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 36, Cited by 0]

Bombay High Court

Sher Abbas Haidar Abbas Siya@Sheru ... vs Divisional Commissioner Konkan Region ... on 25 October, 2024

2024:BHC-AS:42917
          P.H. Jayani                                                     903 WPST3448.2024 final.doc

                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 CRIMINAL APPELLATE JURISDICTION

                             CRIMINAL WRIT PETITION (ST.) NO. 3448 OF 2024

                    Sher Abbas Haidar Abbas Siya
                    @ Sheru Haidar Vagh
                    Age : 24, Occu: Labour,
                    Indian Inhabitant, Residing at :
                    Boricha Pada, Arnala,
                    Opp. Martin Report, Virar (W)                           ..... Petitioner

                                v/s.

          1.        Divisional Commissioner,
                    Konkan Region
                    Old office, First Floor, Vistar Bhavan,
                    Behind Elphinstone College,
                    Kala Ghoda, Fort Mumbai - 400 032.

          2.        The Deputy Commissioner of Police,
                    Circle - 3, Mira Bhaindar, Vasai,
                    Virar MIDC Central District : Palghar

          3.        The State of Maharashtra
                    Through The Circle - 3,
                    Mira Bhaindar, Vasai,
                    Virar MIDC Central District : Palghar                   ..... Respondents

          Mr. Rajas Naik for the Petitioner.
          Mr. C.D. Mali, APP for the State.
          Mr. Rupesh Dalvi, API, Arnala Police Station, present.

                                                           CORAM : SHYAM C. CHANDAK, J.

                                                       RESERVED ON : 19th SEPTEMBER, 2024.
                                                   PRONOUNCED ON : 25th OCTOBER, 2024

          JUDGMENT :

-

. The aforestated Petition mounted a challenge to an Order dated 19th January 2024, passed by Respondent No.1 thereby the 1/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 ::: P.H. Jayani 903 WPST3448.2024 final.doc Petitioner's Externment Appeal No.186/2023 has been dismissed. The Petition also challenged an 'Order of Externment' dated 28th October, 2023 thereby Respondent No.2 externed the Petitioner from the limits of Palghar, Thane, Mira-Bhayander and Vasai-Virar Commissionerate, Nashik, Raigad, Mumbai and Mumbai Suburbs, for a period of o2 years.

2) Heard Mr. Rajas Naik, learned Advocate for the Petitioner and Mr. C.D. Mali, learned A.P.P. for the Respondents. Perused the record.

3) Rule. Rule is made returnable forthwith. Heard finally with consent of the parties.

4) The facts giving rise to this Petition are that, considering the proposal received from Arnala Police Station seeking for an 'Order of Externment', a notice dated 3rd August 2023 was issued by Enquiry Officer & Assistant Police Commissioner, Nalasopara, under Section 59 of the Maharashtra Police Act ('the Act' for short) and the Petitioner was called upon to show cause as to why he should not be externed from the limits of certain areas stated in the notice, for a period of 02 years. The Petitioner submitted his reply. After considering the matter, the Enquiry Officer recommended for Petitioner's externment along with his report.

5) Based on the said report, Respondent No.2 issued the 2nd notice dated 13th October, 2023 to the Petitioner and called upon him to show cause as to why he should not be externed from the limits of said areas. Certain cognizable and non-cognizable offences registered against 2/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 ::: P.H. Jayani 903 WPST3448.2024 final.doc the Petitioner, preventive actions taken against him in the past and details of in-camera statement of two confidential witnesses 'A' and 'B' were the base of the show cause notice. Said material is as under :-

Schedule A- Cognizable Offences :-
Sr. Police Station, Crime Regn. Nos. Date of Current No. and Sections Registration of status the crime 1 Arnala Police Station, Crime Reg.No. 23/06/2017 Subjudice 76/2017, punishable under sections at 22.45 hrs. 325,323,452,504,506 of the IPC.
2 Arnala Police Station, Crime Reg.No. 28/11/2021 Subjudice 376/2021, punishable under sections at 00.15 hrs. 354, 324, 452, 427, 141, 143, 147, 149, 504, 506 of the IPC.
3 Arnala Police Station, Crime Reg.No. on 03/01/2022 Subjudice 3/2021, punishable under sections at 21.53 hrs. 354, 324, 323, 504, 34 of IPC and u/s 3 (r) (s) (w) (i) (ii) of Scheduled Castes and Scheduled Tribes Act 1989 as Amended by 2015.
4 Arnala Police Station, Crime Reg.No. On 25/12/2018 Subjudice 17/2022, punishable under sections at 11.30 hrs. 354, 323, 504, 506 of IPC, Sections 11,12 of POCSO Act and alongwith Section 3 (1) (w) (i) (ii), 3(2), (5a) of Atrocities Act, 1989.
       5       Arnala Police Station, Crime Reg.No.        On 20/06/2023 Subjudice
               236/2023, punishable under                   at 23.54 hrs.
               Sections 354, 327, 323, 143, 147, 149,
               109, 504, 506 of IPC.
       6       Virar Police Station, Crime Reg.No.         On 19/11/2020         Subjudice
               992/2020, punishable under                   at 16.56 hrs.
               Sections 341 of IPC along with
               section 135 of Maharashtra Police
               Act.
       7       Virar Police Station, Crime Reg.No.         On 04/01/2021         Subjudice
               12/2021, punishable under Section
               37 (1), (3), 135 of Maharashtra Police
               Act


                                                                                                  3/10


              ::: Uploaded on - 26/10/2024                     ::: Downloaded on - 27/10/2024 12:29:32 :::
 P.H. Jayani                                                                 903 WPST3448.2024 final.doc

Schedule B- Non-Cognizable Offences :-

       Sr.            Police Station          N.C.Regn.          Sections         Date of filing
       No.                                       No.
         1         Arnala Police Station       651/2015        IPC Sections       09/07/2015
                                                               504, 506
         2         Arnala Police Station      100/2016         IPC Sections       26/01/2016
                                                               323,504,506
         3         Arnala Police Station       467/2017        IPC Sections       10/05/2017
                                                               323,504,506
         4         Arnala Police Station       507/2017        IPC Sections       04/06/2017
                                                               323,504,506
         5         Arnala Police Station      203/2018         IPC Sections       20/02/2018
                                                               427
         6         Arnala Police Station       40/2022         IPC Sections       07/01/2022
                                                               504,506
         7         Arnala Police Station 12/2023 HM IPC Sections                  25/03/2023
                                                    504,506


Schedule C- Details of Preventive Measures are as follows :-
        Sr. No. Proposal No                    Section                      Information
               1      27/2017            Section 107 of         The proposal has been sent to
                      Dated-             Cr.P.C.                the Tehsildar, Vasai.
                      23/05/2017
               2      65/2017            Section 107 of         The proposal has been sent to
                      Dated-             Cr.P.C.                the Tehsildar, Vasai vide
                      22/12/2017                                Outward No.9729/2017
               3      01/2023            Section 110 (e) (g)    As the externment proposal is
                                         of Cr.P.C.             to be submitted, the chapter
                                                                case proposal is cancelled.


5.1)                  The in-camera statements of the confidential witnesses 'A' and

'B' revealed that, the Petitioner has been residing at Boripada Alection, Arnala, Virar (W), Taluka-Vasai. Taking support of 'lal bavta' party, the Petitioner has been involved in creating terror in village Arnala, spreading hatred in the society, causing communal and religious disputes, 4/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 ::: P.H. Jayani 903 WPST3448.2024 final.doc filing false complaints, causing disputes over land and threatening members of Christian, Agri-koli community to book them in false Atrocity cases even though the Petitioner is non-SC&ST member, misbehaving with women in the area, committing rape, etc. The Petitioner has also involved in non-cognizable offences. Thus, Petitioner has become danger to the society and people who are victim of the illegal acts of the Petitioner and witnesses thereof, do not come forward to lodge complaint against the Petitioner. There is every possibility of breach of peace in the said area, due to the Petitioner.

6) The Petitioner replied the said notice and examined his witnesses. After considering the entire material, the Respondent No.2 passed the impugned Order of Externment dated 28 th October, 2023 and directed the Petitioner to leave the limits of Palghar, Thane, Mira- Bhayander and Vasai-Virar Commissionerate, Nashik, Raigad, Mumbai and Mumbai Suburbs, for a period of o2 years.

7) Petitioner impugned the Order of his Externment in Externment Appeal No.186/2023, however, was unsuccessful. Hence, Petition.

8) Mr. Naik, learned Advocate for the Petitioner submitted that, the Petitioner is not convicted so far in any of the crimes considered for passing the Order of Externment. Said crimes were allegedly committed against an individual and not against the public at large. The in-camera 5/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 ::: P.H. Jayani 903 WPST3448.2024 final.doc statement of the witnesses are not in accordance with Section 59 of the Act. There is no live-link between the said crime and the Order of Externment. In fact, according to the learned Advocate for the Petitioner, the subjective and objective satisfaction is missing in the impugned Orders. Lastly, he submits that, the impugned Order of Externment is excessive as the Petitioner has been externed from several areas than necessary and for a complete period of two years but without stating a single justifiable reason for the same.

9) Mr. Mali, learned APP for the State, on the other hand, submits that the impugned Orders are well-reasoned. Every material relating to the criminal activities of the Petitioner has been considered. Said exercise clearly indicates the application of the mind as well as the subjective satisfaction of the said authorities. He submits that, there are sufficient means of transportation to easily access the externment areas. Therefore, and considering the mindset of the Petitioner, it was necessary to extern the Petitioner from the limits of several areas. Lastly, learned APP submits that, the criminal antecedents of the Petitioner and its nature, justify his externment for a period of 02 years. He, therefore, urged to dismiss the Petition.

10) I have carefully considered the show cause notices, impugned Orders and rival submissions. The Petitioner was ordered to be externed by invoking the provisions contained in Section 56 (1) (a) and (b) of the 6/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 ::: P.H. Jayani 903 WPST3448.2024 final.doc Act. It is settled law that, the measure of externment by its very nature is extraordinary. It has the effect of forced displacement from the home and surroundings. Often it affects the livelihood of the person ordered to be externed. Thus, there must exist justifiable grounds to sustain an Order of Externment. The Order of Externment, therefore, must be strictly within the bounds of the statutory provisions. Under clause (a) of sub-Section (1) of Section 56, the Externing Authority must be satisfied on the basis of the objective material that, the movements or acts of the person to be externed are causing or calculated to cause alarm, danger or harm to person or property. Under clause (b), there must be an objective material on the strength of which the Externing Authority must record subjective satisfaction that there are reasonable grounds for believing that the externee is engaged or about to be engaged in the commission of offences involving force or violence.

11) Mere registration of number of offences by itself does not sustain an externment under Section 56 (1) (b) of the Act. The offences must either involve elements of force or involve or fall under Chapters XII, XVI, and XVII of the Indian Penal Code. In addition, the Externing Authority must record satisfaction that, the witnesses are not willing to come forward to give evidence in public against the externee by reason of apprehension on their part as regards the safety of their person or property.

7/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 :::

 P.H. Jayani                                                   903 WPST3448.2024 final.doc

12)                   As stated above, in all 07 crimes have been considered against

the Petitioner. Out of them, the crimes at Serial Nos.1, 2, 3, 6 and 7 are of the years 2017, 2021, 2022, 2020 and 2021 respectively. The first five non-cognizable offences were registered between 2015-2018. However, immediately thereafter, no action for externment was initiated by issuing necessary show cause notice. Thus, there is no live-link between the said crimes and the proposal of the externment, submitted against the Petitioner.

13) The object of externment is not to penalize the externee, but to distance him from the surroundings which prove helpful for commission of the offences and thereby disarm his influence in the said area. Therefore, there ought to be a live-link between the acts of the externee and the action of externment. In short, stale cases cannot be taken aid of to pass an Externment Order. This has direct relevance to the subjective satisfaction based on which the an Externment Order is passed.

14) Insofar as crimes at serial no.5 is concerned, the said crime was committed against an individual.

15) Another aspect of the matter which requires an attention is, out of the seven crimes, first five crimes were registered at Arnala Police Station and last two crimes at Virar Police Station. The impugned Orders, however, do not indicate any satisfactory or compelling reason to extern 8/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 ::: P.H. Jayani 903 WPST3448.2024 final.doc the Petitioner out of the limits of Palghar, Thane, Mira-Bhayander and Vasai-Virar Commissionerate, Nashik, Raigad, Mumbai and Mumbai Suburbs, for a period of o2 years, in the backdrop of the show cause notice referring only to said seven crimes. To that extent, the 'Order of Externment' is excessive.

16) As held in the case of Deepak Dongre (supra), "there cannot be any manner of doubt that an Order of Externment is an extraordinary measure. The effect of the Order of Externment is depriving a citizen of his fundamental right of free movement throughout the territory of India. In practical terms, such an order prevents the person even from staying in his own house along with his family members during the period for which this order is in subsistence. ...". "As the Order of Externment' takes away fundamental right under Article 19 (1) (d) of the Constitution of India, it must stand the test of reasonableness contemplated by clause (5) of Article 19."

17) In the case in hand, the 'Order of Externment' did not mention a single reason as to why the Petitioner should remove himself for a period of 02 years out of the limits of the various districts, as directed in the 'Order of Externment'. This fact coupled with the fact that, stale instances were considered to reach the objective and subjective satisfaction for passing the 'Order of Externment', made it apparent that the said Orders lack application of the mind, nevertheless, the Appellate 9/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 ::: P.H. Jayani 903 WPST3448.2024 final.doc Authority upheld the said Order. This is not only erroneous but also illegal.

18) In the backdrop, the impugned 'Order of Externment' dated 28th October, 2023 passed by the Respondent No.2 and the impugned Order dated 19th January, 2024 thereby dismissing the Externment Appeal No.186/2023 filed by the Petitioner, are liable to be quashed and set aside. The Petition succeeds, thus. Hence, following Order :-

(a) Writ Petition (St.) No.3448 of 2024 is allowed.
(b) The impugned Order dated 28 th October, 2023 passed by the Respondent No.2 - The Deputy Commissioner of Police, Circle-3, Mira Bhaindar, Palghar and the impugned Order dated 19th January, 2024 passed by the Respondent No.1 - The Divisional Commissioner, Konkan Region, Fort, Mumbai thereby dismissing the Petitioner's Externment Appeal No.186/2023, are quashed and set-aside.
19) Petition stands disposed of in above terms. Rule is made absolute.

PREETI HEERO (SHYAM C. CHANDAK, J.) JAYANI Digitally signed by PREETI HEERO JAYANI Date: 2024.10.26 18:01:37 +0530 10/10 ::: Uploaded on - 26/10/2024 ::: Downloaded on - 27/10/2024 12:29:32 :::