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 12, Cited by 0]

Kerala High Court

Haseena P.T vs State Of Kerala on 11 September, 2024

Author: Raja Vijayaraghavan

Bench: V Raja Vijayaraghavan

                                                         2024:KER:69236


W.P (Crl.) No. 891 of 2024            :1:


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
            THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
                                            &
                       THE HONOURABLE MR. JUSTICE G.GIRISH
WEDNESDAY, THE 11TH DAY OF SEPTEMBER 2024 / 20TH BHADRA, 1946


                             WP(CRL.) NO. 891 OF 2024

PETITIONER:

                    HASEENA P.T
                    AGED 44 YEARS
                    W/O SHAJI.P.T, PALLIKKATTUTHODI HOUSE,
                    ALANALLUR P.O., KANNAMKUNDU,
                    PALAKKAD DISTRICT,PIN - 678601


                    BY ADVS.
                    P.MOHAMED SABAH
                    LIBIN STANLEY
                    SAIPOOJA
                    SADIK ISMAYIL
                    R.GAYATHRI
                    M.MAHIN HAMZA
                    RAYEES P.
                    ALWIN JOSEPH
                    BENSON AMBROSE
                    AISWARYA K.M.



RESPONDENTS:

        1           STATE OF KERALA
                    REPRESENTED BY THE ADDITIONAL CHIEF SECRETARY
                    TO GOVERNMENT OF KERALA (HOME DEPARTMENT),
                    SECRETARIAT, THIRUVANANTHAPURAM,
                    PIN - 695001
                                                        2024:KER:69236


W.P (Crl.) No. 891 of 2024         :2:




        2           THE DISTRICT MAGISTRATE/DISTRICT COLLECTOR
                    PALAKKAD, KENATHUPARAMBU, PALAKKAD DISTRICT,
                    PIN - 678013

        3           THE DISTRICT POLICE CHIEF
                    PALAKKAD, YAKKARA ROAD, NEAR KSRTC BUS STAND,
                    PALAKKAD DISTRICT,, PIN - 678014

        4           THE SUPERINTENDENT
                    HIGH-SECURITY PRISON, VIYYUR, THRISSUR DISTRICT,
                    PIN - 680010


                    BY ADVS.
                    ADVOCATE GENERAL OFFICE KERALA
                    ADDL.DIRECTOR GENERAL OF PROSECUTION(AG-11)


OTHER PRESENT:

                    SRI K.A. ANAS, PUBLIC PROSECUTOR

THIS WRIT PETITION (CRIMINAL) HAVING COME UP FOR ADMISSION
ON 11.09.2024, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                                       2024:KER:69236


W.P (Crl.) No. 891 of 2024               :3:




                                JUDGMENT

Raja Vijayaraghavan, J.

The above Writ Petition is filed seeking for issuance of a writ of Habeas Corpus and and seeks the following reliefs:

i) Issue a Writ of Habeas Corpus directing the 4th respondent to produce the body of 'Mr. Hashim P.T.' the detenu and release him.
ii) Issue a writ of certiorari and thereby call for the record in connection with Ext.P2 detention order as confirmed by the 1st respondent by Ext.P4 order and set aside the same.

2. The petitioner herein is the mother of Sri. Hashim P.T., ('detenu' for the sake of brevity), who has been ordered to be preventively detained, in terms of Ext.P2 detention order dated 29.05.2024, issued by the 2nd respondent under Section 3(1) of the Kerala Anti-Social Activities (Prevention) Act, 2007 ('KAAP Act').

3. The brief facts leading to this case are as follows:

a) The District Police Chief, Palakkad, the 3rd respondent herein, has furnished a report dated 09.05.2024 before the 2nd respondent 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :4: recommending the initiation of proceedings under the KAAP Act to prevent the detenu from committing further prejudicial anti-social activities, as defined under Section 2(a) of the Act.
b) Based on the above report, the authorized detaining authority, the 2nd respondent, has issued the detention order, wherein, after arriving at the subjective satisfaction based on the materials, came to the conclusion that the detenu falls under the category of a 'known goonda' as defined under Section 2(o)(ii) of the KAAP Act and that he is to be preventively detained with a view to preventing him from committing further prejudicial anti-social activities. The order was executed on 30.05.2024. The order was approved by the Government on 12.06.2024. The matter was then referred to the Advisory Board for securing their opinion. The Advisory Board by order dated 31.07.2024 confirmed the order, after considering the materials.

4. For declaring the detenu as a 'known rowdy', his involvement in two crimes registered under the Narcotic Drugs and Psychotropic Substances Act were taken note of. The details of the cases in which the detenu got involved are as under:

2024:KER:69236 W.P (Crl.) No. 891 of 2024 :5: Police Sl. Crime Station/ Complaint Sections Status of Case No. Number Excise Date Involved Range Sulthan Bathery Cr. No. 06/2023 11.10.2018 22(b) of NDPS Act
1. Excise Pending Range S.C.No. 626 of 2024 Nattukal on the file of the Cr. No. Police 07.03.2024 22(b) of NDPS Act Additional Sessions 2 103/2024 Station Court-III, Palakkad

5. Sri.P.Mohamed Sabah, the learned counsel appearing for the petitioner raised the following contentions:

a) The crimes against the detenu are registered under the Narcotic Drugs and Psychotropic Substances Act. According to the learned counsel, being a drug offender, the detenu could have only been classified as a 'rowdy', and for detaining him as a 'known rowdy', the requirement is that he should have been found on investigation or enquiry, on compliance initiated by persons other than police officers in three separate instances not forming part of the same transaction. In the case on hand, there are only two cases and 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :6: therefore, the objective satisfaction has been wrongly entered into by the detaining authority.
b) Proceedings under Section 107 of the Cr.P.C. have already been initiated against the detenu. In that view of the matter, the detaining authority ought to have considered whether preventive detention of the detenu was necessitated in the facts and circumstances.
c) The confirmation has not been passed within the period stipulated under Section 10 of the Act.
d) While enlarging the detenu on bail in Crime No.103 of 2024 of the Nattukal Police Station, which is reckoned as the last prejudicial act, this Court had imposed stringent conditions. Before passing an order of detention, the authority ought to have taken note of this fact and considered whether the bail conditions imposed by this Court were sufficient to prevent the detenu from continuing to get involved in prejudicial activities.

6. A detailed counter affidavit has been filed by the respondents controverting the contentions.

a) The cases in which the detenu got himself involved fall under the purview of Section 2(i) which defines 'drug offender' and 2(j) which 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :7: defines a 'goonda'. In that view of the matter, the classification of the detenu as a 'known goonda' is in order.
b) Reliance is placed on the observations made by this Court in Thejas v. Inspector General of Police, Kannur Range1 and it is submitted that initiation of proceedings under Section 107 of the Cr.P.C. is not a pre-condition for issuing an order under the KAAP Act. Nothing prevents the authority from initiating proceedings under the KAAP Act despite the invocation of proceedings under Section 107 of the Cr.P.C. as both proceedings operate on different planes.
c) Referring to the detention order dated 30.05.2024, the date of approval, and the confirmation of detention on 31.07.2024, it is submitted that the orders have been passed in strict compliance with the stipulated time.
d) It is submitted that the involvement of the detenu in the trafficking of intermediate quantities of narcotic drugs despite his arrest and grant of bail in the earlier case is an indication that the bail conditions imposed by this Court were not sufficient to dissuade the detenu from getting involved in subsequent crimes. 1

[2015 (3) KLT 1] 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :8:

7. The 1st contention of the learned counsel is that the detenu ought to have been categorized as a 'known rowdy' instead of a 'known goonda'. The definition of 'goonda' shows that to become a 'goonda', the person concerned must be a person who indulges in any anti-social activity or promotes or abets any illegal activity which is harmful to the maintenance of the public order directly or indirectly. The definition of 'goonda' also includes several categories like bootlegger, counterfeiter etc. and it includes a 'rowdy'. 'Anti-Social activity' is also defined under S.2(a). On a close reading of the definitions of 'anti-social activity', 'goonda', 'known goonda', 'rowdy' and 'known rowdy', it is clear that a person who satisfies the definition of 'rowdy' can also become a 'goonda' provided he indulges in any anti-social activity or promotes or abets any illegal activity which is harmful to the maintenance of public order directly or indirectly. If a 'rowdy' as defined in S.2(t) indulges in any such activity, he becomes a 'goonda'. If such a 'goonda' is involved in two such instances, he becomes a 'known goonda'. There is no difficulty in properly interpreting in what cases a 'rowdy' as defined in S.2(t) becomes a 'goonda' and a 'known goonda' (See: Sapna P.P. v. State of Kerala2). In that view of the matter, we reject the first 2 [2016 (3) KHC 149] 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :9: contention of the detenu and hold that the classification of the detenu as a 'known goonda' cannot be faulted and the objective satisfaction arrived at by the detaining authority is in order.

8. The next contention of the learned counsel is that in view of the initiation of proceedings under Section 107, there was no need to initiate proceedings under the KAAP Act. The records reveal that the Deputy Superintendent of Police, Mannarkad had moved the Sub Divisional Magistrate, Ottappalam requesting for initiation of proceedings under Section 107 of the Cr. P.C., and on its basis M.C No. 50/2024 has been initiated against the detenu. The detenu got involved in the last prejudicial act on 7.3.2024. The order reveals that the detaining authority was aware of the pendency of the proceedings under Section 107 of the Cr.P.C. As held in Anita Antony v. State of Kerala and Others3, the relative scope of the two proceedings is different and independent. Proceedings under S.107, Cr. P.C, is in the nature of security for keeping peace and public tranquility, and the free movement of such a person is not curtailed at all. 107 proceedings is not an embargo to the initiation of proceedings under the KAAP Act.

3 [2022 KHC OnLine 455] 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :10:

9. The next contention is the failure to pass orders in terms of the governing statute. The learned counsel has not been able to establish any violation of procedure while passing the order of detention.

10. This Court does not sit in appeal in proceedings under Article 226 of the Constitution of India over the decisions taken by the detaining authority on the basis of the materials placed before the detaining authority as to whether preventive detention is necessary or warranted. The short area of jurisdiction is to ascertain whether subjective satisfaction is entertained properly on the basis of materials placed before the detaining authority. If the entertainment of the latter subjective satisfaction is vitiated by mala fides or by total absence of materials or by reference to and reliance on materials which cannot legally be taken note of, certainly the powers of judicial review vested in this Court can be invoked and the order of detention on the basis of such alleged subjective satisfaction can be set aside. But, certainly, if there are materials, it is not open to this Court to sit in appeal over the subjective satisfaction entertained by the detaining authority. (See: Ibrahim Bachu Bafan and Another v. State of Gujarat and Another4).

4 [1985 (2) SCC 24)] 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :11: Having considered the entire facts, we are of the view that the detenu has not made out any case for interference.

This Writ Petition is dismissed.

Sd/-

RAJA VIJAYARAGHAVAN. V, JUDGE Sd/-

GIRISH.G, JUDGE PS/11/9/24 2024:KER:69236 W.P (Crl.) No. 891 of 2024 :12: APPENDIX OF WP(CRL.) 891/2024 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE REPORT DATED 09.05.2024 SUBMITTED BY THE RESPONDENT NO.3 BEFORE THE RESPONDENT NO.2.

Exhibit P2 TRUE COPY OF THE DETENTION ORDER DATED 29.05.2024 PASSED BY THE RESPONDENT NO.2 Exhibit P3 TRUE COPY OF THE REASONS RECORDED FOR PASSING EXHIBIT P2 DETENTION ORDER DATED 29.05.2024 Exhibit P4 TRUE COPY OF THE ORDER DATED 31.07.2024 PASSED BY RESPONDENT NO.1 Exhibit P5 TRUE COPY OF THE ORDER DATED 25.04.2024 IN B.A NO. 2467/2024 PASSED BY THIS HON'BLE COURT.