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 42, Cited by 0]

Allahabad High Court

Jagmendra Singh Yadav vs State Of Up And 2 Others on 20 January, 2025

Author: Rajeev Misra

Bench: Rajeev Misra





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:13324
 
Reserved on: 11.12.2024
 
Delivered on: 20.01.2025
 
Court No. - 71
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 22136 of 2024
 

 
Petitioner :- Jagmendra Singh Yadav
 
Respondent :- State Of Up And 2 Others
 
Counsel for Petitioner :- Jaysingh Yadav
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Rajeev Misra,J.
 

1. Heard Mr. Jaysingh Yadav, the learned counsel for petitioner and the learned A.G.A. representing State respondents 1 to 3.

2. Perused the record.

3. Petitioner-Jagmendra Singh Yadav has approached this Court by means of present writ petition under Article 226 of the Constitution of India challenging the order dated 23.09.2024 passed by respondent 3- Additional District Magistrate, Chandauli in Case No. 313 of 2022 (State Vs. Jagmendra Singh Yadav), under Section 3(1) of the U.P. Control of Goondas Act, 1970 (Annexure-2 to the writ petition), whereby petitioner has been exterminated from the territorial limits of District-Chandauli for a period of six months as well as the order dated 20.11.2024 passed by respondent 2-Commissioner, Varanasi Division, Varanasi in Appeal No. 2810 of 2024 (Jagmendra Singh Yadav Vs. State of U.P.), under Section 6 of the U.P. Control of Goondas Act, 1970, whereby aforementioned appeal filed by petitioner against order dated 23.09.2024 has been dismissed.

4. Learned counsel for the parties agreed that present writ petition be decided finally at the admission stage. Learned A.G.A. has also submitted that he does not wish to file any counter affidavit to the writ petition.

5. In view of above and as provided under the Rules of Court, this writ petition is being disposed of finally at the admission stage, itself without calling for a counter affidavit.

6. Record shows that a challan report was submitted by the Incharge Inspector, Police Station-Dheena, District-Chandauli, wherein it was opined by the Incharge Inspector that action under Sections 2/3 of U.P. Control of Goondas Act, 1970 be taken against petitioner. Upon receipt of aforesaid report, the Superintendent of Police, Chandauli forwarded the same to the District Magistrate, Chandauli, vide his letter dated 12.02.2022 annexing along with the same aforementioned report and the approved Goonda Chart of the petitioner.

7. In response to aforesaid challan report as well as the letter dated 12.02.2022 and the material accompanying aforesaid report/letter, respondent 3-Additional District Magistrate, Chandauli decided to initiate proceedings under the U.P. Control of Goondas Act, 1970 against petitioner. As such, Case No. 313 of 2022 (State Vs. Jagmendra Singh Yadav), under Section 3(1) of the U.P. Control of Goondas Act, 1970 came to be registered against petitioner.

8. In the light of above, a show cause notice dated 02.07.2022 was issued by respondent 3- Additional District Magistrate, Chandauli to the petitioner asking him to show cause as to why an order of externment be not passed against him. The basis of show cause notice was the criminal antecedents of the petitioner which are as follows:-

(i). Case Crime No. 16 of 2020, under Sections 504, 188, 269, 270, 271 IPC, Police Station-Dheena, District-Chandauli,
(ii). Case Crime No. 92 of 2020, under Sections 186, 188, 269, 270, 271, IPC and Sections 3/54 Pandemic Act and Sections 174, 147, 145 of Indian Railway Act, Police Station-Dheena, District-Chandauli,
(iii). Case Crime No. 38 of 2016, under Sections 323, 504, 506 IPC, Police Station-Dheena, District-Chandauli,
(iv). Case Crime No. 106 of 2008, under Sections 109, 114, 147, 149, 332, 352 IPC and Section 7 of CLA Act and Section 174 of Indian Railways Act, Police Station-Dheena, District-Chandauli,
(v). Case Crime No. 236 of 2009, under Sections 3(1) of U.P. Control of Goondas Act, Police Station-Dheena, District-Chandauli,,
(vi). Beet Information Report No. 22 dated 04.02.2022, Apart from above, respondent 3-Additional District Magistrate, Chandauli referred to the report submitted by the Incharge Inspector, Police Station-Dheena, District-Chandauli, wherein it was stated that petitioner is a vicious criminal, petitioner has committed offence, under Chapters 16, 17 and 22 of IPC, there is anxiety and terror in the public at large on account of conduct of petitioner, no person of the public is ready to lodge a complaint against petitioner or to give evidence against petitioner, therefore, it is not conducive for the society to allow the petitioner to remain free.

9. In response to the said show cause notice dated 02.07.2022, petitioner appeared before respondent-3 Additional District Magistrate, Chandauli and submitted his reply/objection dated 26.08.2022 to the show cause notice disputing the contents of the same. It was thus prayed by the petitioner that the show cause notice issued against him be withdrawn/cancelled.

10. Respondent 3-Additional District Magistrate, Chandauli, thereafter, examined the reply submitted by petitioner and evaluated the same in the light of material disclosed in the report of Incharge Inspector, Police Station-Dheena, District-Chandauli as well as the material appended along with the letter of Superintendent of Police, Chandauli. After having undertaken the aforesaid exercise, respondent-3 came to the conclusion that presence of petitioner within the territorial limits of District-Chandauli is not conducive for the society itself. He, accordingly, passed an order dated 23.09.2024, under Section 3(1) of the U.P. Control of Goondas Act, 1970, whereby petitioner was exterminated for a period of six months from the territorial limits of District-Chandauli.

11. Perusal of order dated 23.09.2024 passed by respondent-3 will go to show that respondent-3 has firstly narrated the reply submitted by petitioner to the show cause notice, the objections raised by State counsel to the reply submitted by petitioner and has thereafter, referred to the criminal antecedents of petitioner and the adverse facts stated against petitioner in the report of Incharge Inspector, Police Station-Dheena, District-Chandauli. It is only on the basis of above that respondent-3 has recorded an abrupt conclusion that an order under Section-3 of the U.P. Control of Goondas Act, 1970 is warranted against petitioner.

12. It is thus apparent that no finding has been returned by respondent-3 in the light of provisions contained in Section-2(b) of the U.P. Control of Goondas Act, 1970. As such, respondent-3 has exterminated the petitioner from the territorial limits of District-Chandauli without even recording a prima-facie finding that petitioner is a habitual offender.

13. Against order dated 23.09.2024, passed by respondent-3, petitioner preferred an appeal before the Appellate Authority i.e. respondent-2 Commissioner, Varanasi Division, Varanasi in terms of Section 6 of the Uttar Pradesh Control of Goondas Act, 1970. The same was registered as Appeal No. 2810 of 2024 (Jagmendra Singh Yadav Vs. State of U.P.). The said appeal filed by petitioner was rejected by Appellate Authority i.e. respondent-2 Commissioner, Varanasi Division, Varanasi, vide order dated 20.11.2024.

14. Perusal of same will go to show that Appellate Court, upon appraisal and appreciation of the material on record, came to the conclusion that petitioner is a vicious criminal, which fact is also established as per report of the Incharge Inspector, Police Station-Dheena, District-Chandauli and the presence of the petitioner within the territorial limits of District-Chandauli is not conducive for the society, therefore, none of the grounds raised and pressed in support of the appeal filed by petitioner found favour with the appellate authority.

15. Thus feeling aggrieved by the above orders dated 23.09.2024 and 20.11.2024 passed by respondents 3 and 2 respectively, petitioner has now approached this Court by means of present writ petition under Article 226 of the Constitution of India.

16. Mr. Jaysingh Yadav, the learned counsel for petitioner would submit that respondent-3-Additional District Magistrate, Chandauli has passed the order impugned dated 23.09.2024 without recording his subjective satisfaction in the matter. He then referred to the above order and with reference to the same, contended that respondent-3 has not recorded any reason in the impugned order dated 23.09.2024 necessitating an order under Section 3(3) of the U.P. Control of Goondas Act, 1970 against petitioner. He thus urged that respondent-3 has simply recorded a bald conclusion. As such, the order impugned dated 23.09.2024 is not only illegal and arbitrary but also without jurisdiction. Respondent-3 has simply narrated the contents of the show cause notice, the reply submitted by petitioner to the show cause notice and the objections raised by the State counsel to the reply submitted by petitioner. On the basis of above, respondent-3 has drawn an abrupt conclusion that an order under Section 3(3) of the U.P. Control of Goondas Act, 1970 is required to be passed against petitioner. Since no reasons have been assigned in the order impugned, therefore, there is nothing in the order to show that respondent-3 has applied his mind to the material on record and thereafter arrive at a derivative conclusion that an order under Section 3(3) of the U.P. Control of Goondas Act, 1970 needs to be passed against petitioner in the facts and circumstances of the case. It was thus urged that the order impugned dated 23.09.2024 passed by respondent-3 cannot be sustained either in law or on facts. To buttress his submission, he relied upon paragraph 8 of the judgement of Supreme Court in M. P. Singh Gill Vs. Chief Election Commissioner, AIR 1978 SC 851, which reads as under:-

"The second equally relevant matter is that when a statutory functionary makes an order based on certain grounds, its validity must be judged by the reasons so mentioned and cannot be supplemented by fresh reasons in the shape of affidavit or otherwise. Otherwise, an order bad in the beginning may, by the time it comes to court on account of a challenge, get validated by additional grounds later brought ,out. We may here draw attention to the observations of Bose J. in Gordhandas Bhanji (1) "Public orders, publicly made, in exercise of a statutory authority cannot be construed in the light of explanations subsequently given by the officer making the order of what he meant, or of what was in his mind, or what he intended to, do. Public orders made by public authorities are meant to have public effect and are intended to effect the actings and conduct of those to whom they are addressed and must be construed objectively with reference to the language used in the order itself."

Orders are not like old wine becoming better as they grow older:"

17. According to the learned counsel for petitioner, all the criminal cases registered against petitioner are of the years 2008, 2009, 2016 and 2020. As such, they are more than 4 years old. The show cause notice was issued to the petitioner on 02.07.2022. However, after 2020 and upto 02.07.2022, no criminal case was registered against petitioner. On the above premise, it was submitted that petitioner cannot be classified as a Goonda within the meaning of term Goonda as defined in Section 2 (b) of the U.P. Control of Goondas Act, 1970 as petitioner is not a habitual offender. For ready reference, Section 2 (b) of the U.P. Control of Goondas Act, 1970 is reproduced herein-below:

"2. Definitions.- In this Act, unless the context otherwise requires -
(b) "Goonda" means a person who -
(i) either by himself or as a member or leader of a gang, habitually commits, or attempts to commit, or abets the commission of an offences punishable under section 153 or section 153-B or section 294 of the Indian Penal Code or Chapter XV, Chapter XVI, Chapter XVII or Chapter XXII of the said Code ; or
(ii) has been convicted for an offence punishable under the Suppersession of Immoral Traffic in Women and Girls Act, 1956 ; or
(iii) has been convicted not less than thrice for an offence punishable under the U. P. Excise Act, 1910 or the Public Gambling Act, 1867 or section 25, section 27 or section 29 of the Arms Act, 1959 ; or
(iv) is generally reputed to be a person who is desperate and dangerous to the community ; or
(v) has been habitually passing indecent remarks or teasing women or girls ; or
(vi) is a tout ;

Explanation - 'Tout' means a person who -

(a) accepts or obtains, or agrees to accept or attempts to obtain from any person for himself or for any other person, any gratification whatever as a motive or reward for inducing, by corrupt or illegal means any public servant or member of Government, Parliament or of State Legislature, to do or forbear to do anything or to show favour or disfavor to any person or to render or attempt to render any service or disservice to any person, with the Central or State Government, Parliament or State Legislature, any local authority, corporation, Government Company or public servant ; or
(b) procures, in consideration of any remuneration moving from any legal practitioner interested in any legal business, or proposes to any legal practitioner or to any person interested in legal business to procure, in consideration of any remuneration moving from either of them, the employment of legal practitioner in such business ; or
(c) for the purposes mentioned in explanation (a) or (b), frequents the precincts of civil, criminal or revenue courts, revenue or other offices, residential colonies or residences or vicinity of the aforesaid or railway or bus stations, landing stages, lodging places or other places of public resort ; or
(vii) is a house grabber.

Explanation - 'House-grabber' means a person who takes or attempts to take or aids or abets in taking unauthorized possession or having lawfully entered unlawfully remains in possession, of a building including land, garden, garages or out-houses appurtenant to a building.

[(viii) is involved in offences punishable under the Regulation of Money Landing Act, 1976 ;

(ix) is involved in offences punishable under the Unlawful Activities (Prevention) Act, 1966 and the Indian Forest Act, 1927 ;

(x) is involved in illegally transporting and/or smuggling of cattle and indulging in acts in contravention of the provisions in the Prevention of Cow Slaughter Act, 1955 and the Prevention of Cruelty to Animals Act, 1960 ;

(xi) is involved in human trafficking for purposes of commercial exploitation, forced labour, bonded labour, child labour, sexual exploitation, organ removing and trafficking, beggary and the like activities."

18. On the above edifice, the learned counsel for petitioner urged that respondent-3-Additional District Magistrate, Chandauli has adopted a hyper technical approach in passing the impugned order dated 23.09.2024. Respondent-3 has completely ignored the fact that petitioner is not in the habit of committing repeated offence. Furthermore, no criminal case was registered against petitioner after 02.07.2022. He, therefore, concluded by submitting that simply on the basis of criminal cases registered against petitioner upto the year 2020 as detailed above, petitioner cannot be classified as a goonda within the provisions of the U.P. Control of Goondas Act, 1970. To lend legal support to his above submission, the learned counsel for petitioner has referred to paragraphs 10, 11 and 12 of the judgement rendered by a learned Single Judge of this Court in Criminal Misc. Writ Petition No. 12979 of 2024 (Wahid @ Abdul Wahid Vs. State of U.P. and 3 others) decided on 02.09.2024. For ready reference, the same are reproduced herein below:-

"10. A perusal of the notice dated 30.3.2024 reveals that it is consisted of three criminal cases lodged against the petitioner and that was the cause of passing the order under Section 3(3) of the Act for his externment from the boundaries of district Ghaziabad. It further reveals from the perusal of the said show cause notice that it does mention general nature of material allegations which makes the said notice bad in law in view of the law laid down in Bhim Sen Tyagi vs. State of U.P., 1999 (39) ACC 321, Shiv Prakash Dubey @ Kattu vs. State of U.P. and another, 2007(2) AcrJ 506 and Rajkumar Dubey vs. State of U.P. and others, 2009(1) AcrJ 314.
11. The Court takes notice of this fact that three criminal cases and one beat information are assigned to the present petitioner, which are described in paragraph 2 of this judgment. Though any criminal activity of a person may be taken as a challenge to the law and order and a crime against society, but however, the criminal cases assigned to the petitioner are somehow of a personal nature and category and moreover it is also notable that out of the three criminal cases two cases are said to be committed in the year 2016 and thereafter in a span of about seven years no criminal activity on the part of the petitioner was disclosed in the impugned order and this situation raises a genuine question that if for a period of about seven years the petitioner never indulged in any criminal activity and the next criminal case was assigned to him in the year 2023, how the Additional Police Commissioner, Commissionerate, Ghaziabad was satisfied that the petitioner falls within the category of 'goonda', as defined in Section 2(b) of the Act. In the circumstances of this case, it appears that a very hyper technical approach has been adopted by the Additional Police Commissioner, Commissionerate, Ghaziabad while passing the impugned order dated 10.4.2024.
12. In Shankar Ji Shukla vs. Ayukt, Allahabad Mandal, Allahabad and others, 2005(52) ACC 638 it has been held that a person cannot be held to be 'goonda' only on the basis of one or two acts, he can be held to be goonda only when he is in habit of committing repeated offence. The same view has been expressed in Lalani Pandey @ Vijay Shanker Pandey vs. State of U.P. and others, 2011 (1) ACrJ 207."

19. At this juncture, the learned counsel for petitioner invited the attention of Court to the order dated 11.10.2023 passed in Criminal Misc. Writ Petition No. 15542 of 2023 (Nazim Vs. State of U.P.). Since the order is a short one, therefore, the same is reproduced in it's entirety:-

"1. Heard Shri Saumitra Dwivedi, learned counsel for the petitioner, Shri G.P. Singh, learned A.G.A. for the State-respondents, and perused the record.
2. The present writ petition has been preferred with the prayer to quash the impugned Notice under section 3(10 of the U.P Control of Goondas Act, registered as Case No.401 of 2023 dated 31.7.2023 issued by Additional Commissioner of Police, Kotwali Ghaziabad, District Ghaziabad Commissionerate.
3. Submission of the learned counsel for the petitioner is that the impugned notice is bad in law. It does not contain the general nature of material allegations and on the identical circumstances co-ordinate Bench of this Court has already allowed Criminal Misc. Writ Petition No. 2895 of 2023 (Idu Ali vs. State of U.P. and another) vide order dated 20.02.2023 by setting aside the impugned notice and setting the District Magistrate at liberty to issue fresh notice in accordance with law. The said order is quoted as under:
"Heard learned counsel for the petitioner and learned AGA.
The instant writ petition has been filed with a prayer to quash the impugned notice dated 11.01.2023 issued by respondent no.2 (District Magistrate, Firozabad), under Section 3 of the U.P. Control of Goondas Act.
The basic contention of the learned counsel for the petitioner is that the said notice is bad in law as it does not contain the general nature of material allegations.This is particularly so, for the reason that if the notice dated 11.01.2023, issued under Section 3 of the Act of 1970, does not conform to the mandatory requirements of the Statute, all proceedings, including the order impugned, have to fall.
On the other hand, learned AGA has frankly and fairly accepted that the notice in the present case does not set out the general nature of the material allegations against the petitioner. He fairly submitted that this defect in the notice does not handicap the petitioner in making his representation. He further submitted that it is evident from the notice itself that petitioner would resort to abuse and encourage the people for committing the anti-social activities. Petitioner has criminal history of one case and one beat report and the crime number and sections have also been mentioned in the notice.
Learned counsel for the petitioner drew our attention to two Full Bench decisions in Ramji Pandey Vs. State of U.P. and others; 1981 Cri LJ 1083 and Bhim Sen Tyagi v. State of U.P. through D.M. Mahamaya Nagar, 1999 (2) JIG 192 (All) (FB).
In Ramji Pandey's case (supra), it has specifically been observed in paragraph 7 of the judgment that although the expression "material allegations" has not been defined by that Act, according to the dictionary meanings, the word "material" means "important and essential", "of significance". The word "allegation" means statement or assertion of facts. Thus, the notice under Section 3(1) should contain the essential assertions of facts in relation to the matters set out in clauses (a), (b) and (c) of sub-section (1) of Section 3 of the Act. It needs not refer to any evidence or other particulars or details. The names of witnesses, and persons who may have made the complaint against the person against whom action is proposed to be taken or the time, date and place of the offence committed by the person needs not be mentioned in the notice. There is a distinction between the "general nature of material allegations" and "particulars of allegations". In accordance with the former expression, the notice needs not give any details of the allegations, instead the requirement of law would be satisfied if the notice contains a general statement of facts which need not contain any details or particulars. In Ram Pandey's case, where there were allegations that, (a) the petitioner was a goonda, (b) his movements were causing alarm, danger and harm to the lives and properties of the persons within the circle of P.S.-Sikandarpur and there was reasonable ground for believing that he was engaged in the commission and abetment of offences punishable under Chapters XI, XII and XXII of the Indian Penal Code, and (c) the witnesses were not willing to give evidence against him by reason of apprehension on their part as regards their safety and danger to their persons and personal property. Regarding the aforesaid sub-paragraphs (a), (b) and (c), the material allegations of general nature were that there were various cases pending against the petitioner and the crime numbers and sections of those cases had been given in the notice and it was mentioned therein whether the petitioner had been convicted or acquitted in the cases or they were pending. In spite of mention of the crime numbers and sections and status of those cases, the notice in Ramji Pandey's case (supra) was held not to contain the general nature of material allegations and it was struck down.
In the present case also, nothing more than mention of the crime number and sections is all that we find, instead of the general nature of material allegations. A list of case crimes/first information reports/beat report registered against the petitioner does not satisfy the test of a valid notice under Section 3(1) carrying the "general nature of material allegations". Truly, the notice, on the foundation of which the order impugned has been made, is strictly in the teeth of the law laid down consistently by this Court; particularly, the Full Bench decision in Ramji Pandey (supra) and reiterated in Bhim Sain Tyagi (supra). A notice under Section 3(1) of the kind that is the foundation of proceedings here has been held in Bhim Sain Tyagi (supra) and in earlier decisions also, to violate the minimum guarantee of the opportunity that the Statute envisages for a person proceeded with/against under the Act of 1970. Thus, in this case, the impugned order, founded as it is, on a notice under Section 3(1) of the Act, stands vitiated by defects that go to the root of the matter.
In above terms, the writ petition is allowed.
The impugned notice dated 11.01.2023 is hereby quashed/set-aside as it is bereft of the general nature of material against the petitioner as is mandatorily required under Section 3(1) of the Act. However, the District Magistrate, Firozabad shall be at liberty to issue a fresh notice in accordance with law.
No order as to costs."

4. Learned A.G.A. could not dispute the same.

5. In such view of the matter, the present petition is allowed in terms of the above quoted judgment.

6. The impugned Notice under section 3(10 of the U.P Control of Goondas Act, registered as Case No.401 of 2023 dated 31.7.2023 issued by Additional Commissioner of Police, Kotwali Ghaziabad, District Ghaziabad Commissionerate, is hereby quashed. However, the authority concerned shall be at liberty to issue a fresh notice in accordance with law."

With reference to above, the learned counsel for petitioner submits that the observations made by Court in aforementioned judgment/order are squarely attracted in the present case as the show cause notice issued to petitioner does not fulfill the requirement of law. Simply by mentioning the criminal antecedents of petitioner in the show cause notice, petitioner cannot be presumed to be a Goonda. Once the show cause notice issued to petitioner, is the basis of proceedings initiated against petitioner and that notice is itself not in accordance with law, no consequential action could be taken against petitioner on the basis of above.

20. It was lastly contended by the learned counsel for petitioner that the appellate authority i.e. respondent-2, Commissioner, Varanasi Division, Varanasi has dismissed the appeal filed by petitioner by passing an order of affirmance. No attempt was made by the appellate authority to examine and evaluate the grounds raised and pressed on behalf of petitioner in support of the appeal preferred by petitioner before him. The appellate authority has not made any endeavour to consider as to whether in the given set of facts and circumstances, the case of petitioner falls within the ambit and scope of Section 2 (b) of the U.P. Control of Goondas Act, 1970 or not. It was therefore urged by the learned counsel for petitioner that the appellate authority has failed to duly exercise the jurisdiction vested in him. The appellate authority has thus not exercised it's jurisdiction diligently but in a casual and caviler fashion. Consequently, the order of the appellate authority being unsustainable in law and fact, is also liable to be quashed by this Court.

21. Per contra, the learned A.GA. representing State-respondents-1 to 3 vehemently opposed the present writ petition. According to the learned A.G.A., both the orders impugned in present writ petition passed by respondents-3 and 2 (Annexures 2 and 1 to the writ petition respectively) are perfectly just and legal, therefore, the same are not liable to be interfered with by this Court.

22. According to the learned A.G.A., proceedings under the U.P. Control of Goondas Act, 1970 were initiated against petitioner on the grounds that petitioner has criminal history of five criminal cases as well as a Beet report dated 04.02.2022. As such, it cannot be said that petitioner is a man of clean antecedents.

23. It was then contended by the learned A.G.A. that admittedly petitioner is not a man of clean antecedents as he has criminal history to his credit. On account of conduct of petitioner, there is eminent despair and anxiety with the members of public at large. Petitioner is a vicious criminal, he has committed offences punishable under Chapters 16, 17 and 22 of IPC, no person of the public is ready to lodge a complaint against petitioner or give evidence against him. It is on account of above that respondent-3- Additional District Magistrate, Chandauli derived his subjective satisfaction that the presence of petitioner within the territorial limits of District-Chandauli is not conducive for the society at large.

24. On the above premise, the learned A.G.A. contended that since an order under Section 3 (3) of the U.P. Control of Goondas Act, 1970 is preventive in nature, therefore, no illegality can be attached to the orders impugned in present writ petition. The orders impugned do not suffer either from jurisdictional error nor the same are the outcome of exercise of jurisdiction by both the authorities below in such a manner so as to vitiate the same and warranting interference by this Court. He thus concluded by submitting that present writ petition is liable to be dismissed.

25. Having heard the learned counsel for petitioner, the learned A.G.A. for State-respondents 1 to 3 and upon perusal of record, this Court finds that it is an undisputed fact that petitioner is a man of criminal antecedents inasmuch as there are five criminal cases registered against him. However, the criminal cases were registered against petitioner in the years 2008, 2009, 2016 and 2020 respectively. The show cause notice under Section 3 (3) of the U.P. Control of Goondas Act, 1970 was issued against petitioner on 02.07.2022. In view of above, it cannot be conclusively concluded that petitioner is a habitual offendor and therefore, liable to be classified as a Goonda within the meaning of Section 2 (b) of the U.P. Control of Goondas Act, 1970. Respondent-3, Additional District Magistrate, Chandauli, ignoring the above and without recording any reason necessitating an order of externment against petitioner in terms of Section 3 (3) of the U.P. Control of Goondas Act, 1970 passed the impugned order dated 23.09.2024. In view of the law laid down by the Apex Court in M.P. Singh Gill (supra), the veracity of an order is to be judged in the light of reasons recorded in the order itself. Since respondent-3 while passing the order dated 23.09.2024 has not recorded any reason but simply a bald conclusion, therefore, the order dated 23.09.2024 is devoid of any reason and hence, unsustainable in law and fact. Respondent-3 has adopted a hyper technical approach in passing the impugned order dated 23.09.2024. The appellate authority has simply concurred with the view expressed by respondent-3 by passing an order of affirmance. The order impugned dated 20.11.2024 passed by the appellate authority i.e. respondent-2, Commissioner, Varanasi Division, Varanasi does not reflect that an attempt was made by the appellate authority i.e. respondent-2, to examine and evaluate the grounds raised and pressed by petitioner in support of the appeal filed by him before the appellate authority. The appellate authority has simply mentioned the facts of the case, the grounds raised on behalf of petitioner in support of appeal and on basis thereof has drawn an abrupt conclusion that since petitioner is a man of criminal antecedents, no illegality can be attached to the order dated 23.09.2024 passed by respondent-3-Additional District Magistrate, Chandauli in exercise of jurisdiction under Section 3 (3) of the U.P. Control of Goondas Act, 1970. As such no reason has been assigned by the appellate authority regarding the legality of order dated 23.09.2024. The appellate authority has miserably failed to examine the appeal filed by petitioner in the light of provisions contained in Section 2 (b) of the U.P. Control of Goondas Act, 1970 and further whether the show cause notice issued to the petitioner is in confirmity with the provisions of Act and the law laid down by the Full Bench of this Court as mentioned above. Though on behalf of the State, various adverse facts were pleaded against petitioner but this Court finds that no attempt was made on behalf of State to evidence the said facts by leading cogent and reliable evidence. There is no recital regarding the same in the orders impugned either.

26. In view of the discussion made above, the inescapable conclusion is that both the authorities, ie. respondent-3-Additional District Magistrate, Chandauli and respondent-2, Commissioner, Varanasi Division, Varanasi have failed to exercise their jurisdiction diligently. Petitioner has been exterminated from the territorial limits of District-Chandauli in exercise of jurisdiction by respondents 3 and 2 not diligently but in a casual and cavalier fashion inasmuch as no attempt was made by respondents 3 and 2 to examine the case of the petitioner in the light of the provisions contained in Section 2 (b) of the U.P. Control of Goondas Act, 1970 nor any reason has been recorded by the respondent-3 in support of the conclusion drawn that an action under Section 3 (3) of the U.P. Control of Goondas Act, 1970 is warranted against petitioner in the facts and circumstances of the case nor the appellate authority has dealt with the grounds raised and pressed in support of the appeal filed by petititoner with reference to the record as well as Section 2(b) of the U.P. Control of Goondas Act, 1970 and without recording a satisfaction as to whether, the show cause notice issued to petitioner is itself in confirmity with law or not.

27. As a result, the present writ petition succeeds and is liable to be allowed.

28. It is, accordingly, allowed.

29. The order impugned dated 23.09.2024 passed by respondent-3- Additional District Magistrate, Chandauli in Case No. 313 of 2022 (State Vs. Jagmendra Singh Yadav), under Section 3(1) of U.P. Control of Goondas Act, 1970 and the order dated 20.11.2024 passed by respondent-2, Commissioner, Varanasi Division, Varanasi ppeal No. 2810 of 2024 (Jagmendra Singh Yadav Vs. State of U.P.), under Section 6 of U.P. Control of Goondas Act, 1970 (Annexures-2 and 1 to the writ petition respectively) are hereby quashed.

30. In the facts and circumstances of the case, the cost is made easy.

Order Date :- 20.01.2025/Vinay