Gujarat High Court
Mohammad Hannan Mohammad Imran Saiyed ... vs State Of Gujarat on 17 April, 2025
Author: Ilesh J. Vora
Bench: Ilesh J. Vora
NEUTRAL CITATION
R/SCR.A/5116/2025 ORDER DATED: 17/04/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 5116 of 2025
==========================================================
MOHAMMAD HANNAN MOHAMMAD IMRAN SAIYED THRO UMRA W/O
AAS MOHAMMAD
Versus
STATE OF GUJARAT & ORS.
==========================================================
Appearance:
MR BHUNESH C RUPERA(3896) for the Applicant(s) No. 1
MR NIRAJ SHARMA APP for the Respondents
==========================================================
CORAM:HONOURABLE MR. JUSTICE ILESH J. VORA
and
HONOURABLE MR. JUSTICE SANDEEP N. BHATT
Date : 17/04/2025
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE ILESH J. VORA)
1. The petitioner herein namely Mohammad Hannan Mohammad Imran Saiyed came to be preventively detained vide the detention order dated 28.03.2025 (29.03.2025) passed by the Police Commissioner, Ahmedabad, as a "dangerous person" as defned under Section 2(c) of the Gujarat Prevention of Anti- social Activities Act, 1985 (herein after referred as 'the Act of 1985).
2. By way of this petition, the petitioner has challenged the legality and validity of the aforesaid order.
Page 1 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025NEUTRAL CITATION R/SCR.A/5116/2025 ORDER DATED: 17/04/2025 undefined
3. This Court has heard learned counsel Mr. B. C. Rupera and Mr. Niraj Sharma, learned Additional Public Prosecutor for the respective parties.
4. Learned advocate for the detenue submits that the grounds of detention has no nexus to the "public order", but is a purely a matter of law and order, as registration of the ofence cannot be said to have either afected adversely or likely to afect adverse the maintenance of public order as contemplated under the explanation sub-section (4) of Section 3 of the Act, 1985 and therefore, where the ofences alleged to have been committed by the detunue have no bearing on the question of maintenance of public order and his activities could be said to be a prejudicial only to the maintenance of law and order and not prejudicial to the maintenance of public order.
5. On the other hand, learned State Counsel opposing the application contended that, the detenue is habitual ofender and his activities afected at the society at large. In such set of circumstances, the Detaining Authority, considering the antecedents and past activities of the detenue, has passed the impugned order with a view to preventing him from acting in any manner prejudicial to the maintenance of public order in the area of Ahmedabad.
Page 2 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025NEUTRAL CITATION R/SCR.A/5116/2025 ORDER DATED: 17/04/2025 undefined
6. Having considered the facts as well as the submissions made by the respective parties, the issue arise as to whether the order of detention passed by the Detaining Authority in exercise of his powers under the provisions of the Act of 1985 is sustainable in law?
7. The order impugned was executed upon the petitioner and presently he is in Jail. In the grounds of detention, a reference of fve criminal cases i.e. (i) for the ofence under Sections 305A, 54 dated 24.03.2025 with Vastrapur Police Station, (ii) for the ofence under Sections 305A, 54 dated 24.03.2025 with Vastrapur Police Station, (iii) for the ofence under Sections 305A, 54 dated 24.03.2025 with Vastrapur Police Station, (iv) for the ofence under Sections 305A, 54 dated 24.03.2025 with Vastrapur Police Station, (v) for the ofence under Sections 305A, 54 dated 24.03.2025 with Vastrapur Police Station, registered against the petitioner under the BNS was made and further it is alleged that, the activities of the detenue as a "dangerous person" afects adversely or are likely to afect adversely the maintenance of public order as explained under Section 3 of the Act of 1985. Admittedly, in all the said ofences, the petitioner was granted bail.
Page 3 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025NEUTRAL CITATION R/SCR.A/5116/2025 ORDER DATED: 17/04/2025 undefined
8. After careful consideration of the material, we are of the considered view that on the basis of fve criminal cases, the authority has wrongly arrived at the subjective satisfaction that the activities of the detenue could be termed to be acting in a manner 'prejudicial to the maintenance of public order'. In our opinion, the said ofences do not have any bearing on the maintenance of public order. In this connection, we may refer to the decision of the Apex Court in the case of Piyush Kantilal Mehta Vs. Commissioner of Police, Ahmedabad, 1989 Supp (1) SCC 322, wherein, the detention order was made on the basis of the registration of the two prohibition ofences. The Apex Court after referring the case of Pushkar Mukherjee Vs. State of Bengal, 1969 (1) SCC 10 held and observed that mere disturbance of law and order leading to detention order is thus not necessarily sufcient for action under preventive detention Act. Paras-17 & 18 are relevant to refer, which read thus:
"17. In this connection, we may refer to a decision of this Court in Pushkar Mukherjee v. State of West Bengal, where the distinction between `law and order' and `public order' has been clearly laid down. Ramaswami, J. speaking for the Court observed as follows:Page 4 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025
NEUTRAL CITATION R/SCR.A/5116/2025 ORDER DATED: 17/04/2025 undefined
10. "Does the expression `public order' take in every kind of infraction of order or only some categories thereof? It is manifest that every act of assault or injury to specifc persons does not lead to public disorder. When two people quarrel and fght and assault each other inside a house or in a street, it may be said that there is disorder but not public disorder.
Such cases are dealt with under the powers vested in the executive authorities under the provisions of ordinary criminal law but the culprits cannot be detained on the ground that they were disturbing public order. The contravention of any law always afects order but before it can be said to afect public order, it must afect the community or the public at large. In this connection we must draw a line of demarcation between serious and aggravated forms of disorder which directly afect the community or injure the public interest and the relatively minor breaches of peace of a purely local signifcance which primarily injure Page 5 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025 NEUTRAL CITATION R/SCR.A/5116/2025 ORDER DATED: 17/04/2025 undefined specifc individuals and only in a secondary sense public interest. A mere disturbance of law and order leading to disorder is thus not necessarily sufcient for action under the Preventive Detention Act but a disturbance which will afect public order comes within the scope of the Act."
18. In the instant case, the detaining authority, in our opinion, has failed to substantiate that the alleged anti- social activities of the petitioner adversely afect or are likely to afect adversely the maintenance of public order. It is true some incidents of beating by the petitioner had taken place, as alleged by the witnesses. But, such incidents, in our view, do not have any bearing on the maintenance of public order. The petitioner may be punished for the alleged ofences committed by him but, surely, the acts constituting the ofences cannot be said to have afected the even tempo of the life of the community. It may be that the petitioner is a bootlegger within the meaning of section 2(b) of the Act, but merely because he is a bootlegger he cannot be preventively detained under the provisions of the Act unless, as laid down in sub-
Page 6 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025NEUTRAL CITATION R/SCR.A/5116/2025 ORDER DATED: 17/04/2025 undefined section (4) of section 3 of the Act, his activities as a bootlegger afect adversely or are likely to afect adversely the maintenance of public order We have carefully considered the ofences alleged against the petitioner in the order of detention and also the allegations made by the witnesses and, in our opinion, these ofences or the allegations cannot be said to have created any feeling of insecurity or panic or terror among the members of the public of the area in question giving rise to the question of maintenance of public order. The order of detention cannot, therefore, be upheld."
9. For the reasons recorded, we are of the considered opinion that, the material on record are not sufcient for holding that the alleged activities of the detenue have either afected adversely or likely to afect adversely the maintenance of public order and therefore, the subjective satisfaction arrived at by the detaining authority cannot be said to be legal, valid and in accordance with law.
10. Accordingly, this petition stands allowed. The order impugned dated 28.03.2025 (29.03.2025) passed by the respondent authority is hereby quashed. We direct the detenue to be set at liberty forthwith, if he is not Page 7 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025 NEUTRAL CITATION R/SCR.A/5116/2025 ORDER DATED: 17/04/2025 undefined required in any other case. Rule is made absolute accordingly. Direct service permitted.
(ILESH J. VORA,J) (SANDEEP N. BHATT,J) P.S. JOSHI Page 8 of 8 Uploaded by P.S. JOSHI(HC00177) on Thu Apr 17 2025 Downloaded on : Thu Apr 17 23:15:09 IST 2025