him to prevent him from carrying on such prejudicial activities. The impugned order of detention of the petitioner, therefore, cannot be sustained on this ground alone and it is not necessary for this Court to deal with the other grounds taken by the petitioner in the writ petition.
7. In the result, the impugned order of detention dated 10.10.2002 passed by the District Magistrate, Nayagarh in Annexure-1 is quashed. The petitioner be released and set at liberty forthwith unless he is wanted in connection with any other case.