Madras High Court
Usha Nandini vs The Secretary To The Govt on 22 April, 2013
Author: M.Jaichandren
Bench: M.Jaichandren, M.M.Sundresh
In the High Court of Judicature at Madras Dated: 22.04.2013 Coram: The Honourable Mr.Justice M.Jaichandren and The Honourable Mr.Justice M.M.Sundresh H.C.P. No.94 of 2013 Usha Nandini .. Petitioner Vs. 1.The Secretary to the Govt., Co-operation, Food and Consumer Protection Dept., Secretariat, Chennai-9. 2.The District Magistrate and District Collector, Vellore Dist. 3.The Additional Secretary to the Govt. of India, Ministry of Consumer Affairs, Food & Public Distribution, New Delhi. .. Respondents PRAYER: Habeas Corpus Petition is filed under Article 226 of the Constitution of India, praying to call for the records in connection with the order of detention passed by the 2nd respondent, dated 07.01.2013, in C3.D.O.No.2 of 2013, against the petitioner's husband, viz., Parthiban, S/o.Thavamanickam, who is presently detained in the Central Prison, Vellore, and set aside the same and direct the respondents to produce the detenu before this Court and set him at liberty. ----- For petitioner : Mr.I.Paul Noble Devakumar For respondents : Mr.M.Mohamed Riyaz, Govt. Advocate for R1 & R2. Mr.M.Damodaran for R.3. ------ O R D E R
[Judgment of the Court was delivered by M.Jaichandren, J.] This Habeas Corpus Petition has been filed to call for the records relating to the order of the 2nd respondent, dated 07.01.2013, made in C3.D.O.No.2 of 2013, quash the same, and to produce the petitioner's husband, namely, Parthiban, son of Thavamanickam, aged 32 years, who is confined in the Central Prison, Vellore, before this Court and to set him at liberty.
2. The detenu, namely, Parthiban, son of Thavamanickam, has been detained, under Section 3[1] read with Section 3(2)(a) of the Prevention of Black-marketing and Maintenance of Supplies of Essential Commodities Act, 1980 (Act No.7 of 1980), pursuant to the order passed by the 2nd respondent, in his proceedings, in C3.D.O.No.2 of 2013, dated 07.01.2013. In view of the detention order passed by the 2nd respondent, dated 07.01.2013, the detenu had been lodged in the Central Prison, Vellore.
3. Even though various grounds had been raised by the petitioner, in the present Habeas Corpus petition, while challenging the order of detention, passed by the 2nd respondent, the learned counsel appearing on behalf of the petitioner had submitted that the order of detention passed by the 2nd respondent, on 07.01.2013, is liable to be set aside, merely on the ground of delay in the disposal of the representation, dated 11.1.2013, made on behalf of the detenu.
4. The learned counsel for the petitioner had also submitted that the representation, dated 11.1.2013, made on behalf of the detenu, had been received by the 2nd respondent, on 24.1.2013. Remarks were called for, from the Sponsoring Authority, on 29.1.2013. The Sponsoring Authority had furnished the remarks, which were received, by the 2nd respondent, on 12.2.2013. Thereafter, the Government, by its order, dated 21.2.2013, had rejected the representation of the detenu. Thus, there is an unexplained and undue delay between 29.1.2013 and 12.2.2013 and also between 12.2.2013 and 21.2.2013. Though the remarks were called for from the Sponsoring Authority, on 29.1.2013, the remarks were received by the 2nd respondent only, on 12.2.2013. After deducting the intervening Government holidays, i.e. 2.2.2013, 3.2.2013, 9.2.2013 and 10.2.2013, there has been an actual delay of ten days in receiving the remarks from the sponsoring authority. Further, after receipt of the remarks, i.e. on 12.2.2013, the representation of the detenu was rejected by the Government only, on 21.2.2013. After deducting the intervening Government holidays, i.e. 16.2.2013 and 17.2.2013, there has been an actual delay of seven days in passing the order on the representation made on behalf of the detenu. Thus, according to the learned counsel for the petitioner, the actual delay of 17 days would vitiate the detention order passed by the detaining authority.
5. Per contra, the learned counsel appearing on behalf of the respondents had submitted that there is no delay in considering the representation of the detenu, dated 11.1.2013. He had further submitted that the representation made on behalf of the detenu, had been disposed of, in an expeditious manner. The learned counsel had relied on the decision of the Supreme Court, in D.M.Nagaraja Vs. Government of Karnataka and others, reported in (2011) 10 SCC 215, to state that there is no obligation on the part of the Detaining Authority or the State Government to dispose of the representation made on behalf of the petitioner, before the order of detention is approved.
6. In a number of decisions, the Apex Court, as well as the various High Courts, have made it clear that the delay in disposing of the representation would vitiate the order of detention. Some of them are as follows:-
1.Binod Singh Vs. District Magistrate, Dhanbad (AIR 1986 SC 2090).
2.Rivadeneyta Ricardo Agustin Vs. Government of the NCT of Delhi (1994 SCC (Cri) 354).
3.Rajammal vs. State of Tamil nadu and another (1999 SCC (Cri) 93).
4.Senthil Kumar vs. District Magistrate and District Collector (2008 (2) MLJ (Crl.) 1071).
5.Jakkulin Vs. State of Tamil nadu (2008 (2) MLJ (Crl.) 1571).
6.State of Tamil nadu rep. by its Secretary to Government, Home, Prohibition and Excise (ix) Department, Secretariat, Chennai and another (2009(1) MWN (Cr.) 400 (DB).
7. In the decision, in Prabhu Dayal Deorah Vs. District Magistrate, Kamrup and others, (AIR 1974 SC 183), the Supreme Court has held that the constitutional requirement of Article 22(5) will not be satisfied, unless the detenu is given the earliest opportunity to make a representation against the detention. Thus, it is clear that the State has a concomitant and corresponding duty to dispose of the representation, without any delay. Therefore, the Supreme Court has repeatedly held that the State government is bound to consider the representation made on behalf of the detenu, at the earliest possible, as it is a mandatory obligation cast on it, by Clause (5) of Article 22 of the Constitution of India.
8. In Ramamurthy Vs. The State of Tamil Nadu (2006(4) CTC 181), this Court had set aside the order of detention on the ground of delay in considering the representation made on behalf of the detenu.
9. In a decision of the Constitution Bench of the Supreme Court, in Jayanarayan Sukul Vs. State of West Bengal, (1970 (1) SCC 219), it has been held as follows:-
The reason for immediate consideration of the representation is too obvious to be stressed. The personal liberty of a person is at stake. Any delay would not only be an irresponsible act on the part of the appropriate authority but also unconstitutional because the Constitution enshrines the fundamental right of a detenu to have his representation considered and it is imperative that when the liberty of a person is in peril, immediate action should be taken by the relevant authorities.
10. The Supreme Court, in Mahesh Kumar Chauhan alias Banti Vs. Union of India & Others, (1990) 3 SCC 148, while dealing with a case of preventive detention, has observed that an undue and unexplained delay in the disposal of the representation of the detenu is in violation of Article 22(5) of the Constitution of India, rendering the detention order invalid.
11. In Rama Dhondu Borade Vs. V.K.Saraf, Commissioner of Police and Others, (1989) 3 SCC 173, the Supreme Court has observed that a representation of a detenu, whose liberty is in peril, should be considered and disposed of, as expeditiously as possible. The continued detention will render itself impermissible and invalid as being violative of Article 22(5) of the Constitution of India. If any delay occurs in the disposal of a representation, such delay should be explained, by the appropriate authority, to the satisfaction of the Court.
12. In the decision, in Venkatesan @ Maya Venkatesan (2007(1) MLJ (Crl.) 1176), it has been held that it is clear that the Government is bound to explain the delay, if any, in disposing of the representation. It is not enough to say that the delay was very short. The test is not the duration or range of the delay, but how it is explained by the Authority concerned.
13. In the decision, in Sumaiya Vs. The Secretary to Government, Prohibition and Excise Department, Government of Tamilnadu, Fort St. George, Chennai-9 and another 2007(2) MWN (Cr.) 145 (DB), this Court had held that an unexplained delay of three days in the disposal of the representation, made on behalf of the detenu, would be sufficient to set aside the detention order.
14. In G.Kalaiselvi Vs. The State of Tamil Nadu (2007(5) CTC 657), a Full Bench of this Court had held that it is by now well recognised that the authorities concerned are duty bound to afford to the detenu an opportunity of making a representation and such right of the detenu, obviously, encompasses the corresponding duty that the representation must receive careful and expeditious attention and should be disposed of without any unnecessary delay, and the result of such representation should also be communicated without any such delay.
15. In Rekha Vs. State of Tamilnadu (2011(5) SCC 244), it has been held that the personal liberty of a person is protected, under Article 21 of the Constitution of India. As it is so sacrosanct and so high in the scale of constitutional values, there is an obligation on the part of the Detaining Authority to show that, while passing the impugned order of detention, the procedures established by law have been meticulously followed. The procedural safe guards are required to be zealously watched and enforced by the Courts of law and their rigour cannot be allowed to be diluted on the basis of the nature of the alleged activities of the detenu.
16. In K.M.Abdulla Kunhi Vs. Union of India, (1991(1) SCC 476), it had been held that any unexplained delay in the disposal of the representation made on behalf of the detenu would be a breach of the constitutional imperative and it would render the continued detention impermissible and illegal.
17. In fact, this Court, in its order, dated 9.11.2011, in Smt.Sowdun Bivi Vs. The State of Tamilnadu (H.C.P.No.108 of 2011), has clarified the position relating to the issue regarding the consideration of the representation made on behalf of the detenu, referring to the Full Bench decision of this Court, in Rajammal Vs. State of Tamil Nadu and another (1999 AIR SCW 139). Thus, it is clear, from the catena of cases decided by the Supreme Court, that there is an obligation cast on the Detaining Authority, as well as the State Government, to consider the representation made on behalf of the detenu, as early as possible, as per the mandate enshrined in Clause (5) of Article 22 of the Constitution of India.
18. In Rashid sk. v. State of West Bengal, reported in, 1973 (3) SCC 476, the Supreme Court has held that the right to represent and to have the representation considered at the earliest flows from the constitutional guarantee of the right to personal liberty the right which is highly cherished in our Republic and its protection against arbitrary and unlawful invasion.
19. In Ram Sukrya Mhatre v. R.D.Tyagi and Others, 1992 Supp (3) SCC 65, the Supreme Court has held thus;-
...the right to representation under Article 22(5) of the Constitution of India includes right to expeditious disposal not only by the State Government under the relevant provision of the Statute, but also by the Central Government. But in each case it is one of fact to be ascertained whether the Central Government or State Government, as the case may be, has caused delay due to negligence, callous inaction, avoidable re-tapism and undue protraction by the authorities concerned. Expedition is the rule and delay defeats mandate of Article 22(5) of the Constitution of India.
20. In Aslam Ahmed Zahire Ahmed Shaik v. union of India and others, reported in 1989 SCC (Crl) 554, the Supreme Court has held that an avoidable and unexplained delay in the disposal of the representation would result in rendering the continued detention of the detenu illegal and constitutionally impermissible.
21. In Tara Chand v. State of Rajasthan and Others, 1980 (2) SCC 321 and Raghavendra Singh v. Superintendent, District Jail, Kanpur & Others, (1986) 1 SCC 650, the Apex Court has held that any inordinate and unexplained delay on the part of the Government, in considering the representation, renders the detention illegal.
22. In Rajammal v. State of Tamil Nadu & Others, 1999 (1) SCC 417, it has been held as follows:-
"It is a constitutional obligation of the Government to consider the representation forwarded by the detenu without any delay. Though no period is prescribed by Article 22 of the Constitution for the decision to be taken on the representation, the words as soon as may be in clause (5) of Article 22 convey the message that the representation should be considered and disposed of at the earliest.
23. In K.M.Abdulla Kunhi v. Union of India, (1991) 1 SCC 476, it has been held as follows:-
.... it is settled law that there should not be supine indifference, slackness or callous attitude in considering the representation. Any unexplained delay in the disposal of the representation would be breach of the constitutional imperative and it would render the continued detention impermissible and illegal.
24. In a recent decision, in Ummu Sabeena Vs. State of Kerala, 2011 STPL (Web) 999 SC, the Supreme Court has held that the history of personal liberty, as is well known, is a history of insistence on procedural safeguards. The expression 'as soon as may be', in Article 22(5) of the Constitution of India, clearly shows the concern of the makers of the Constitution that the representation, made on behalf of the detenu, should be considered and disposed of with a sense of urgency and without any avoidable delay.
25. In the present case, the delay caused in the disposal of the representation, dated 11.1.2013, made on behalf of the detenu, has not been properly explained by the respondents.
26. In such circumstances, the impugned detention order passed by the second respondent, dated 07.01.2013, is set aside and this Habeas Corpus petition is allowed. Consequently, the detenu is directed to be set at liberty, forthwith, unless his detention is required in connection with any other case or cause.
gs.
To
1.The Secretary to the Govt., Co-operation, Food and Consumer Protection Dept., Secretariat, Chennai-9.
2.The District Magistrate and District Collector, Vellore Dist.
3.The Additional Secretary to the Govt. of India, Ministry of Consumer Affairs, Food & Public Distribution, New Delhi
4.The Public Prosecutor, High Court Madras