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 11, Cited by 16]

Supreme Court of India

Johney D' Couto vs State Of Tamil Nadu on 4 November, 1987

Equivalent citations: 1988 AIR 109, 1988 SCR (1) 787, AIR 1988 SUPREME COURT 109, 1988 (1) SCC 116, 1987 (13) REPORTS 699, 1987 (13) IJR (SC) 699, 1988 CURCRIJ 11, 1987 (5) JT 248, (1988) SC CR R 310, (1988) ALLCRIC 207, (1987) 32 ELT 225, (1987) 14 ECC 234, (1987) 13 ECR 936, (1988) 1 RECCRIR 22, (1987) 3 SCJ 616, (1988) 63 COMCAS 781, (1987) 3 CRIMES 894

Author: Misra Rangnath

Bench: Misra Rangnath

           PETITIONER:
JOHNEY D' COUTO

	Vs.

RESPONDENT:
STATE OF TAMIL NADU

DATE OF JUDGMENT04/11/1987

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
RANGNATHAN, S.

CITATION:
 1988 AIR  109		  1988 SCR  (1) 787
 1988 SCC  (1) 116	  JT 1987 (4)	248
 1987 SCALE  (2)943
 CITATOR INFO :
 APL	    1989 SC 389	 (9)
 R	    1991 SC 979	 (7)


ACT:
     Conservation of  Foreign  Exchange	 and  Prevention  of
Smuggling   Activities	  Act,	 1974:	  s.   8(e)-Detenu's
representation-Consideration  of  by  Advisory	Board-Detenu
whether entitled to the assistance of a friend.



HEADNOTE:
%
     The detenu, a clearing and forwarding agent aged around
26 or  27 years,  was  detained	 under	s.  3(1)(i)  of	 the
COFEPOSA Act. On the day the representation was heard by the
Advisory Board the detaining authority was being assisted by
a Deputy Collector and a Superintendent of Central Excise. A
specific request of the detenu to permit a retired Assistant
Collector of  Central Excise  to assist	 him as a friend was
turned down  on the  ground that  he was not a friend of the
detenu, though	the person was inclined to assist the detenu
because of  his professional experience. The detention order
was confirmed on the recommendation of the Advisory Board.
     In the writ petition under Art. 226 of the Constitution
challenging the	 order of detention it was contended for the
detenu that  he had  sought the	 assistance of	the  retired
officer because	 the case  before the Board involved certain
facets which required acquaintance with the legal provisions
and the	 procedure  and	 practice  adopted  by	the  Customs
authorities, with  which he  was not  well versed.  The writ
petition having	 been dismissed,  the father  of the  detenu
filed special leave to appeal to this Court.
     Allowing the appeal,
^
     HELD: 1.1	The detenu was entitled to the assistance of
a friend. The refusal of the Advisory Board to permit him to
be assisted by the retired officer was bad and his continued
detention became vitiated. [793E-F]
     1.2 The  detenu was  not very  much acquainted with the
legal provisions  and the  procedure and practice adopted by
the customs  authorities. If  the retired  officer had	been
permitted to assist him,
788
his case  would have  been better placed before the Advisory
Board. A  Moreover, when  the detaining	 authority  had	 the
assistance of  the Deputy  Collector and a Superintendent of
Central Excise,	 who play  the role  of legal  advisers, the
Board had  no justification  to refuse the assistance sought
for by	the detenu.  There was,	 therefore, denial of a fair
hearing before the Advisory Board. [792G-H]
     Nand Lal  Bajaj v.	 State of  Punjab, [1982] 1 SCR 718;
Smt. Kavita  v. State  of Maharashtra, [ 1982] 1 SCR 138 and
A.K. Roy  etc. v.  Union of  India & Anr., [1982] 2 SCR 272,
applied.
     2.1 The  term 'friend'  used in  the judgments  of this
Court was more in the sense of 'an ally in a fight or cause,
or a  supporter', than	meaning	 'a  person  known  well  to
another and  regarded with liking, affection and loyalty'. A
person not  being a  friend in	the normal  sense  could  be
picked up  by a	 detenu for  rendering assistance before the
Advisory Board	within the  frame of  the law  as settled by
this Court.1793B-C]
     2.2 The advisory Board has, of course, to be careful in
permitting assistance  of a  friend in	order to  ensure due
observance of  the policy  of  law  that  a  detenu  is	 not
entitled to  representation through a lawyer. What cannot be
permitted directly  should not	be allowed  to be done in an
indirect way. [793C-D]
     3. Matters	 relating to preventive detention are strict
proceedings   and   warrant   full   compliance	  with	 the
requirements of law. It is not for this Court to examine and
assess what  prejudice has  been caused	 to  the  detenu  on
account of denial of assistance.[1793D-E]
     4. The order of detention is quashed. The detenu be set
at liberty forthwith.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No.232 of 1987.

From the Judgment and order dated 23.2.1987 of the Madras High Court in W.P. No.6290 of 1986.

K.K. Venugopal, C.S. Vaidyanathan, Probir Chowdhry, S.R. Bhatt and S.R. Setia for the Appellant.

M.M. Abdul Khader and A.V. Rangam for the Respondent.

789

The Judgment of the Court was delivered by RANGANATH MISRA, J. This appeal is by special leave. Appellant challenged his order of detention under section 3(1)(i) of the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 (COFEPOSA for short) by filing a writ petition before the High Court and that application, has been dismissed. As many as six contentions had been advanced before the High Court. Though raised in the writ petition, the point relating to denial of a fair hearing before the Advisory Board has not been noticed by the High Court as a contention on behalf of the appellant, but counsel for the appellant has raised the same point before this Court and since the facts on which the ground is raised are not in dispute we find no objection to entertaining this contention now specifically raised in this appeal.

The hearing of the representation of the appellant by the Advisory Board was fixed for 25th November, 1986. On that day the appellant had specifically requested the Advisory Board to permit one Mr. Sundararajan, a retired Assistant Collector of Central Excise to assist him as a friend. The Board, as appears from the counter affidavit filed in this Court, turned down the request. The counter affidavit states:-

"The Advisory Board has given its finding in rejecting the detenu's request for assistance of a friend, namely, Mr. Sundararajan in paragraphs 2 and 3 of its report sent to the Government. The Advisory Board has stated in paragraph 2 that the detenu filed a petition requesting the assistance of Mr. Sundararajan, a retired Assistant Collector of Customs. The Advisory Board has stated in para- graph 3 that Mr. Sundararajan has appeared before it and had stated that he was formerly employed in the customs department and he would like to assist the detenu. In the same paragraph, the Advisory Board has also stated that it was admitted by Mr. Sunderarajan before the Advisory Board that he is not a friend of the detenu and because of his professional experience he liked to help the detenu. In the same paragraph the Advisory Board has given its findings and reasons for rejecting the request of the detenu on the ground that Mr. Sundararajan not being a friend of the detenu, the Advisory Board did not consider it proper to allow him to represent the case of the detenu." H 790 It is thus clear from the allegations in the special leave petition and the counter affidavit that the appellant had requested the Board to allow him the assistance of a friend at the hearing and for the reasons and in the manner indicated in the counter affidavit the request was turned down.
In paragraph 9 of the special leave petition the appellant had alleged that on 25th November, 1986, the detaining authority was represented by customs officers of the rank of Deputy Collector of Customs and Superintendent. In the counter affidavit filed before this Court there has been no denial of this fact. Learned counsel appearing for the respondent did not dispute the allegation on the basis of the record as also the papers available with him that the department was represented at the hearing before the Advisory Board by a Deputy Collector of Customs. The position, therefore, is that on 25th November, 1986 while the detaining authority was assisted by a Deputy Collector and a Superintendent of Central Excise the detenu was denied the assistance of a retired Assistant Collector of Central Excise. On the recommendation of the Advisory Board, the detention order was confirmed.
The appellant is a clearing and forwarding agent at Madras and is said to be a young man aged around 26 or 27 years. The case before the Board involved certain facets which require acquaintance with the legal provisions and the procedure and practice adopted by the customs authorities. It is the case of the appellant that he was not very much acquainted with them and that is why he had sought the assistance of Sundararajan and even brought him before the Board that day. In the facts of the case we are not in a position to reject the contention that if Sundararajan had been permitted to assist the appellant his case would have been better placed before the Advisory Board.
In the premises indicated above, two aspects have to be examined-( 1) whether the appellant was entitled to the assistance of Sundararajan as a friend; and (2) whether when the detaining authority was assisted by a Deputy Collector and a Superintendent of Central Excise, was the request of the appellant to be assisted by a retired Assistant Collector of Central Excise unjust and should the same had been refused? A two-Judge Bench of this Court in Nand Lal Bajaj v. State of Punjab, [ 1982] 1 SCR 718 was considering the question of legal assistance for the detenu before the Advisory Board. It referred to the decision of this Court in the case of Smt. Kavita v. State of Maharashtra, [1982] 1 SCR 138 where Chinnappa Reddy, J. made the following observation:
791
"It is true that while section 8 (e) disentitles a detenu from claiming as of right to be represented by a lawyer, it does not disentitle him from making a request for the services of a lawyer."

The learned Judge further stated:-

"As often than not adequate legal assistance may be essential for the protection of the Fundamental Right to life and personal liberty guaranteed by Article 21 of the Constitution and the right to be heard given to a detenu by section 8(e), COFEPOSA Act."

It was further observed by Reddy, J. :-

"Therefore, where a detenu makes a request for legal assistance, his request would have to be considered on its own merit in each individual case. In the present case, the Government merely informed the detenu that he had no statutory right to be represented by a lawyer before the Advisory Board. Since it was for the Advisory Board and not for the Government to afford legal assistance to the detenu the latter, when he was produced before the Advisory Board, could have, if he was so minded, made a request to the Advisory Board for permission to be represented by a lawyer."

Sen, J. in Nand Lal's case (supra) observed:

"...... while the detenu was not afforded legal assistance, the detaining authority was allowed to be represented by counsel. It is quite clear upon the terms of sub-section (4) of section 11 of the Act that the detenu had no right to legal assistance in the proceedings before the Advisory Board, but it did not preclude the Board to allow such assistance to detenu, when it allowed the State to be represented by an array of lawyers."

A Constitution Bench of this Court in A.K. Roy etc. v. Union of India & Anr., [1982] 2 SCR 272 dealt with this aspect. Chandrachud, CJ, speaking for the Court stated:

"We must therefore, held, regretfully though, that 792 the detenu has no right to appear through a legal practitioner in the proceedings before the Advisory Board. It is, however, necessary to add an important caveat. The reason behind the provisions contained in Article 22(4)(b) of the Constitution clearly is that a legal practitioner should not be permitted to appear before the Advisory Board for any party. The Constitution does not contemplate that the detaining authority or the Government should have the facility of appearing before the Advisory Board with the aid of a legal practitioner but that the said facility should be denied to the detenu. In any case, that is not what the Constitution says and it would be wholly inappropriate to read and such meaning into the provisions of Article 22. Permitting the detaining authority or the Government to appear before the Advisory Board with the aid of a legal practitioner or a legal adviser would be in breach of Article 14, if a similar facility is denied to the detenu. We must therefore make it clear that if the detaining authority or the Government takes the aid of a legal practitioner or a legal adviser before the Advisory Board the detenu must be allowed the facility of appearing before the Board through a legal practitioner. We are informed that officers of the Government in the concerned departments often appear before the Board and assist it with a view to justifying the detention orders. If that be so, we must clarify that the Boards should not permit the authorities to do indirectly what they cannot do directly; and no one should be enabled to take-shelter behind the excuse that such officers are not "legal practitioners" or legal advisers. Regard must be had to the substance and not to the form since, especially, in matters like the proceedings of Advisory Boards, whosoever assist or advises on facts of law must be deemed to be in the position of a legal adviser. We do hope that Advisory Boards will take care to ensure that the provisions of Article 14 are not violated in any manner in the proceedings before them .. ".

Learned counsel for the respondent does not dispute that what has been stated above is the law applicable to the facts of this case. We have already found that the detaining authority had the assistance of the Deputy Collector of Central Excise and a Superintendent of Central Excise. In the words of Chandrachud, CJ, "they play the role of legal advisers". The Board had no justification to refuse assistance of 793 Sundararajan to the appellant in such circumstances.

The rule in A. K. Roy's case (supra) made it clear that the detenu was entitled to the assistance of a 'friend'. The word 'friend' used there was obviously not intended to carry the meaning of the term in common parlance. One of the meanings of the word 'friend', according to the Collins English Dictionary is "an ally in a fight or cause; supporter". The term 'friend' used in the judgments of this Court was more in this sense than meaning 'a person known well to another and regarded with liking, affection and loyalty.' A person not being a friend in the normal sense could be picked up for rendering assistance within the frame of the law as settled by this Court. The Advisory Board has, of course, to be careful in permitting assistance of a friend in order to ensure due observance of the policy of law that a detenu is not entitled to representation through a lawyer. As has been indicated by this Court, what cannot be permitted directly should not be allowed to be done in an indirect way. Sundararajan, in this view of the matter, was perhaps a friend prepared to assist the detenu before the Advisory Board and the refusal of such assistance to the appellant was not justified. It is not for this Court to examine and assess what prejudice has been caused to the appellant on account of such denial. This Court has reiterated the position that matters relating to preventive detention are strict proceedings and warrant full compliance with the requirements of law.

In view of the position of law and the facts of the case, we must hold that the refusal by the Advisory Board to permit the appellant to be assisted by Sundararajan as a friend was bad and continued detention of the appellant became vitiated. Accordingly, this appeal is allowed and the order of detention is quashed. The appellant is directed to be set at liberty forthwith.

P.S.S.					     Appeal allowed.
794