Jammu & Kashmir High Court - Srinagar Bench
Year Muzaffar Bhat vs State And Ors on 11 August, 2017
Author: Tashi Rabstan
Bench: Tashi Rabstan
HIGH COURT OF JAMMU AND KASHMIR
AT SRINAGAR
.....
HCP No. 137/2017 Date of order: 11.08.2017 Yawar Muzaffar Bhat Versus State of J&K and others Coram:
Hon'ble Mr Justice Tashi Rabstan, Judge Appearing counsel:
For the petitioner (s): Mr. M. A. Qayoom, Advocate For the respondent(s): Mr Asif Maqbool, GA
1. Detenu, namely, Yawar Muzafar Bhat @ Yawar Tanga son of Muzaffar Ahmad Bhat resident of Batpora, Sopore District Baramulla, has filed this petition through his mother, seeking quashment of detention order No.07/DMB/PSA/2017 dated. 10.04.2017, passed by District Magistrate, Baramulla, on the grounds set out in petition.
2. Reply affidavit has been filed by respondents, resisting the petition.
3. Heard and considered.
4. Learned counsel for petitioner states that detenu was required to be supplied all documents, statements and other material relied upon in the grounds of detention, so as to enable him to make an effective and meaningful representation against his detention and failure to supply such material/documents, amounts to violation of Article 22(5) of the Constitution of India and even detenu, independent of making representation to the Government, was not informed to make a representation to Detaining Authority as well. His submission is that ground of detention is ad verbum of Dossier.
5. Learned counsel for respondents states that detention order has been passed on subjective satisfaction by detaining authority and detention order is in accordance with law and there is no violation or infringement of rights guaranteed under the Constitution of India. Hence, he pleads that petition be dismissed.
6. Article 22(3)(b) of the Constitution of India that permits preventive detention, is only an exception to Article 21 of the Constitution. An exception is an exception and cannot ordinarily nullify the full force of the main rule, which is the right to liberty in Article 21 of the Constitution.
Fundamental rights are meant for protecting the civil liberties of the people and not to put them in jail for a long period without recourse to a lawyer and without a trial.
7. The procedural requirements are the only safeguards available to a detenu since the Court is not expected to go behind the subjective satisfaction of Detaining Authority. As laid down by the Apex Court in Abdul Latif Abdul HCP no.137/2017 Page 1 of 4 Wahab Sheikh v. B. K. Jha and anr. (1987) 2 SCC 22, the procedural requirements are, therefore, to be strictly complied with, if any value is to be attached to the liberty of the subject and the Constitutional rights guaranteed to him in that regard. Preventive detention is a serious invasion of personal liberty and meagre safeguards that the Constitution provides against improper exercise of the power, must be jealously watched and enforced by the Court, has been said by the Supreme Court in Dr. Ram Krishan Bhardwaj v. The State of Delhi and ors 1953 SCR 708. Detenu has a right, under Article 22(5), to be furnished with particulars of the grounds of his detention, sufficient to enable him to make a representation which on being considered may give relief to him. This constitutional requirement must be satisfied with respect to each of the grounds communicated to the person detained, and if same has not been done, the detention cannot be held to be in accordance with the procedure established by law within the meaning of Article 21. The detenu is, therefore, entitled to be released and set at liberty.
8. Detention of detenu has been ordered on the basis of grounds of detention framed by District Magistrate. Perusal of grounds of detention would show that it is a verbatim copy of Dossier of Senior Superintendent of Police submitted by him to the concerned Magistrate. Qua verbatim reproduction of Dossier this Court in Naba Lone v. District Magistrate, 1988 SLJ 300 while dealing with a case where a similar situation arose, observed:
"The grounds of detention supplied to the detenue is a copy of the police dossier, which was placed before the District Magistrate for his subjective satisfaction in order to detain the detenue. This shows total non-application of mind on the part of the detaining authority. He has dittoed the Police direction without applying his mind to the facts of the case."
9. This Court again in Noor-ud-Din Shah v. State of J&K and ors. 1989 SLJ 1, quashed detention order, which was only a reproduction of Dossier supplied to the Authority on the ground that it amounted to non-application of mind. The Court observed:
"I have thoroughly by examined the dossier submitted by the Superintendent of Police, Anantnag, to District Magistrate, Anantnag as also the grounds of detention formulated by the latter for the detention of the detenue in the present case, and I find the said grounds of detention are nothing but the verbatim reproduction of the dossier as forwarded by the Police to the detaining authority. He has only changed the number of paragraphs, trying in vain to give it a different shape. This is in fact a case of non-application of mind on the detaining authority. Without applying his own mind to the facts of the case. He has acted as an agent of the police. It was his legal duty to find out if the allegations levelled by the police against the detenue in the dossier were really going to effect the maintenance of public order, as a result of the activities, allegedly, committed by him. He had also to find out whether such activities were going to affect the public order is future also as a result of which it was necessary to detain the detenue, so as to prevent him from doing so. After all, the preventive detention envisaged under the Act is in fact only to prevent a person HCP no.137/2017 Page 2 of 4 from acting in any manner which may be prejudicial to the maintenance of public order, and not to punish him for his past penal acts. The learned District Magistrate appears to have passed the impugned order in a routine manner being in different to the import of preventive detention as or detained in the Act, Passing of an order without application of mind goes to the root of its validity, and in that case, the question of going into the genuinenss or otherwise of the grounds does not arise. Having found that the detaining authority has not applied his mind to the facts of the case while passing the impugned order, it is not necessary to go to the merits of the grounds of detention, as mandated by Section 10-A of the Act."
10. A similar situation arose in Jai Singh and ors. v. State of Jammu & Kashmir, AIR 1985 SC 764 before the Supreme Court. The Court quashed detention as it found that there cannot be a greater proof of non-application of mind and that the liberty of a subject being a serious matter, it is not to be tripled with in this casual, indifferent and routine manner. The Court observed:
"First taking up the case of Jai Singh, the first of the petitioners before us, a perusal of the grounds of detention shows that it is a verbatim reproduction of the dossier submitted by the Senior Superintendent of Police, Udhampur to the District Magistrate requesting that a detention order may kindly be issued. At the top of the dossier, the name is mentioned as Sardar Jail Singh, father's name is mentioned as Sardar Ram Singh and the address is given as village Bharakh, Tehsil Reasi. Thereafter it is recited "The subject is an important member of...."
Thereafter follow various allegations against Jai Singh, paragraph by paragraph. In the grounds of detention, all that the District Magistrate has done is to change the first three words "the subject is" into "you Jai singh, S/o Ram Singh, resident of village Bharakh, S/o Ram Singh, resident of village Bharakh, Tehsil Reasi". Thereafter word for word the police dossier is repeated and the word "he" wherever it occurs referring to Jail Singh in the dossier is changed into 'you' in the grounds of detention. We are afraid it is difficult of find greater proof of non-application of mind. The liberty of a subject is a serious matter and it is not to be trifled with in this casual, indifferent and routine manner."
11. In the present case detaining authority did not inform detenu that detenu, independent of his right to file representation against his detention to the Government, has also right to submit a representation to Detaining Authority till detention was considered by the Government and approved. Detaining authority has, in effect, violated Constitutional and Statutory rights of detenu, guaranteed under Article 22 (5), Constitution of India and Section 13, Jammu and Kashmir Public Safety Act. Reference in this regard may be made to the law laid down in State of Maharashtra and others versus Santosh Shankar Acharya, AIR 2000 SC 2504 and Shabir Ahmad Malik v. State of J&K & ors 2011 (1) JKJ 171 [HC].
12. Applying this settled legal position to the facts of the present case, I find the order impugned cannot stand as it is based on the grounds of detention, which is only a verbatim copy of police dossier. In the facts and circumstances, I find non-application of mind on part of detaining authority HCP no.137/2017 Page 3 of 4 while passing order impugned. In view of this ground, I need not to go to other grounds raised in the petition.
13. For the reasons discussed above, petition is allowed and detention order No.07/DMB/PSA/2017 dated. 10.04.2017, passed by District Magistrate, Baramulla, quashed. Respondents are directed to release the detenu, namely, Yawar Muzafar Bhat @ Yawar Tanga son of Muzaffar Ahmad Bhat resident of Batpora, Sopore District Baramulla, forthwith, provided he is not required in any other case. It is made clear that if any extension order is passed, same is also quashed.
(Tashi Rabstan) Judge Srinagar 11th August 2017 Ajaz Ahmad HCP no.137/2017 Page 4 of 4