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 7, Cited by 0]

Gujarat High Court

Kokilaben vs Commissioner on 20 June, 2008

Author: Md Shah

Bench: Md Shah

  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/2400/2008	 2/ 4	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2400 of 2008
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE MD SHAH
 
 
=========================================================

 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================

 

KOKILABEN
ALIAS BEBI ANILBHAI CHINUBHAI CHUNARA THRO HUSBAND - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE AHMEDABAD CITY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
DR KACHHAVAH for
Petitioner(s) : 1,MR
KAMLESH KACHHAVAH for
Petitioner(s) : 1, 
Mr
Ashish Desai, Asstt.GOVERNMENT
PLEADER for
Respondent(s) :
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
JUDGMENT 

1. The petitioner-detenu has preferred this petition under Article 226 of the Constitution of India for appropriate writ, order or direction for quashing and setting aside the order dated 1.12.2007 passed by respondent No.1-Commissioner of Police, Ahmedabad whereby, in exercise of power under sub-section (2) of section 3 of the Gujarat Prevention of Anti Social Activities Act, 1985 (for short, 'PASA Act') whereby the petitioner has been detained as a bootlegger. In pursuance of the said impugned order, the petitioner is detained in jail.

Heard the learned advocate for the petitioner and the learned AGP for the respondents.

2. From the grounds of detention, it appears that one offence being CR.I.No.5164 of 2007 under sections 66 (1)b and 65(e) etc. under the Bombay Prohibition Act, was registered with Maninagar police station, wherein country liquor was found from the possession of the detenu. On the basis of registration of this case, the detaining authority held that the present detenu was carrying activities of selling liquor which is harmful to the health of the public. It is held by the detaining authority that as the detenu is indulged in illegal activities, it is required to restrain her from carrying out further illegal activities i.e. selling of liquor. The detaining authority has placed reliance on the above registered offence and statements of unnamed witnesses. In the opinion of this court, the activities of the detenu can, by no stretch of reasoning, be said to be disturbing the public order. It is seen from the grounds that a general statement that has been made by the detaining authority that consuming liquor is injurious to health. In fact, a perusal of the order passed by the detaining authority shows that the grounds which are mentioned in the order are in reference to the situation of 'law and order' and not 'public order'. Therefore, on this ground, the subjective satisfaction of the detaining authority is vitiated on account of non-application of mind and the impugned order, therefore, deserves to be quashed and set aside.

3. Except two statements of the anonymous witnesses, there is no material on record which shows that the petitioner-detenu is carrying out illegal activities of selling liquor which is harmful to the health of the public. In the case of Ashokbhai Jivraj @ Jivabhai Solanki v. Police Commissioner, Surat (2001 (1) GLH 393), having considered the decision of the Hon'ble Apex Court in the case of Ram Manohar Lohia v. State of Bihar (AIR 1966 SC 740), this court held that the cases wherein the detention orders are passed on the basis of the statements of such witnesses fall under the maintenance of ýSlaw and orderýý and not ýSpublic orderýý.

4. Applying the ratio of the above decisions, it is clear that before passing an order of detention of a detenu, the detaining authority must come to a definite finding that there is threat to the 'public order' and it is very clear that the present case would not fall within the category of threat to a public order. In that view of the matter, when the order of detention has been passed by the detaining authority without having adequate grounds for passing the said order, cannot be sustained and, therefore, it deserves to be quashed and set aside. No affidavit-in-reply is filed by the learned AGP on behalf of the respondent-detaining authority controverting the averments made in the petition.

5. I am fortified in my view by the decision taken by this court in the case of Sandip Omprakash Gupta v. State of Gujarat (2004 (1) GLR 865) that solitary incident of violation of prohibition law, normally would not be a problem to the maintenance of public order and for such solitary offence, no person can be detained under the Act.

6. In the result, this Special Civil Application is allowed. The impugned order of detention dated 1.12.2007 passed by the Commissioner of Police, Ahmedabd is hereby quashed and set aside. The detenu is ordered to be set at liberty forthwith, if not required in any other case. Rule is made absolute accordingly. Direct service is permitted.

[M.D. SHAH, J.] msp