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 4, Cited by 9]

Supreme Court of India

Union Of India And Another vs Vasanbharthi And Others on 1 March, 1990

Equivalent citations: 1990 AIR 1216, 1990 SCR (1) 742, AIR 1990 SUPREME COURT 1216, 1990 (2) SCC 275, 1990 CRIAPPR(SC) 177, 1990 SCC(CRI) 317, 1990 (2) JT 36, (1990) MAD LJ(CRI) 226, (1990) 2 GUJ LR 990, (1990) 1 GUJ LH 360, (1991) 1 CRILC 41, (1990) 2 CHANDCRIC 15, (1991) 70 COMCAS 651, (1990) 1 CRIMES 744

Author: S.R. Pandian

Bench: S.R. Pandian

           PETITIONER:
UNION OF INDIA AND ANOTHER

	Vs.

RESPONDENT:
VASANBHARTHI AND OTHERS

DATE OF JUDGMENT01/03/1990

BENCH:
PANDIAN, S.R. (J)
BENCH:
PANDIAN, S.R. (J)
REDDY, K. JAYACHANDRA (J)

CITATION:
 1990 AIR 1216		  1990 SCR  (1) 742
 1990 SCC  (2) 275	  JT 1990 (2)	 36
 1990 SCALE  (1)426


ACT:
    Conservation  of  Foreign  Exchange	 and  Prevention  of
Smuggling   Activities	 Act,	1974:	s.   3(1)--Detention
order--Detenu's relatives should be informed of the order of
detention and place of detention.



HEADNOTE:
    The respondent was taken into custody in exercise of the
powers	under  sub-s.  (1) of s. 3 of  the  Conservation  of
Foreign Exchange and Prevention of Smuggling Activities Act,
1974  with a view to preventing him from engaging in  trans-
porting smuggled goods. In the special criminal	 application
preferred  by  him  the High Court held	 that  the  detenu's
relatives  were	 not informed about the detention  order  or
about the place where the detenu was detained. Consequently,
the  order of detention was quashed and the detenu  was	 di-
rected to be set at liberty.
    In	this appeal by special leave, it was  contended	 for
the Union of India that the detenu was already an undertrial
prisoner  and  his  relatives had visited him  at  the	jail
within	two days and, therefore, the non-communication of  a
written intimation about the fact of passing of the order of
detention and of the place of detention in pursuance of	 the
detention  order had no significance, and as such the  order
cannot be said to be invalidated on that ground.
Allowing the appeal, the Court,
    HELD: 1. The family members of the detenu should not  be
kept  in darkness by withholding the information  about	 the
passing of the order of detention and the place of detention
thereby	 preventing  them from having any  access  and	from
rendering any help or assistance to the detenu and similarly
the detenu should not be deprived of the privilege of  meet-
ing  their  relations and getting any  help  or	 assistance.
[745C-D]
A.K. Roy v. Union of India, [1982] 1 SCC 271, followed.
In  the	 instant case, however, the family  members  of	 the
detenu
743
had  sufficient knowledge about his detention by  virtue  of
the mittimus issued as well the place of detention. The High
Court  was,  therefore, not justified in setting  aside	 the
order. [745D-E]
    2. The matter is remitted to the High Court for  consid-
eration	 of the other contentions raised by the	 detenu.  He
shall  not  be	taken into custody to  serve  the  unexpired
period of detention till the matter is finally disposed	 of.
[745F-G]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 750 of 1989.

From the Judgment and Order dated 11.4.1988 of the Gujarat High Court in Spl. Application No. 733 of 1987. Kapil Sibal, Additional Solicitor General, A. Subba Rao and P. Parmeshwaran for the Appellants.

Vineet Kumar and M.N. Shroff for the Respondents. The Judgment of the Court was delivered by S. RATNAVEL PANDIAN, J. This criminal appeal preferred by the appellants, namely, Union of India and the Additional Secretary to the Government of India is against the judgment of the High Court of Gujarat at Ahmedabad in Special Crimi- nal Application No. 733 of 1987 dated 11.4. 1988 quashing the order of detention dated 19.6. 1987 passed by the second appellant in exercise of the powers under subsection (1) of Section 3 of the Conservation of Foreign Exchange and Pre- vention of Smuggling Activities Act, 1974 with a view to preventing the first respondent, Vasanbharthi Jivanbharthi from engaging in transporting smuggled goods. It seems that the first respondent (detenu) has challenged the detention on numerous grounds, one of which being that none of the members of his household had been informed of the passing of the impugned order of detention and of the fact that the detenu had been taken into custody and also of the place where the detenu was detained. This ground was only subse- quently added by an amendment with the permission of the Court. The High Court holding that the detenu's relatives were not informed about the detention order or about the place where the detenu was detained in compliance with the observation by this Court in A.K. Roy v. Union of India, [1982] 1 SCC 271, concluded that the order has been vitiated by such non-compliance. Further, the High Court has rejected the plea of 744 the appellants that the relatives of the detenu knew about the detention order as well the place of detention and stated as follows:

"Hence if the relatives of the detenu have not been informed and even if from the record, it is found that the relatives had come to know about it from some source, the order of detention would most certainly be invalidated."

In the result, the order of detention was quashed and the detenu was directed to be set as liberty. Mr. Kapil Sibal, the learned Additional Solicitor Gener- al has assailed the finding of the High Court stating that the respondent No. 1 (detenu) was already an undertrial prisoner and his relatives inclusive of his maternal uncle had visited him at the jail within two days and, therefore, that the non-communication of a written intimation about the fact of passing of the order of detention and of the place of detention in pursuance of the detention order have no significance, and as such the observation made in A.K. Roy's case can hardly by availed of by the detenu and the order cannot said to be invalidated on that ground. This plea is taken specifically in paragraph 21 and in Grounds I & II in paragraph 23 of the Special Leave Petition. Besides the above stand taken in the SLP, the appellants have reiterat- ed. the same in paragraph 9 of the application for ex-parte stay of the Order of the High Court, the relevant portion of which reads thus:

"The affidavit in opposition was filed on behalf of the Union of India that the detenu was already under trial prisoner and his relatives in fact knew that and also that the maternal uncle had immediately, within two days, visited him at the jail. Therefore. it was not necessary to inform the relatives of his detention and place of detention, as contemplated in the decision of the Supreme Court reported in A.I.R. 1982 SC 710 (A. K. Roy's case)."

No counter is filed by the first respondent (detenu) in opposition to the above plea of the appellants. In the above background, we shall now examine whether the High Court is justified in setting aside the Order for the reasons mentioned supra on the basis of the decision in A.K. Roy's case The relevant portion of the observation in A.K. Roy's case reads thus:

745
"In order that the procedure attendent upon detentions should conform to the mandate of Article 21 in the matter of fairness, justness and reasonableness, we consider it imper- ative that immediately after a person is taken in custody in pursuance of an order of detention, the members of his household, preferably the parent, the child or the spouse, must be informed in writing of the passing of the order of detention and of the fact that the detenu has been taken in custody. Intimation must also be given as to the place of detention, including the place where the detenu is trans- ferred from time to time.
The object and purpose of the above observation, in our view, seem to be that the family members of the detenu should not be kept in darkness by withholding the informa- tion about the passing of the order of detention and the place of detention thereby preventing them from having any access and from rendering any help or assistance to the detenu and similarly the detenu should not be deprived of the privilege of meeting their relations and getting any help or assistance.
Coming to the present case, we are satisfied that the family members had sufficient knowledge about the detention of the detenu by virtue of the mittimus issued as well the place of detention. Therefore, no legitimate grievance can be made that there is contravention to the observation in A.K. Roy's case.
Hence for the reasons mentioned above, we are unable to agree with the view taken by the High Court and accordingly we set aside the impugned Judgment and remit the matter to the High Court of Gujarat for consideration of the other contentions raised by the detenu challenging the order of detention and to dispose of the case on its merit. We hope that the High Court will give priority to this matter and dispose of the same expeditiously.
Taking into consideration of the fact that the detenu is now enlarged consequent upon the judgment of the High Court which we have set aside, the detenu shall not be taken into custody to serve the unexpired period of detention till the matter is finally disposed of by the High Court. The Criminal Appeal is disposed of accordingly.
P.S.S.						      Appeal
allowed.
746