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 9, Cited by 28]

Supreme Court of India

Krishna Murari Aggarwala vs The Union Of India & Ors on 15 July, 1975

Equivalent citations: 1975 AIR 1877, 1976 SCR (1) 16, AIR 1975 SUPREME COURT 1877, (1975) 4 SCC 481, 1976 (1) SCJ 296, 1976 (1) SCR 16, 1975 (1) SC CRI R 474, 1975 SCC(CRI) 547, ILR 1975 2 ALL 641

Author: Syed Murtaza Fazalali

Bench: Syed Murtaza Fazalali, N.L. Untwalia

           PETITIONER:
KRISHNA MURARI AGGARWALA

	Vs.

RESPONDENT:
THE UNION OF INDIA & ORS.

DATE OF JUDGMENT15/07/1975

BENCH:
FAZALALI, SYED MURTAZA
BENCH:
FAZALALI, SYED MURTAZA
UNTWALIA, N.L.

CITATION:
 1975 AIR 1877		  1976 SCR  (1)	 16
 1975 SCC  (4) 481


ACT:
     Maintenance of  Internal Security	Act,  1971,  Section
3(1)(a)(iii)-Two grounds  of detention-One irrelevant-Effect
of-Detenting Authority more than one-Propriety.



HEADNOTE:
     The petitioner  was carrying on business in diesel oil,
an essential commodity, in two places. He was detained under
s. 3(1)(a)(iii) of the Maintenance of Internal Security Act,
1971, on the basis of allegations in two grounds that as had
committed sets	prejudicial to	the maintenance	 of supplies
and services  essential to  the community. The allegation in
the first ground was that he had stocked a large quantity of
light diesel  oil in  one of  the places without waiting for
the licence  to	 be  cleared  by  the  Chief  Controller  of
Explosives in  violation of  the provisions of the Petroleum
Act. It	 was also  stated in the ground that a complaint had
been lodged  in the  Magistrate's court for the offence. The
allegation in  the second  ground was  that  the  petitioner
violated the  U.P. Sale	 of Motor Taxation Act and the rules
made  thereunder,   in	that  the  names  and  addresses  of
customers  who	 had  purchased	  light	 diesel	  from	 tho
petitioner, had not been given in the cash memos.
     Allowing The petition,
^
     HELD: (1)(a)  There is  no allegation  by the detaining
authority in  the first	 ground that  by  storing  the	huge
quantity of  light diesel  oil the petitioner had in any way
affected the  distribution or sale of that commodity; nor is
there any allegation to show that the petitioner had refused
to sell the oil to anybody who required it. Also there is no
suggestion, far less any allegation, that the petitioner had
tried to  divert his' stocks from one place to the other and
thereby deprived  the people  of one place of their share of
the oil.  Therefore,  there  is	 absolutely  no	 correlation
between the  act of  the petitioner  and the  disruption  of
distribution of essential supplies to the community. [20D-E,
F-G]
     (b) From  the violation  of the mandatory provisions of
the  Petroleum	 Act  and  the	Rules  made  thereunder,  no
presumption can be drawn that there was disruption of supply
of the essential commodity. [20G-H]
     (c) The  commission of an offence at a private place or
a violation  of a  provision or	 a law	by itself  does	 not
attract the  Maintenance of Internal Security Act unless, by
the Act	 committed, the	 supply or an essential commodity to
the community  is disrupted  or the even flow of the life of
the community is disrupted. [21B]
     Manu Bhushan Roy Prodhan v. State of Bengal and others,
A. I. R. 1973 S. C. 295, referred to.
     (2) The  second Ground  does disclose a clear overt act
from which an inference can be drawn that the petitioner had
made a	number of  fictitious sales.  But, in  view  of	 the
finding that  the first	 ground	 is  irrelevant	 it  is	 not
possible  to   determine  to   what  extent  the  subjective
satisfaction of	 the detaining	authority was  influenced or
affected by  the first	ground. When out of 2 grounds one is
ague or irrelevant, then the entire order of detention falls
to the ground. [22C, F-G]
     (3)  The	Court  cannot	go  behind   the  subjective
satisfaction the  detaining authority  but such satisfaction
does not  confer a  blanket power  which may  authorise	 the
detaining authority  to	 act  in  a  ruthless  or  arbitrary
fashion. Judicial  decisions have  carved out an area though
limited, within	 which, the  subjective satisfaction  of the
detaining authority,  which  is	 a  sine  qua  non  for	 the
exercise of  the power,	 can be	 tested on the touchstone of
objectivity. [24F-G]
17
     (a) The words "make an order directing that such person
be detained"  in Section  3 (1)	 of the Act postulates three
conditions: (i) that the order must be made by the authority
in the	section; (ii)  The order  must be duly signed by the
said authority;	 and (iii)  that only  one authority and one
authority alone	 can pass the order of detention. Therefore,
unless the order made and the grounds prepared are signed by
the  authority	 concerned,  the   order  is   not  made  as
contemplated by the section. [25F-G]
     (b) Further,  since the order is based on grounds to be
served on  the detenu, he order of detention could be passed
only if	 the grounds  are  in  existence  and  are  prepared
contemporaneously, otherwise  the order of detention becomes
illusory. [25H-26A]
     In the  present case, the District Magistrate who filed
the counter-affidavit  was acting  in place of the permanent
District Magistrate.  In the  High (court which was moved in
the first instance for a writ of habeas corpus, the District
Magistrate stated  that the order of detention was passed by
him after  being satisfied of the grounds of detention, that
he also	 framed the  draft  of	the  grounds  and  that	 the
permanent District Magistrate, who took over from him merely
signed and  served those grounds on the detenu. But, in this
Court he  stated that  the order  of detention was passed by
the two	 detaining authorities,	 namely, both  the  District
Magistrates, after they had fully satisfied themselves about
the existence of the grounds. It is, therefore. not possible
to determine  as to who in fact made the order of detention.
and in view of the contradictory stand taken in the counter-
affidavits filed  by the detaining authorities, the exercise
of the	jurisdiction to	 detain the  petitioner has not been
made with  due care  and caution  or in	 a proper  and	fair
manner. [23B-24F]
     Khudiram Das  v. The state of West Bengal and Other, A.
1. R. 1975 S. C. 550, referred to.
     The Court	also expressed	strong	disapproval  of	 the
careless and  irresponsible manner  in	which  the  counter-
affidavit had  been filed by the District Magistrate because
the date  on which  reference was made to the advisory Board
was in	correctly  stated  in  the  counter-affidavit  which
created unnecessary  confusion and controversy over a simple
issue] [18F-G]



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition No. 84 of 1975. Petition under Art. 32 of the Constitution of India. A. k. Sell, D. N. Mukherjee, Narayan Gupta and C. S. Chatterjee, for the petitioner.

Girish Chandra, for respondent no. 1.

D.P. Uniyal and O. P. Rana, for respondent nos. 2-5. The Judgment of the Court was delivered by FAZAL ALI, J.- By an order dated November 8, 1974 passed by the District Magistrate, Badaun, the petitioner was detained under s. 3(1)(a)(iii) of the Maintenance of Internal Security Act, 1971- hereinafter referred to as 'the Act'-because the allegations made in the grounds of detention disclosed that he had committed acts prejudicial to the maintenance of supplies and services essential to the community. The grounds of the order of detention were served on the petitioner by the District Magistrate, Badaun, on November 13, 1974. The State Government approved the order of detention on 18 November 19, 1974 and made a report to the Government of India on November 22, 1974. According to the respondents, the Government of U.P. had made a reference to the Advisory Board constituted under the Act on November 22, 1974 but as it had not received The representation from the petitioner, the same was forwarded later. The representation, according to the respondents, was received on November 28, 1974 which was rejected on December 6, 1974. The representation was sent to the Advisory Board on December 18" 1974 which gave 13 its report holding that the grounds were sufficient for detention of the petitioner and after receipt of the opinion of the Advisory Board on January 7, 1975 the order of detention was finally confirmed by the Government on January 17, 1975.

We might mention at the very outset that there was some controversy on two points before us. In the first place the petitioner did not accept the stand of the Government that the reference to the Advisory Board was made on November 22, 1974 but relied on a counter-affidavit filed by Mr. S. K. D. Mathur, the then District Magistrate of Badaun, in this Court to support his plea that the reference to the Advisory Board was made on December 20, 1974 vide paragraph 2(vi) of the counter-affidavit appearing at p. 118 the Paper Book. It was therefore contended by the learned counsel for the petitioner that as the reference was made to the Advisory Board beyond the period mentioned in s. 10 of the Act, there being a violation of the mandatory provision of the statute, the order of detention fell on this ground alone. We gave an opportunity to the Government to produce before us materials to show the exact position and from the original file produced before us we find that the counter-affidavit filed by Mr. S. K. D. Mathur in this court to the effect that the reference was made to the Advisory Board on December 20, 1974 was factually incorrect and that the reference was really made on November 22, 1974 by the Government by virtue of letter No. 107/2/48/74. The file also contains a letter of the Registrar dated January 7, 1975 forwarding the opinion of the Advisory Board wherein also it was mentioned that the reference was made on November 22, 1974. In view of these cogent materials Mr. Sen learned counsel for the petitioner did not choose to press this point. We cannot, however.. Leave this matter without expressing our strong disapprobation on the careless and irresponsible manner in which the counter-affidavit has been filed by the respondents, particularly by Mr. S. K. D. Mathur who happened to be the then District Magistrate, Badaun. We hope the Government will be careful in future and see that such incorrect affidavit are not filed before this Court, which may create unnecessary confusion and controversy and make a simple issue so very much involved.

The petitioner was admittedly a partner of the firm called Bharat Oil Company which was dealing in the storage and sale of high speed diesel oil since 1965. According to the petitioner the business was started at Badaun and Ujhani but later a branch was opened at Bareilly and the firm transferred its headquarters to Bareilly in 1971. We are not, however, concerned with the business at 19 Bareilly in this case. Under the Petroleum Act, 1934, the petitioner could have carried on his business only after obtaining a licence from the prescribed authority. The District Authorities could grant licence only to the extent of 22,000 liters but if the dealer wanted to store high diesel oil to the extent of more than 22,000 litres he had to get a licence from the Chief Controller of Explosives, Nagpur. The petitioner's further case is that as high speed diesel oil ran in short supply, the Indian oil Corporation and the District authorities impressed on the dealers the necessity of keeping light diesel oil which was available in sufficient quantities and was necessary for running, crushers and pumps in the rural areas. The petitioner had undoubtedly secured a licence for storage of li ht diesel oil which was valid upto March 31, 1975 and had applied for renewal of the licence thereafter and had also complied with all the necessary formalities about no objection and the safety certificate to be given by the District Authorities. But on the date in question the licence of the petitioner had not been renewed so far. We might intention in this connection that the stand taken by the respondents is that although the petitioner had a licence to stole light diesel oil to the extent of 22,000 litres he did not possess any licence for storing it at Ujhani. It appears that the godown of the petitioner was searched by the excise authorities on October 17, 1974 and November 5, 1974 and in inspection of the godown about 1.64 lakhs litres of light diesel oil was found stored it Ujhani. The stock register was produced by the petitioner before the authorities which appeared to be in order and there is no allegation that there was any manipulation or interpolation in the stock register Thus the simple allegation against the petitioner is that he had stocked huge quantity of light diesel oil without waiting for the licence to be cleared by the Chief Controller of Explosives at Nagpur This forms the subject-matter of the allegations mentioned in grounds (1)(a) & (b) of the grounds of detention served on the petitioner. The sheet-anchor of the argument of Mr. Sen learned counsel for the petitioner was that in so far as ground No (1) was concerned it was wholly irrelevant and totally unconnected with the nexus of the Act, because even if the grounds be taken at their face value they did not disrupt or disturb the essential supplies to the community. Before dealing with this contention it may be necessary to quote in extenso the grounds mentioned in (1)(a) & (b) of the detention order:

"(1) That you a partner in the firm named Bharat oil Company, Mohalla Ayodhya Nagar, Ujhani District Badaun, on Bareilly-Mathura Road, authorised only to deal in High Speed Diesel and Motor Spirit were found hoarding Light Diesel oil, without having obtained a licence for the same from the Chief controller of Explosives, Nagpur as is evident from the following:-
(a) On 17-10-74 at about 4 P.M. the premises of your aforesaid firm was inspected by Sri S. N. Pandey, District Excise officer, Badaun and it was found that in the underground tanks within the premises mentioned aforesaid 96,000 litres of Light 20 Diesel oil was stored, for which no licence could be produced on demand by the District Excise officer aforesaid and thereafter a complaint has also been lodged in the court of the Chief Judicial Magistrate, Badaun by the District Excise officer on 8-11-74
(b) On 5-11-74 the premises of your aforesaid firm Bharat oil Company, Ujhani, was again inspected at about 4.15 P.M. by Sri N. N. Verma S.D.M. Badaun accompanied by District Excise officer Badaun and Sri Fateh Singh, Dy. S.P. Badaun and it was found that 68,000) litres of Light Diesel oil had during 7th October 1974 to the time of this inspection been added to the store kept by you of the said Light Diesel oil of 96,000 litres, in three underground tanks within the premises mentioned aforesaid and no licence could be produced on demand by the S.D.M. Badaun. For this also, a complaint has been lodged by the S.D.M. Badaun in the Court of Judicial Magistrate II Badaun on 8-11-74."

Analysing these grounds it would appear that there is no allegation by the detaining authority that by storing the huge quantity of light diesel oil the petitioner had in any way affected the distribution or sale of that commodity, nor is there any allegation to show that the petition had refused to sell light diesel oil to any body who required it. The High Court which was moved in the first instance for a writ of habeas corpus, appears to have drawn an inference based purely on speculation that the petitioner had transferred huge quantities of light diesel oil from his depot at Badaun to his godown at Ujhani. There is, however, no material on the basis of which the High Court could have drawn such an inference. There is, however, no suggestion. far less any allegation, in these grounds that the petitioner had tried to divert his stocks of light diesel oil from Badaun to Ujhani and thereby deprived the people of Badaun of their share of the light diesel oil. In these circumstances, therefore, we arc satisfied that there is absolutely no correlation between the act of the petitioner and the disruption of distribution of the essential supplies to the community. The learned counsel appearing for the respondents submitted that by storing such huge quantities of light diesel oil in Ujhani the petitioner has committed a clear violation of the mandatory provisions of the Petroleum Act and the Rules made thereunder and must be presumed to have disrupted the essential supplies because light diesel oil had been declared by the order of the Government of U.P. to be an essential commodity. We are, however, unable to agree with this argument. Mr. Sen appearing for the petitioner does not dispute that the light diesel oil was an essential commodity, but his argument was that he has in no way tried to disrupt the essential supplies of this commodity and he merely committed a technical offence in storing the quantities of light diesel oil in anticipation of the licence which had been cleared by the District Authorities and which awaited the 21 sanction of the Chief Controller of Explosives, Nagpur and which would have in normal routine been granted. It is also admitted in the ground itself that a complaint had been lodged in the Court of the Chief Judicial Magistrate against the petitioner for the storage. We have already held in several cases that the commission of an offence at a private place or a violation of a provision of law by itself does not attract the Act unless by the act committed by the petitioner the essential supplies to the community are disrupted or even flow of the life of the community is disrupted. Reading grounds (1)(a) & (b) we are unable to hold that they are in any way germane or relevant to the disruption of maintenance of essential supplies to the community.

In Manu Bhusan Roy Prodhan v. State of West Bengal and others(1) this Court observed as follows:

"This kind of a solitary assault on one individual, which may well be equated with an ordinary murder which is not an uncommon occurrence, can hardly be said to disturb public peace or place public order in jeopardy, so as to bring the case within the purview of the Act. It can only raise a law and order problem and no more; its impact on the society as a whole cannot be considered to be so extensive, widespread and forceful as to disturb the normal life of the community thereby rudely shaking the balanced tempo of the orderly life of the general public. This ground is, therefore, not at all relevant for sustaining the order of detention for preventing the petitioner from acting in a manner prejudicial to the maintenance of public order. The ratio of this case fully tallies with the facts of the present case where also grounds (1) (a) & (b) taken at their face value appear to be irrelevant and do not disclose any causal connection with the disruption of the essential supplies to the community.
We now take up the other ground, namely, ground No. (2), which is as follows:
"(2) That you as partner of the firm M/s Bharat oil Company located at Badaun licensed at Badaun to deal with Light Diesel oil and required by rule 9(1) of the U.P. Essential Commodities (Price Display and Control of Supply and Distribution) order, 1971. as amended by Second Amendment dated' June 13, 1973 framed under Rule 114(2) of the Defence of India Rules, 1971 to issue every purchaser a correct receipt showing, inter alia, the name and address of the customer were found to have sold Light Diesel Oil repeatedly without complying with the said requirement and with the object make fictitious sale of the 22 Light Diesel Oil a scheduled commodity within the meaning of the said order, as is evident from the following:
(i) Cash memo no. 62 dated 8-8-74 | |
(ii) Cash memo no, 63 dated 14-8-74 | |
(iii)Cash memo no 134 dated 7-10-74 | Name and address | of the customer
(iv) Cash memo no, 135 dated 7-10-74| not given"

|

(v) Cash memo no. 145 dated 7-11-74| |

(vi) Cash memo no. 146 dated 7-11-74| This ground no doubt discloses a clear overt act on the part of the petitioner from which an inference can be drawn that the petitioner had made a number of fictitious sales. The details of the cash memos by which the sales had been made have also been given but the cash memos do not disclose the names and addresses of the customers, as required by the rules. The petitioner has himself admitted in paragraph-13 of his petition filed in this Court that there had been a violation of the U.P. Sale of Motor Spirit Taxation Act and the Rules made thereunder but he sought to explain the omission on the ground that it was due to the mistake of the Munim and the quantities alleged to have been sold were actually purchased by the petitioner himself for the use of the pumps in his own agricultural farm. This explanation does not appear to be convincing at all. From the file produced before us by the respondents it appears that the total amount of sale of light diesel oil under these cash memos mentioned in the ground comes to 21 ,000 litres. We find it impossible to believe that the petitioner would consume such huge quantity of light diesel oil for his personal agricultural farms particularly when the petitioner had given no details of the number of farms and other machines for which this oil was said to be used. In these circumstances there can be no doubt that these were fictitious sales made by the petitioner with a view to hoard light diesel oil and by his conduct the persons who were in genuine need of light diesel oil were deprived of the same. Ground No. (2), therefore is quite specific, but the difficulty is that in view of our finding that ground No. (1) is irrelevant it is not possible to determine as to what extent the subjective satisfaction of the detaining authority was influenced or affected by Ground No. (1) which has been found by us to be extraneous and irrelevant. It has been held by us in several cases that where out of two grounds one ground is vague or irrelevant, then the entire order of detention falls to the ground. In this view of the matter the order of detention suffers from this serious infirmity and must be quashed.

Secondly it was argued by the learned counsel for the petitioner that on the materials produced before us the subjective satisfaction of the detaining authority has also not been established. To begin with it is not clear at all as to who passed the order of detention and who was satisfied regarding the sufficiency of the grounds. In the second place the grounds appear to have been served by Mr. R. C. Arora the permanent District Magistrate of Badaun who has also signed the same which shows that he was the detaining 23 authority also. On a consideration of these two points we are of the opinion that the contention of the learned counsel for the petitioner is well founded and must prevail. Coming to the first point we find that Mr. S. K. D. Mathur has clearly alleged in his counter affidavit that Mr. R. C. Arora the permanent District Magistrate of Badaun had proceeded on leave from October 21, 1974 to November 11, 1974 and during his absence the deponent S. K. D. Mathur was acting as the District Magistrate of Badaun. It is further stated in the affidavit that Mr. R. C. Arora rejoined his duty in November 12, 1974 and took charge of his office. The order of detention, however, appears to have been passed while Mr. S. K. D. Mathur was officiating as District Magistrate of Badaun and Mr. Mathur makes no secret of the fact that the order of detention was passed by him after being satisfied of the grounds of detention. In the counter affidavit submitted by Mr. S. K. D. Mathur before the High Court, which is Annexure at p. 66 of the Paper Book Mr. Mathur categorically stated that he himself had passed the detention order after recording his satisfaction. In this connection paragraph 1 of the counter affidavit before the High Court is as follows:

That the deponent was District Magistrate, Badaun on 8-11-1974, and he has passed the detention order against the petitioner after being fully satisfied that the petitioner was acting in a manner prejudicial to the maintenance of supplies and services essential to the community and as such he is well acquainted with the facts deposed to below."
This allegation is reiterated and over-emphasised in paragraph 23 of the same affidavit wherein Mr. Mathur makes a categorical averment which is as follows:
"....the deponent submits that in his capacity as the District Magistrate he was fully competent to make the impugned order of detention. The deponent further submits that on the basis of the evidence and the material placed be before him, to which he has referred above he was personally and fully satisfied as to the existence of sufficient basis to make the impugned order with a view to prevent the petitioner from indulging in activities prejudicial to the maintenance of essential services and supplies."

In this very affidavit Mr. Mathur goes on to state that he had also farmed draft of the grounds on November 8, 1974 and that Shri R. C. Arora who took over on November 12, 1974 served these grounds on the petitioner which were drawn by the deponent Mr. S. K. D. Mathur. In this connection the averment runs as follows:

"Sri R. C. Arora took over charge on November 12, 1974 and under his signature Sri Arora served these same grounds which the deponent had earlier drawn upon the petitioner."

According to the clear and categorical averments made by Mr, S. K. D. Mathur in his affidavit before the High Court the only role which was 24 assigned to Mr. R. C. Arora the permanent District Magistrate was A that he signed the grounds and served them on the detenu. In other words, according to Mr. S. K. D. Mathur, Mr. R. C. Arora was merely the serving officer and did not perform any other function in so far as the order of detention passed against the petitioner was concerned and yet this officer is imprudent enough to allege in paragraph 25 of the counter-affidavit filed in this Court that the order of detention was passed not only by him but by the two detaining authorities, namely Mr. R. C. Arora and Mr. S. K. D. Mathur. In this connection Mr. Mathur averred as follows.

"That the order of detention was passed by the detaining authorities after they had fully satisfied themselves about the existence of the grounds."

It would thus appear from this averment that the order of detention was not passed by one single person but by more than one person and taking the facts mentioned by the deponent it would appear that the order of detention appears to have been passed in two stages in he first instance by Mr. S. K. D. Mathur who was full fledged District Magistrate on November 8, 1974 when the order of detention was passed, but who according to his own statement had first prepared a draft of the grounds. The order of detention was then signed by Mr. R. C. Arora on November 13, 1974 and served on the detenu. While Mr. S. K. D. Mathur took the clearest possible stand before the High Court that he alone had made the order of detention and he alone was satisfied about the sufficiency of the grounds, but in his affidavit before this Court he seems to suggest that there were two detaining authorities both of whom were satisfied. This shows the casual and cavalier manner in which the order of detention against the petitioner appears to have been passed in this case. Even if the order had been made by Mr. S. K. D. Mathur and signed, by him, there could have been no objection in Mr. R. C. Arora serving the grounds on the petitioner, because the law does not require that the person who actually signs the order or the grounds must also serve the same on the detenu. But in this case it is not possible to determine as to who in fact made the order of detention. F It is true that the Court cannot go behind the subjective satisfaction of the detaining authority, but such satisfaction does not confer a blanket power which may authorise the detaining authority to act in a ruthless or arbitrary fashion and the judicial decisions have undoubtedly carved out an area, though limited. within which the subjective satisfaction of the detaining authority can be tested on the touchstone of objectivity. It is obvious that the subjective satisfaction of the detaining authority is a sine qua non for the exercise of power of detention and it has got to be exercised properly and discreetly. In Khudiram Das v. The State of West Bengal and others(1) this Court made the following observations:

"The basic postulate on which the courts have proceeded is that the subjective satisfaction being a condition precedent for the exercise of the power conferred on the executive, the 25 court can always examine whether the requisite satisfaction is arrived at by the authority; if it is not, the condition precedent dent to the exercise of the power would not be fulfilled and the exercise of the power would be bad."

In the instant case, in view of the contradictory stand taken by the detaining authorities, we are satisfied that the exercise of jurisdiction to detain the petitioner has not been made with due care and caution or in a proper and fair manner. On this ground also the order of detention stands vitiated. .

Section 3(1) of the Act runs. thus:

"3. (1) The Central Government or the State Government may,
(a) if satisfied with respect to any person (including a foreigner) that with a view to preventing him from acting in any manner prejudicial to
(i) the defence of India, the relation of India with foreign powers, or the security of India, or
(ii) the security of the State or the maintenance of public order, or
(iii)the maintenance of supplies and services essential to the community, or
(b) if satisfied with respect to any foreigner that with a view to regulating his continued presence in India or with a view to making arrangements for his expulsion from India;

It is necessary so to do, make an order directing that such person be detained."

This power can also be exercised by the officers mentioned in sub-s. (2), and in the instant case we are concerned with the District Magistrate. The words "make an order directing that such person be detained " clearly postulate three conditions-(1) that the order must be made by the authority mentioned in s. 3; (ii) the order must be duly signed by the said authority; and (iii) that only one authority and one authority alone can pass such order of detention. The statute does not contemplate a sort of composite or a joint order passed by several authorities. In the instant case the original order of detention passed by Mr. S. K. D. Mathur bears his signature and even the grounds mentioned bear his signature. In these circumstances we are unable to accept the affidavit of Mr. S. K. D. Mathur that the grounds framed by him were merely draft grounds prepared by him which were signed by the permanent District Magistrate later. It is obvious that unless the order made and the grounds prepared are signed by the authority concerned, the order is not made as contemplated by s. 3 of the Act. Further more, since the order is based on grounds to be served on the detenu, the order of detention could be passed only if the grounds are in existence and are prepared contemporaneously, otherwise the order 26 of detention becomes purely illusory. In view, however, of the contradictory affidavits given by Mr. S. K. D. Mathur, it is difficult to determine whether Mr. S. K. D. Mathur or Mr. R. C. Arora passed the order of detention and as to who among them was satisfied regarding the grounds of detention. This is also a very serious infirmity from which the order of detention suffers and as a result of which the order has to be set aside. There appears to us to be a clear violation of the provisions of s. 3 of the Act in this case.

Lastly we may mention that although the petitioner has pleaded he question of mala fides in the instant case, it is not necessary for us to decide the same in the view we take in this case, and that is why it was not seriously pressed by Mr. Asoke Sen ill the course of his arguments before us.

For the reasons given above, we allow the petition and quash the order of detention passed against the petitioner on November 8, 1974 and direct the petitioner to be released forthwith.

V.P.S.					   Petition allowed.
27