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 18, Cited by 0]

Jammu & Kashmir High Court

Roshan Din vs Ut Of J & K & Ors on 1 February, 2023

                                                                          Sr. No.



       HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                        ATJAMMU

                                                 WP (Crl) No. 30/2022
                                                 CrlM No. 1295/2022

                                                 Reserved on: 30.01.2023
                                                 Pronounced on:01.02.2023

Roshan Din                                                          .....Petitioner(s)

                               Through :- Mr. M.K. Bhardwaj, Sr. Advocate with
                                          Mr. Gagan Kohli, Advocate


                         v/s

UT of J & K & Ors.                                                .....Respondent(s)

                               Through :- Mr. Dewakar Sharma, Dy AG


CORAM: HON‟BLE MR. JUSTICE MA.CHOWDHARY, JUDGE

                                 JUDGMENT

01.02.2023

1. District Magistrate, Kathua (hereinafter called 'Detaining Authority') in exercise of powers under Section 8 (1)(a) (i) of the Jammu & Kashmir Public Safety Act, 1978 (for short, „Act of 1978‟), passed the detention Order No. DMK/JC/2022-23/547-52 Dated 28.05.2022 (for short 'impugned order'), in terms whereof the detenue namely Roshan Din S/O Feroz Dion R/O Spral Pain Tehsil Marheen, District Kathua (for short 'detenue') has been detained.

2. The impugned detention order has been challenged through the medium of the instant petition, being in breach of the provisions of Article 22(5) of the Constitution of India read with Section 13 of the J&K Public Safety Act, 1978.

3. It is being pleaded in the petition that the detaining authority-respondent No.2 has not attributed any specific allegation against the detenue. Furthermore, it is stated that the detenue has been incapacitated in filing a 2 WP(Crl) No. 30/2022 representation as the grounds of detention are not in a language which could be understood by the detenue. It is also being stated that the neither the petitioner is threat to the public order nor he has committed any such crime which has disturbed the society at large. It is also being stated that the detenue is not an English literate person and understands only Urdu language but the order of detention is in English and it is not possible for him to understand such a hyper technical language. It is also the submission of learned counsel for the detenue that the order of detention and the connected documents annexed with the petition clearly show violation of right of the detenue guaranteed in terms of the Article 22(5) of the Constitution of India.

4. Respondents in their counter affidavits have stated that the detenue was ordered to be detained for maintenance of 'public order' and had he been let free there would have been every likelihood of his re-indulging in criminal activities. It is being stated that the power of preventive detention is different from punishment; preventive detention aimed at stopping the illegal activities of an individual which otherwise under common law both criminal/civil cannot be stopped and the said individual creates a havoc in the society which leads to public disorder, peace, stability and in certain cases also raises alarm bells regarding the National Unity and Integrity; that the petitioner falls under the category of Section 8 of the Public Safety Act, being a threat to the public order, peace and stability in the society. It is also being stated that the petitioner is involved in numerous criminal activities, was not likely to desist from his criminal activities which were prejudicial to the maintenance of peace and public order in the District Kathua.

3 WP(Crl) No. 30/2022

5. Heard learned counsel for both the sides at length and considered the record.

6. Learned counsel for the detenue while being heard makes reference to the grounds of the detention and states that on a cursory look on the same it is manifest that same are vague. It is also submitted that the Detaining Authority on the basis of dossier submitted by Senior Superintendent of Police, Kathua, without application of mind and without evaluating the allegations alleged against the detenue in the said dossier, copy of which was not even provided to the detenue, proceeded to pass impugned detention order whereby the detenue has been detained and directed to be lodged at Central Jail Jammu. In addition, learned counsel submitted that the allegations levelled against the detenue are totally vague as nothing specific has been stated in the grounds of detention.

7. In rebuttal, learned Dy AG submits that the record reveals that there is no vagueness in the grounds of detention. The procedural safeguards prescribed under the provisions of Public Safety Act and the rights guaranteed to the detenue under the Constitution have strictly been followed in the instant case. The detenue has been furnished all the material, as was required, and was also made aware of his right to make representation to the detaining authority as well as government, against his detention.

8. Personal liberty is one of the most cherished freedoms, perhaps more important than the other freedoms guaranteed under the Constitution. It was for this reason that the Founding Fathers enacted the safeguards in Article 22 in the Constitution so as to limit the power of the State to detain a person without trial, which may otherwise pass the test of Article 21, by humanising the harsh authority over individual liberty. In a 4 WP(Crl) No. 30/2022 democracy governed by the rule of law, the drastic power to detain a person without trial for security of the State and/or maintenance of public order, must be strictly construed. However, where individual liberty comes into conflict with an interest of the security of the State or public order, then the liberty of the individual must give way to the larger interest of the nation.

9. Before appreciating the rival contentions of the parties, it would be appropriate to note that the procedural requirements are the only safeguards available to the detenue since the Court cannot go behind the subjective satisfaction of the detaining authority as has been laid down by Hon'ble Apex Court in a case titled Abdul Latif Abdul Wahab Sheikh Vs B.K. Jha &Anr., reported as (1987) 2 SCC 22. The procedural requirements are, therefore, to be strictly complied with, if any value is to be attached to the liberty of the subject and the constitutional rights guaranteed to him in that regard.

10. The detention record, as produced, reveals that the detenue was involved in following cases registered at Police Station Rajbagh vide:-

(i) FIR No.133/2005 U/S 188 RPC;
(ii) FIR No. 43/2006 U/Ss 188 RPC and 3 PCA Act;
(iii) FIR No. 198/2006 U/Ss 188 RPC and 3 PCA Act;
(iv) FIR No. 39/2012 U/Ss 188 RPC and 3 PCA Act;
(v) FIR No. 209/2019 U/Ss 341, 323, 336, 147, 436 IPC;
(vi) FIR No. 223/2021 U/S 341, 323, 506 IPC.

Involvement of the detenue in the aforementioned cases appears to have heavily weighed with the detaining authority while passing detention order.

11. The detention of the detenue has been ordered on the basis of six FIRs, out of which, three had been lodged from the year 2005 to 2012 for smuggling of bovine animals from the State of J&K to other States 5 WP(Crl) No. 30/2022 thereafter no FIR had been lodged in this regard, however, two more FIR had been lodged (one in the year 2019 and one in 2021) for the commission of offences punishable U/S 341, 323, 336, 147, 436 & 506 IPC, therefore, almost all the cases do not disclose any heinous offence. Live and proximate link between the past conduct of the detenue and the imperative need to detain have to be harmonised to rely upon the alleged illegal activities of the detenue. Old and stale incidents shall be of no use as has been held in "Sama Aruna Vs State of Telangana &Anr." reported as (2018) 12 SCC 150. Relevant paragraph No.16 is extracted as under:

""16. Obviously, therefore, the power to detain, under the Act of 1986 can be exercised only for preventing a person from engaging in or pursuing or taking some action which adversely affects or is likely to affect adversely the maintenance of public order; or for preventing him from making preparations for engaging in such activities. There is little doubt that the conduct or activities of the detenu in the past must be taken into account for coming to the conclusion that he is going to engage in or make preparations for engaging in such activities, for many such persons follow a pattern of criminal activities. But the question is how far back? There is no doubt that only activities so far back can be considered as furnish a cause for preventive detention in the present. That is, only those activities so far back in the past which lead to the conclusion that he is likely to engage in or prepare to engage in such activities in the immediate future can be taken into account. In Golam Hussain vs State of W.B, this Court observed as follows:(SCC p.535 para 5) "No authority, acting rationally, can be satisfied, subjectively or otherwise, of future mischief merely because long ago the detenu had done something evil. To rule otherwise is to sanction a simulacrum of a statutory requirement. But no mechanical test by counting the months of the interval is sound. It all depends on the nature of the acts relied on, grave and determined or less serious and corrigible, on the length of the gap, short or long, on the reason for the delay in taking preventive action, like information of participation being available only in the course of an investigation. We have to investigate whether the causal connection has been broken in the circumstances of each case".
6 WP(Crl) No. 30/2022

Suffice it to say that in any case, incidents which are said to have taken place nine to fourteen years earlier, cannot form the basis for being satisfied in the present that the detenu is going to engage in, or make preparation for engaging in such activities".

Therefore, in the considered opinion of this Court, the detention order, other than not following the constitutional safeguards also suffers on merit as well, as the bovine smuggling cases registered against the detenue way back before the year 2013 cannot be made basis to invoke the preventive detention.

12. The requirement of law is that whole of the record, on which the detention order is based, has to be made available to the detenue in the language that he understands. As per the execution report, he has been furnished copies of detention order (01) leaf, notice of detention (01) leaf, grounds of detention (04) leaves, dossier of detention (06) leaves and copies of FIR, Statements of witnesses and other related documents (10) leaves total twenty four leaves. However, he has not been provided with copies of charge-sheets and the statements of witnesses as well as the material relied upon by the detaining authority under which the petitioner has been detained. The detenue, thus cannot be said to be provided with whole of the record which based his detention, so as to make an effective representation. The failure on the part of the detaining authority to supply material renders detention illegal and unsustainable.

13. Hon'ble the Supreme Court in a case titled Chaju Ram Vs The State of Jammu & Kashmir, reported as AIR 1971 SC 263, held in Para-9 of the judgment as under:-

".........The detenu is an illiterate person and it is absolutely necessary that when we are dealing with a detenu who cannot read or understand English language or any language at all that the grounds of detention should be 7 WP(Crl) No. 30/2022 explained to him as early as possible in the language he understands so that he can avail himself of the statutory right of making a representation. To hand over to him the document written in English and to obtain his thumb impression on it in token of his having received the same does not comply with the requirements of the law which gives a very valuable-right to the detenu to make a representation which right is frustrated by handing over to him the grounds of detention in an alien language. We are therefore compelled to hold in this case that the requirement of explaining the grounds to the-detenu in his own language was not complied with."

14. It shall also be quite apposite to reproduce the following portions from Paras 3 and 5 of the judgment rendered by Hon'ble the Supreme Court in the case titled "Raziya Umar Bakshi Vs Union of India &Ors." (AIR 1980 SC 1751):

"3.......The service of the ground of detention on the detenu is a very precious constitutional right and where the grounds are couched in a language which is not known to the detenu, unless the contents of the grounds are fully explained and translated to the detenu, it will tantamount to not serving the grounds of detention to the detenu and would thus vitiate the detention ex-facie.
5..........in cases where the detaining authority is satisfied that the grounds are couched in a language which is not known to the detenu, it must see to it that the grounds are explained to the detenu, a translated script is given to him and the grounds bear some sort of a certificate to show that the grounds have been explained to the detenu in the language which he understands."

15. The Hon'ble Apex Court in the judgment rendered in the case of "Sophia Gulam Mohd. Bham V. State of Maharashtra &Ors. (AIR 1999 SC 3051), has also held as under:

"The right to be communicated the grounds of detention flows from Article 22(5) while the right to be supplied all the material on which the grounds are based flows from the right given to the detenu to make a representation against the order of detention. A representation can be made and the order of detention can be assailed only when all the grounds on which the order is based are communicated to the detenu and the material on which those grounds are based are also disclosed and copies thereof are supplied to the person detained, in his own language."
8 WP(Crl) No. 30/2022

16. Vide impugned order, the Detaining Authority has though communicated to the detenue his right to represent against the order to him and the government in Hindi/Dogri language, but no time limit was communicated, in which, he could make a representation to him, till approval of the detention order by the Government. In a case of National Security Act, titled "Jitendra Vs. Dist. Magistrate, Barabanki &Ors.", reported as 2004 Cri.L.J 2967, the Division Bench of Hon'ble Allahabad High Court, has held:-

"10. We make no bones in observing that a partial communication of a right (in the grounds of detention) of the type in the instant case, wherein the time limit for making a representation is of essence and is not communicated in the grounds of detention, would vitiate the right fundamental right guaranteed to the detenue under Article 22(5) of the Constitution of India, namely, of being communicated, as soon as may be the grounds of detention."

17. This is another reason, as to why the impugned order would be vitiated since the detenue's right to make a representation to the detaining authority was only available to him till approval of detention order by the Government, it follows as a logical imperative that the detaining authority should have communicated to the detenue in the grounds of detention the time limit, in which, he could make a representation to it i.e., till the approval of the detention order by the State Government.

18. Learned counsel for the respondents has also relied upon the judgment, passed in LPA No. 4/2022 (O&M) titled „Gaggu Din alias Gaggu vs Union Territory of J&K & Ors', wherein the Hon'ble Division Bench of this Court, in an intra-court appeal upheld detention order passed under PSA holding:

"9. It would be appropriate to note that order of preventive detention can be issued on the basis of one solitary incident also (See Shiv Ratan Makim v. Union of India, (1986) 1 SCC 404). In fact allegations in all 9 WP(Crl) No. 30/2022 the remaining FIRs are very serious in nature and particularly in FIR No. 17/2019 u/s 341, 147, 332, 353, 307 and 382 RPC registered with Police Station, Rajbagh, the appellant along with his associates at a road attacked the Police officials and fled away after snatching their motorcycle. This act of the appellant has the propensity of disturbing public order and in fact every year the appellant has indulged in at least one illegal act and there is justification on the part of respondent No.2 in issuing the order of detention. No fault can be found with the issuance of order impugned. The judgment relied upon by learned counsel for the appellant in case, titled, Banka Sneha Sheela vs. State of Telangana & Ors, (2021) 9 SCC 415 is not applicable in the present facts and circumstances of the case."

19. In the case relied upon by the learned Dy. AG, the facts of that case and the present case are materially different as in that case the detenue was alleged to have committed heinous offence like attempt to murder, dacoity, use of arms and cow slaughter besides other offences, whereas in this case the detenue is alleged to have committed offences of bovine smuggling only upto the year 2012 as reflected in the impugned detention order. The preventive detention of the detenue has been justified by detaining authority, due to the accusation of the bovine smuggling, however, it is settled law that the remote incidence of offence without proximate and live link to the detention order, the same is not justifiable to invoke the preventive detention, therefore, the case cited by the learned Dy. AG is distinguishable, on the facts of this case from the fact of that case.

20. Reproducing the dossier prepared by the Senior Superintendent of Police, Kathua in the order of detention, almost word by word; non furnishing of the whole of the record on which detention order was based; furnishing the material in English and not the language of the detenue; and not informing detenue of his right to make representation before the Detaining Authority within the statutory period, all reflect that the Detaining 10 WP(Crl) No. 30/2022 Authority has not applied its mind to draw the subjective satisfaction to detain the petitioner and detenue has also been deprived of his fundamental right to make effective and meaningful representation against the detention order to the Detaining Authority and the government.

21. For the foregoing reasons and the law discussed hereinabove, this petition is allowed. Impugned order of detention No. DMK/JC/2022-23/547-52 Dated 28.05.2022 passed by the District Magistrate, Kathua, is, as such, quashed. The detenue namely Roshan Din S/O Feroz Dion R/O Spral Pain Tehsil Marheen, District Kathua, is ordered to be released from the preventive custody, forthwith, provided he is not required in connection with any other case(s).

22. Detention record, as produced, be returned to the learned Dy AG.

23. Writ petition is disposed of, accordingly along with pending application(s), if any.

(MA.Chowdhary) Judge JAMMU 01.02.2023 Vijay Whether the order is speaking: Yes Whether the order is reportable: Yes