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 16, Cited by 61]

Supreme Court of India

Ibrahim Bachu Bafan & Anr Etc vs State Of Gujarat & Ors on 12 February, 1985

Equivalent citations: 1985 AIR 697, 1985 SCR (2) 891, AIR 1985 SUPREME COURT 697, 1985 (2) SCC 24, 1985 CRIAPPR(SC) 88, 1985 SCC(CRI) 149, (1985) SC CR R 243, (1985) EASTCRIC 277, (1985) GUJ LH 535, (1985) 2 RECCRIR 29, (1985) ALLCRIC 154, (1985) 1 CRIMES 602, 1985 CHANDLR(CIV&CRI) 145, 1985 (87) BOM LR 264

Author: Misra Rangnath

Bench: Misra Rangnath, Syed Murtaza Fazalali, A. Varadarajan

           PETITIONER:
IBRAHIM BACHU BAFAN & ANR ETC.

	Vs.

RESPONDENT:
STATE OF GUJARAT & ORS.

DATE OF JUDGMENT12/02/1985

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
FAZALALI, SYED MURTAZA
VARADARAJAN, A. (J)

CITATION:
 1985 AIR  697		  1985 SCR  (2) 891
 1985 SCC  (2)	24	  1985 SCALE  (1)257
 CITATOR INFO :
 RF	    1987 SC1472	 (4)
 F	    1989 SC1234	 (11)


ACT:
	  Constitution of India, 1950, Article 226-Detention
order  under   COFE.   POSA   quashed-Whether	amounts	  to
'revocation'-Whether  detaining	  authority  precluded	from
making a fresh order on identical grounds  under s. 11(2) of
the Act
      Conservation  of Foreign	Exchange and  Prevention  of
Smuggling Activities   Act,  1974, ss  11 (1)  and 11(2) and
General Clauses Act , 1897, s. 21.
      Detention	 order-Quashed	by  High  Court	 under	writ
Jurisdiction-Subsequent order  of detention made on the same
grounds	 Whether   valid  and  legal-When  is  an  order  of
detention 'revoked' - Effect of 'declaration' issued under s
9.
      Words & Phrases :
     "Revoke" and "Revocation" - Meaning of-S. 11 COFEPOSA,I
,Act.



HEADNOTE:
      The  petitioners in  the two  separate writ  petitions
were detained  pursuant to orders made under s. 3 (1) of the
Conservation of Foreign Exchange and Prevention of Smuggling
Activities Act	1974. The  detention orders wore assailed in
the High  court. During	 the course  of hearing	 of the writ
petitions the  detention orders	 were revoked  but  the same
day  fresh   orders  of	  detention  were   passed  and	 the
positioners were  again detained.  The positioners  assailed
the second  detention orders in the High Court by fresh writ
petitions. The	High  Court  quashed  the  detention  orders
holding that  they were	 violative of  Article 2215)  of the
Constitution and  directed the	release of  the petitioners.
Fresh detention	 orders were  passed on the same grounds and
the petitioners wore again detained.
      In  the writ petitions to this Court, it was contended
on behalf  of the petitioners that the power conferred under
s. 11(2)  of the  Act was not available to be exorcised whom
there has  been no revocation under s. 11(1) of the Act of a
previous order of detention but has been quashed by the High
Court in exercise of its extraordinary jurisdiction.
892
	 Allowing the Petitions,
^
      HELD:  1. (i)  Where an  order of	 detention under the
Conservation of Foreign Exchange and Prevention of Smuggling
Activities Act,	 1974 is  quashed by  a Court in exercise of
extraordinary Jurisdiction,  the power	of  making  a  fresh
order under  sub-s. (2)	 of s.	I I  is not  available to be
exercised. [898 F]
	 (ii) The pronounced judicial view of this Court was
that repeated  orders of  detention  are  not  to  be  made.
Parliament while  making provision  in s.  11(2) of  the Act
must be	 taken to  have been  aware  of	 such  view  and  in
conferring the	power of  making repeated orders, safeguards
have been  provided under  sub.	 s.  (1)  by  confining	 the
exercise of power to limited situations. [898 E]
      (iii)  Clothing the  prescribed authority	 to exercise
power under  s. 3  even in  a situation	 where the Court has
intervened to  bring about  nullification of  the  order  of
detention would give rise to complicated situations. [898 E]
     In the  instant case,  the orders	of detention made on
August 20  1984 on  the same  grounds on  which the previous
orders had  been made and which had been quashed by the High
Court are  not tenable in law- Once those orders are held to
be invalid,  the declarations  made subsequently  under s. 9
could not be made and would have no effect. [898 F-G]
      2. The law of preventive detention within the ambit of
which  the   Act  is   covered	has  bean  accepted  by	 the
Constitution.  Challenge   to  legislations   of  preventive
detention  as	being  ultra  vires  the  Constitution	has,
therefore, been	 repelled by  this Court  on more  than	 one
occasion. The  inbuilt safeguards  provided by the different
statutes  dealing   with  preventive   detention  have	been
accepted to  be in  keeling with  the rule  of law. There is
judicial consensus  that under the preventive detention law,
before the  Act in  question came  into the  field, reported
orders of  detention could  not	 be  made.  This  Court	 had
clearly indicated  that more  than one order of detention on
the  same   grounds  in	  succession  would  not  be  valid.
Notwithstanding the  aforesaid legal  position, s.  11(2) of
the Act	 authorises making  of another detention order under
B- (3) against the same person. [895 G-H]
      3,  The power conferred under cls. (a) and (b) of sub-
s. (1)	of s.  I  l  is	 in  fact  extension  of  the  power
recognised under s. 21 of the General Clauses Act, the power
is exercisable	by the authority making the order, the named
authorities under  cls. (a)  and (b) of s. 11 (1) of the Act
arc also  entitled to  exercise the power of revocation When
the High  Court exercise  jurisdiction under  Article 226 of
the Constitution it does not make an order of revocation. By
issuing a  high	 prerogative  writ  like  habeas  corpus  or
certioraris it	quashes the  order impugned before it and by
declaring the order to be void and striking down the same it
nullifies the  order. The ultimate effect of cancellation of
an order  by revocation and quashing of the same in exercise
of the	high Prerogative  jurisdiction vested  in  the	High
Court  may be the same but the manner in which the situation
is obtained is Patently
893
different and  while one  process is  covered by s. 11(1) of
the Act,  the other  A is  not known  to the  statute and is
exercised by  an authority  beyond the purview of sub-s. (1)
OF s.  I l  of the  Act. It  is therefore,  clear that	in a
situation where	 the order  of detention has been quashed by
the High  Court, sub-s.	 (2) of	 s. ll is not applicable and
the detaining  authority is  not entitled  to  make  another
order under s. 3 of the Act on the same grounds.
					  [897 G-H; 898 A-C]
      4.  Revoke is  the verb  and revocation  is its  noun.
These words  have no  statutory definition  and,  therefore,
would take  the	 commonsense  meaning  available  for  these
words. The  true meaning  of the  verb revoke  and the	noun
revocation seems  to signify that revocation is a process of
recall of what had been done The word revoke carries with it
the idea  of cancellation by the same power which originally
acted and  not to  setting aside  of an	 original  order  be
higher forum  of power	or jurisdiction	 It  does  not	mean
repudiation. . [897 C; F; G]
      Black's  Law Dictionary,	Wharton's  Law	Lexican	 The
Shorter	 Oxford	 English  Dictionary,  Webster's  Third	 New
International Dictionary and the Corpus Juris Secundum, 1952
Edition, V 1. 77, referred to.



JUDGMENT:

ORIGINAL JURISDICTIOlN: Writ Petition (Crl.) Nos. 1541 & 1542 of 1984.

(Under Article 32 of the Constitution of India) Ram Jethamalani, Miss Kamini Jaiswal and J.B. Patel for the petitioners.

T U. Mehta, Mrs. 'H. Wahi and R.N. Poddar for the respondents.

The Judgment of the Court was delivered by RANGANATH MISRA, J. In each of these application under Article of 32 the Constitution the petitioner therein challenges the order of detention made against him under Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 (COFEPOSA) (referred to as the 'Act' hereinafter). As the facts are more or less the same and common contentions have been advanced, these two applications are being disposed of by a common order.

Petitioner in Writ Petition No. 1541184 was detained with effect from December 28, 1983, pursuant to an order made under Section 3(1) of the Act on December 7, 1983. The detention was assailed before the Gujarat High Court in a writ petition filed OF January 22, 1984. While the said application was being heard, the 894 order of detention was revoked on April 5, 1984, but on the same day another order under s. 3(1) of the Act was made directing his detention and he was detained pursuant to that order with effect from the very day. The second order of detention was challenged by a new writ petition before the High Court. A Division Bench of that Court by order dated August 8, 1984, quashed the same by holding that the order of detention was violative of Article 22(5) of the Constitution and directed the petitioner to be set at liberty. On August 20, 1984, a fresh order was made detaining the petitioner and with effect from the same day the petitioner was detained again On the date of detention the petitioner was served with documents along with the grounds of detention- The writ petition has been filed in this Court challenging that order of detention So far as the petitioner in writ petition No. 1542/84 is concerned, he was detained with effect from January 12, 1984, pursuant to an order under s. 3 of the Act dated January 2, 1984. that order of detention was assailed before the High Court and in course of the hearing of the writ position, the order of detention was revoked on April 5, 1984- On the self-same day another order of detention was passed and the petitioner was detained with effect from that date. On April 5, 1984, the petitioner assailed his detention by filing a second writ petition. On August 8, 1984, the High Court quashed that order of detention on similar grounds as in the connected writ petition. On August 20, 1984, a fresh order of detention was made under which the petitioner has been taken into custody. His writ petition assails that order of detention.

During the tendency of these writ petitions before this Court the Act was amended by Central Act 58/84. The Amending Act received assent of the President on August 30, 1984 but became effective from July 31,1984- Section 9 of the principal Act of 1974 was amended by s. 2 of this Act and the amended provision authorised making of declaration by the Central Government or any officer of the Central Government not below of the rank of Additional Secretary to that Government on the basis of satisfaction that the detenu-"(a) smuggles or is likely to smuggle goods into, out of or through any area highly vulnerable to smuggling; or

(b) abets or is likely to abet the smuggling of goods into, out of or through any area highly vulnerable to smuggling, or (c) engages or is likely to engage in transporting or concealing or keeping smuggled goods in any area highly vulnerable to smuggling-" A declaration as contemplated by the amended provision was made by the Additional 895 Secretary to the Government of India in the Ministry of Finance A (Department of Revenue) in respect of each of the petitioners on September 18, 1984, and this declaration has been placed on record along with an affidavit of the respondents. Under s. 10 of the Act the maximum period of detention is one year where section 9 is not invoked, but where a declaration is made, the maximum period is extended up to two years. When rule was issued an affidavit in opposition has been filed justifying the order of detention and the petitioner has also filed a rejoinder.

Mr. Jethmalani appearing On behalf of the detenu in each of these writ petitions advanced a number of contentions but ultimately pressed one of them which in our opinion entitles each of the petitioners to succeed and the order of his detention to be quashed. That contention is that the power conferred under s. 11(2) of the Act is not available to be exercised where there has been no revocation under s. 11(1) of the Act of a previous order of detention but has been quashed by the High Court in exercise of its extraordinary jurisdiction. In order to have a full comprehension of the point advanced by counsel it is necessary to refer to s. 11 of the Act. Section ll of the Act provides: "(1) Without prejudice to the provisions of s. 21 of the General Clauses Act, 1897, a detention order may at any time be revoked or modified-(a) notwithstanding that the order has been made by an officer of a State Government by that State Government or by the Central Government; (b) notwithstanding that the order. has been made by an officer of the Central Government or by a State Government, by the Central Government; (2) The revocation of a detention order shall not bar the making of another detention order under s. 3 against the same person."

Law of preventive detention within the ambit of which the Act is covered has accepted by our Constitution. Challenge to legislations of preventive detention as being ultra virus the Constitution has, therefore, been repelled by this Court on more than one occasion. The inbuilt safeguards provided by the different statutes dealing with preventive detention have been accepted to be in keeping with the rule of law. There is Judicial consensus that under the preventive detention law, before the Act in question came into the field, repeated orders of detention could not be made. this Court had clearly indicated that more than one order of detention on the same grounds in successions would not be valid. Notwithstanding the aforesaid legal position, s. 11(2) of the Act authorises making of 896 "another detention order under s. 3 against the same person." Counsel for both the parties have agreed that all the three orders of detention made in these cases were on the same grounds. Mr. Mehta for the respondents has fairly conceded that as the law declared by this Court stood and but for the enabling provisions in s. 11(2) of the Act, the impugned orders would not stand a moment's scrutiny.

Mr. Jethmalani does not intend to dispute the vires of sub-s. (2) of s. I l in these writ petitions but has contended that the ambit and scope of sub-s. (2) of s. 11 extends to orders of revocation covered by sub-s. (1). Otherwise stated, in situations not covered by sub-s. (1) an order under sub-s. (2) cannot be made. The heading of s. 11 is "Revocation of Detention Orders'. Sub-s. (1) authorises revocation by two authorities, namely,-(a) if the order has been made by an officer of a State Government, the State Government or the Central Government may revoke the order; and (b) if the order has been made by an officer of the Central Government or by a Stat Government, revocation is permissible by the Central Government. Sub-section (1) of s. 11 indicates that the power conferred under it in the situations envisaged in clauses (a) and (b) is exercisable without prejudice to the provisions of s. 21 of the General Clauses Act. That section provides that a power to issue orders includes a power exercisable in the like manner and subject to the like sanction and conditions if any, to add, to amend vary or rescind such order. Under s. 21 of the General Clauses Act, therefore, the authority making an order of detention would be entitled to revoke that order by rescinding it. We agree with the submission of Mr. Jethmalani that the words "without prejudice to the provisions of s.21 of the General Clauses Act 1897 ' used in s. 11(1) of the Act give expression to the legislative intention that without affecting that right which the authority making the order enjoys under s. 21 of the General Clauses Act, an order of detention is also available to be revoked or modified by authorities named in clauses (a) and

(b) of s. 11(1) of the Act. Power conferred under clauses

(a) and (b) of s. I l(l ) of the Act could not be exercised by the named authorities under s. 21 of the General Clauses Act as these authorities on whom such power has been conferred under the Act are different from those who made the orders. Therefore, conferment of such power was necessary as Parliament rightly found that s. 21 of the General Clauses Act was not adequate to meet the situation. Thus, while not affecting in any manner and expressly preserving the power under s. 21 of the General Clauses Act of the original authority making the order, power to revoke or modify has bean conferred on the named authorities.

897

The rule relating to interpretation of statutes is too well settled A to be disputed that unless a contrary intention is expressly or by necessary implication available, words used in a statute should be given the same meaning. this position is all the more so where the word occurs in two limbs of the same section. We, therefore, agree with the contention advanced by counsel for the petitioners that the word 'revocation' in sub-s (2) has the same meaning and covers the same situations as provided in sub-s. (1) of s. 11 of the Act. This would necessarily mean that the power under sub-s. (2) would be exercisable in cases covered by sub-s. (1).

This leads us to examine the tenability of the submission of Mr. Jethmalani as to the true meaning of the word 'revocation'. 'Revoke' is the verb and 'revocation' is its noun. These words have no statutory definition and, therefore, would take the commonsense meaning available for these words. Black's Law Dictionary gives the meaning of the word 'revoke' to be "the recall of some authority or thing granted or a destroying or making void of some deed that had existence until the act of revocation made it void." Wharton's Law Lexican gives the meaning to be "the undoing of a thing granted or a destroying or making void of some deed that had existence until the act of revocation made it void." The Shorter Oxford English Dictionary gives the meaning of the word 'revocation' to be "the action of recalling; recall of persons; a call or summons to return; the action of rescinding or annulling, withdrawing. The meaning of the word 'revoke' has been given as "to recall, bring back, to restore, to retract, to withdraw, recant, to take back to one-self." The true meaning of the verb 'revoke- and its noun, therefore, seem to signify that revocation is a process of recall of what had been done. According, to the Webster's Third New International Dictionary, the word means-"an act of recalling or calling back, the act by which one having the right annuls Something previously dose According to the Corpus Juris Secudum, 1952 Edition, Vol 77, the word 'revoke' carries with it "the idea of cancellation by the same power which originally acted and not to setting aside of an original order by higher forum Or power or jurisdiction It does not mean repudiation "

The power conferred under clauses (a) and (b) of sub-s.
(1) of s. 11 is in fact extension of the power recognised under s. 21 of the General Clauses Act and while under the General Clauses Act, the power is exercisable by the authority making the order, the named authorities under clauses (a) and(b) of s. 11(1) of the Act are also entitled to exercise the power of revocation. When the High Court 898 exercises jurisdiction under Article 226 of the Constitution it does not make an order of revocation. By issuing a high prerogative writ like habeas corpus or certioraris it quashes the order impugned before it and by declaring the order to be void and striking down the same it nullifies the order. The ultimate effect of cancellation of an order by revocation and quashing of the same in exercise of the high prerogative jurisdiction vested in the High Court may be the same but the manner in which the situation is obtained is patently different and while one process is covered by s.

11(1) of the Act, the other is not known to the statute and is exercised by an authority beyond the purview of sub- section (I ) of s. I l of the Act. It is, therefore, our clear opinion that in a situation where the order of detention has been quashed by the High Court, sub-s. (2) of 11 is non applicable and the detaining authority is not entitled to make another order under s 3 of the Act on the same grounds.

We are of the view that this seems to be the legislative scheme. The pronounced judicial view of this Court was that repeated orders of detention are not to be made. Parliament while making provision in g. 11(2) of the Act, must be taken to have been aware of such view and in conferring the power of making repeated orders, safe. guards have been provided under sub-s. (1) by confining the exercise of power to limited situations. Clothing the prescribed authority to exercise power under s. 3 even in a situation where the Court has intervened to bring about nullification of the order of detention would give rise to complicated situations and keeping the scheme of the section in view we are of the clear opinion that where an order is quashed by a Court in exercise of extraordinary jurisdiction, the power of making a fresh order under sub- section (2) of s. 11 is not available to be exercised.

In view of this conclusion of ours, the orders made on August 20, 1984, on the same grounds on which the previous order of detention had been made and which had been quashed by the High Court are not tenable in law. Once those orders are held to be invalid, the declarations made subsequently under s. 9 of the Act could not be made and would have no effect. Leaving all other questions mooted in the writ petitions and partly argued before us by Mr. Jethmalani open for examination in suitable cases, we allow these writ petitions on the rationale of our conclusion indicated above. The petitioner in each of these cases is directed to be set at liberty forwith.

 A.P. J.				    Petition allowed
899