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 6, Cited by 20]

Supreme Court of India

Amin Mohammed Qureshi vs Commissioner Of Police, Greater Bombay on 8 February, 1994

Equivalent citations: AIR1994SC1333, 1994CRILJ2095, 1994(1)CRIMES544(SC), JT1994(1)SC484, 1994(1)SCALE421, (1994)2SCC355, AIR 1994 SUPREME COURT 1333, (1994) MAD LJ(CRI) 400, 1994 (2) SCC 355, 1994 CRILR(SC MAH GUJ) 120, (1994) 23 ALL LR 361(2), 1994 CRILR(SC&MP) 120, (1994) 1 CRIMES 544, (1995) 2 BOM CR 22

Author: G.N. Ray

Bench: G.N. Ray

ORDER

1. This Special Leave Petition is filed on behalf of the 40 detenu Amin Mohammed Qureshi who was detained under Section 3(2) of the National Security Act with a view to prevent him from acting in any manner prejudicial to the maintenance of public order. The detention order alongwith the grounds of detention was served on 8.6.93 on which date he was also taken into custody. On 12.7.93 the detenu made representations to the Central Government and the State Government and the same were rejected on 17.8.93 and 25.8.93 respectively. Challenging the detention, a writ petition was filed on 12.7.93 and the same was dismissed by the High Court on 15.9.93. Hence the present petition.

2. In the grounds of detention it is mentioned that the detenu is a weapon-wielding desperado committing crimes such as robbery, extortion, criminal intimidation etc. in the area of Kalina, Santacruz (East) and that he and his associates were said to be moving in the area armed with deadly weapons such as revolver, sword and knife. Several incidents which took place on 2.2.93 and 4.2.93 in which the detenu alongwith his associates entered the liquor shops and threatened the Managers and demanded and tried to extract large sums of money, have been mentioned. It is also mentioned in the grounds that criminal cases were registered and the detenu and his associates threatened the witnesses and also tried to extract money from them. Several other incidents in which the detenu and his associates entered the residential houses and extracted money from the inmates by using force, are also mentioned. Therefore the detaining authority being satisfied that the detenu was acting in a manner prejudicial to the maintenance of public order ordered the detention. It is also mentioned in the detention order that the copies of the documents have been enclosed to the grounds of detention and that he had right to make representations to the Central Government and the State Government against the detention order.

3. Before the High Court it was contended that the incidents mentioned in the grounds, even if accepted to be true, would only effect the maintenance of law and order and that they are not of that magnitude to affect the public order. The High Court rejected this contention. Before us, the same ground is urged. We are satisfied that a perusal of the incidents would show that the detenu is of a desparate character and has been indulging regularly in committing crimes of serious nature disrupting maintenance of public order. The only other ground urged is that the detaining authority has not specifically mentioned in the grounds that the detenu had also a right to make a representation to it also besides making such representations to the Central Government and the State Government and therefore the earliest reasonable opportunity of making a representation as provided under Article 22(5) of the Constitution has been denied. This submission is made relying on some of the observations made by this Court in Amir Shad Khan and Anr. v. L. Hmingliana and Ors. (1991) 4 SC 39. That was a case which arose under COFEPOSA Act where there is no specific provision regarding the approval of the detention order by the State Government within 12 days. This aspect we have dealt with elaborately in our recent judgment in Writ Petition (Crl.) No. 364/93 etc. - Veeramani v. State of Tamilnadu decided on 4.2.94 wherein we held that unlike the provisions of COFEPOSA Act, there is a provision in the National Security Act to the effect that the detention order will cease to remain in force for more than 12 days if in the meantime it is not approved by the State Government and therefore the authorities to whom the representation could be made would be the Central Government and the State Government, as the case may be, and not the detaining authority.' Therefore the detaining authority is not under an obligation to tell the detenu that he can make a representation to it also. Thus we see no merits in this Special, Leave Petition It is accordingly dismissed.