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 26, Cited by 724]

Supreme Court of India

K.M. Abdulla Kunhi And B.L. Abdul Khader vs Union Of India And Ors., State Of ... on 23 January, 1991

Equivalent citations: 1991 AIR 574, 1991 SCR (1) 102, AIR 1991 SUPREME COURT 574, 1991 (1) SCC 476, 1991 AIR SCW 362, (1991) 1 JT 216 (SC), 1991 CRILR(SC MAH GUJ) 153, 1991 SCC(CRI) 613, 1991 (1) JT 216, (1991) 1 SCR 102 (SC), (1991) 1 ALLCRILR 307, (1992) SC CR R 67, (1991) 52 ELT 321, (1991) 32 ECC 179, (1991) MADLW(CRI) 261, (1991) 1 RECCRIR 423, (1991) 1 CRILC 888, (1992) 73 COMCAS 470, (1991) 1 CRIMES 341

Author: K.J. Shetty

Bench: K.J. Shetty, B.C. Ray, M.H. Kania, L.M. Sharma, Jagdish Saran Verma

           PETITIONER:
K.M. ABDULLA KUNHI AND B.L. ABDUL KHADER

	Vs.

RESPONDENT:
UNION OF INDIA AND ORS., STATE OF KARNATAKAAND ORS.

DATE OF JUDGMENT23/01/1991

BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
RAY, B.C. (J)
KANIA, M.H.
SHARMA, L.M. (J)
VERMA, JAGDISH SARAN (J)

CITATION:
 1991 AIR  574		  1991 SCR  (1) 102
 1991 SCC  (1) 476	  JT 1991 (1)	216
 1991 SCALE  (1)58
 CITATOR INFO :
 RF&E	    1992 SC2161	 (9)


ACT:
     Conservation  of  Foreign Exchange	 and  Prevention  of
Smuggling  Activities Act, 1974--Sections 3,8, 10  and	11--
Detention   order   confirmed	before	 consideration	  of
representation	 of  detenu--Whether   valid--Representation
received by considered by Government after receiving  report
of Advisory Board--Whether valid.
     Constitution  of India 1950: Articles 22(4)  and  (5)--
Preventive detention--Rights of detenu--What are.



HEADNOTE:
     A	division Bench of this Court in V.J. Jain  v.  Shri
Pradhan	 and  Ors.,  [1979]  4 SCC  401	 observed  that	 the
representation	of  the detenu should be considered  by	 the
detaining authority as early as possible before any order is
made  confirming  the detention.  The  confirmation  of	 the
detention order without the consideration of  representation
would  be  invalid and the subsequent consideration  of	 the
representation would not cure the invalidity of the order of
confirmation.  This view was reiterated in the later case of
Om  Prakash  Bahl  v. Union of India, W.P.No.  845  of	1979
decided on 15.10.1979.
     As	 the  aforesaid view required  reconsideration,	 the
instant	 SLPs  and WPs had been referred to and heard  by  a
constitutional bench.
     On December 1, 1988, the officers of the Directorate of
Revenue	  Intelligence	 upon	getting	  information	that
contraband gold has been secreted in the room of  petitioner
No.  1	searched  the room in the  presence  of	 independent
witnesses.  Another person was also present inside the room.
The officers recovered one Samsonite punch, and some bundles
of  Indian  currencies from the table drawer in	 that  room.
Inside	the said pouch, there were five gold biscuits of  24
ct. purity and of foreign origin, and seized the same  under
a Mahazar.
     On	 24th February, 1989, that State  Government  passed
two  separate orders of detention under section 3(1)(iv)  of
the Conservation of
						       103
Foreign Exchange and Prevention of Smuggling Activities	 Act
1974  and  the	petitioners  were  taken  into	custody	 and
detained  in the Central pension.  On 17th April, 1989,	 the
detenus	 made representation to the Government, which  could
not   be   immediately	considered   since   they   required
translation, and collection of information and comments.  In
the  meanwhile,	 the  matter was referred  to  the  Advisory
Board, which had its meeting on 20th April, 1989  considered
the  case  of  the  detenus, and  reported  that  there	 was
sufficient  cause for detention.  On 27th april,  1989,	 the
Government  accepted the report and confirmed the  detention
orders.	 On 6th and 7th May, 1989 the Government  considered
and rejected on representation of the detenus and they	were
informed of the same.
     The detention orders were challenged in the High  Court
through	 a  writ petition but the High Court  dismissed	 the
same.
     In	 the  appeals and writ petition to this	 Court,	 the
main   question	  for	consideration	was,   whether	 the
confirmation of detention order upon accepting the report of
the  Advisory  Board renders itself invalid  solely  on	 the
ground	that  the  representation  of  the  detenu  was	 not
considered,   and  the	subsequent  consideration  of	the
representation would not cure that invalidity.
     Disposing of the matters, the Court,
     HELD: 1(a) With regard to liberty of citizens the Court
stands	guard  over the facts and requirements of  law,	 but
Court cannot draw presumption against any authority  without
material. [115G]
     (b) The confirmation of detention does not preclude the
Government  from  revoking  the	 order	of  detention	upon
considering the representation of the detenu. [115G]
     (c)  There	 may be cases where the	 Government  has  to
consider  the representation only after the confirmation  of
the detention. [115H]
     2(a)  There  are two  constitutional  safeguards,	viz:
Clause (4) of Article 22, and Clause(5) of Article 22.	 The
former	requires  that if a detenu is liable to be  detained
for  a	longer period than three months,  hiscase  shall  be
referred to the Advisory Board which, must report before the
expiration of the said period of three months that there  is
in  its	 opinion sufficient cause for such  detention.	 The
latter	provides  that	when  any  person  is  detained	  in
pursuance of an order made under any
						       104
law providing for preventive detention the authority  making
the  order  shall, as soon as may be,  communicate  to	such
person	the  grounds on which the order has  been  made	 and
shall  afford  him  the earliest  opportunity  of  making  a
representation against the order. [108E-G]
     2(b)  The	detenu has two rights under  clause  (5)  of
Article 22 of the Constitution: (i) to be informed, as	soon
as may be, of the grounds on which the order of detention is
based,	that  is, the grounds which led	 to  the  subjective
satisfaction  of  the  detaining  authority,  and  (ii)	  to
afforded the earliest opportunity of making a representation
against the order of detention. [108H; 109A]
     3.	 The  function	of  the	 Advisory  Board  is  purely
advisory and its report will enable the Government to detain
the  person  beyond three months provided the  detention  is
valid  on  its	merits and does	 not  otherwise	 offend	 the
Constitution. [108F]
     4(a)  The	constitution right  to	make  representation
under  clause  (5) of Article 22  by  necessary	 implication
guarantees   the   constitutional   right   to	 a    proper
consideration of the representation.  The obligation of	 the
Government  to afford to the detenu an opportunity  to	make
representation	and  to	 consider  such	 representation	  is
distinct from the Government's obligation to refer the	case
of  detenu  along with the representation  to  the  Advisory
Board  to enable it to from its opinion and send a report to
the Government. [110B-C]
     4(b) It is implicit in clause (4) and (5) of Article 22
that  the Government while discharging its duty to  consider
the  representation,  cannot depend upon the  views  of	 the
Board  on  such	 representation. it  has  to  consider	 the
representation	on its own without being influenced  by	 any
such view of the Board.	 The obligation of the Government to
consider the representation is different from the obligation
of  the Board to consider the representation at the time  of
hearing	  the  reference.   The	 Government   consider	 the
representation to ascertain essentially whether the order is
in conformity with the power under  the law. [110C-D]
     4(c)  The	Board,	on the	other  hand,  considers	 the
representation and the case of the detenu to examine whether
there  is sufficient case for detention.  The  consideration
by the Board is in additional safeguard and not a substitute
for  consideration of the representation by the	 Government.
[110E]
     4(d) The right to have the representation considered by
the
						       105
Government, is safeguarded by clause (5) of Article 22,	 and
it is independent of the consideration of the detenu's	case
and  his representation by the Advisory Board  under  clause
(4) of Article 22 read with section 8(c) of the Conservation
of  Foreign Exchange and Prevention of Smuggling  Activities
Act, 1974. [110F]
     SK. Abdul Karim & Ors. v. State of West Bengal,  [1969]
1 SCC 433, Pankaj Kumar Chakrabarty & Ors. v. State of	West
bengal,	 [1970]	 1  SCR 543; Shayamal  Chakraborty  v.	 The
Commissioner  of Police Calcutta and Anr.,[1969] 2 SCC	426;
B.  Sundar Rao & Ors. v. State of Orissa, [1972] 3  SCC	 11;
John Martin v. State of West Bengal, [1975] 3SCR 211; . S.K.
Sekawat	 v.  State  of West Bengal, [1983]  2  SCR  161	 and
Haradhan Saha & Anr. v. State of West Bengal & Ors.,[1975] 1
SCR 778, referred to.
     5(a)  The representation relates to the liberty of	 the
individual, the highly cherished right enshrined in  Article
21 of our Constitution.	 Clause (5) of Article 22 therefore,
casts  a legal obligation on the Government to consider	 the
representation as early as possible.  It is a constitutional
mandate commanding the concerned authority to whom the detenu
submits	 his representation to consider	 the  representation
and  dispose  of  the same as  expeditiously  as  possible.
[110H;111A]
     5(b)  The words "as soon as may be" occuring in  clause
(5)  of Article 22 reflect the concern of the  Framers	that
the  representation  should be expeditiously  considered  and
disposed  of  with a sense of urgency without  an  avoidable
delay.	However, there can be no hard and fast rule in	this
regard.	 It depends upon the fact and circumstances of	each
case.	There  is  no period  prescribed  either  under	 the
Constitution  or under the concerned detention	law,  within
which	the   representation  should  be  dealt	  with	 the
requirement  however,  is that there should not	 be  supine
indifference  slackness or callous attitude  in	 considering
the  representation.  Any unexplained delay in the  disposal
of   the   representation   would  be  a   breach   of	 the
constitutional	imperative and it would render the continued
detention impermissible and illegal. [11B-D]
     Jayanarayan Sukul v. State of West Bengal, [1970] 1 SCC
219; Frances Coralie Mullin v. W.C. Khambra and Ors., [1980]
2 SCC 275; Rama Dhondu Borade v. V.K. Saraf, Commissioner of
Police	&  Ors., [1989] 3 SCC 173; and	Aslam  Ahmed  Zahire
Ahmed  Shaik  v. Union of India & Ors., [1989]	3  ScC	277,
referred to.
     6(a)  There is no constitutional mandate  under  clause
(5) of Arti-
						  106
cle 22, much less any statutory requirement to consider	 the
representation before confirming the order of detention.  As
long   as   the	 Government  without  delay   considers	 the
representation	with an unbiased mind there is no basis	 for
concluding that the absence of independent consideration  is
the  obvious result if the representation is not  considered
before	the confirmation of detention.	indeed there  is  no
justification  for imposing the restriction on the power  of
the Government. [115C-D]
     6(b)   Clause  5)	of  Article  22	 suggests that	 the
representation could be received even after confirmation  of
the  order  of detention.  The words "shall afford  him	 the
earliest  opportunity of making a representation against the
order"	in  clause  (5)	 of  Article  22  suggest  that	 the
obligation  of	the  Government is to offer  the  detenu  an
opportunity  of making a representation against	 the  order,
before it is confirmed according to the procedure laid	down
under  section	8  of the Act. But  ifthe  detenu  does	 not
exercise his right to make representation at that stage, but
presents  it  to  the Government after	the  Government	 has
confirmed  the order of detention, the Government still	 has
to consider such representation and release the detenu if the
detention  is  not  within the	power  conferred  under	 the
statue.	  The confirmation of the order of detention is	 not
conclusive  as	against the detenu.  It can be	revoked	 suo
motu  under  Section  11 or upon  a  representation  of	 the
detenu. [116A-B]
     6(c)  So  long as the representation  is  independently
considered  by	the government and if there is no  delay  in
considering   the  representation,  the	 fact  that  it	  is
considered  after the confirmation of detention makes little
difference on the validity of the detention or	confirmation
of  the detention.  The confirmation cannot  be	 invalidated
solely	on the ground that the representation is  considered
subsequent  to confirmation of the detention.  Nor it  could
be  presumed that such consideration is not  an	 independent
consideration. [116C-D]
     V.J. Jain v. Shri Pradhan & Ors., [1979] 4 SCC 401;  Om
Prakash Bahl v. Union of India & Ors., W.P. No. 845 of	1979
decided	 on  15.10.1979 and Khairul Haque v. State  of	West
Bengal	W.P.No. 246/69 decided on 10.9.1969,  over  ruled;
Khudiram  Das v. State of West Bengal & Ors., [1975]  2 SCC
81, distinguished.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Writ Petition (Crl.) No. 508 of 1989 etc. etc. (Under Article 32 of the Constitution of India).

107

Harjinder singh R.N. Joshi, A. Acharjee, Navin Malhotra, Jagan M. Rao and Raju Ramchandran for the Petitioners.

V.C. Mahajan, B. Parthasarthy. P. Parmeswaran and M. Veerappa for the Respondents.

The Judgment of the Court was delivered by K. JAGANNATHA SHETTY, J. A Division Bench of this Court while expressing the view that the decisions in J.V. Jain v. Shri Pradhan and Ors., [1979] 4 SCC 401 and Om Prakash Bahl v. Union of India and Ors, W.P. No. 845 of 1979 decided on 15.10.1979 (Unreported) require re-consideration has referred these matters to the Constitution Bench.

It is convenient at this point to refer to the statement of law laid down in the aforesaid two cases. In both the cases, as in present case the persons were detained under the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 ("the Act'). The detenu made representation to the appropriate government. By then the Advisory Board was already constituted and it was scheduled to meet to consider the case of the detenu. The Government forwarded the detenu's representation to the Advisory Board. The Advisory Board considered the case of the detenu and also the representation and submitted report expressing the opinion that there was sufficient cause for the detention of the person. The Government after considering that report confirmed the order of detention. It appears that the representation of the detenu was not considered before confirming the detention order and it came to be considered and rejected only thereafter in v.J. Jain case this Court observed that the representation of the detenu should be considered by the detaining authority as early as possible before any order is made confirming the detention. The confirmation of the detention order without the consideration of representation would be invalid and the subsequent consideration of the representation would not cure the invalidity of the order of confirmation. This view has been reiterated in the unreported judgement in Om Prakash Bahl case.

The relevant facts of the present case may now be narrated: On 1 December, 1988, the officers of the Directorate of Revenue Intelligence upon getting information that the contraband gold has been secreted in the room occupied by K.M. Abdulla Kunhi, searched the room in the presence of independent witnesses. Another person called 108 Mohammed Ali was also present inside the room. The officers recovered one Samsonite pouch and some bundles of the Indian currencies amounting to Rs. 34,800 from the table drawer in the room. Inside the said pouch, there were five gold biscuits of 24 ct. purity and of foreign origin. under the Mahazar, the officer seized the gold biscuits along with the Indian currency. On 24 February 1989, the State Government passed two separate orders of detention under Section 3(1)(iv) of the Act, directing the detention of K.M. Abdulla Kunhi, the common petitioner in W.P. (Crl.) No. 508 of 1989 and SLP (crl.) 2009 of 1989, and B.L. Mohammed Ali, the common petitioner in W.P. (Crl.) No. 542 of 1989 and SLP (Crl) No 2117 of 1989. On 9 March 1989, Mohammed Ali was taken into custody. both of them were detained in Central Prison, Banglaore. On 17 April, 1989, the detenus made representations to the Government. The representations could not be immediately considered since they required translation and collection of information and comments from different authorities. In the meantime, the case was referred to the Advisory Board which had its meeting on 20 April 1989. The Board considered the case of the detenus and reported that there was sufficient cause for their was unexplained delay in considering the representation of the detenu. Indeed, counsel for the petitioners very fairly submitted that they are not raising the question of delay. They also did not argue that the rejection of the representation after the confirmation of detention was not an independent consideration.

There are two constitutional safeguards, namely, clause (4) of Article 22, and clause (5) of Article 22. the former requires that if a detenu is liable to be detained for a longer period than three months, his case shall be referred to the Advisory Board which must report before the expiration of the said period of three months that there is in its opinion sufficient cause for such detention. The function of the Board is purely advisory and its report will enable the Government to detain the person beyond three months provided the detention is valid on its merits and does not otherwise offend the Constitution. Clause (5) of Article 22 provides that when any person is detained in pursuance of an order made under any law providing for preventive detention the authority making the order shall, as soon as may be, communicate to such person the grounds on which the order has been made and shall afford him the earliest opportunity of making a representation against the order.

The detenu has two rights under clause (5) of Article 22 of the constitution: (i) to be informed, as soon as may be, of the grounds on 109 which the order of detention is based, that is, the grounds which led to the subjective satisfaction of the detaining authority, and (ii) to be afforded the earliest opportunity of making a representation against the order of detention.

There are also statutory safeguards with regard to detention of persons under the Act in tune with the Constitutional requirements. Section 3 of the Act provides power to make detention orders. Sub-Section (1) speaks of authorities who are competent to make detention orders. Sub-section (2) states that when an order of detention is made by the State Government or by an officer empowered by the State Government, the State Government shall, within ten days, forward to the Central Government a report in respect of that order. Sub-section (3) thereof provides that a person detained in pursuance of a detention order shall be furnished with the grounds of detention order as soon as may be, but ordinarily not later than five days after the detention. But in exceptional circumstances and for reasons to be recorded in writing, the grounds shall be furnished not later than fifteen days from the date of detention.

Section 8 of the Act provides for reference of the detenu's case to the Advisory Board, the Chairman and members of which shall possess the qualification specified in sub-clause (a) of clause (4) of Article 22 of the Constitution. They must be persons who are, or have been, or are qualified to be appointed as, Judges of a High Court. Clause (b) of Section 8 makes it obligatory for the Government to refer the case of the detenu to Advisory Board within five weeks from the date of detention. Clause (c) of Section 8 provides that the Board shall after considering the reference and other material place before it and after hearing the detenu if he desires to be heard in person, give its report as to whether or not there is sufficient cause for the detention of the person concerned. The Board shall submit the report within eleven week from the date of detention of the person concerned. Clause (f) of Section 8 states that in every case where the Advisory Board has reported that there is in its opinion sufficient cause for the detention of a person, the Government may confirm the detention order and continue his detention for such period as the Government deems fit subject to the maximum period permissible under the Act. In every case where the Advisory Board has reported that there is in its opinion no sufficient cause for the detention of the person, the Government shall revoke the detention order and release the person forthwith. This provision, of course, is subject to Section 9 with which we are not concerned.

110

Section 10 prescribes the maximum period for which any person may be detained. Section 11 provides power to the State Government or the Central Government to revoke the detention order without prejudice to the provisions of Section 21 of the General Clauses Act. This revocation shall not bar the making of another detention order under section 3 against the same person.

It is now beyond the pale of controversy that the constitutional right to make representation under clause (5) of Article 22 by necessary implication guarantees the constitutional right to a proper consideration of the representation. Secondly, the obligation of the Government to afford to the detenu an opportunity to make representation and to consider such representation is distinct from the Government's obligation to refer the case of detenu along with the representation to the Advisory Board to enable it to form its opinion and send a report to the Government. It is implicit in clauses (4) and (5) of Article 22 that the Government while discharging its duty to consider the representation, cannot depend upon the views of the Board on such representation. It has to consider the representation on its own without being influenced by any such view of the Board. The obligation of the Government to consider the representation is different from the obligation of the Board to consider the representation at the time of hearing the references. The Government considers the representation to ascertain essentially whether the order is in conformity with the power under the law. The Board, on the other hand, considers the representation and the case of the detenu to examine whether there is sufficient case for detention. The consideration by the Board is an additional safeguard and not a substitute for consideration of the representation by the Government. The right to have the representation considered by the Government, is, safeguarded by cl. (5) of Article 22 and it is independent of the consideration of the detenu's case and his representation by the Advisory Board under cl. (4) of Art. 22 read with section 8(c) of the Act. (See: Sk. Abdul Karim & Ors. v. State of West Bengal, [1969] 1 SCC 433; Pankaj Kumar Chakrabarty & Ors. v. State of west Bengal, [1970] 1 SCR 543; Shayamal Chakraborty v. The Commissioner of Police Calcutta and Anr., [1969] 2 SCC 426; B. Sundar Rao and Ors. v. State of Orissa, [1972] 3 SCC 11; John Matrin v. State of West Bengal, [1975] 3SCR 211; S.K. Sekawat v. State of West Bengal, [1983] 2 SCR 161 and haradhan Saha & Anr. v. State of West Bengal and Ors.,[1975] 1 SCR 778.

The representation relates to the liberty of the individual, the highly cherished right enshrined in Article 21 of our Constitution.

111

Clause (5) of Article 22 therefore, casts a legal obligation on the Government to consider the representation as early as possible. it is a constitutional mandate commanding the concerned authority to whom the detenu submits his representation to consider the representation and dispose of the same as expeditiously as possible. The words "as soon as may be" occuring in clause (5) of Article 22 reflects the concern of the Framers that the representation should be expeditiously considered and disposed of with a sense of urgency without an avoidable delay. However, there can be no hard and fast rule in this regard it depends upon the facts and circumstances of each case. There is no period prescribed either under the Constitution or under the concerned detention law, within which the representation should be dealt with. The requirement however, is that there should not be supine indifference slackness or callous attitude in considering the representation. Any unexplained delay in the disposal of representation would be a breach of the constitutional imperative and it would render the continued detention impermissible and illegal. This has been emphasised and re-emphasised by a series of decisions of the Court. (See: Jayanarayan Sukul v. State of West bengal, {1970] 1 SCC 219; Frances Coralie Mullin v. W.C. Kambra and Ors., [1980] 2 SCC 275; Rama Dhondu Borade v. V.K. Saraf, Commissioner of Police and Ors., [1989] 3 SCC 173 and Aslam Ahmed Zahire Ahmed Shaik v. Union of India and ors., [1989] 3 SCC 277.

In Jayanarayan Sukul case, A.N. Ray, J., as he then was, speaking for the Constitution Bench has laid down four principles which should govern the consideration of representation of detenus (at p.224):

"First the appropriate authority is bound to give an opportunity to the detenu to make a representation and to consider the representation of the detenu as early as possible. Secondly, the consideration of the representation of the detenu by the appropriate authority is entirely independent of any action by the Advisory Board including the consideration of the representation of the detenu by the Advisory Board. Thirdly, there should not be any delay in the matter of consideration. It is true that no hard and fast rule can be laid down as to the measure of time taken by the appropriate authority for consideration but it has to be remembered that the Government has to be vigilant in the governance of the citizens. A citizen's right raised a correlative duty of the state. fourthly, the appropriate 112 Government is to exercise its opinion and judgment on the representation before sending the case along with the detenu's representation to the Advisory Board. If the appropriate Government will release the detnu the Government will not send the matter to the Advisory Board. If, however, the Government will not release the detenu the Government will send the case along with the detenu's representation to the Advisory Board. If thereafter the Advisory Board will express an opinion in favour of release of the detenu the Government will release the detenu. If the the Advisory Board will express any opinion against the release of the detnu the Government may still exercise the power to release the detenu."

In frances Coralie Mullin v. W.C. Khambra and Ors., Chinappa Reddy, J., while dealing with the time imperative for consideration of the representation has emphasised (at

279):

"We, however, hasten to add that the time imperative can never be absolute or obessive. The Court's observations are not to be so understood. There has to be lee-way, depending on the necessities (we refrain from using the word 'circumstances') of the case. One may well imagine a case where a detenu does not make representation before the Board makes its report making it impossible for the detaining authority either to consider it or to forward it to the Board in time or a case where a detenu makes a representation to the detaining authority so shortly before the Advisory Board takes up the reference that the detaining authority cannot consider the representation before then but may merely forward it to the Board without himself considering it. Several such situations may arise compelling departure from the time-imperative. But no allowance can be made for lethargic indifference.
No allowance can be made for needless procrastination . But allowance must surely be made for necessary consultation where legal intricacies and factual ramifications are involved. The burden of explaining the necessity for the slightest departure from the time-imperative is on the detaining authority."

In Frances Coralie Mullin's case the detenu's representation was received by the detaining authority on December 26, 1979. Without any loss of time copy of the representation was sent to the customs-

113

authorities for their remarks which was obviously necessary because the information leading to the order of detention was collected by the customs authorities. The fact were undoubtedly complex since allegation against the detenu revealed an involvement with an international gang of dope smugglers. The comments of the customs authorities were received on January 4, 1980. The Advisory Board was meeting on january 4, 1980 and so there could be no question of the detaining authority considering the representation of detenu before the board met, unless it was done in a great and undue haste. After obtaining the comments of the customs authorities, it was found necessary to take legal advice as the representation posed many legal and constitutional question, so, after consultation with the Secreatary (Law and Judicial) Delhi Administration, the representation was finally rejected by the Administrator or January 15, 1980. it was held that if there appeared to be any delay it was not due to any want of care but because the representation required a thorough examination in consultation with investigation agencies and advisers of law We agree with the observations in frances Coralie Mullin case. The time imperative for consideration of representation can never be absolute or obsessive. it depends upon the necessities and the time at which the representation is made. The representation may be received before the case is referred to the Advisory Board, but there may not be time to dispose of the representation before referring the case to the Advisory Board. In that situation the representation must also be forwarded to the Advisory Board along with the case of the detenu. The representation may be received after the case of the detenu isreferred to the Board. Even in this situation the representation should be forwarded to the Advisory Board provided the Board has not concluded the proceedings. In both the situations there is no question of consideration of the representation before the receipt of report of the Advisory Board. Nor it could be said that the government has delayed consideration of the representation, unnecessarily awaiting the report of the Board. It is proper for the Government in such situations to await the report of the Board. If the Board finds no material for detention on the merits andreports accordingly, the Government is bound to revoke the order of detention. Secondly, even if the Board expresses the view that there is sufficient cause for detention, the Government after considering the representation could revoke the detention. The Board has to submit its report within eleven weeks from the date of detention. The Advisory Board may hear the detenu at his request. The Constitution of the Board shows that it consists of eminent persons who are Judges or person qualified to be Judges of 114 The High Court. It is therefore, proper that the Government considers the representation in the aforesaid two situations only after the receipt of the report of the Board. If the representation is received by the Government after the Advisory Board has made its report, there could then of course be no question of sending the representation to the Advisory Board. It will have to be dealt with and disposed of by the Government as early as possible.

The crucial question that remains for consideration is whether the Government should consider and dispose of the representation before confirming the detention. This Court in V.J. Jain case has observed (at 405) that it is a constitutional obligation under clause (5) of Article 22 to consider the representation before confirming the order of detention. if it is not so considered, the confirmation becomes invalid and the subsequent consideration and rejection of the representation could not cure the invalidity of the order of confirmation.

To reach this conclusion, the Court has relied upon two earlier judgments of this Court: (i) Khudiram Das v. State of West Bengal and Ors., [1975] 2 SCC 81 and (ii) Khairul Haque v. State of West Bengal, W.P. No.246/69 decided on 10.9.1969(Unreported).

The decision in Khudiram case is of title assistance to the principle stated in V.J. Jain case. It was a case of belated consideration of the representation without acceptable explanation. The decision in Khairul Haque case, however, relevant. It is also unreported decision. The facts of the case and the principles stated therein may be furnished. There the petitioner was detained by an order dated 5 June 1969 of the District Magistrate, 24 Parganas, West bengal, under Section 3(2) of the Preventive Detention Act, 1950. He was arrested and detained in Dum Dum Central Jail on 6 June 1969. The District magistrate informed the State Government of his said order on 9 June 1969. On 14 June 1969, the Governor gave his approval and reported the case of the Central Government. On or about 23 June 1969, the Government received the representation of the petitioner. On 30 June 1969 the Governor referred the case of the petitioner to the Advisory Board. The Advisory Board made its report on 11 August 1969 to the effect that there was sufficient cause for the detention of the petitioner. Thereafter, on 12 August 1969, the Governor confirmed the order of detention. On 29 August 1969, the Governor rejected the petitioner's representation. The Court while referring these facts said that there was unaccounted delay of little more than two months in the consideration of the representation . Doubtless the detention was invalid on this delay alone and the Court could have quashed the 115 detention on that ground. But the Court, however, observed that it is doubtful whether the Government's consideration of the representation was independent as implicit in the language of Article 22(5). If the confirmation by the Government of the order of the District magistrate is made first and the Government rejects the representation thereafter, such rejection is not an independent consideration but as the result of its decision to confirm the order of detention. It was also observed that the process of decision-making has to be the other way about, that is to say, the Government must first consider the representation and only later decide whether it should confirm the order of the District magistrate on the basis of the report of the Advisory Board. The decision in Khairul Haque case has been followed in V.J. Jain case which in turn was followed in Om Prakash Bahl case.

There is no constitutional mandate under cl. (5) of Article 22, much less any statutory requirement to consider the representation before confirming the order of detention. As long as the Government without delay considers the representation with an unbiased mind there is no basis for concluding that the absence of independent consideration is the obvious result if the representation is not considered before the confirmation of detention. Indeed, there is no justification for imposing this restriction on the power of the Government. As observed earlier, the Government's consideration of the representation is for a different purpose, namely to find out whether the detention is in conformity with the power under the statute. This has been explained in Haradhan Saha case, where Ray, C.J., speaking for the Constitution Bench observed that the consideration of the representation by the Government is only to ascertain whether the detention order is in conformity with the power under the law. There need not be a speaking order in disposing such representation. There is also no failure of justice by the order not being a speaking order. All that is necessary is that there should be real and proper consideration by the Government.

It is necessary to mention that with regard to liberty of citizen the Court stands guard over the facts and requirement of law, but Court cannot draw presumption against any authority without material. It may be borne in mind that the confirmation of detention does not preclude the Government from revoking the order of detention upon considering the representation. Secondly, there may be cases where the Government has to consider the representation only after confirmation of detention. Clause (5) of Article 22 suggests that the representation could be received even after confirmation of the order 116 of detention. The words 'shall afford him the earliest opportunity of making a representation against the order' in clause (5) of Article 22 suggest that the obligation of the Government is to offer the detenu an opportunity of making a representation against the order, before it is confirmed according to the procedure laid down under Section 8 of the Act. But if the detenu does not exercise his right to make representation at that stage, but presents it to the government after the Government has confirmed the order of detention, the Government still has to consider such representation and release the detenu if the detention is not within the power conferred under the statute. The confirmation ofthe order of detention is not conclusive as against the detenu. It can be revoked suo motu under Section 11 or upon a representation of the detenu. It seems to us therefore, that so long as the representation is independently considered by the Government and if there is no delay in considering the representation, the fact that it is considered after the confirmation of detention makes little difference on the validity of the detention or confirmation of the detention. The confirmation cannot be invalidated solely on the ground that the representation is considered subsequent to confirmation of the detention. Nor it could be presumed that such consideration is not an independent consideration. With all respect, we are not inclined to subscribe to the views expressed in V.J. Jain. Om Prakash Bahl and Khairul Haque cases. They cannot be considered to be good law and hence stand overruled.

Counsel however, submitted that the representation of the detenu was not sent to the Advisory Board for consideration. This question was not raised before the High Court, nor in the Writ Petitions before us and hence rejected.

These petitions will now be placed before the Division Bench for final disposal.

N.V.K.					Petitions disposed of.
						       117