Allahabad High Court
Sarfaraj vs Union Of India And Others on 9 November, 2012
Author: Ravindra Singh
Bench: Ravindra Singh
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved Civil Misc. Habeas Corpus Writ Petition No. 25861 of 2012 Sarfaraj Vs. Union of India and others. ***** Hon'ble Ravindra Singh, J.
Hon'ble Anil Kumar Agarwal, J.
Heard Sri Samit Gopal, learned counsel for the petitioner, learned A.G.A.for the State of U.P.and Sri Amit Sinha, learned counsel appearing on behalf of Union of India.
This petition has been filed by Sarfaraj son of Mehraj with the prayers that :
(i) Issue a writ, order or direction in the nature of certiorari quashing the detention order dated 10.02.2012 passed by the respondent no.3 vide letter No. 2627(1)/Nirudh/Nyay.Saha. Dated 10.02.2012, by which an order has been passed by exercising power under Section 3(3) of the National Security Act, 1980, by which the petitioner has been directed to be detained under section 3(2) of the National Security Act, 1980.
(ii) Issue a writ, order or direction in the nature of mandamus directing the respondents to release of the petitioner forthwith.
(iii) Issue any writ order or direction which this Hon'ble Court may deem fit and proper under the facts and circumstances of the case.
(iv)Award the cost of the case in favour of the petitioner.
The facts, in brief, of this case are that the detention order dated 10.2.2012 has been passed by District Magistrate, J.P.Nagar in exercise of powers conferred under section 3 (3) of the National Security Act ( hereinafter referred to as NSA) and the petitioner has been detained in a jail as an ordinary prisoner under section 3(2) of NSA . The impugned order has been passed on the report submitted by Officer-in-Charge of Police Station Amroha Nagar, District J.P.Nagar. The report submitted by sponsoring authorities. Such report was sent by Officer-in-Charge of Police Station Amroha Nagar to S.P.J.P.Nagar through Circle Officer Amroha Nagar and Additional S.P.J.P.Nagar. The Circle Officer Amroha Nagar, District J.P.Nagar and Additional S.P. J.P.Nagar approved the report submitted by Officer-in-Charge of Police Station Amroha, District J.P.Nagar. The S.P. J.P.Nagar considered the report of SHO, Police Station Amroha Nagar, Circle Officer Amroha Nagar and Additional S.P. J.P.Nagar. He was satisfied with the report submitted by above mentioned officers and made the request to S.P.J.P.Nagar to detain the petitioner under NSA. The District Magistrate J.P.Nagar, after considering the documents submitted by the sponsoring authority passed the impugned order dated 10.2.2012 by showing that the grounds of the detention, the copy of detention order, grounds of detention and all other connected documents were communicated to the petitioner through Superintendent, District Jail, Moradabad which was served upon the petitioner on 10.2.2012, the copy of order dated 10.2.2012 along with the grounds and connected papers was sent by the District Magistrate to the State Government on 10.2.2012 which was received by the State Government on 13.2.2012, the impugned order of detention was approved by State Government on 18.2.2012. The order of approval of detention was communicated to the petitioner through the District Authority by State Government by radiogram and letter, both dated 21.2.2012, a copy of detention order, grounds of detention and all other connected papers were also sent to the Central Government by Speed Post on 22.2.2012 and same documents were sent to Advisory Board by the State Government on 21.2.2012. The petitioner sent the representation dated 16.2.2012 through Superintendent District Jail, Moradabad in 12 copies, which was sent to District Magistrate, J.P.Nagar on 16.2.2012. The District Magistrate, J.P.Nagar sought the parawise comments from S.P.J.P.Nagar through his letter dated 16.2.2012, the same was sent by S.P. J.P.Nagar through his letter dated 18.2.2012. The representation sent by the petitioner was rejected by District Magistrate on 23.2.2012. Thereafter, the copy of representation dated 16.2.2012 along with the comments was sent by the District Magistrate, J.P.Nagar to Home Secretary , State of U.P. and Union of India on 23.2.2012, the same was received by the State Government in its concerned Section on 24.2.2012, thereafter, the State Government sent the copy of representation and parawise comments thereon to State Advisory Board and to Central Government vide its separate letter dated 27.2.2012. The State Government examined the representation and submitted a detailed note on 28.2.2012, thereafter it was examined by Deputy Secretary on 29.2.2012, by the Special Secretary on 1.3.2012 and thereafter it was submitted to the Secretary. The Secretary examined it on 1.3.2012, the same was rejected by the State Government on 1.3.2012. The rejection of the representation was communicated to the petitioner through district authority by state radiogram dated 2.3.2012. The case of the petitioner was referred to the State Advisory Board on 21.2.2012, the Advisory Board by its letter dated 14.3.2012 informed the State Government that the case of the petitioner will be taken up for hearing on 19.3.2012 and directed that the petitioner be informed that if he desires to attend the hearing before the Advisory Board along with his next friend (Non Advocate), he would do so be allowed to his next friend along with him, if he had so requested. It was communicated to the petitioner through district authorities by State Government Radiogram dated 14.3.2012. The petitioner appeared before the Advisory Board on the date fixed. The Advisory Board after hearing the petitioner in person, considered his representation and gave its reply expressing therein its opinion that there was sufficient cause for detention of the petitioner and the records of the case were sent by Registrar, U.P. Advisory Board through letter dated 26.3.2012 on 27.3.2012. On receipt thereof the State Government once again examined afresh the entire case of the petitioner along with the cases of the Advisory Board and took a decision to confirm the detention order and also for keeping the petitioner under detention for 12 months, this order was passed on 2.4.2012 and it was communicated to the petitioner through district authorities by radiogram dated 2.4.2012 and 3.4.2012. The representation of the petitioner which was communicated to the Central Government was received in the concerned section in the Ministry of Home Affairs on 1.3.2012. After due process it was put up for consideration before Union Home Secretary on 5.3.2012. The Union Home Secretary after considering the order of the detention, the grounds of detention to the representation of the detenu and the comments of the detaining authority thereon rejected the representation on 12.3.2012 and sent back the file to the Joint Secretary which reached in the section through Director on 19.3.2012. Accordingly the wireless message dated 20.3.2012 was sent to Home Secretary, Govt. of U.P., Superintendent, District Jail, Moradabad; District Magistrate, J.P. Nagar and detenu informing that the representation of the petitioner was considered and rejected by the Central Government. A copy of wireless message was also sent on 20.3.2012 by post to detenu through Superintendent, District Jail, Moradabad with the request to serve the same upon the petitioner. The petitioner has challenged the detention on the following grounds:
(A) Because the charge sheet in the present case i.e. in Case Crime No. 504 of 2011 was submitted against 23 accused persons except Shah Navaj as he was not arrested and had neither surrendered.
(B) Because even as per the first information report and the statements recorded under section 161 Cr.P.C. of the alleged eyewitnesses no overt act and role has been assigned to the petitioner in Case Crime No.504 of 2011.
(C) Because this Hon'ble Court in the bail application filed by the petitioner which was numbered as Criminal Misc. Bail Application No. 6713 of 2012, Sarfaraj Vs. State of U.P. has been pleased to grant bail to him vide order dated 17.4.2012.
(D) Because the recommendations for passing appropriate orders under the National Security Act and also the order dated 10.2.2012 passed by the District Magistrate, Jyotiba Phuley Naar, by which order has been passed detaining the petitioner under the National Security Act has been done by not considering the entire and total materials and facts of the present incident.
(E) Because the authority preparing the detention of the petitioner under the National Security Act and the District Magistrate have not considered at all that the present case i.e. Case Crime No. 504 of 2011, under sections 147, 148,149, 302, 307, 452 IPC, police station Amroha Nagar, District Jyotiba Phuley Nagar is a cross-case regarding which a first information report has been lodged as Case Crime No. 504-A of 2011, under sections 147,148, 149, 307, 395 IPC, police station Amroha Nagar, District Jyotiba Phuley Nagar.
(F) Because the action of the authorities in not considering the cross version and the cross-case as registered is wholly arbitrary, illegal and without application of mind.
(G) Because the petitioner is neither a previous convict nor involved in any other case till date whatsoever except Case Crime No. 504 of 2011.
(H) Because the representation has been illegally rejected by the concerned authority.
(I) Because the respondent No. 6 has in his proposal not even mentioned the facts at all that there is a cross version of the present incident and a first information report being Case Crime No. 504 of 2011 has been lodged.
(J) Because the order dated 10.02.2012 is without application of mind, arbitrary and illegal.
(K) Because the detention of the petitioner is wholly illegal an arbitrary.
It is contended by the learned counsel for the petitioner that the impugned order under the N.S.A. has been passed by the District Magistrate, J.P. Nagar on solitary incident whereas its cross case was also registered, the same has not been referred by the sponsoring authority by considering the material facts because the petitioner has been sponsoring authority to the District Magistrate for passing the impugned order. The District Magistrate has also not considered the cross case registered from the side of the petitioner, from the side of the petitioner Sarfuddin alias Sunni, has sustained three injuries caused by firearm, he was medically examined on 28.9.2011 at 2.15 p.m. in District Hospital. J.P. Nagar, he had sustained three firearm injuries on the back chest, all the injuries were having the blackening and tattooing. According to the x-ray report red opaque shadow on metallic density was seen. The co-accused Salim had also sustained gunshot injury on the right thigh. In x-ray report multi red opaque shadow on metallic density was seen, cross F.I.R. in case crime no. 504-A under sections 147,148,149,307,395 I.P.C. was registered on 28.11.2011 at 9.15 p.m. in respect of the incident allegedly occurred on 24.9.2011 at about 9.30 p.m. on the basis of the alleged offence committed by the petitioner and others co-accused persons registered as case crime no. 504 of 2011 under sections 147,148,149,307 and 302 I.P.C., the impugned order under the N.S.A. may not be passed because the alleged offence may be dealt with under the common law, it was not affecting the public order, it may be a case relating to law and order.
In the present case in the ground of detention it has not been specifically mentioned that there was real possibility of releasing the petitioner on bail, it has been mentioned that the applicant is trying/making efforts to get himself released on bail, it may not be a ground for passing the detention order under the N.S.A. The petitioner has been released on bail by the Hon'ble High Court after considering the gravity of the offence. In respect of the above mentioned submission made by the learned counsel for the petitioner the case of Kamrunnisa VS. Union of India and another reported as (1991) 1 S.C.C. 128 has been cited by giving emphasis of its paragraph 30. The case of K.K. Saravana Babu versus State of Tamil Naidu and others reported as (2008)3 S.C.C.(Criminal) 679 giving emphasis on its paragraph Nos. 15,16,24,30 and 32 with regard to the definition of public order and law and order. In Yumman Ongbi Lembi Leima Versus State of Manipur and others reported (2012) 1 S.C.C. criminal =701(2012) 2 S.C.C. 176 emphasis has been given to is paragraph Nos. 6,23,25, 27 and 28 with regard to satisfaction of the detaining authority in respect of releasing on bail. Munnu Lal and others versus State of U.P. reported 2004(49) A.C.C. 900 giving the emphasis on its paragraph nos. 8 and 9. Zakaullah Versus Superintending of District Jail, Basti and another reported in 2005(51 A.C.C. 361 giving emphasis of its paragraph No. 7. Babu(Halim Chawal wala) Versus Union of India and others reported as 2005(51) A.C.C. 535 giving emphasis on its paragraph nos. 14 to 18 with regard to releasing of detaining on bail.
In reply of the above contention, it is submitted by learned A.G.A. and Sri Amit Sinha appearing on behalf of the Union of India that in the present case the impugned order has been passed by District Magistrate, J.P. Nagar after going through the documents sent by the Sponsoring Authority after subjective satisfaction but District Magistrate has passed the impugned order. It is a case in which the petitioner and other co-accused are named in FIR of case crime No. 504 of 2011 in which two persons have lost their lives and many persons become injured. Due to act done by the petitioner and other co-accused persons panic was created in the area. People left the place by leaving their shoes, chappals and vehicles to save their lives. The doors and windows of the houses were closed by its residents. Fear and terror was created due to act done by the petitioner and other co-accused persons, it has affected the public order. The Detaining Authority has not committed any error in passing the impugned order on the basis of solitary incident because on the solitary incident also the order under NSA may be passed. It always depends upon the nature of the incident.
It is admitted that cross FIR was lodged from the side of the petitioner also by Yaseen Kabadi alleging therein that two persons have sustained gun shot injuries but after investigation in said cross case it was found false and submitted the final report dated 31.12.2011 in the court concerned. It was not necessary to give its reference for sponsoring the case to the Detaining Authority. In grounds of detention it is mentioned that the petitioner was making efforts/trying to release on bail. Subsequently he has been released on bail by the High Court also. The provisions of the NSA have been followed in the present case. No error has been committed in passing the impugned order and subsequent orders. The representation has been properly decided well within time. The information of impugned order has been properly given to the petitioner, the subsequent orders have been properly communicated to the petitioner. The impugned order is not suffering from any illegality. After passing the impugned order no illegality has been committed for keeping the petitioner under detention. The present petition is devoid of merit, the same may be dismissed.
Considering the facts, circumstances of the case, submission made by counsel for the petitioner, learned A.G.A. and counsel appearing on behalf of the Union of India and from the perusal of the record it appears that the impugned order has been passed on the basis of the involvement of the petitioner in case crime no. 504 of 2011. It is a case in which two persons have lost their lives and many persons have sustained injuries, on the basis of solitary incident the impugned order has been passed. Now it is admitted that cross FIR in case crime No. 504-A of 2011 was also registered from the side of the petitioner in which two persons had sustained gun shot injuries but after investigation final report was submitted in the court concerned. The Sponsoring Authority has not sent its record to the Detaining Authority for consideration of the same. It shows that the record of the cross case including its FIR etc. was necessary material for Detaining Authority for making the opinion. In the present case by not sending the record of the cross case by Sponsoring Authority committed an error in absence of that record the satisfaction of the Detaining Authority may not be said to be proper.
In the present case one of the ground of passing the impugned order that petitioner was trying/making the efforts for releasing on bail but the Detaining Authority was not satisfied that there were possibilities of releasing the petitioner on bail, it may not be a proper ground for passing the impugned order. The mere apprehension that the petitioner was likely to be released on bail because he was trying for the same may not be a justified ground for passing the impugned order as held by the Apex Court in the case of Yumman Ongbi Lembi Leima Vs. State of Manipur and others reported (2012) 1 SCC (Criminal) 701. In its paragraph 25 it reads as under:
"When the courts thought it fit to release the appellant's husband on bail in connection with the cases in respect of which he had been arrested, the mere apprehension that he was likely to be released on bail as a ground of his detention, is not justified.
In such circumstances, we come to the conclusion that paper as of cross case has not be sent by sponsoring authority before the Detaining Authority for his subjective satisfaction. The ground passing the impugned order that the petitioner was trying to release on bail is not a good ground, therefore, the impugned order dated 10.2.2012 passed by District Magistrate, J.P. Nagar is illegal, the same is hereby set aside. The petitioner is set at liberty forthwith from district Jail, Moradabad detained in the present case, if not required in some other case.
Accordingly this petition is allowed.
Let a certified copy of this order be communicated to Superintendent, District Jail, Moradabad forthwith through FAX for the compliance.
Dated : November 9, 2012.
SU/NA/RPD