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 5, Cited by 44]

Supreme Court of India

Jai Prakash vs District Magistrate, Bulandshahar, ... on 30 March, 1992

Equivalent citations: AIR1993SC473, 1993CRILJ303, 1992(1)CRIMES1250(SC), JT1992(2)SC342, 1992(1)SCALE739, 1993SUPP(1)SCC392, 1992(2)UJ94(SC), AIR 1993 SUPREME COURT 473, 1992 AIR SCW 3360, 1993 SCC(CRI) 121, 1993 (1) SCC(SUPP) 392, 1992 (2) JT 342, 1992 (2) UJ (SC) 94, 1992 CRIAPPR(SC) 137, (1992) SC CR R 475, (1993) 1 RECCRIR 450, (1992) 2 SCJ 577, (1992) 2 CURCRIR 17, (1992) 29 ALLCRIC 256, (1992) 2 ALLCRILR 8, (1992) 1 CRIMES 1250

Bench: Kuldip Singh, R.M. Sahai, R.C. Patnaik

ORDER

Kuldip Singh, R.M. Sahai and R.C. Patnaik, JJ.

1. The District Magistrate Bulandshahar, Uttar Pradesh, by an order dated July 23, 1991, directed that Jagdish s/o Kanchan Singh (the detenu) resident of Village Dhamera Kirat, District Bulandshahar be detained under the National Security Act, 1980 (the Act). The order was served upon the detenu while in custody in connection with two criminal cases registered against him. The grounds of detention served upon the detenu also stated as under:

You are hereby informed in accordance with Section 8 of the above Act that you have the right to file a representation to the State Government against the order under which you have been detained. If you want to send any such representation then that should be submitted through the Superintendent, of Prisons, Bulandshahar while addressing it to the Home Secretary to the State Government....You are also informed that if you want to submit any Representation then you may do so before the Central Government against such order under which you have been detained. And if you submit to any such representation then you may submit the representation through the Superintendent of Prisons Bulandshahar while addressing to the Home Ministry (Inter Security Department) Government of India, New Delhi.

2. The detenu submitted the representation against his detention through the jail authorities on August 3, 1991. The original records produced by the State Government show that the representation was addressed "To" "The Home Secretary" without indicating whether to the State Government or the Central Government.

3. The representation was rejected by the State Government on August 9, 1991. This petition under Article 32 of the Constitution of India has been filed through the brother of the detenu challenging the order of detention. It is averred in the petition that the detenu submitted nine copies of the representation to the jail authorities.

4. The District Magistrate, Bulandshahar, in his counter, states as under:

That para 4 of the Writ Petition is admitted to the extent that the copies of the representation were received through the office of the Superintendent District Jail Bulandshahar. Out of these one copy was retained in my office six copies were forwarded to the Government of U.P. and one copy was communicated to the Advisory Board under the National Security Act. The deponent has specifically inquired from the office of the Superintendent District Jail Bulandshahar and upon information received from the said office, it is respectfully submitted that the detenu has not made any representation to the Central Government.
Mr. R.K. Jain, Learned Senior Advocate assisted by Mr. Udai Lalit has contended that even though, no representation was sent by the detenu to the Central Government, the State Government was under an obligation to send a copy of the representation received by it to the Central Government. The argument is based on the interpretation of Section 3(5) read with Section 14 of the Act. Since the Central Government has the power, under Section 14 of the Act, to revoke the detention at any time, it is contended that the State Government is bound to send all relevant material received by it, from time to time, to the Central Government. It is not necessary for us to go into the question raised by the learned Counsel. We are inclined to allow this petition on the facts of this case.

5. The District Magistrate along with the grounds of detention specifically informed the detenu that he has a right to make representation to the State Government and also to the Central Government. The representation sent by the detenu was neither addressed to the State Government nor to the Central Government. He only mentioned "Home Secretary" as the addressee without further indicating whether he meant Home Secretary to the State Government or the Central Government. It is not disputed that the detenu gave nine copies of the representation to the Superintendent Jail for onward submission to the authorities. We are of the view that the Superintendent Jail, in the circumstances of this case, was under an obligation to send one coy of the representation to the Central Government. The Superintendent Jail sent the representation only to the State Government and not to the Central Government. When the detenu gave sufficient number of copies of his representation and left it to the Jail authorities to forward the same to the authorities as specified in the grounds of detention, the Superintendent Jail was legally bound to send one copy to the Central Government. We are, therefore, of the view that the detenu was denied his right to make an effective representation and on that short ground his detention is liable to be quashed.

6. We allow the writ petition and quash the detention order dated July 23, 1991.