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 41]

Supreme Court of India

Merugu Satyanarayana Etc. Etc vs State Of Andhra Pradesh And Others on 18 October, 1982

Equivalent citations: 1982 AIR 1543, 1983 SCR (1) 635, AIR 1982 SUPREME COURT 1543, 1982 (3) SCC 301, 1982 CRI. L. J. 2357, (1983) 1 SCR 635 (SC), (1983) 1 CRIMES 267, (1983) ALLCRIC 131, 1983 UP CRI C 172, 1983 SCC (CRI) 18, (1983) 1 SCJ 278, 1982 CRILR(SC MAH GUJ) 488, (1983) MAD LJ(CRI) 457

Author: D.A. Desai

Bench: D.A. Desai, R.B. Misra

           PETITIONER:
MERUGU SATYANARAYANA ETC. ETC.

	Vs.

RESPONDENT:
STATE OF ANDHRA PRADESH AND OTHERS

DATE OF JUDGMENT18/10/1982

BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
MISRA, R.B. (J)

CITATION:
 1982 AIR 1543		  1983 SCR  (1) 635
 1982 SCC  (3) 301	  1982 SCALE  (2)903
 CITATOR INFO :
 R	    1982 SC1548	 (5)
 D	    1986 SC2177	 (28)
 RF	    1987 SC2098	 (7)
 R	    1987 SC2332	 (25)
 F	    1990 SC1272	 (10)


ACT:
     National Security	Act, 1980-Section  3(2),  scope	 of-
Passing a detention order under the Act, against persons who
are under  judicial custody  and thereby lost their liberty,
is  bad	 in  law-Writ  of  Habeas  Corpus-The  affidavit  in
opposition supporting the reply to show cause should be from
the person who passed the detention order-The affidavit of a
sub-inspector of  police at  whose instance  the arrest	 was
made cannot  satisfy the  constitutional mandate and will be
treated	 as   non-est-Detention	 in  violation	of-Assurance
before the  Supreme Court  in  an  earlier  case,  that	 the
preventive detention  would not	 be taken  against political
opponents,  whether   would  amount  to	 flagrant  violation
thereof.



HEADNOTE:
     In both  the Writ	Petitions, when the petitioners were
already in  judicial custody  and thus have been deprived of
their liberty,	the District  Magistrate Adilabad passed the
detention orders  in exercise  of the  power conferred under
Section 3(2) read with Section 3(3) of the National Security
Act, 1980.  The detenu	in each	 of these  petitions filed a
petition for  writ of  habeas corpus  in the  Andhra Pradesh
High Court and both the petitions were rejected.
     In the present petitions, it was contended as follows:
     (i)  that in  both the  cases,  the  detenus  being  in
	  judicial  custody   were  already  prevented	from
	  pursuing any	activity which may prove prejudicial
	  to the maintenance of public order and, therefore,
	  no order of detention could be passed against each
	  of them;
     (ii) that the  affidavit-in-opposition was	 filed by  a
	  sub-inspector of  police and	not by the detaining
	  authority,  i.e.   the  District   Magistrate	 had
	  completely abdicated his powers; and
     (iii)that in flagrant violation of the assurances given
	  at the  hearing  of  A.K.  Roy's  case,  that	 the
	  drastic  and	 draconian   power   of	  preventive
	  detention will  not be exercised against political
	  opponents, the  affidavit in opposition would show
	  that	the   power  of	  preventive  detention	 was
	  exercised against  political opponents because the
	  detenu in  each case was a member and organizer of
	  C.P.I. (M.L.)	 (Peoples War  Group),	a  political
	  party operating in this country.
     Allowing the petition, the Court
636
^
     HELD: 1:1.	 A  preventive	action	postulates  that  if
preventive step	 is  not  taken	 the  person  sought  to  be
prevented may  indulge into  an activity  prejudicial to the
maintenance of	public order.  In other	 words,	 unless	 the
activity is  interdicted by a preventive detention order the
activity which	is being  indulged  into  is  likely  to  be
repeated.  That	  this	is   the   postulate,	indisputably
transpires from	 the language employed in sub-section (2) of
Section 3,  which says	that the detention order can be made
with a	view to	 preventing the person sought to be detained
from acting  in any manner prejudicial to the maintenance of
public order.  If it  is shown	that the  man sought  to  be
prevented by  a	 preventive  order  is	already	 effectively
prevented, the	power under sub-section (2) of Section 3, if
exercised, would  imply that one who is already prevented is
sought to  be further  prevented which is not the mandate of
the section, and would appear tautologous. [640 F-H, 641-A]
     1.2 The detaining authority before exercising the power
of preventive  detention would	take into  consideration the
past conduct  or antecedent  history of	 the person and as a
matter of  fact it  is largely from the prior events showing
the tendencies	of a  man that	an inference  could be drawn
whether he  is likely  even in the future to act in a manner
prejudicial to	the maintenance	 of  public  order.  If	 the
subjective satisfaction	 of the detaining authority leads to
this conclusion	 it can put an end to the activity by making
a preventive detention order. If the man is already detained
a detaining  authority cannot  be said	to have subjectively
satisfied himself  that a  preventive detention order can be
made.
						   [641 A-C]
     Ujagar Singh  v. State  of Punjab, Jagir Singh v. State
of Punjab  [1952] S.C.R.  756 and Rameshwar Shaw v. District
Magistrate, Burdwan and Anr. [1964]4 S.C.R. 921 referred to.
     1:3.  The	subjective  satisfaction  of  the  detaining
authority must	comprehend the	very fact  that	 the  person
sought to  be detained	in jail is under detention and yet a
preventive detention order is a compelling necessity. If the
subjective satisfaction	 is reached without the awareness of
this very  relevant fact the detention order is likely to be
vitiated. But, it will depend on the facts and circumstances
of each case. [642 D-F]
     Vijay Kumar v. State of J & K and Ors. A.I.R. 1982 S.C.
1023, applied.
     2:1. The  awareness of  the detaining authority must be
of the fact that the person against whom the detention order
is being  made is  already under  detention. This would show
that such  a person  is not  a free person to indulge into a
prejudicial activity  which is	required to  be prevented by
detention order.  And this  awareness must  find  its  place
either in the detention order or in the affidavit justifying
the detention  order when  challenged. The  absence of	this
awareness would	 permit	 an  inference	that  the  detaining
authority  was	not  even  aware  of  this  vital  fact	 and
mechanically proceeded to pass the order which would
637
unmistakably indicate that there was non-application of mind
to the	most relevant  fact and	 any order  of such  serious
consequences  resulting	  in  deprivation   of	liberty,  if
mechanically passed  without  the  application	of  mind  is
liable to be set aside as invalid. [643 D-G]
     3:1. A  sub-inspector  of	police	cannot	arrogate  to
himself the  knowledge about  the subjective satisfaction of
the District  Magistrate on  whom the  power of detention is
conferred by  the National  Security Act.  If the  power  of
preventive detention is to be conferred on an officer of the
level and  standing of	a sub-inspector	 of police, we would
not be far from a police state. [644 E-F]
     3:2. Parliament  has conferred  power primarily  on the
Central Government  and in specific cases, if the conditions
set out	 in sub-section	 (3) of	 section 3  of the  Act	 are
satisfied and  the  Notification  is  issued  by  the  State
Government to  that effect,  this  extra-ordinary  power  of
directing preventive  detention can  be	 exercised  by	such
highly	 placed	  officers   as	  District   Magistrate	  or
Commissioner of Police. [644 F-G]
     3:3. In  this case,  (a) the  District Magistrate,	 the
detaining authority  has not  chosen to	 file his affidavit,
(b) the	 affidavit in  opposition filed by the sub-inspector
would imply either he had access to the file of the District
Magistrate  or	 he  had  influenced  the  decision  of	 the
Magistrate for	making the  detention order  and in any case
the District  Magistrate completely  abdicated his functions
in favour  of the  sub-inspector of  Police because  (i) the
sub-inspector does  not say  in the affidavit how he came to
know about  the	 subjective  satisfaction  of  the  District
Magistrate or  that he	had access to the file, and (ii) the
file was  not made  available to  the Court. If the District
Magistrate is  to act in the manner he has done in this case
by completely  abdicating his  functions  in  favour  of  an
officer of the level of a sub-inspector of Police, the safe-
guards noticed	by the	Supreme Court  are likely  to  prove
wholly	illusory  and  the  fundamental	 right	of  personal
liberty will  be exposed  to  serious  jeopardy.  Hence	 the
affidavit in  opposition cannot	 be taken  notice of,  here.
[644 G-H, 646 A-C]
     A.K. Roy  v. Union	 of India  & Ors.  [1982] 1 SCC 271,
referred to.
     4. The  affidavit-in-opposition filed  in	the  present
case would  show  that	the  power  conferred  for  ordering
preventive  detention	was  exercised	 on  extraneous	 and
irrelevant consideration  in respect of each detenu he being
a member  of and  organiser of	C.P.I.	(M.L.)	(People	 War
Group), a  political party  operating in  this country which
fact  motivated	  the  order   and,  therefore,	 a  flagrant
violation of the assurances given on the floor of Parliament
and  while   hearing  the  case	 of  A.K.  Roy	wherein	 the
constitutional validity	 of the	 Act was challenged that the
drastic and draconian power of preventive detention will not
be  exercised	against	 political   opponents.	 But  it  is
unnecessary to examine this aspect on merits, in view of the
fact that the detention orders have been found to be invalid
for more  than one reason. Non-examination of the contention
need not  lead to  the	inference  that	 the  contention  is
rejected but  kept open	 to be	examined in  an	 appropriate
case. [646 D-E, 647 A-B]
638



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition (Criminal) No. 1166 of 1982.

(Under article 32 of the Constitution of India) AND Writ Petition (Criminal) No. 1167 of 1982 (Under article 32 of the Constitution of India) Gobinda Mukhoty, N.R. Choudhury and S.K. Bhattacharya for the Petitioners.

P. Ram Reddy and G.N. Rao for the Respondent. The Judgment of the Court was delivered by DESAI, J. On October 8, 1982, we quashed and set aside the detention order dated December 26, 1981 in respect of detenu Merugu Satyanarayana s/o Ramchander, deferring the giving of the reasons to a later date.

On the same day we quashed the detention order dated February 13, 1982, in respect of detenu Bandela Ramulu @ Lehidas @ Peddi Rajulu @ Ramesh, s/o Venkati, deferring the giving of the reasons to a later date.

Identical contentions were raised in both these petitions and, therefore, by this common order we proceed to give our reasons on the basis of which we made the aforementioned orders.

WP. 1166/82.

Detenu M. Satyanarayana was working in Belampalli Coal Mines. According to him he was arrested on October 22, 1981, but was kept in unlawful custody till October 31, 1981, when he was produced before the Judicial Magistrate who took him in judicial custody and sent him to Central Jail, Warangal. According to the respondents detenu was arrested on October 30, 1981, and was produced before the Judicial Magistrate on October 31, 1981. When he was thus confined in jail a detention order dated December 26, 1981 (in the counter- affidavit the date of the detention order is shown to be December 28, 1981) made by the District Magistrate, Adilabad, in exercise of the power conferred by sub-s. (2) read with sub-s. (3) of s. 3 of the National Security Act, 1980 ('Act' for short) 639 was served upon him on December 29, 1981. The District Magistrate also served upon the detenu grounds of detention on January 2, 1982. It is not clear from the record or from the counter affidavit filed on behalf of respondents 1 to 3 whether any representation was made by the detenu and when the matter was disposed of by the Advisory Board. WP. 1167/82.

Detenu Bandela Kamulu according to him was arrested on January 1, 1982, and he was produced before the Judicial Magistrate on January 11, 1982. The dates herein mentioned are controverted by the respondents and they assert in the counter affidavit that the detenu was arrested on January 8, 1982, and was produced before the Judicial Magistrate on January 9, 1982. During the period of his incarceration the District Magistrate, Adilabad in exercise of the power conferred by sub-s. (2) read with sub-s (3) of s. 3 of the Act made an order of detention which was served on the detenu in District Jail, Nizamabad, on February 14, 1982. Even in this case it is not clear from the record whether the detenu made any representation on how his case was dealt with by the Advisory Board.

The detenu in each of these petitions filed a petition for writ of habeas corpus in the Andhra Pradesh High Court It appears both the petitions were rejected. Thereafter the present petitions were filed.

It may be stated at the outset that there is some dispute about the date of arrest of detenu in each case. But in order to focus attention on the substantial contention canvassed in each case we would proceed on the assumption that the date of arrest given in each case by the respondents is correct. We do not mean to suggest that the averment of the respondents with regard to the date of arrest is correct but that would be merely a presumption for the purpose of disposal of these petitions.

Mr. Gobinda Mukhoty, learned counsel who appeared for the detenu in each petition urged that on the date on which the detention order came to be made against each detenu he was already deprived of his liberty as he was already arrested and was confined in jail and, therefore, he was already prevented from pursuing any activity which may prove prejudicial to the maintenance of public order. Hence no order of detention could be made against him.

640

The impugned detention order in each case recites that the detaining authority, the District Magistrate of Adilabad, made the impugned detention order with a view to preventing the detenu from continuing to act further in the manner prejudicial to the maintenance of public order.

The fact situation in each case as transpires from the counter affidavit filed on behalf of the respondents is that detenu Merugu Satyanarayan was in jail since October 31, 1981, and the detention order in his case was made on December 28, 1981, meaning thereby that the detenu was already confined in jail for a period of nearly two months prior to the date of the detention order. Similarly, in the case of detenu Bandela Ramulu according to the counter- affidavit he was arrested on January 8, 1982, and was confined to jail under the orders of the First Class Magistrate from January 9, 1982. The detention order in his case was made on February 13, 1982, meaning thereby that the detenu was already confined to jail for a period of one month and four days prior to the date of the detention order. It is in the background of this fact situation in each case that the contention canvassed on behalf of the detenu by Mr. Mukhoty may be examined Sub-section (2) of s. 3 of the Act confers power on the Central Government or the State Government to make an order of detention with a view to preventing any person from acting in any manner prejudicial to the security of the State or from acting in any manner prejudicial to the maintenance of public order, etc. In this case the detaining authority has made the order on being satisfied that it is necessary to detain the detenu with a view to preventing him from acting in any manner prejudicial to the maintenance of public order. A preventive action postulates that if preventive step is not taken the person sought to be prevented may indulge into an activity pre-judicial to the maintenance of public order. In other words, unless the activity is interdicted by a preventive detention order the activity which is being indulged into is likely to be repeated. This is the postulate of the section. And this indubitably transpires from the language employed in sub-s. (2) which says that the detention order can be made with a view to preventing the person sought to be detained from acting in any manner prejudicial to the maintenance of public order. Now, if it is shown that the man sought to be prevented by a preventive order is already effectively prevented, the power under sub-s. (2) of s. 3, if exercised, would imply that one who is already is sought to be further prevented which is not the mandate 641 of the section, and would appear tautologous. An order for preventive detention is made on the subjective satisfaction of the detaining authority. The detaining authority before exercising the power of preventive detention would take into consideration the past conduct or antecedent history of the person and as a matter of fact it is largely from the prior events showing the tendencies or inclinations of a man that an inference could be drawn whether he is likely even in the future to act in a manner prejudicial to the maintenance of public order. If the subjective satisfaction of the detaining authority leads to this conclusion it can put an end to the activity by making a preventive detention order. (see Ujagar Singh v. State of Punjab, and Jagir Singh v. State of Punjab)(1). Now, if the man is already detained, can a detaining authority be said to have been subjectively satisfied that a preventive detention order be made ? In Rameshwar Shaw v. District Magistrate, Burdwan & Anr.(2), this Court held that as an abstract proposition of the law detention order can be made in respect of a person who is already detained. But having said this, the Court proceeded to observe as under:

"As an abstract proposition of law, there may not be any doubt that s. 3(1)(a) does not preclude the authority from passing an order of detention against a person whilst he is in detention or in jail, but the relevant facts in connection with the making of the order may differ and that may make a difference in the application of the principle that a detention order can be passed against a person in jail. Take for instance, a case where a person has been sentenced to rigorous imprisonment for ten years. It cannot be seriously suggested that soon after the sentence of imprisonment is pronounced on the person, the detaining authority can make an order directing the detention of the said person after he is released from jail at the end of the period of the sentence imposed on him. In dealing with this question, again the consideration of proximity of time will not be irrelevant. On the other hand, if a person who is undergoing imprisonment, for a very short period, say for a month or two or so, and it is known that he would soon be released from jail, it may be possible for the authority to consider the antecedent history of the said person and decide whether after he is released from jail, and if the authority is bona fide satisfied that such detention is necessary, he can make a 642 valid order of detention a few days before the person is likely to be released. The antecedent history and the past conduct on which the order of detention would be based would, in such a case, be proximate in point of time and would have a rational connection with the conclusion drawn by the authority that the detention of the person after his release is necessary. It may not be easy to discover such rational connection between the antecedent history of the person who has been sentenced to ten years' rigorous imprisonment and the view that his detention should be ordered after he is released after running the whole of his sentence. Therefore, we are satisfied that the question as to whether an order of detention can be passed against a person who is in detention or in jail, will always have to be determined in the circumstances of each case."

One can envisage a hypothetical case where a preventive order may have to be made against a person already confined to jail or detained. But in such a situation as held by this Court it must be present to the mind of the detaining authority that keeping in view the fact that the person is already detained a preventive detention order is still necessary. The subjective satisfaction of the detaining authority must comprehend the very fact that the person sought to be detained is already in jail or under detention and yet a preventive detention order is a compelling necessity. If the subjective satisfaction is reached without the awareness of this very relevant fact the detention order is likely to be vitiated. But as stated by this Court it will depend on the facts and circumstances of each case.

The view herein taken finds further support from the decision of this Court in Vijay Kumar v. State of J & K and Ors (1), wherein this Court recently held as under:

"Preventive detention is resorted to, to thwart future action. If the detenu is already in jail charged with a serious offence, he is thereby prevented from acting in a manner prejudicial to the security of the State. Maybe, in a given case there yet may be the need to order preventive detention of a person already in jail. But in such a situation the detaining authority must disclose awareness of the fact that 643 the person against whom an order of preventive detention is being made is to the knowledge of the authority already in jail and yet for compelling reasons a preventive detention order needs to be made. There is nothing to indicate the awareness of the detaining authority that detenu was already in jail and yet the impugned order is required to be made. This, in our opinion, clearly exhibits non-application of mind and would result in invalidation of the order."

Mr. Mukhoty next contended that even if a hypothetical case can be envisaged as contemplated by the decision of this Court in Rameshwar Shaw that a preventive detention order becomes necessitous in respect of a person already confined to jail, the detaining authority must show its awareness of the fact that the person in respect of whom detention order is being made is already in jail and yet a detention order is a compelling necessity. It was urged that this awareness must appear on the face of the record as being set out in the detention order or at least in the affidavit in opposition filed in a proceeding challenging the detention order. Otherwise, according to Mr. Mukhoty, the detention order would suffer from the vice of non- application of mind. The awareness must be of the fact that the person against whom the detention order is being made is already under detention or in jail in respect of some offence or for some reason. This would show that such a person is not a free person to indulge into a prejudicial activity which is required to be prevented by detention order. And this awareness must find its place either in the detention order or in the affidavit justifying the detention order when challenged. The absence of this awareness would permit an inference that the detaining authority was not even aware of this vital fact and mechanically proceeded to pass the order which would unmistakably indicate that there was non-application of mind to the most relevant fact and any order of such serious consequence resulting in deprivation of liberty, if mechanically passed without application of mind, is obviously liable to be set aside as invalid. And that is the case here.

Coming to the facts of each case, the detention order refers to the name of the detenu and the place of his residence. There is not even a remote indication that the person against whom the detention order is being made is already in jail in one case for a period of roughly two months and in another case for a period of one month and four days. The detenu is referred to as one who is staying at a 644 certain place and appears to be a free person. Assuming that this inference from the mere description of the detenu in the detention order is impermissible, the affidavit is conspicuously silent on this point. Not a word is said that the detaining authority was aware of the fact that the detenu was already in jail and yet it became a compelling necessity to pass the detention order. Therefore, the subjective satisfaction arrived at clearly discloses a non- application of mind to the relevant facts and the order is vitiated.

The next contention urged by Mr. Mukhoty was that the detaining authority has not filed an affidavit in opposition but the same has been filed by one Sub-Inspector of Police and it speaks about the subjective satisfaction of the detaining authority viz., the District Magistrate and this would show that the District Magistrate had completely abdicated his functions in favour of the Sub-Inspector of Police. The affidavit in opposition on behalf of respondents 1 to 3 who are the State of Andhra Pradesh, the District Magistrate, Adilabad and the Jailor, Central Prison, Hyderabad, has been filed by M. Venkatanarasayya who has described himself as Sub-Inspector of Police. The same Sub- Inspector has filed affidavit-in-opposition in both the cases. In para 1 of the affidavit in opposition it is stated that the deponent as a Sub-Inspector of police is well acquainted with all the facts of the case. In para 7 of the affidavit in opposition in writ petition 1166/82 he has stated that: 'Only after deriving the subjective satisfaction, the detaining authority passed order of detention against the detenu, as his being at large, will prejudice the maintenance of public order. We are completely at a loss to under stand how a Sub Inspector of Police can arrogate to himself the knowledge about the subjective satisfaction of the District Magistrate on whom the power is conferred by the Act. If the power of preventive detention is to be conferred on an officer of the level and standing of a Sub-Inspector of Police, we would not be far from a Police State. Parliament has conferred power primarily on the Central Government and the State Government and in some specific cases, if the conditions set out in sub s. (3) of s. 3 are satisfied and the notification is issued by the State Government to that effect, this extra-ordinary power of directing preventive detention can be exercised by such highly placed officers as District Magistrate or Commissioner of Police. In this case the District Magistrate, the detaining authority has not chosen to file his affidavit. The affidavit in opposition is filed by a Sub-Inspector of Police. Would this imply that Sub-Inspector of Police had access to the file of the District Magistrate or was the Sub-Inspector the person who influenced the 645 decision of the District Magistrate for making the detention order ? From the very fact that the respondents sought to sustain the order by filing an affidavit of Sub-Inspector of Police, we have serious apprehension as to whether the District Magistrate completely abdicated his functions in favour of the Sub-Inspector of Police. The file was not made available to the Court at the time of hearing of the petitions. But number of inferences are permissible from the fact that the District Magistrate though a party did not file his affidavit justifying the order and left it to the Sub-Inspector of police to fill in the bill. And the Sub- Inspector of Police does not say how he came to know about the subjective satisfaction of the District Magistrate. He does not say that he had access to the file or he is making the affidavit on the basis of the record maintained by the District Magistrate. Therefore, the inference is irresistible that at the behest of the Sub-Inspector of Police who appears to be the investigating officer in some criminal case in which each of the detenu is implicated, the District Magistrate completely abdicating his responsibilities, made the detention order. This Court in A.K. Roy v. Union of India & Ors.(1), while upholding the validity of the National Security Act, repelled the contention that it is wholly unreasonable to confer upon the District Magistrate or Commissioner of Police the power to issue orders of detention for reasons mentioned in sub-s. (2) of s. 3, observing that the District Magistrate or the Commissioner of Police can take the action under sub-s. (2) of s. 3 during the periods specified in the order of the State Government only. This Court also noticed another safeguard, namely, that the order of the State Government under sub-s. (3) of s. 3 can remain in force for a period of three months only and it is during this period that the District Magistrate or the Commissioner of Police, as the case may be, can exercise power under sub-s. (2) of s. 3. The further safeguard noticed by this Court is that both these officers have to forthwith intimate the fact of detention to the State Government and no such order of detention can remain in force for more than 12 days after the making thereof unless, in the meantime, it has been approved by the State Government. The Court observed that in view of these in built safeguards it can not be said that excessive or unreasonable power is conferred upon the District Magistrate or the Commissioner of Police to pass orders under sub-s. (2) (see para 72).

646

If the District Magistrate is to act in the manner he has done in this case by completely abdicating his functions in favour of an officer of the level of a Sub-Inspector of Police, the safeguards noticed by this Court are likely to prove wholly illusory and the fundamental right of personal liberty will be exposed to serious jeopardy. We only hope that in future the District Magistrate would act with responsibility, circumspection and wisdom expected of him by this Court as set out earlier. However, the conclusion is inescapable that the errors pointed out by the petitioners which have appealed to us remain uncontroverted in the absence of an affidavit of the detaining authority. We refuse to take any notice of an affidavit in opposition filed by a Sub-Inspector of Police in the facts and circumstances of this case.

The last contention canvassed by Mr. Mukhoty is that even though assurances were given on the floor of Parliament as well as while hearing the case of A.K. Roy wherein constitutional validity of the Act was challenged that the drastic and draconian power of preventive detention will not be exercised against political opponents, in flagrant violation thereof the affidavit in opposition would show that the power of preventive detention was exercised on extraneous and irrelevant consideration, the detenu in each case being a member and organiser of CPI (ML) (People's War Group), a political party operating in this country. In the affidavit in opposition in writ petition 1166/82, the relevant averments on this point read as under :

"In reply to para 7 of the petition these answering respondents submit that it is not correct to say that the grounds of detention failed to disclose any proximity with the order of detention and underlying purpose and object of the Act inasmuch as the detenu is one of the active organisers of CPI (ML) (People's War Group) believing in violent activities with the main object to overthrow the lawfully established Government by creating chaotic conditions in rural and urban areas by annihilating the class enemies, went underground to preach the party ideology and to build up the cadres by indoctrinating them for armed struggle".

There is a similar averment in the affidavit in opposition in the connected petition also. We would have gone into this contention 647 but for the fact that having found the detention order invalid for more than one reason, it is unnecessary to examine this contention on merits. Non-examination of the contention need not lead to the inference that the contention is rejected. We keep it open to be examined in an appropriate case.

These were the reasons for which we quashed and set aside the order of detention in each case.

S.R.					  Petitions allowed.
648