Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Allahabad High Court

Ram Pratap Singh S/O Shri Babu Lal Arya vs Union Of India (Uoi) Through Secretary, ... on 3 August, 2007

Author: R.K. Rastogi

Bench: Yatindra Singh, R.K. Rastogi

JUDGMENT
 

R.K. Rastogi, J.
 

1. This is a writ petition challenging the detention order dated 25.9.2006 passed against the petitioner under the National Security Act, 1980( the Act).

2. The facts relevant for disposal of the case are that an F.I.R. was lodged on 12.8.2006 at police station New Agra district Agra by Ashok Kumar Agrawal under Sections 463. 464, 467, 468, 469, 470, 471, 120B I.P.C. and on the basis of this report case crime No. 509 of 2006 was registered at the above police station. It was alleged in that report that the petitioner Ram Pratap Singh: had taken on rent two rooms in upper portion of his house No. 47 Girraj Nagar, Lawyers Colony police station New Agra district Agra and the rent was Rs. 3000/-per month. In these rooms he kept answer-books of the students of M.B.A., B.C.A., B.B.A. and Computer course conducted by the technical colleges affiliated with Choudhary Charan Singh University Meerut and those answer-books were got evaluated by ineligible examiner who were students of High School, Intermediate and B.A. and marks of the examinees were increased after taking money from them Co-accused Sri Pali Baijnath Had, Nitesh Kumar, Rakesh Kumar, Gajendra Pratap, Ajit Kumar and 8 - 10 other boys were also cooperating in commission of these offences.

3. In pursuance of this report the above house was raided by the police party on 13.8.2006 and at that time it was found that Ram Pratap Singh was evaluating the answer books along with co-accused persons. The answer-books of B.C.A., B.B.A., B.P.T., B.A. LL.B., Clinic Pathology, Biochemistry, Oriental Programming-C and B.B.M.S. etc. were lying there. A total., number of 9931 answer-books were recovered in 50 bundles. , Thereafter on 14.8.2006 on receiving information from an informer, S.H.O. of police station New Agra arrested Ram Gopal and Satya Prakash and upon inquiry they told that on the instructions of Sri Babu Lal Arya, Registrar of Meerut University. who is father of accused Ram Pratap Singh ( petitioner in this petition) had come to dispose of the aforesaid answer books and that those answer books had been sent to the petitioner by his father Sri Babu Lal Arya, Registrar of the said university. On search 1283 bundles of answer books containing 45.791 answer-books were recovered from the residence of Sri Babu Lal Arya and ten bundles containing 605 answer-books were also recovered from the car standing in Portico. Thereafter the accused were challaned for the above offences and the criminal case against them is going on.

4. The District Magistrate, Agra passed an order against aforesaid Ram Pratap Singh under Section 3(2) of the National Security Act on 25.9.2006. Aggrieved with that order the petitioner has filed this writ petition.

5. We have counsel for the petitioner and the A.G. A for the respondents.

6. Section 3(2) of the National Security Act under which the above order of detention has been passed runs as under:

(2) The Central Government or the State Government may, if satisfied with respect to any person that with a view to preventing him from acting in any manner prejudicial to the security of the State or from acting in any manner prejudicial to the maintenance of public order or from acting in any manner prejudicial to the maintenance of supplies and services essential to the community it is necessary so 10 do, make an order directing that such person be detained.

Explanation: For the purposes of this sub-section, "acting in any manner prejudicial to the maintenance of supplies and services essential to the community" does not include "acting in any manner prejudicial to the maintain of supplies of commodities essential to the community" as defined in the Explanation to Sub-section (1) of Section 3 of the Prevention of Blackmarketing and Maintainenance of Supplies of Essential Commodities Act, 1980 (7 of 1980 ) , and accordingly, no order of detention shall be made under this Act on any ground on which an order of detention may be made under that Act.

7. It is to be seen that under the aforesaid sub section State Government has passed an order for detention of the petitioner on the ground of maintenance of public order. There is nothing on record to show that the petitioner by getting the answer books evaluated by incompetent persons created any problem to the maintenance of public order. The acts allegedly committed by him were illegal acts and they could be termed to be prejudicial to the maintenance of law and order but his above act had ho direct relationship with the maintenance of public order. A person can be detained under the National Security Act when his acts are prejudicial to the maintenance of public order. Since the acts of the petitioner cannot be termed to be prejudicial to the maintenance of public order, he could not be detained under Section 3(2) of the National Security Act, though he is liable to be proceeded with under the law of the land for the offences allegedly committed by him. Anyhow since his detention under the National Security Act is illegal, he is entitled to be set at liberty forthwith unless he is required to be detained in any other case.

8. The writ petition, therefore, deserves to be allowed.

9. The writ petition is allowed. The petitioner's detention under the National Security Act is quashed and he shall be set at liberty forthwith unless he is required to be detained in any other case.