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 15, Cited by 150]

Supreme Court of India

Ayya Alias Ayub vs State Of U.P. & Anr on 25 November, 1988

Equivalent citations: 1989 AIR 364, 1988 SCR SUPL. (3) 967, AIR 1989 SUPREME COURT 364, 1989 (1) SCC 374, 1988 (18) REPORTS 424, 1988 (4) JT 489, 1989 ALL WC 90, 1989 SCC(CRI) 153, (1989) 1 CRIMES 8, (1989) EASTCRIC 200, (1989) 1 RECCRIR 384, (1989) 2 CRILC 65, (1989) ALLCRIR 34

Author: Misra Rangnath

Bench: Misra Rangnath

           PETITIONER:
AYYA ALIAS AYUB

	Vs.

RESPONDENT:
STATE OF U.P. & ANR.

DATE OF JUDGMENT25/11/1988

BENCH:
VENKATACHALLIAH, M.N. (J)
BENCH:
VENKATACHALLIAH, M.N. (J)
MISRA RANGNATH

CITATION:
 1989 AIR  364		  1988 SCR  Supl. (3) 967
 1989 SCC  (1) 374	  JT 1988 (4)	489
 1988 SCALE  (2)1489
 CITATOR INFO :
 APL	    1989 SC 371	 (10)


ACT:
     Constitution   of	India  1950:  Article	21--Personal
liberty--Greatest  of human  freedoms--Preventive  detention
laws--To  be  strictly	construed--Procedural	safeguards--
Meticulous compliance to be insisted upon.
%
     National Security Act 1980: Sections 3 and 5--detention
order--Subjective  satisfaction	 of  detaining	 authority--
Necessity  for--What  would  be	 a  simple  'law  and  order
situation may assume gravity and mischief of 'public  order'
problem.
     Statutory Interpretation: Preventive Detention laws  to
be strictly construed--meticulous compliance with procedural
safeguards to be insisted upon.



HEADNOTE:
     The  petitioner-detenu was involved in three  incidents
of  offensive  activity. In the first two  incidents  he  is
alleged	 to  have  damaged  the buses  of  one	Anil  Gautam
whereupon  non-cognizable  offences under section  504,	 427
I.P.C. were registered against him. In the third incident he
is alleged to have caused the death of Anil Gautam by giving
him  knife  blows  and	a  case	 under	s.  302	 I.P.C.	 was
registered against him.
     While the detenu was in judicial custody, the detaining
authority,  apprehending  his release on  bail,	 passed	 the
order of detention against him under s. 3(2) of the National
Security  Act, 1980. The three grounds of detention  related
to the three incidents stated above.
     On	 behalf of the petitioner in the writ  petition,  it
was  contended	that  the order of  detention  was  vitiated
because	 (i)  the grounds, even assuming to  be	 true,	were
incapable  in  law  of producing  the  satisfaction  of	 any
apprehension  in  regard to the maintenance of	the  public-
order,	and,  at the worst, did no more than  to  suggest  a
possible  'law and order' situation; (ii) the object of	 the
bail  since granted to the detenu; and (iii)  the  detaining
authority failed to consider the telegram sent on behalf  of
the  petitioner	 complaining that the  petitioner  had	been
						  PG NO 967
						  PG NO 968
taken  away  by the police at 8.00 p.m. earlier	 that  night
while  the incident of assault on Anil Gautam, as stated  in
the third ground, occurred at about 9.10 p.m. that night.
     Ramesh  Yadav  v. Distt. Magistrate Etah, AIR  1986  SC
315, relied upon.
     On behalf of the State, it was contended that the three
acts attributed to the detenu had serious adverse effect  on
the  even  tempo  of life in the  locality  and	 produced  a
"public-order"	 problem  and  that  the   detention   fully
satisfied all the procedural-safeguards.
     Allowing  the writ petition and quashing the  order  of
detention it was,
     HELD:  (1) Section 5A of the Act provides that where  a
person has been detained on two or more grounds, such  order
shall be deemed to have been made separately on each of such
grounds. The object of sec. 5A is that if any of the grounds
is  found  to  be vague,  non-existent,	 not  relevant,	 not
connected with the detenu or is invalid for any other reason
whatsoever, it should be open to the detaining-authority  to
support the detention order on such ground or grounds as may
not be so vitiated. [971B-C]
     (2) Personal liberty protected under Article 21 of	 the
Constitution  is held so sacrosant and so high in the  scale
of  constitutional values that in a habeas  corpus  petition
the  obligation of the detaining-authority is  not  confined
just to meet the specific-grounds of challenge but is one of
showing	 that  the impugned detention  meticulously  accords
with   the  procedure  established  by	law.  The   law	  of
preventive-detention  are strictly construed and  compliance
with  the  procedural  safeguards,  however  technical,	  is
strictly insisted upon by the courts. [974F-H]
     Thomas Pelham Dales's, case [1881] 6 QBD 376,  referred
to.
     (3) The compulsions of the primordial need to  maintain
order in society, without which the enjoyment of all rights,
including the right to	personal liberty, would lose all its
meaning is the true justification for the laws of preventive
detention.  The	 pressures  of	the day	 in  regard  to	 the
imperatives of the security of the state and of public order
might  it  is  true require the sacrifice  of  the  personal
liberty of individuals. [1975G-H]
						  PG NO 969
     (4)  The actual manner of administration of  preventive
detention  is  of  utmost  importance. The  law	 has  to  be
justified  by  the  genius of its administration  so  as  to
strike	the right balance between individual liberty on	 the
one  hand and the needs of an orderly society on the  other.
Adjustments and readjustments are constantly to be made	 and
reviewed  in maintaining the right balance according to	 the
pressures of the day. [976C-E]
     Ichudevl  v.  Union of India, AIR 1980 SC	1983;  Vijay
Narain	Singh  v. State of Bihar, AIR 1984 SC 1334  and	 Hem
Lall Bhandari v. Sikkim, AIR 1987 SC 762, referred to.
     (5)  There are well recognised objective  and  judicial
tests	of  the	 subjective  satisfaction   for	  preventive
detention. Amongst other things, the material considered  by
the detaining-authority in reaching the satisfaction must be
susceptible  of the satisfaction both in law and  in  logic.
[978G]
     (6) It is true that if the only ground of justification
for  the detention is the apprehension that the	 detenu	 was
likely	to  be	enlarged on bail,  the	detention  might  be
rendered  infirm.  But	where,	as  here,  there  are  other
grounds,  the  reference by the detaining authority  to	 the
prospects of grant of bail could be no more than an emphasis
on  the	 imminence  of	the  recurrence	 of  the   offensive
activities of the detenu. [979B-F]
     7)	 Even a single instance of activity tending to	harm
"public-order"	 might,	  in  the   circumstances   of	 its
commission,   reasonably   supply  justification   for	 the
satisfaction  as  to a legitimate apprehension of  a  future
repetition of similar activity to the detriment of  "public-
order". [979F]
     (8)  Even	if a prosecution against a person  fails  or
bail  is  granted  an order of	detention  could  be  passed
drawing	 the  satisfaction  therefore  from  the  facts	 and
circumstances  in  the	criminal  proceedings.	But  it	  is
necessary   for	 the  detaining	 authority  to	resist	 the
temptation to prefer and substitute, as a matter of  course,
the  easy experience of a preventive detention to  the	more
cumbe-some one of punitive detention. [979G-H; 980A]
     (9). What might be an otherwise simple "law and  order"
situation  might  assume  the  gravity	and  mischief  of  a
"public-order"	problem	 by reason alone of  the  manner  or
circumstances  in which or the place at which it is  carried
out. [980E]
						  PG NO 970
    Ram	 Manohar  Lohia v. State of Bihar AIR 1966  SC	740,
referred to.
    (10)  The  first  two  grounds  which  pertain  to	 the
commission of non-cognizable offences have no rational nexus
relatable  to the maintenance of public order.	The  alleged
attacks were directed against the same individual and,	even
according to the police, they constituted merely offences of
a non-cognizable nature. [980D-F]
     (11)  It  is  not disputed that the  telegram  was	 not
placed before and considered by the detaining authority.  If
a piece of evidence which might reasonably have affected the
decision  whether  or not to pass an order of  detention  is
excluded  from	consideration, there would be a	 failure  of
application of mind which, in turn, vitiates the  detention.
[981G-H; 982A]



JUDGMENT:

ORlGlNAL JURlSDlCTION: Writ Petition (Crl.) No. 210 of 1988.

(Under Article 32 of the Constitution of India.) R.K. Garg. R.S.M. Verma and Shakil Ahmad Syed for the Petitioner.

V.C. Mahajan, Yogeshwar Prasad, Ms. A. Subhashini, Dalveer Bhandari, Rachna Joshi and H.K. Puri for the Respondents.

The Judgment of the Court was delivered by VENKATACHALIAH, J. By this writ petition under Article 32 Of the Constitution, the detenu--Ayya alias Ayub, son of Babu Khan, residence No. 100, Khernagar, P.S. Delhi Gate, Meerut--challenges the order of detention dated 28/2/1988 passed by the District Magistrate, Meerut, ordering the detention of the petitioner under Sec. 3(2) of the National Security Act, 1980, on the said authority's satisfaction that such detention is necessary with a view to preventing petitioner from acting in a manner prejudicial to the maintenance of the "public-order". At the time of the passing of the order, petitioner was already in judicial- custody in connection with a criminal prosecution arising out of the incident referred to in one of the grounds of detention.

2. Section 3(2) of the Act provides, inter alia, that the Central Government or the State Government, may make an order with respect to any person for purposes of preventing him from acting in a manner prejudicial to the maintenance PG NO 971 of the public-order. The sub-section provides for detention on certain other grounds which are not germane to the present matter as the avowed object of the impugned detention is in relation to, and for the purposes of, the maintenance of public order. Sec. 5A of the Act also provides that where a person has been detained on two or more grounds, such order shall be deemed to have been made separately on each of such grounds. The object of Sec. 5A is that if any of the grounds is found to be vague, non- existent, not relevant, not connected with the detenu or is invalid for any other reason whatsoever, it should be open to the detaining-authority to support the detention order on such ground or grounds as may not be so vitiated.

3. We have heard Shri R.K. Garg, learned Senior Counsel for the petitioner and Shri Yogeshwar Prasad, learned Senior Counsel for the detaining-authority.

Shri Garg strenuously contended that the impugned detention is an instance of a demonstrable abuse of power and the grounds are wholly ultra vires of the power of detention in that--quite apart from the falsity of the allegations and other legal infirmities--the grounds, even assuming to be true, are incapable in law of producing the satisfaction of any apprehension in regard to the maintenance of the public-order. The grounds, at the worst, Learned Counsel contends do no more than to suggest a possible 'law and order' situation and not a 'public-order' situation. The detention, it is urged, is also vitiated by a non-application of mind by an omission to consider material capable of influencing the satisfaction.

Shri Yogeshwar Prasad, however, sought to support the order of detention, relying upon the records of the proceedings and the affidavit filed by the detaining- authority. The concerned police officers have also filed their counter-affidavits.

4. In order to appreciate the contentions urged at the hearing, it is necessary to advert to the three grounds on which the satisfaction on the part of the detaining- authority for the need for the detention was reached. They are:

1. 'That on 6.2.88 at Ghursal Mor. near Jamaniya Bagh R.T.O. Road, P.S. Railway Road at 3.50 P.M. you along with your other companions stopped Mini Bus No. U.S.Q. 9278 and you immediately started breaking the glass screens of the PG NO 972 bus with an iron rod and your companions hurled brick-bats at the glasses of the bus and extended abuses to the driver.

On being told about above incident by Shri Chandrapal, Driver of Mini Bus, Shri Anil Gautam made a written complaint on the basis of which a report No. 8 of non- cognizable offence was registered u/s 504, 427 of I.P.C. Your aforesaid misdeed caused fear and terror among the common public and in this way you committed an act which is prejudicial to the maintenance of public order."

"2. That, on 13.2.1988 at about 11.45 P.M. in front of Faize-e-Aam Inter College, Meerut on the open road you alongwith your other companions displayed "gundaism" and stopped Bus No. U.S.N. 8377 which was going from Medical College to City Station and you had broken the glass screens of the said bus and abused Shri Balram the driver and Vipin the conductor of the bus, which caused fear and terror among the general public. On the basis of the information given by Shri Anil Gautam the Report No. 15 for non-cognizable offence u/s 427, 504 of I.P.C. was registered at P.S. Delhi Gate. In this way you acted in such a manner which is prejudical to the maintenance of public order."

3. That, on 18.2.1988 near Caltex Petrol Pump on Delhi- Muzzafar Nagar Road at about 9.10 O'clock at night you alongwith your other three companions reached at the Book stall situated at the aforesaid petrol pump, and holding him by neck you pulled Shri Anil the book seller and you, with intent to kill him gave blows of knife on his neck and chest and you also assaulted with knife on other parts of his body, because of which the nearby shops were closed down due to fear and terror caused by you and the people were alarmed. You committed the above misdeed because on 30th December 1987 at about 7.00 P.M. you had teased a girl who was the daughter of an Army Major, while she was buying a magazine from the aforesaid Book-stall and this was objected by Mr. Anil but you did not refrain from teasing the girl, then Anil had beaten you. On which you and your companions PG NO 973 threatened Mr. Anil that this Enmity will be too expensive for him. On the basis of a written information given by Mr. Brij Mohan, Crime No. 59 under Section 307 I.P.C. was registered against you which, after the death of injured Anil in the Hospital, was covered into an offence under Section 302 of I.P.C. and this offence is under investigation. Your aforesaid misdeed has caused fear and terror among the general public and in this way you have committed an act which is prejudicial to the maintenance of public order.

At present you are confined in District Jail, Meerut, and you are trying to get released on bail and there is every possibility of you being released on bail."

(Emphasis Supplied) Shri Garg submitted that the first two grounds which, even according to the detaining-authority, constitute non- cognizable offences negate th6e requisite degree or gravity of the activity which could reasonably be said to be productive of a "public-order" situation. The adhered activities are liable to be dealt with in accordance with the ordinary law of the land and that in both the cases a certain Anil Gautam was the complainant and the attack was against the bus belonging to him, it being incidentally suggested that the driver and the conductor of the bus were also released. It was not a part of the grounds, says learned counsel, that there were passengers in the bus at the time and conduct of the petitioner caused a scare amongst them. The inference drawn by the detaining-authority that the activities referred to in grounds (I) and (II) did create a "public-order" situation is therefore, contends counsel, vitiated by a lack of rational nexus between the activity attributed to the petitioner and a "public-order"

situation. Learned counsel submitted that the satisfaction to be reached by the detaining-authority, subjective though it be must rest on material which is capable in law of producing the satisfaction and the concept of "public-order"

is what law understands and recognises as such and not what the detaining-authority misunderstands it to be.

5. In regard to the third ground of detention, learned counsel said, the petitioner was taken into custody at 8.00 P.M. on 18.2.1988 and that the wireless message sent at 8.07 P.M. by the Mobile Van to the Circle Police Officer and the Superintendent of Police had specifically referred to the attack on Anil Gautam and had clearly omitted to mention the PG NO 974 name of the petitioner and the alleged witnesses. Shri Garg submitted that the allegations that the attack on Anil Gautam at 9.10 PM that day, as now asserted in Ground No. III would stand disproved if the original "Log-Book"

recording the wireless-messages had been produced. He submitted the sheaf of loose sheets purporting to be "Log- Book" produced before this Court was not the original "Log- Book". These loose-sheets, it is urged, had been discarded by the Learned Sessions Judge who had since granted Bail to the petitioner. Learned Counsel submitted that the object of the present detention was avowedly to render nugatory the benefit of the Bail. Shri Garg relied upon the pronouncement of this Court in Ramesh Yadav v. Distt Magistrate Etah, AIR 1986 SC 315, to contend that if the detention is ordered because the detaining-authority was apprehensive that in case the detenu was released on bail he would carry on his criminal activity, it would not be a proper exercise of the power to detain.

6. Shri Garg submitted that at 12.30 A.M. that very night, on 18.2.1988 a certain Mirazuddin acting on behalf of the petitioner, had sent a telegram to the Senior Superintendent of Police, Meerut, complaining that the petitioner had bee6n taken away by the police at 8.00 PM earlier that night. Shri Garg submitted that this document which improbablised petitioner's participation in the incident alleged at 9.10 P.M. that night ought to have been placed before and considered by the detaining-authority and a non-consideration of this document vitiated the order of detention for non-application of mind.

Shri Yogeshwar Prasad submitted that the three acts attributed to the detenu had serious adverse effect on the even tempo of life in the locality and produced a 'public- order' problem and that the detentionfully satisfied all the procedural-safeguards.

7. Personal liberty protected under Article 21 of the Constitution is held so sacrosanct and so high in the scale of constitutional values that this Court has shown great anxiety for its protection and wherever a petition for writ of habeas-corpus is brought-up, it has been held that the obligation of the detaining-authority is not confined just to meet the specific-grounds of challenge but is one of showing that the impugned detention meticulously accords with the procedure established by law. Indeed the English Courts a century ago echoed the stringency and concern of this judicial vigilance in matters of personal liberty in the following words:

PG NO 975 "Then comes the question upon the habeas corpus. It is a general rule, which has always been acted upon by the Courts of England, that if any person procures the imprisonment of another he must take care to do by steps, all of which are entirely regular, and that if he fails to follow every step in the process with extreme regularity the Court will not allow the imprisonment to continue." [Thomas Pelham Dales' case, (1881) 6 QBD 376 at page 461].
It has been said that the history of liberty has largely been the history of observance of procedural safeguards. The procedural sinews strengthening the substance of the right to move the court against executive invasion of personal liberty and the due dispatch of judicial-business touching violations of this great is stressed in the words of Lord Dinning:
"Whenever one of the King's Judges takes his seat, there is one application which by long tradition has priority over all others. Counsel has but to say 'My Lord, l have an application which concerns the liberty of the subject' and forth-with the Judge will put all other matters aside and hear it. It may be an application for a writ of habeas corpus, or an application for bail, but, whatever form it takes, it is heard first."

[Freedom under the Law, Hamlyn Lectures, 1949]

8. Personal liberty, is by every reckoning, the greatest of human freedoms and the laws of preventive- detention are strictly construed and a meticulous compliance with the procedural safeguards, however technical, is strictly insisted upon by the courts. The law on the matter did not start on a clean state. The power of courts against the harsh incongruities and unpredictabilities of preventive detention is not a merely 'a page of history but a whole volume. The compulsions of the primordial need to maintain order in society. without which the enjoyment of all rights, including the right to personal liberty, would lose all their meaning are the true justifications for the laws of preventive detention. The pressures of the day in regard to the imperatives of the security of the State and of public- order might. it is true, require the sacrifice of the personal-liberty of individuals. L~ws that provide for preventive detention posit that an individual's conduct prejudicial to the maintenance of public-order or to the security of State provides grounds for a satisfaction for a reasonable prognostication of a possible future PG NO 976 manifestations of similar propensities on the part of the offender. This jurisdiction has been called a jurisdiction of suspicion; but the compulsions of the very preservation of the values of freedom, of democratic society and of social order might compel a curtailment of individual liberty. "To lose our country by a scrupulous adherence to the written law" said Thomas Jeferrson "would be to lose the law itself, with life, liberty and all those who are enjoying with us; thus absurdly sacrificing the end to the needs." This is, no doubt, the theoretical justification for the law enabling preventive detention.

But the actual manner of administration of the law of preventive detention is of utmost importance. The law has to be justified by the genius of its administration so as to strike the right balance between individual-liberty on the one hand and the needs of an orderly society on the other. But the realities of executive excesses in the actual enforcement of the law have put the courts on the alert, ever-ready to intervene and confine the power within strict limits of the law both substantive and procedural. The paradigms and value judgments of the maintenance of a right balance are not static but vary according as the "pressures of the day" and according as the intensity of the imperatives that justify both the need for and the extent of the curtailment to be individual liberty. Adjustments and readjustments are constantly to be made and reviewed. No law is an end in itself. The "inn that shelters for the night is not journey's end and the law, like the traveller, must be ready for the morrow."

As to the approach to such laws which deprive personal liberty without trial, the libertarian judicial faith has made its choice between the pragmatic view and the idealistic or doctrinaire view. The approach to the curtailment of personal liberty which is an axiom of democratic faith and of all civilised like is an idealistic one for, loss or personal liberty deprives a man of all that is worth living for and builds up deep resentments. Liberty belongs what correspond to man's inmost self. Of this idealistic view in the judicial traditions of the free- world, Justice Dougla said:

"Faith in America is faith in her free institutions or it is nothing. The Constitution we adopted launched a daring and bold experiment. Under that compact we agreed to tolerate even ideas we despise. We also agreed never to prosecute people merely for their ideas or beliefs ......."

[See: On Misconception of the Judicial Function and the PG NO 977 Responsibility of the Bar, Columbia Law Review, Vol. 59, p. 232] Judge Stanley H. Fuld of the New York Court of Appeals said:

"It is a delusion to think that the nation's security is advanced by the sacrifice of the individual's basic- liberty. The fears and doubts of the moment may loom large, but we lose more than we gain if we counter with a resort to alian procedures or with a denial of essential constitutional guarantees. "

[Quoted by Justice Douglas at p. 233--On Misconception of the Judicial Function and the Responsibility of the Bar; Columbia Law Review Vol. 59] It was a part of the American judicial faith that the Constitution and Nation are one and that it was not possible to believe that national security did require what the Constitution appeared to condemn.

Under our Constitution also the mandate is clear and the envoy is left under no dilemma. The constitutional philosophy of personal liberty is an idealistic view, the curtailment of liberty for reasons of State's security, public-order, disruption of national economic discipline etc. being envisaged as a necessary evil to be administered under strict Constitutional restrictions.

In Ichudevi v. Union of lndia AIR 1980 SC 1983, Bhagwati J. spoke of this Judicial commitment.

.... The Court has always regarded personal liberty as the most precious possession of mankind and refused to tolerate illegal detention, regardless of the social cost involved in the release of a possible renegade.

(page 1988) (Emphasis Supplied) "This is an area where the court has been most strict and scrupulous in ensuring observance with the requirements of the law, and even where a requirement of the law is breached in the slightest measure, the court has not hesitated to strike down the order of detention ...."

(P. 1988) (Emphasis Supplied) PG NO 978 In Vijay Narain Singh v. State of Bihar, AIR 1984 SC 1334 Justice Chinnappa Reddy J. in his concurring majority view said:

"....I do not agree with the view that those who are responsible for the national security or for the maintenance of public order must be the sole judges of what the national security or public order requires. It is too perilous a pro- position. Our Constitution does not give a carte blanche to any organ of the State to be the sole arbiter in such matters ...."

(p. 1336) ".... There are two sentinels, one at either end. The legislature is required to make the law circumscribing the limits within which persons may be preventively detained and providing for the safeguards prescribed by the Constitution and the courts are required to examine, when demanded, whether there has been any excessive detention, that is, whether the limits set by the Constitution and the legislature have been transgressed . . ."

( p 1336) In Hem Lall Bhandari v. Sikkim, AIR 1987 SC 762 at 766, it was observed:

"It is not permissible in matters relating to the personal liberty and freedom of a citizen to take either a liberal or a generous view of the lapses on the part of the officers .......".

10. There are well recognised objective and judicial tests of the subjective satisfaction for preventive detention. Amongst other things, the material considered by the detaining-authority in reaching the satisfaction must be susceptible of the satisfaction both in law and in logic. The tests are the usual administrative law tests where power is couched in subjective language. There is, of course, the requisite emphasis in the context of personal liberty. Indeed the purpose of public-law and the public law courts is to discipline power and strike at the illegality and unfairness of Government wherever it is found. The sufficiency of the evidentiary material or the degree of probative criteria for the satisfaction for detention is of course in the domain of the detaining-authority.

PG NO 979 To lose sight of the real and clear distinction between the "public-order" and "law and order" might lead, in the process of obliteration of their outlines, to the impermissible engrafting of the latter on the former.

11. In the present case, we are not, however, impressed with the submission of Shri Garg that the detention was solely for the purpose of rendering nugatory the order of bail, the grant of which the detaining-authority had then considered quite imminent. It is true that if the only ground or justification for the detention is the apprehension that the detenu was likely to be enlarged on bail, the detention might be rendered infirm. Sri Garg relied upon the following observations in Ramesh Yadav's case (supra):

"On a reading of the grounds, particularly the paragraph which we have extracted above, it is clear that the order of detention was passed as the detaining authority was apprehensive that in case the detenu was released on bail he would again carry on his criminal activities in the area. If the apprehension of the detaining authority was true the bail application had to be opposed and in case bail was granted, challenge against that order in the higher6 forum had to be raised. Merely on the ground that an accused in detention as an undertrial prisoner was likely to get bail an order of detention under the National Security Act should not ordinarily be passed ......." [AIR 1986 SC 315 at 316] But, where, as here, there are other grounds, the reference by the detaining authority to the prospects of grant of bail could be no more than an emphasis on the imminence of the recurrence of the offensive activities of the detenu. Even a single instance of activity tending to harm "public-order" might, in the circumstances of its commission, reasonably supply justification for the satisfaction as to a legitimate apprehension of a future repetition of similar activity to the detriment of "public- order". Likewise, without merit, is the contention as to the impermissibility of an order of detention being made against a person already in judicial custody. Even if a prosecution against a person fails or bail is granted an order of detention could be passed drawing the satisfaction therefor from the facts and circumstances of each case. But it is necessary for the detaining authority to resist the temptation to prefer and substitute, as a matter of course, PG NO 980 the easy expedience of a preventive detention to the more cumbersome one of punitive detention. In Vijay Narain Singh's case (supra) this Court said:
" .........It is well settled that the law of preventive detention is a hard law and therefore it should be strictly construed. Care should be taken that the liberty of a person is not jeopardised unless his case falls squarely within the four corners of the relevant law. The Law of preventive detention should not be used merely to clip the wings of an accused who is involved in a criminal prosecution..."

(P. 1345) " ..... When a person is enlarged on bail by a competent criminal court, great caution should be exercised in scrutinising the validity of an order of preventive detention which is based on the very same charge which is to be tried by the criminal court ." ( P. 1345)

12. However, we are persuaded to the view that the contention of Shri Garg that, the first two grounds which pertain to the commission of non-cognizable offences have no rational nexus relatable to the maintenance of public order is to be accepted. It is true that the acts themselves, in relation to their effect on public-order which might otherwise be free from the vice of affecting public-order might assume a sinister colour and significance from the circumstances under and the manner in which they are done. What might be an otherwise simple "law and order" situation might assume the gravity and mischief of a "public-order"

problem by reason alone of the manner or circumstances in which or the place at which it is carried out. These are graphically dealt with by Hidayatullah, J. in Ram Manohar Lohia v. State of Bihar, AIR 1966 SC 740. In the present case the alleged attacks were directed directed the same individual, a certain Anil Gautam, and, even according to the police, they constituted Merely offences of a non- cognizable nature. in the facts of the case, it is difficult to impart to these acts, which were liable to be dealt with under the ordinary laws of the land, a "public-order"

dimension within the meaning of and for purposes of the extra-ordinary law of preventive detention.

13. So far as the third ground is concerned it is no doubt a serious charge. The victim is the same Anil Gautam. The Sessions Court has since enlarged the petitioner on bail. It is alleged that the attack, in the manner in which PG NO 981 it was made, spread tremors of fear in A the neighbourhood and the shop-keeper in the vicinity pulled down their shutters.

On the contrary, Petitioner avers that he had been taken into custody earlier at 8.00 P.M. and his alleged presence at the scene of occurance, which admittedly took place at 9.10 P.M., was wholly imaginary and concocted. The police version is that the arrest was made only at 10.00 A.M. the next-day. These matters are to be decided at the sessions- trial. We cannot decide them here. It is not also necessary to go into the controversy about the wireless message or the genuineness of the "Log-Book" recording the message. The Inspector General of Police. Meerut Zone and the Home Secretary have stated n their affidavits that the extant practice is to keep the "Log-Book" in the form of loose sheets stapled together. The practice might perhaps required improvement; but it is not necessary to say that the sheets produced are not genuine. Learned Sessions Judge at the time of gran of bail did not, however, accept them as the original log-book' It is equally unnecessary to decide whether the telegram dispatched by Mirazuddin was at 12.30 mid-night on 18.2.1988 or as suggested by the Respondents at 12.30 noon on 19.2.1988 It is extremely probable that it was sent not at 12.30 mid night as claimed by the petitioner. but only at 12.30 noon on 19.2.1988 as suggested by Sri Yogeshwar Prasad. But it cannot be disputed that such a telegram was sent. This telegram asserts, for whatever it was worth, that petitioner was taken into custody at 8.00 P.M. on 18.2.1988. The contention of Shri Garg is that the non- consideration of this telegram, which had a bearing on the complicity or otherwise of the petitioner in the alleged offence vitiates the detention for non-application of mind. The detaining authority in its affidavit says:

".....Deponent is not in a position to say about the facts of the telegram. It might have been given in pesh- bandi."

What weight the contents and assertions in the telegram should carry is an altogether a different matter. It is not disputed that the telegram was not placed before and considered by the detaining-authority. There would be vitiation of the detention on grounds of non-application, of mind if a piece of evidence, which was relevant though not binding, had not been considered at all. If a piece of evidence which might reasonably have affected the decision whether or not to pass an order of detention is excluded from consideration. there would be a failure of application PG NO 982 of mind which, in turn, vitiates the detention. The detaining-authority might very well have come to the same conclusion after considering this material; but in the facts of the case the omission to consider the material assumes materiality.

14. In the result, for the foregoing reasons, the writ petition is allowed, the order of detention impugned in the petition quashed and the petitioner is directed to be set at liberty forthwith, unless he is held in custody pursuant to any other order under any lawful authority. No costs. R.S.S. Petition allowed.