Supreme Court of India
Chhagan Bagwan Kahar vs N.L. Kalna & Ors on 16 March, 1989
Equivalent citations: 1989 AIR 1234, 1989 SCR (2) 52, AIR 1989 SUPREME COURT 1234, 1989 (1) JT 572, 1989 (2) SCC 318, 1990 CHANDLR(CIV&CRI) 33, (1989) 1 CRIMES 780, (1990) 1 GUJ LR 286, (1990) 2 GUJ LH 225
Author: S.R. Pandian
Bench: S.R. Pandian, B.C. Ray
PETITIONER: CHHAGAN BAGWAN KAHAR Vs. RESPONDENT: N.L. KALNA & ORS. DATE OF JUDGMENT16/03/1989 BENCH: PANDIAN, S.R. (J) BENCH: PANDIAN, S.R. (J) RAY, B.C. (J) CITATION: 1989 AIR 1234 1989 SCR (2) 52 1989 SCC (2) 318 JT 1989 (1) 572 1989 SCALE (1)653 CITATOR INFO : R 1989 SC1812 (5) F 1989 SC1881 (10,11) ACT: Gujarat Prevention of Anti-Social Activities Act, 198 5: Sections 3 and 15--Expiry or revocation of an earlier dete n- tion order--No bar for making a subsequent detenti on order--Necessity for fresh facts for passing subseque nt detention order. HEADNOTE: With a view to preventing the petitioner detenu fr om acting in any manner prejudicial to the maintenance of public order, an order of detention was passed against h im by the Comissioner of Police, Surat City, under section 3( 2) of the Gujarat Prevention of Anti-social Activities Ac t, 1985. The grounds of detention referred to the detenu 's criminal activities connected with bootlegging on a lar ge scale and in an organised manner, and the several cas es registered and pending against him on that account. T he detenu's representations were dismissed by the 1st respon d- ent and the State Government. It was contended on behalf of the petitioner that t he Detaining Authority for drawing his requisite subjecti ve satisfaction had taken into consideration the previo us grounds of detention which were the subject matter of a Special Criminal Application before the Gujarat High Cour t, and the High Court had quashed the order of detention i m- pugned in that case. On the other hand, it was contended on behalf of the respondents that the earlier proceeding w as considered only to a limited purpose of taking note of t he detenu's continued involvement in bootlegging activities. Allowing the writ petition, and quashing the detention ord er it was HELD: (1) Even if the order of detention comes to an e nd either by revocation or by expiry of the period of detenti on there must be fresh facts for passing a subsequent orde r. [58D] Ghulam Nambi Zaki v. State of Jammu & Kashmir, [1970] 3 SCR 35; Hadibandhu Das v. District Magistrate, Cuttack JUDGMENT:
Anr., [1969] 1 SCR 227; HarJas Dev Singh v. State of Punja b, [1974] 1 SCR 281 and 53 Chotka Hembram v. State of West Bengal, [1974] 3 SCC 40 1, referred to.
(2) A fortiori when a detention order is quashed by t he Court issuing a high prerogative writ like habeas corpus or certiorari, the grounds of the said order should not be taken into consideration either as a whole or in part ev en alongwith the fresh grounds of detention for drawing t he requisite subjective satisfaction to pass a fresh ord er because once the Court strikes down an earlier order by issuing a rule it nullifies the entire order. [58D-E] Ibrahim Bachu Bafan v. State of Gujarat, [1985] 2 S CC 24, followed.
(3) It is imperative therefore to read down section 15 of the Act which provides for the making of successi ve orders of detention so as to bring it in conformity wi th Article 22(4) of the Constitution. [59C] Abdul Latif Abdul Wahab Sheikh v. B.K. Jha & Anr ., [1987] 2 SCC 22 followed. (4) In the present case, no doubt, the order of dete n-
tion contains fresh facts. In addition, the detaining a u-
thority has taken into consideration the earlier grounds of detention which grounds had been nullified by the High Cou rt by issuing a prerogative writ of habeas corpus. A copy of the earlier grounds of detention was also one of the doc u-
ments furnished to the detenu which confirms the fact th at the detaining authority has considered the earlier groun ds of detention alongwith other documents for drawing h is requisite subjective satisfaction for passing the detenti on order. The order of detention is vitiated on that groun d, and is therefore liable to be set aside. [58F. G; 59F-G] & ORIGINAL JURISDICTION: Writ Petition (Criminal) No. 61 of 1989.
(Under Article 32 of the Constitution of India. ) V.V. Vaze, M.K. Pandit and P.H. Parekh for the Petitioner. P.S. Poti, M.N. Shroff and Mrs. H. Wahi for the Respondent s.
The Judgment of the Court was delivered by 54 S. RATNAVEL PANDIAN, J. This petition under Article 32 of the Constitution of India is filed by the petitioner, t he detenu herein, challenging the legality and validity of t he order of detention dated 21.10.1988 passed by the detaini ng authority (the Commissioner of Police, Surat City) clampi ng upon the detenu the above said order of detention und er Sub-section (2) of Section 3 of the Gujarat Prevention of Anti-social Activities Act, 1985 (hereinafter referred to as the 'Act') on the ground that he on consideration of t he materials placed before him was satisfied that it was nece s-
sary to make the said order with a view to preventing t he detenu from acting in any manner prejudicial to the maint e-
nance of public order in the area of Nanpura Machhiw ad falling under the jurisdiction of Athwa Lines Police St a-
tion, Surat City and directed the detenu to be detained in Sabarmati Central Prison, Ahmedabad under the conditio ns specified in the Gujarat Prevention of Anti-Social Activ i-
ties Order, 1985. In pursuance of the impugned order t he detenu has been detained in the aforesaid prison. The second respondent, the State of Gujarat, approv ed the impugned order on 26.10.1988 and confirmed the same on 13.12'. 1988. The detenu submitted his representation dat ed 15.12. 1988 which was received by the 1st respondent on 19.12. 1988 on which date itself the same was rejected. T he copy of the representation sent to the second respondent w as rejected on 21.12.1988. It is stated in the grounds of detention that the dete nu was illegally keeping in possession the country liquor a nd openly selling the same at the comer of Nanpura, Machhiwa d, Masjid Wali Gali, Bhandariwad and conducting a den (Add
a) and that he had been arrested in 1988 for offences under t he Bombay Prohibition Act in respect of which number of cas es were registered which cases are still pending trial as disclosed in Annexure I. It is further stated that t he detenu had engaged 10 persons whose names are given in paragraph 2 of the grounds of detention, to accelerate h is bootlegging activities and those hired persons who we re conducting den (Adda)under the instructions and guidance of the detenu had been arrested in 1988 in 19 different cas es under the Bombay Prohibition Act from the detenu's ad da during police raids of which 8 cases are pending trial a nd the remaining eleven are under investigation, the details of which are given in Annexure 11 attached to the grounds of detention. On the above materials and the statements of witnesses placed before him, the detaining authority h ad satisfied himself that the abovementioned bootlegging acti v-
ities of the detenu in a large scale in an organised mann er were seriously detrimental to the public health and we re likely 55 to endanger public health and consequently passed th is impuged order of detention. Hence this writ petition. Mr. V.V. Vaze, learned counsel appearing on behalf of the petitioner, detenu raised several contentions assaili ng the legality and validity of the order of detention one of which being that the detaining authority for drawing h is requisite subjective satisfaction to clamp this order of detention upon the petitioner/detenu had taken into consi d-
eration the previous grounds of detention which was t he subject matter of Special Criminal Application No. 46 of 1987 before the High Court of Gujarat. Since we are inclin ed to dispose of this Writ Petition on this ground alone we a re not traversing on other grounds.Admitedly, the Commission er of Police, Surat City passed an Order of detention. Und er Section 3(2) of the Act on 2.1. 1987 in No. PCB/ PASA/I/ 87 on the ground that between 1984 to 1986 there were 19 cas es filed against the detenu under the Bombay Prohibition Act of which 16 were pending in Court and three others under inve s-
tigation when this previous order was passed. The petition er filed Special Criminal Application No. 46 of 1987 before t he High Court of Gujarat at Ahmedabad challenging the validi ty of the said order. The High Court by its judgment dated 3.
8. 1987 quashed the earlier impugned order of detention a nd directed the release of the detenu forthwith. A copy of t he High court order is annexed to the Writ Petition as Annexu re 'D'. The detaining authority in this case had made a refe r-
ence about the previous order in the impugned grounds of detention which reads thus:
"You are associated with bootlegging activity for long tim e, therefore, under order number dated 2.1.87 you were order ed to be detained under PASA and were kept in Baroda Centr al Jail. But you filed a petition against this order of dete n-
tion in the High Court by Special Criminal Misc. Applicati on No. 46/1987, After this petition was heard on 3.8.87, t he Hon'ble High Court quashed the detention order and releas ed you from detention. The proceedings taken against you ha ve had no effect on you and after you were released from t he detention, you have continued your activity."
The detenu, presumably based on the above statement, h as stated in his writ petition that the present order of dete n-
tion is clamped upon him since the earlier order passed on 2.1. 1987 had been quashed and set aside. The detaini ng authority in attempting to reply 56 to the allegations made in paragraph no. 6 of the Wr it Petition, wherein it is averred "The petitioner states th at in some of the cases, the petitioner is acquitted and in none of the cases the petitioner is convicted till today ", has made the following statement in paragraph 9 of h is counter:
"It is submitted that the present detaining authority to ok into consideration the previous grounds of detention also to establish that the petitioner was engaged in bootleggi ng activities since long."
Now on this above statement it has been streneous ly urged that since the detaining authority for drawing h is subjective satisfaction had taken into consideration all t he previous grounds of detention, namely, the earlier groun ds of detention passed on 2.1. 1987 which had been subsequent ly quashed by the High Court the present detention order is liable to be set aside. According to learned counsel for t he petitioner, once the previous grounds of detention had be en quashed on its merit, then the detaining authority has no justification to take into consideration the earlier groun ds of detention for passing this present detention order whi ch should have been based only on the fresh grounds that we re available subsequent to the quashing of the previous dete n-
tion order. In support of this statement several decisio ns were relied on about which we make reference presentl y.
Firstly, the attention of the Court was drawn to Ghul am Nambi Zaki v. State of Jammu and Kashmir, [1970] 3 SCR 35 wherein the State contended that the existence of fre sh material is not a condition precedent for passing the seco nd order and that in any event, the second order can be ma de when the first order is withdrawn or revoked for technic al defect. Hidayatullah, C.J. speaking for the bench repell ed that contention holding thus:
"The matter is not res integra. In a number of decisions of this Court to which reference will be made presently, th is point has been considered and it has been held that once an order of revocation is made, another order detaining t he same person can only be passed if some additional or fre sh material is in possession of the State Government on whi ch action can be based."
Then referring to the decision of the Constitution Ben ch in Hadibandhu Das v. District Magistrate, Cuttack and Anot h-
er, [1969] 1 SCR 227, the learned Chief Justice observed:
57"In other words, the revocation or expiry of the previo us order cannot lead ipso facto to a revival of the detenti on by the passing of a fresh order, because a person who is entitled to his liberty can only be put in a second jeopar dy when there are additional or fresh facts against him."
Ultimately, he concluded:
"As pointed out in the All India Reporter case (Hadiband hu Das case) the inference is very compulsive that fresh fac ts must be found for new orders otherwise once the old dete n-
tion comes to an end either by the expiry of the period of detention or by the cancellation of the order of detentio n, a fresh detention cannot be ordered."
In Har Jas Dev Singh v. State of Punjab & Ors., [1974] 1 SCR 281, this Court while examining a similar question wi th regard to validity of second detention order passed und er Section 14(2) of the Maintenance of Internal Security A ct (Act 26 of 1971) on identical grounds of the earlier ord er expressed its view:
"In these circumstances after the date on which the ord er cease to be in force, unless fresh facts have arisen on t he basis of which the Central Government or State Government or an Officer, as the case may be, was satisfied that such an order should be made, the subsequent detention on the ve ry same grounds would be invalid."
The learned counsel also cited for the same principle of law, the decision in Chotka Hembram v. State of West Beng al & Ors., [1974] 3 SCC 401. Those decisions mentioned albeit are cases wherein t he first detention order ceased to be either by revocation or by expiry of the period of detention. What would be t he legal implications and ultimate effect of quashing an ord er of detention by the High Court in exercise of its jurisdi c-
tion under Article 226 of the Constitution of India th is Court in Ibrahim Bachu Bafan v. State of Gujarat & Ors ., [1985] 2 SCC 25, made the following rule:
" ..... When the High Court exercises jurisdiction und er Article 226 of the Constitution it does not make an order of revocation. By issuing a high prerogative writ like habeas 58 corpus or certiorari it quashes the order impugned before it and by declaring the order to be void and striking down t he same it nullifies the order. The ultimate effect of cance l-
lation of an order by revocation and quashing of the same in exercise of the high prerogative jurisdiction vested in t he High Court may be the same but the manner in which t he situation is obtained is patently different and while o ne process is covered by Section 11(1) of the Act, the other is not known to the statute and is exercised by an authori ty beyond the purview of sub-section (1) of Section 11 of t he Act. It is, therefore, our clear opinion that in a situati on where the order of detention has been quashed by the Hi gh Court, sub-section (2) of Section 11 is not applicable a nd the detaining authority is not entitled to make anoth er order under Section 3 of the Act on the same grounds."
It emerges from the above authoritative judicial pr o-
nouncements that even if the order of detention comes to an end either by revocation or by expiry of the period of detention there must be fresh facts of passing a subseque nt order. A fortiori when a detention order is quashed by t he Court issuing a high prerorgative writ like habeas corpus or certiorari the grounds of the said order should not be tak en into consideration either as a whole or in part even alon g-
with the fresh grounds of detention for drawing the requ i-
site subjective satisfaction to pass a fresh order becau se once the Court strikes down an earlier order by issuing ru le it nullifies the entire order. In the present case, no doubt, the order of detenti on contains fresh facts. In addition to that the detaini ng authority has referred to the earlier detention order a nd the judgment of the High Court quashing it, presumably f or the purpose of showing that the detenu in spite of earli er detention order was continuing his bootlegging activitie s.
But what the detaining authority says clearly in paragraph 9 of his affidavit in reply is that he took into considerati on the previous grounds of detention also for his conclusi on that the detenu 'was engaged in bootlegging activities sin ce long'. In other words the detaining authority has taken in to consideration the earlier grounds of detention which groun ds had been nullified by the High Court in Special Crimin al Application No. 46 of 1987 by issuing a prerogative writ of habeas corpus.
Under Section 15 of the Act, the expiry or revocation of an earlier detention order is not a bar for making a subs e-
quent detention 59 order under Section 3 against the same person. The provi so annexed to that Section states that in a case where no fre sh facts have arisen after expiry or revocation of an earli er order made against such person the maximum period for whi ch such person may be detained in pursuance of the subseque nt detention order shall in no case extend beyond the period of 12 months from the date of detention under the earli er order. Chinnappa Reddy, J. in Abdul Latif Abdul Wahab Shei kh v. B.K. Jha and Another, [1987] 2 SCC 22 = 1987 2 SCR 2 03 speaking for the bench of this Court while dealing wi th Section 15 of the Act observed:
"It, therefore, becomes imperative to read down Section 15 of the Gujarat Prevention of Anti-Social Activities Ac t, 1985 which provides for the making of successive orders of detention so as to bring it in conformity with Article 22(
4) of the Constitution. If there is to be a collision betwe en Article 22(4) of the Constitution and Section 15 of the Ac t, Section 15 has to yield. But by reading down the provisio n, the collision may be avoided and Section 15 may be su s-
tained."
Mr. Poti has sought to explain the statement of t he detaining authority made in his counter saying that t he earlier proceeding was considered only to a limited purpo se of taking note of the detenu's continued involvement of bootlegging activities; but the entire grounds of earli er detention as they were, were not considered. We are unab le to accept this explanation because the detaining authorit y, in the counter, in clear terms had expressed that he consi d-
ered the earlier grounds of detention also. Incidently, it was brought to our notice that a copy of the earlier groun ds of detention was also one of the documents furnished to t he detenu in the present case which confirms the fact that t he detaining authority has considered the earlier grounds of detention along with other documents for drawing his requ i-
site subjective satisfaction for passing this impugn ed order. In other words, the earlier grounds of detenti on dated 2.1. 1987, quashed by the High Court was one of t he material documents considered by the detaining authority in drawing his subjective satisfaction. Therefore, we hold th at this order of detention is vitiated on the ground that t he detaining authority has taken into consideration the groun ds of earlier detention order alongwith other materials f or passing this impugned order. Hence, the order is liable to be set aside. Accordingly, we quash the detention order on this ground and direct that the detenu be set at liber ty forthwith if his detention is not required for any oth er case.
R.S.S. Petition allowed.
60