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 20]

Supreme Court of India

Ahmedhussain Shaikhhussain (C) Ahmed ... vs Commissioner Of Police, Ahmedabad & Anr on 19 September, 1989

Equivalent citations: 1989 AIR 2274, 1989 SCR SUPL. (1) 177, AIR 1989 SUPREME COURT 2274, 1990 CALCRILR 18 1989 (4) SCC 751, 1989 (4) SCC 751

Author: Misra Rangnath

Bench: Misra Rangnath, G.L. Oza

           PETITIONER:
AHMEDHUSSAIN SHAIKHHUSSAIN (C) AHMED KALIO

	Vs.

RESPONDENT:
COMMISSIONER OF POLICE, AHMEDABAD & ANR.

DATE OF JUDGMENT19/09/1989

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
OZA, G.L. (J)

CITATION:
 1989 AIR 2274		  1989 SCR  Supl. (1) 177
 1989 SCC  (4) 751	  JT 1989 (3)	689
 1989 SCALE  (2)545
 CITATOR INFO :
 D	    1992 SC 979	 (10A)


ACT:
    Gujarat Prevention of Anti-Social Activities Act,  1985:
Sections 3 and 9--Detention Order--Satisfaction of detaining
authority--Not	open to judicial review--Disclosure of	ade-
quate	  facts	   to	 enable	   full	    and	    adequate
representation--Necessity for.



HEADNOTE:
     The petitioner was directed to be detained under section
3(2)  of  the Gujarat Prevention of  Anti-social  Activities
Act,  1985. In the grounds of detention it was alleged	that
the  petitioner	 was conducting	 anti-social  activities  of
illegally  storing  indigenous	and foreign  liquor  in	 his
possession and selling it by himself and through his men and
that he and his men beat innocent citizens thereby  creating
an  atmosphere	of fear and terror and he  had	thus  become
obstructionist in the maintenance of public order. Reference
was made to a previous order of detention which had been set
aside by the High Court, and to the fact that  notwithstand-
ing  the  previous detention, the  petitioner  continued  to
carry  on his criminal and anti-social activities  affecting
maintenance  of public order. It was further stated  in	 the
grounds	 that the detaining authority had considered  taking
action against the petitioner u/s. 93 of the Prohibition Act
for  good conduct, and under sections 56B and 57(c)  of	 the
Bombay	Police Act for his externment, but all	these  steps
were  either  found not feasible or adequate.  It  was	then
stated	that there was a possibility of the petitioner,	 who
was  in	 jail,	being released on bail	and  continuing	 his
criminal  activities, and to prevent the same there  was  no
other alternative except to pass the order of detention.
    Allowing  the  writ petition and quashing the  order  of
detention this Court,
    HELD: (1) The satisfaction of the detaining authority is
not  open  to judicial review but a citizen is	entitled  to
protection  within the meaning of Article 22(5) of the	Con-
stitution of the procedural guarantees envisaged by law, and
the  Court  frowns upon any deviation or infraction  of	 the
procedural requirements. [184A-B]
(2)  The  fact that the detenu was in jail at the  time	 the
order of
178
detention  was made and the possibility of his release	from
jail being made a ground of detention is not approved of  by
this Court. [184C]
    Ramesh Yadav v. District Magistrate, Etah, [1985] 4	 SCC
232;  Binod Singh v. District Magistrate, Dhanbad,  Bihar  &
Ors., [1986] 4 SCC 416 and Smt. Shashi Aggarwal v. State  of
U.P., A.I.R. 1988 SC 596, referred to.
    (3)	 The  detaining authority must disclose	 in  a	case
where the detenu is already in jail that there is cogent and
relevant  material constituting fresh facts  to	 necessitate
making of an order of detention. [184F]
    Abdul  Razak  Abdul	 Wahib Sheikh v.  Shri	S.N.  Sinha,
Commissioner  of Police, Ahmedabad & Anr.,, J.T. 1989  1  SC
478  and  Ramesh v. State of Gujarat, J.T. 1989	 3  SC	279,
referred to.
    (4) There is a wide gap between law and order and public
order.	The criminal offence may relate to the field of	 law
and  order  but such an offence would not  necessarily	give
rise to a situation of public order. Depending upon peculiar
situations, an act which may otherwise have been  overlooked
as  innocuous  might constitute a problem of  public  order.
Selling	 of liquor by the petitioner would certainly  amount
to  an offence under the Prohibition Act but  without  some-
thing more would not give rise to a problem of public order.
Similarly  commission  of any other  criminal  offence--even
assault	 or  threat Of assault--would not bring	 the  matter
within the ambit of public order. [185B-C]
    (5)	 Disclosure of adequate facts to enable a  full	 and
adequate representation to the Preventive Detention Board is
one  of the positive guarantees within the scope of  Article
22(5)  of the Constitution. In the present case the  grounds
of  detention  show that the allegations are  more  or	less
vague  and  have the effect of making it difficult  for	 the
petitioner to make an adequate representation. [185D-E]
A.K. Roy's case, [1982] 1 SCC 272, referred to.
    (6)	 The  grounds  of detention show  how  helpless	 the
authorities  feel  in the matter  of  enforcing	 prohibition
within the State. [186B]
    (7) It is perhaps necessary to indicate that the  provi-
sions  of the Prohibition Act of 1949 or the  Bombay  Police
Act  should be suitably amended to meet the requirements  of
society.  Even if the provisions under those Acts  are	made
stringent the person proceeded against has the benefit of  a
trial or a regular hearing and pursuing an appeal
179
against	 adverse orders, but in a case of preventive  deten-
tion  trial  is avoided and liberty is	taken  away  without
providing a right to defend himself. [185H; 186A]



JUDGMENT:

CRIMINAL ORIGINAL JURISDICTION: Writ Petition (Crl.)No. 54 of 1989.

(Under Article 32 of the Constitution of India). T.U. Mehta and S.C. Patel for the Petitioner. S.K. Dholakia, M.N. Shroof and Ms. Hemantika Wahi for the Respondents.

The Judgment of the Court was delivered by RANGANATH MISRA, J. The Commissioner of Police, Ahmedabad by his order dated 26.12.1988, directed the deten- tion of the petitioner under section 3(2) of the Gujarat Prevention of AntiSocial Activities Act, 1985 (hereinafter referred to as 'the Act'). The petitioner was taken into custody under the order on that very day.

The material portion of the order of detention stated:

"WHEREAS, I.S.N. Sinha, Commissioner of Police, Ahmedabad City, am empowered in this behalf by the Government of Gujarat by its order, Home Department No. G.G./155/SB- IV/PASA/1085/1191 dated 28.5.1985 under sub- section (2) of section 3 of the Gujarat Pre- vention of Anti-Social Activities Act, 1985. AND WHEREAS, I am satisfied with respect to person known as Shri Ahmed-hussain @ Kalio Shaikhhussain Shaikh resident of Dariyapur, Bukhari Mohallo, Ahmedabad City, that with a view to preventing him from acting in any manner prejudicial to the maintenance of public order in the area of Ahmedabad City, it is necessary to make an order directing that the said Shri Ahmedhussain @ Shaikhhus- sain Shaikh be detained.
NOW, THEREAFTER, in exercise of the powers conferred by sub-section (1) of section 3 of the Gujarat Prevention of Anti-Social Activities Act, 1985, I, S.N. 180 Sinha, Commissioner of Police, Ahmedabad City hereby direct that the said Shri Ahmedhussain @ Kalio Shaikhhussain Shaikh be detained."

The grounds communicated to the petitioner under section 9(1) of the Act alleged that the petitioner was conducting anti-social activities of illegally storing indigenous and foreign liquor in his possession and was selling it by himself and through his men in the area of Dariyapur and three prosecutions had been launched against him under the Bombay Prohibition Act of 1949. From the particulars it appeared that one case was pending in court while the other two were under investigation. The detaining authority there- after stated:

"Thus on careful study of the above-said complaints and entire papers with the propos- al, it is found that you are a prohibition 'bootlegger' and are conducting anti-social activities of selling indigenous and foreign liquor illegally. You and your companions beat the innocent citizens of the above-stated area in public and create an atmosphere of fear and terror for continuing your criminal anti- social activities. Moreover, you and your companions are creating atmosphere of fear by beating the innocent citizens, threaten them to kill while passing through that area by showing dangerous weapons suspecting them to be the informants of the police. The customers of your adda in drunken condition play mis- chief, and beat the persons in open; people residing there have fear and terror is spread in the said area. Moreover, you beat those who oppose your bringing the quantity of wine and you threaten to kill and you create an atmos- phere of fear and terror. Because of such activities, the citizens residing in the above-stated area have fear of damage to their property and the safety for themselves. Thus you become an obstructionist in the mainte- nance of public order.
The citizens residing or doing their trade in the said area have stated the facts corroborating your above-stated criminal anti-social activities as a result of which you become obstructionist in the maintenance of public order. Such incidents have been stated in detail. The copies of the statements thereof are given to you herewith".

Reference was made to a previous order of detention of July 12, 1987, 181 which was set aside by the High Court on 3.12.1987 and to the fact that notwithstanding the previous detention, the petitioner continued to carry on his criminal and anti- social activities affecting maintenance of public order.

In the grounds it was further stated:

"I had also considered to prevent your anti- social activities of selling wine by taking action u/s 93 of the Prohibition Act. But according to the provision of section 93, only surety for good conduct can be taken. I am fully satisfied that even if you give the surety for good conduct, you will not obey the same. Looking to your activities uptil now, I feel that you will not obey the same. So I do not think it possible to prevent your such anti-social activities immediately by taking action against you under section 93 of the Prohibition Act.
I had considered to take action against you u/s 57(c) of the Bombay Police Act for your externment. But under the provision of section 57(c), three convictions within a period of three years under the Prohibition Act are necessary. In your case, of the cases which are registered against you under the Prohibition Act, one is pending in the Court and two cases are pending for police investi- gation. In your case there is no such convic- tion; so it is not possible under the law to take action against you u/s 57(c) for extern- ment.
I had also considered to take pro-
ceeding against you u/s 56B of the Bombay Police Act for externment: but if the proceed- ings u/s 56B of the Bombay Police Act are taken against you, first of all show cause notice is required to be given to you u/s 59(1) of the Bombay Police Act. Then such order can be passed only after giving you full opportunity to defend by examining your de- fence witnesses. Even if such order is passed against you, you can go in appeal against the externment u/s 60 of the said Act and the possibility of granting stay to you cannot be avoided. So a long time is taken in the pro- ceedings of externment u/s 56B and during this period you may continue your anti-social activities and there are all chances that you become obstructionist in the maintenance of public order; so it is not possible to prevent your anti-social activities immedia-
182
tely by taking action u/s 56B and I do not think proper to take action against you u/s 56B.
You and your companions of Dariyapur--Kalupur are keeping dangerous weapons and making conspiracy to beat the innocent persons and because of your activi- ties an atmosphere of fear and terror is spread in the said area and people have fear of safety for themselves and damage to their property. Because of your such activities you have become obstructionist to the maintenance of public order and because of your such activities the atmosphere of public order has been disturbed. Thus considering all the above facts, I am fully satisfied that you are a prohibition boot-legger and you are conducting anti-social activities of selling indigenous and foreign liquor and you are creating an atmosphere of fear and terror by beating innocent persons in public and threaten them to kill by keeping dangerous weapons in the above-stated area and you are conducting activity of selling the wine in person or through your persons. Action under the ordi- nary law has been taken for preventing your such activities. At present you are in jail under the Prohibition Act ....... There is every possibility that you will be bailed out by giving surety by the Court because this offence is bailable. It is quite possible that you may continue your criminal anti-social activities after release on bail from court ....... As it has become necessary to prevent your anti-social activities to prevent the same as there is no other alternative and as the last alternate I pass the order to take you in detention under the said Act."

A list of documents relied upon by the detaining author- ity was appended to the grounds and the said list is Annex- ure-D to the petition.

The detaining authority has filed his affidavit in support of the order of detention. In paragraph 7 of such affidavit the deponent has stated:

"With reference to paragraph 7 of the peti- tion, I submit that the averments made therein are absolutely wrong in view of the fact that the petitioner has not 'been wrongly involved by me under the P.A.S.A. Act. It is only on 183 perusal of the relevant record which has been supplied to the petitioner and after consider- ing the prognosis about the futuristic activi- ties of the petitioner, I was subjectively satisfied that it is necessary to detain the petitioner preventively under the provisions of the P.A.S.A. Act with a view to preventing him from indulging in like activities and, therefore, the impugned order was passed by me".

In paragraph 8(c)of the counter-affidavit the detaining authority has further stated:

"I further submit that so far as the petition- er's detention in the year 1987 is concerned, it is true that the Hon'ble Gujarat High Court had directed the authorities to release the petitioner and the said fact has already been clearly mentioned in the grounds of detention. I further submit that since the Hon'ble Guja- rat High Court had passed the order, the order being judicial one, I have nothing to comment on it. However, I submit that there is no nexus between the order of the Hon'ble High Court in that petition and the facts of the present case and, therefore, the judicial pronouncement by the Hon'ble Gujarat High Court has no application whatsoever to the facts of the present case. Since the present order is passed on totally fresh grounds which are sufficient enough to give subjective satisfaction to me for the purpose of passing the order of detention ........ I further submit that the fact that the petitioner was earlier detained and the fact that the order of detention was quashed by the Hon'ble Guja- rat High Court was considered by me and that has also been mentioned in the grounds of detention ........ "

The Bombay Prohibition Act of 1949 is in force in the State of Gujarat and prohibition is in force in this State. We have extracted a substantial portion of the grounds of detention communicated to the petitioner to show how helpless the authorities feel in the matter of enforcing prohibition within the State. Obviously neither the Prohibi- tion Act nor the other statutes referred to by the detaining authority could be called in aid to meet the requirements of the situation. On his own showing, afraid of the petitioner being released on bail and resorting to anti-social activi- ties, and with a view to ensuring his detention in jail the impugned order has been made.

184

The satisfaction of the detaining authority is not open to judicial review but as has been pointed out by several Constitution Bench decisions of this Court a citizen is entitled to protection within the meaning of Article 22(5) of the Constitution of the procedural guarantees envisaged by law. The Court frowns upon any deviation or infraction of the procedural requirements. That in fact is the only guar- antee to the citizen against the State's action of preven- tive detention.

The fact that the detenu was in jail at the time the order of detention was made and the possibility of his release from jail being made a ground of detention was not approved of by this Court in Rarnesh Yadav v. District Magistrate, Etah & Ors., [1985] 4 SCC 232 and Binod Singh v. District Magistrate, Dhanbad, Bihar & Ors., [1986] 4 SCC

416. In Smt. Shashi Aggarwal v. State of U.P. & Ors., A.I.R. 1988 SC 596, this Court pointed out:

"Every citizen in this country has the right to have recourse to law. He has the right to move the court for bail when he is arrested under the ordinary law of the land. If the State thinks that he does not deserve bail the State could oppose the grant of bail. He cannot, however, be interdicted from moving the court for bail by clamping an order of detention. The possibility of the court grant- ing bail may not be sufficient. Nor a bald statement that the person would repeat his criminal activities would be enough. There must also be credible information or cogent reasons apparent on the record that the dete- nu, if enlarged on bail, would act prejudi- cially to the interest of public order."

We may now refer to two decisions of this Court under the present Act. In the case of Abdul Razak Abdul. Wahib Sheikh v. Shri S.N. Sinha, 'Commissioner of Police, Ahmeda- bad & Anr., J.T. 1989 1 SC 478 it has been held that the detaining authority must disclose in a case where the detenu is already in jail that there is cogent and relevant materi- al constituting fresh facts to necessitate making of an order of detention. In that case, as here, the detenu was in jail in connection with a criminal case and the order of detention was served on him in jail. The detenu's mere complicity in earlier incidents was not considered adequate and the detention under the Act was set aside. In the case of Ramesh v. State of Gujarat & Ors., J.T. 1989 3 SC 279, an order of detention under the Act was under challenge. The Court found that referring to incident which constituted the subject-matter of an earlier 185 order of detention vitiated the impugned order. Apart from these, in the instant case, the material disclosed is quite vague with reference to the persons affected or victimised as also the time and place of such victimisation. This Court has on several occasions indicated that there is a wide gap between law and order and public order. The criminal offence may relate to the filed of law and order but such an offence would not necessarily give rise to a situation Of public order. Depending upon peculiar situations an act which may otherwise have been overlooked as innocuous might constitute a problem of public order. Selling of liquor by the petitioner would certainly amount to an offence under the Prohibition Act but without some- thing more would not give rise to problem of public order. Similarly commission of any other criminal offence--even assault or threat of assaUlt-would not bring the matter within the ambit of public order.

Disclosure of adequate facts to enable a full and ade- quate representation to the Preventive Detention Board is one of the positive guarantees within the scope of Article 22(5) of the Constitution. In A.K. Roy's case, [1982] 1 SCC 272 a Constitution Bench of this Court indicated that full- est disclosure of material should be made to enable the representation to be effective. In the present case the grounds which we have extracted show that the allegations are more or less vague and have the effect of making it difficult for the petitioner to make an adequate representa- tion.

Four witnesses had deposed against the petitioner. Their statements were supplied to the petitioner without disclos- ing their names. It is the stand of the respondent that if the names were disclosed the witnesses were likely to be bodily injured or even eliminated. There may be certain situations where the disclosure has to be with-held but in view of the infirmities already indicated it is not neces- sary for us to examine whether in the facts of the present case such withholding would not by itself vitiate the order of detention.

We are satisfied that the impugned order cannot be sustained. Accordingly, we quash the order and direct that the petitioner be set at liberty forthwith. It is perhaps necessary to indicate that the provisions of the Prohibition Act of 1949 or the Bombay Police Act should be suitably amended to meet the requirements of society. Even if the provisions under those Acts are made stringent the person proceeded against has 186 the benefit of a trial or a regular hearing and pursuing an appeal against adverse orders, but in a case of preventive detention trial is avoided and liberty of a citizen is taken away without providing a right to defend himself. The grounds provided by the detaining authority have clearly exhibited a sense of helplessness to meet the requirement of the situation; that, however, is a matter for the Legisla- ture and the Administration to consider but the Court has to zealously guard enchroachments on the liberty of the citi- zen.

R.S.S.						    Petition
allowed.
187