Bombay High Court
Sanjay Rajayya Ratnawar (In Jail) vs State Of Maharashtra Thr. Secretary ... on 27 July, 2017
Bench: Prasanna B. Varale, Murlidhar G. Giratkar
1 CRIWP229.17.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
: NAGPUR BENCH : NAGPUR.
CRIMINAL WRIT PETITION NO. 229 OF 2017
PETITIONER : Sanjay Rajayya Ratnawar
Aged about 48 years, Occu. Private,
R/o Ward No.1, Aheri,
Tah. Aheri, Dist. Gadchiroli,
(Presently in District Prison, Chandrapur)
VERSUS
RESPONDENTS : 1] State of Maharashtra,
through its Secretary,
Home Department (Special),
Mantralaya, Mumbai.
2] District Magistrate / District Collector,
Gadchiroli, Dist. Gadchiroli.
----------------------------------------------------------------------------------------------
Mr. Mir Nagman Ali, Advocate for the petitioner.
Mr. S. S. Doifode, A.P.P. for respondent nos.1 and 2
----------------------------------------------------------------------------------------------
CORAM : PRASANNA B. VARALE and
MURLIDHAR G. GIRATKAR, JJ.
DATE : JULY 27, 2017.
JUDGMENT
Rule. Rule returnable forthwith. With the consent of the learned counsel for the parties, the petition is taken up for final disposal.
::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 :::
2 CRIWP229.17.odt 2] By the present petition, the petitioner challenges the order passed by the respondent no.2, dated 24.01.2017, thereby detaining the petitioner exercising the powers conferred under the Maharashtra Prevention of Dangerous Activities of Slumlords, Bootleggers, Drug Offenders, Dangerous Persons and Video Pirates Act, 1981. The petitioner submitted his representation to the Advisory Board on 08.2.2017 and the respondent no.1 by order dated 16.2.2017, by exercising the powers under Section 12(1) of the MPDA Act, confirmed the detention order passed by the respondent no.2. Being aggrieved by the order passed by the respondent no.2, the petitioner is before this Court. 3] Mr. Ali, the learned counsel for the petitioner vehemently submitted that the impugned order passed by the respondent no.2 suffers on three counts, namely, the material in the nature of cases registered and relied upon for passing the order against the petitioner, was too short to arrive at a conclusion that the activities of the petitioner were in any manner prejudicial to the maintenance of public order. Most of the cases relied upon by the respondent no.2 authority while passing the detention order are the ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 3 CRIWP229.17.odt cases registered under the Bombay Prohibition Act and in almost all these cases the petitioner is either granted bail or acquitted by the Court. The learned counsel for the petitioner then submitted that the second count on which the order suffers is that there is no live link between the offence registered lastly against the petitioner and the ultimate detention order. It was submitted that the last offence referred to and relied on was registered against the petitioner on 30.7.2016, whereas the detention order was passed on 24.01.2017. As such there was a delay of about six months. Neither the delay is explained nor there is a live link and as such, the order suffers, is the submission of the learned counsel for the petitioner. The learned cousnel for the petitioner then submitted that though, the petitioner was released on bail in certain offences and though, this material ought to have been considered by the detaining authority, neither this material was considered nor the same was supplied to the petitioner.
4] Mr. Ali, the learned counsel then submitted that apart from the offences registered against the petitioner, the other circumstance relied upon was in the nature of in-camera statements ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 4 CRIWP229.17.odt of the witnesses recorded by the authority. The learned counsel submitted that the in-camera statements were recorded on 05.11.2016 and 06.11.2016, whereas the same were verified on 08.1.2017 and 09.01.2017, respectively. The learned counsel then submitted that the authority failed to record subjective satisfaction of these statements and as such the truthfulness of the statements is doubtful and non-consideration of this material shows non- application of mind by the authority and as such on this count also the detention order passed by the authority suffers. The learned counsel for the petitioner, in support of his submissions relied on the following judgments -
1] 2011 All M.R. (Cri.)1491 Vilas Shamrao Goyar @ Chota Papa .vs. State of Mah & others 2] 2013 All M.R. (Cri.) 3870 Niyazuddin @ Sonu Sirajuddin Ansari .vs. State of Mah.& anr. 3] 2012 All SCR 1373 Rushikesh Tanaji Bhoite .vs. State of Mah. And others. 4] 2001 All M.R. (Cri.) 1616 Sanjay Balaram Kirale .vs. State of Mah. and another. 5] 1992 DGLS (SC) 252 Pradeep Nilknath Paturkar .vs. S. Rammurthi and others 5] Mr. Doifode, the learned Additional Public Prosecutor appearing for the respondents supported the impugned order passed ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 5 CRIWP229.17.odt by the respondent no.2 authority. He vehemently submitted that the authority concerned refers to each and every material relied on by it in the order. The requisite copies of the documents were supplied to the petitioner. The in-camera statements are not only verified, but the order also shows subjective satisfaction of the authority. The learned APP submitted that the material in the nature of offences registered against the petitioner show that the petitioner is indulged in series of offences, though most of them are registered under the Bombay Prohibition Act. The learned APP then submitted that apart from this material, the respondent authority specifically referred to the in-camera statements and gist of these in-camera statements is also reflected in the detention order. The satisfaction arrived at by the authority is specifically observed by the authority in the order. The authority also followed the provisions of the Act such as informing the petitioner that he can avail the opportunity of submitting a representation to the Advisory Board. The learned APP submitted that the petitioner availed the opportunity of submitting representation to the Advisory Board. He further submitted that the Advisory Board found no error committed by the respondent no.2 authority while passing the detention order and ultimately, the ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 6 CRIWP229.17.odt respondent no.1 confirmed the detention order passed by the respondent no.2. The learned APP submitted that along with the detention order, list of documents was supplied to the petitioner and the same was inclusive of bail orders passed by the Court, copies of police custody remand etc. The learned APP then submitted that the respondent authorities, on the basis of cases registered against the petitioner was of the opinion that the petitioner was continuously indulged in an act of committing offences, more particularly, illegal transportation and selling of illicit liquor and then the authority recorded the statements of two local residents. The statements were verified by the Sub Divisional Police Officer. The learned APP submitted that these being the requisite formalities undertaken by the authorities concerned as per the provisions of the Act, it cannot be said that there was an inordinate delay and there was no live link between the material considered and the order passed by the authority. The learned APP relied on the following judgments :
1] 2016 All M.R. (Cri.) 3601 Santosh Kashinath Kamble .vs. State of Mah. & others.
2] 2016 (6) All M.R. (Cri.) 5144 Harish Patil .vs. State of Mah. & others.
3] 2016 (5) All M.R. (Cri.) 555 Sagar Prakash Bhosale.v.Commissioner of Police,Solapur & others ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 :::
7 CRIWP229.17.odt 4] 2016 (6) All M.R. (Cri.) 532 Shahrukh Yunus Khan .vs State of Mah. and others. 6] With the assistance of the learned counsel for the petitioner and the learned Additional Public Prosecutor for the respondents, we have gone through the material placed on record. Perusal of the material shows that the impugned order was passed by the respondent no.2 on 21.01.2017. The translation of all the material was provided to the petitioner. Perusal of the detention order shows that though, the authority stated registration and pendency of 26 offences against the petitioner and three preventive actions initiated against the petitioner, the authority relies and refers to 12 cases. Perusal of the material further shows that copies of first information reports, statements, police custody remand applicatons and also copies of bail orders were supplied to the petitioner. On a perusal of the detention order, we find that the respondent authority referred to the recording of two in-camera statements. There is also a statement in the order that these in-camera statements were verified by the Sub Divisional Police Officer, Jimalgatta. The authority also states that by analysing the statements, the authority arrived at a conclusion that these statements are true and correct. ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 :::
8 CRIWP229.17.odt The brief of the statements is also referred to in the order. The authority then records its subjective satisfaction. Considering all these aspects, we are unable to accept the submission of the learned counsel for the petitioner that the order passed by the respondent authority suffers from non-application of mind. 7] As referred to above, the material placed on record clearly show that all the required documents were supplied to the petitioner. The copies of custody remand applications and orders passed thereon are also supplied to the petitioner. The applications for bail filed by the petitioner and the say filed by the prosecution opposing bail also finds place on record. Perusal of the material also show that the petitioner was granted bail in Crime No. 6078/2016 and order dated 02.09.2016 granting bail to the petitioner on conditions is placed on record. We find that apart from the copies of the reports lodged against the petitioner, the orders passed by the Court granting bail to the petitioner, copy of proposal initiating preventive action against the petitioner were also supplied to the petitioner. Thus, on a perusal of the material, we are unable to accept the submission of the learned counsel for the petitioner that ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 9 CRIWP229.17.odt though, the respondent authority referred to 26 offences, no material of these offences is provided to the petitioner. We also find from perusal of the record that the respondent authority relied on 12 cases registered against the petitioner so as to consider the criminal record against the petitioner. Apart from these cases registered against the petitioner, the order refers to two in-camera statements recorded by the authority. Though, it was submitted by the learned counsel for the petitioner that there is a vague reference about these two in- camera statements and as the in-camera statements failed to show any material against the petitioner, these statements ought not to have been relied upon. Perusal of the detention order shows that the reference of these in-camera statements clearly reveal the period of incident i.e. incident took place in the month of August, 2016. It refers to the act of intimidation and physical assault by the petitioner. The statements also refer to the fact that the petitioner was moving in the locality carrying weapons like knife in his pocket. The second statement reflects that the petitioner was indulged in an act of abusing the lady members of the locality in filthy language and when he was opposed, he started physical assault. The statements then clearly show that because of the activities of the petitioner, the ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 10 CRIWP229.17.odt witnesses were not coming forward to lodge report against the petitioner and the activities of the petitioner are creating an atmosphere of fear in the society and hardship and inconvenience suffered by the residents of the locality. The detention order clearly refers to the satisfaction arrived at by the authority and the same is recorded in the order. Thus, we are unable to accept the submission of the learned counsel for the petitioner that the order suffers from non-application of mind.
8] The learned counsel for the petitioner submitted before this Court that the detention order though refers to pendency of cases against the petitioner, the petitioner was acquitted in one of the cases. He further submits that the respondent no.2 failed to take note of this fact and as such the order suffers from non-application of mind. On the backdrop of the submission of the learned counsel, we have perused the record. We find that the petitioner submitted a representation on 07.2.2017 against the order of detention dated 24.01.2017. The judgment and order of acquittal is dated 25.1.2017, thus, the petitioner was acquitted subsequent to passing the detention order. In view of this fact, we are unable to accept the ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 11 CRIWP229.17.odt submission of the learned counsel that the fact of acquittal of the petitioner is not considered by the authority and as such the order suffers from non-application of mind.
9] Though, Mr. Ali, the learned counsel for the petitioner placed reliance on the judgments referred to above and though, there cannot be any dispute on the proposition of law reflected in those judgments, in view of the factual aspects reflected from perusal of the record and referred to above, in our opinion, the judgments relied upon by the learned counsel for the petitioner are of no help to him.
10] Mr. Doifode, the learned APP placed reliance on the judgment of this Court in the case of Harish Patil .vs. State of Maharashtra (supra) in support of his submission that the in-camera statements of the witnesses were throughly scrutinized by the authority. The brief of the statements is also referred to in the impugned order and the order also refers to the subjective satisfaction of the authority. As such, the petitioner cannot raise the ground of non-application of mind by the detaining authority in ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 12 CRIWP229.17.odt scrutinizing the in-camera statements. We find considerable merit in the submission of the learned APP. The learned APP also placed reliance on the judgment in the case of Santosh Kamble .vs. State of Maharashtra (supra) on the aspect of consideration of in-camera statements.
11] As stated above, the detaining authority was conscious of the material against the petitioner and the same was referred to in the order of detention such as, offences registered against the petitioner, orders passed by the competent Court including the orders of bail, police custody remand and this material was supplied to the petitioner. On this aspect, it will be useful to refer to the judgment of this Court relied on by the learned APP in the case of Sagar Bhosale .vs. Commissioner of Police, Solapur (supra), more particularly paragraph 11 thereof, which reads thus -
"11. The above-mentioned portion leaves no manner of doubt that the detaining authority was fully aware of the fact that the detenu was in custody in the pending criminal case i.e. C.R. No. 350/14 which was under
Section 392 read with 34 Indian Penal Code. From the grounds of detention, it is clear that the detaining ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 :::
13 CRIWP229.17.odt authority was aware that the charge sheet in the said criminal case was already filed on 20.4.2015. Thus, it cannot be said that there was no cogent material before the detaining authority to come to the conclusion that there was an imminent possibility of the detenu being released on bail in CR No. 350/14 as contended in the ground raised by the petitioner. Before the detaining authority, the opinion of the Law officer was also very much there that the detenu may be released on bail in this case under Section 392 read with Section 34 Indian Penal Code Moreover, while considering the possibility whether bail can be granted, the nature of offence has also to be seen i.e. type of crime. The detenu was in custody in a case under Section 392 of Indian Penal Code. The maximum punishment for the said offence is ten years. The offence is not punishable with death or life imprisonment and hence, the apprehension of the detaining authority that there was imminent possibility of petitioner being released on bail cannot be faulted. Thus, it cannot be said that there was no cogent and tangible material before the detaining authority to arrive at subjective satisfaction that there was imminent possibility of the detenu being released on bail considering the fact that the detenu was not involved in an offence punishable with death or life imprisonment. Further granting bail in such cases after filing of the ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 ::: 14 CRIWP229.17.odt charge-sheet, is a normal practice of most Courts. A priori, it cannot be argued that this is a case of mere ipse dixit of the detaining authority regarding the imminent possibility of the detenu coming out on bail. Looking to the history of the detenu, it cannot be said that there was no material before the detaining authority to reach the subjective satisfaction that if released on bail, the detenu may again indulge in similar prejudicial activities. Keeping that in mind, the detaining authority arrived at the subjective satisfaction that the detenu may be granted bail at any time under the ordinary law of the land and hence, it was necessary to issue an order of detention to prevent the detenu from again indulging in similar activities which are prejudicial to the maintenance of public order."
12] The learned APP also relied on a judgment in Sharukh Yunus Khan .vs. State of Maharashtra. (supra). In somewhat similar circumstances of the present case, namely certain offences were registered against the petitioner and the petitioner was in judicial custody so also, two in-camera statements were recorded, wherein it was stated the detenu assaulted the complainant with dangerous weapon, the detention order was passed and the said detention order was the subject matter before the Division Bench of this Court. ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 :::
15 CRIWP229.17.odt While dealing with the situation, this Court observed at paragraph 9 thus -
"9. The grounds of detention clearly advert to the fact that confidential inquiry was made about criminal activities of the detenu in the locality of Wakad Police Station and surrounding areas wherein it was noticed that a large number of people were victimized by the detenu in recent past. It was also noted that due to fear of the detenu, nobody dares to complain against the detenu openly and make statement openly against the detenu due to fear of retaliation. The witnesses only on being assured that their names and identities will be kept secret and they will not be called open to give evidence against the detenu in any court of law or any other forum, have expressed willingness to give their statements about criminal activities of the detenu. In the grounds of detention, contents of the in-camera statements of the two witnesses "A" and "B" are reproduced. It discloses the involvement of the detenu in criminal activities within the area of Wakad Police Station and nearby areas indicating that the detenu had created a reign of terror and had become a perpetual and potential danger to the even tempo of life of people in those areas. Thus, it is seen that the detenu had created such a reign of terror that the people were not willing to come forward to complain against him. In ::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 :::
16 CRIWP229.17.odt such case, it is difficult for the ordinary law of land to deal with the situation and to prevent the detenu from again acting in a manner prejudicial to the maintenance of public order."
13] On consideration of all the material referred to above, we find no error committed by the detaining authority i.e. respondent no.2. The petition thus deserves to be dismissed and the same is accordingly dismissed. Rule stands discharged.
JUDGE JUDGE
Diwale
::: Uploaded on - 03/08/2017 ::: Downloaded on - 08/08/2017 01:49:47 :::