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 12, Cited by 1]

Gujarat High Court

Kamlesh Bhimjibhai Chudasama vs State Of Gujarat & 2 on 1 April, 2014

Author: S.G.Shah

Bench: S.G.Shah

        C/SCA/4401/2014                                   JUDGMENT




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             SPECIAL CIVIL APPLICATION NO. 4401 of 2014



FOR APPROVAL AND SIGNATURE:



HONOURABLE MR.JUSTICE S.G.SHAH

================================================================

1   Whether Reporters of Local Papers may be allowed to see
    the judgment ?

2   To be referred to the Reporter or not ?

3   Whether their Lordships wish to see the fair copy of the
    judgment ?

4   Whether this case involves a substantial question of law as
    to the interpretation of the Constitution of India, 1950 or any
    order made thereunder ?

5   Whether it is to be circulated to the civil judge ?

================================================================
            KAMLESH BHIMJIBHAI CHUDASAMA....Petitioner(s)
                             Versus
               STATE OF GUJARAT & 2....Respondent(s)
================================================================
Appearance:
MR BHAVIN S RAIYANI, ADVOCATE for the Petitioner(s) No. 1
MR PARTH BHATT, ASST.GOVERNMENT PLEADER for the Respondent(s)
No. 1
RULE SERVED BY DS for the Respondent(s) No. 2 - 3
================================================================

        CORAM: HONOURABLE MR.JUSTICE S.G.SHAH

                           Date : 01/04/2014




                                Page 1 of 8
           C/SCA/4401/2014                                             JUDGMENT



                                 ORAL JUDGMENT

1. Perused the petition, materials supplied to the detenu, detention  order and affidavit­in­reply filed by the detaining authority and heard  learned   advocate   Mr.Raiyani   for   the   petitioner   and   learned   A.G.P.  Mr.Bhatt for the respondent­State.

2. This   petition   under   Article   226   of   the   Constitution   of   India   is  directed   against   the  proposed   order   of   detention  pursuant   to   CR  No.64/2014  in exercise of powers conferred under Section 3(2) of the  Gujarat Prevention of Anti Social Activities Act, 1985 (for short the Act)  by detaining the detenue as a "bootlegger" as defined under Section 2(b)  of the Act.

3. Learned advocate for the detenue submits that order of detention  impugned in this petition deserves to be quashed and set aside on the  ground   that  one   offence   registered   against   the   detenu   before   the  concerned   police   station   vide  I   C.R.   No.64   of   2014   for   the   offences  punishable   under   Sections   66(1)(b),   65(a)(f),   116(b)   and   81   of  Prohibition  Act  is  not of such  magnitude and intensity as to have the  effect of disturbing the public order so as to pass an order under Section  3(1) of the PASA Act. Learned advocate for the  petitioner  has further  submitted that the detaining authority has not applied its mind to the  vital facts and there was non­application of mind before recording the  order of detention. 

4. Learned A.G.P. for the respondent­State supported the detention  order passed by the authority and submitted that sufficient material and  evidence was found during the course of investigation, which was also  supplied to the detenue, indicating that the detenue is in the habit of  indulging into activities as defined under Section 2(b) of the Act and,  Page 2 of 8 C/SCA/4401/2014 JUDGMENT considering   the   facts   of   the   case,   the   detaining   authority   has   rightly  passed the order of detention and the  detention order deserves to be  upheld by this Court. For such submission, the learned A.G.P. took me  through the grounds upon which detaining authority satisfied to detain  the petitioner.

5. Section 2(b) of the Act defines the term "bootlegger" as under:­ "2(b).   "bootlegger"   means   a   person   who   distills,  manufactures, slurcs, transports, imports, exports, sells or  distributes any liquor, intoxicating drug or other intoxicant  in contravention of any provision of the Bombay Prohibition  Act, 1949 (Born. XXV of 1949)  and the  rules and orders  made thereunder, or of any other law for the time being in  force or who knowingly expends or applies any money or  supplies any animal, vehicle, vessel or other conveyance or  any   receptacle   or   any   other   material   whatsoever   in  furtherance   or   support  of  the   doing   of   any  of  the   things  described above by or through any other  person, or who  abets in any other manner the doing of any such thing."

6. The order of detention is passed on the basis of what has come to  be known as the subjective satisfaction of the detaining authority such  subjective satisfaction has to be arrived at on two points. Firstly, on the  veracity of facts imputed to the person to be detained and secondly, on  the prognostication of the detaining authority that the person concerned  is   likely   to   indulge   again   in   the   same   kind   of   notorious   activities.  Whereas,   normal  laws  are   primarily   concerned   with   the   act   of  commission   of   the   offence,   the   detention   laws   are   concerned   with  character of the person who has committed or is likely to commit an  offence. The detaining authority has, therefore, to be satisfied that the  person sought to be detained is of such a type that he will continue to  violate the laws of the land  if he is not preventively detained. So, the  commission of infraction of law, not done in an organized or systematic  manner, may not be sufficient for the detaining authority to justifiably  Page 3 of 8 C/SCA/4401/2014 JUDGMENT come   to   the  conclusion  that   there   is   no   alternate  but  to   preventively  detain the petitioner.

7. Having heard learned counsel for the parties and considering the  facts   and   circumstances   of   the   case,   it   appears   that   the   subjective  satisfaction arrived at by the detaining authority cannot be said to be  legal, valid and in accordance with law inasmuch as the offences alleged  in the FIR/s cannot have any bearing on the public order since the law of  the   land   i.e.   Indian   Penal   Code   and   other   relevant   penal   laws   are  sufficient enough to take care of the situation and that the allegations as  have been levelled against the detenue cannot be said to be germane for  the purpose of bringing the detenu within the meaning of Section 2(b)  of the Act and unless and until the material is there to make out a case  that  the  person  concerned has become a  threat and a menace  to the  society   so   as  to   disturb   the   whole   tempo  of   the   society   and   that   the  whole social apparatus is in peril disturbing public order at the instance  of   such   person.   In   view   of   the   allegations   alleged   in   the   F.I.R./s   the  Court is of the opinion that the activities of the detenue cannot be said  to be dangerous to the maintenance of public order and at the most fall  under the maintenance of "law and order." In this connection, it will be  fruitful   to   refer   to   a   decision   of  the   Supreme   Court   in  Pushker  Mukherjee  v/s. State  of West Bengal  [AIR   1970   SC  852],   where   the  distinction between 'law and order' and 'public order' has been clearly  laid down. The Court observed as follows:

"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  specific persons does not lead to public disorder. When  two   people   quarrel   and   fight   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  Page 4 of 8 C/SCA/4401/2014 JUDGMENT law but the culprits cannot be detained on the ground  that   they   were   disturbing   public   order.   The  contravention   of   any   law   always   affects   order   but  before   it   can   be   said   to   affect   public   order,   it   must  affect   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 affect the community or injure the public  interest and the relatively minor breaches of peace of a  purely local significance which primarily injure specific  individuals   and   only   in   a   secondary   sense   public  interest. A mere disturbance of law and order leading  to disorder is thus not necessarily sufficient for action  under the Preventive Detention Act but a disturbance  which will affect public order comes within the scope of  the Act."

8. It is generally seen that though some of the accused are repeatedly  detained on different occasions for different offences, only because of  non­disclosure of proper information and in all such detention orders,  such orders are generally quashed and set aside by the Court. It is also  seen that because of quashing of previous detention order, competent  authority could not consider the grounds of detention under such order  which   is   already   quashed   as   a   ground   for   detention   for   subsequent  offences by the same detenue. However, when competent authorities are  not abiding all other  cited cases while  passing the order of detention  based upon solitary offence, it is surprising to note that at no point of  time they challenged the observation of any Court that when previous  order   of   detention   has   been   quashed,   it   cannot   be   considered   in  subsequent detention. It goes without saying that if a particular detenue  continuous   to   commit   the   similar   offence   repeatedly,   and   if   he   is  required to be detained repeatedly then at­least at some point of time,  the   competent   authority   shall   compile   all   the   information   and   shall  consider it for fresh detention order as and when necessary and shall  produce   all   such   information   before   the   Court   so   as   to   avoid   the  Page 5 of 8 C/SCA/4401/2014 JUDGMENT quashing of such detention  order. If competent authority fails to take  care of such exercise and when in impugned order of detention all such  facts   were   not   disclosed   or   considered   for   passing   such   order,   the  detention order is required to be dealt with as it is without considering  the additional disclosure in affidavit­in­reply by the respondents. 

8.1 In   the   present   case,   it   seems   that   petitioner   has   been   detained  several times but at present, the detention order under challenge does  not   disclose   all   such   facts   so   as   to   enable   the   petitioner   to   properly  represent his case. Hence, there is no option but to consider that present  order   of   detention   is   solely   based   upon   a   solitary   offence.   Therefore,  considering the settled legal position that no person can be detained for  a solitary offence, the Court has no option but to quash and set aside the  order of detention, irrespective of quantity of  LIQUOR  found from the  detenue and other material that might have been found in the affidavit­ in­reply.

8.2 In view of above facts and circumstances, it would be necessary to  observe   that   the   competent   authority   is   not   precluded   to   disclose   all  material facts while detaining the petitioner if so require for any offence  that   he   might   commit   hereinafter.   In   other   words,   though   impugned  order is quashed and set aside at present, it would not come in way of  the competent authority for quoting such FIRs and order of detention,  thereby to treat petitioner as a habitual offender in case of commission  of offence repeatedly.

8.3 No   doubt,   neither   the   possibility   of   launching   of   a   criminal  proceedings nor pendency of any criminal proceedings is an absolute bar  to   an   order   of   preventive   detention.   But,   failure   of   the   detaining  authority to consider the possibility of either launching or pendency of  Page 6 of 8 C/SCA/4401/2014 JUDGMENT criminal proceedings may, in the  circumstances of a case, lead to the  conclusions that the the detaining authority has not applied its mind to  the   vital  question   whether   it   was   necessary   to   make   an   order   of  preventive   detention.   Since   there   is   an   allegation   that   the   order   of  detention   is  issued  in  a   mechanical   manner  without   keeping  in  mind  whether   it   was   necessary   to   make   such   an   order   when   an   ordinary  criminal   proceedings   could   well   serve   the   purpose.   The   detaining  authority must satisfy the court that the question too was borne in mind  before   the   order   of   detention   was   made.   In   the   case   on   hand,   the  detaining authority failed to satisfy the court that the detaining authority  so   bore   the   question   in   mind   and,   therefore,   the   court   is   justified   in  drawing   the   inference   that   there   was   no   application   of   mind   by  detaining   authority   to   the   vital  question   whether   it   was   necessary   to  preventively detain the detenue. It is also fruitful to refer to the decision  of the Hon'ble Apex Court rendered in the case of Rekha V/s. State of  Tamil Nadu through Secretary to Government and another reported in  (2011)5 SCC 244 wherein, it is observed by the Hon'ble Apex Court that  if a person is liable to be tried, or is actually being tried for a criminal  offence but the ordinary criminal law will not be able to deal with the  situation, then and only then, preventive detention be taken recourse to.

9. As a result of hearing and perusal of the record, it appears that the  material that was available with the detaining authority was the offences  registered against the detenu and on that basis, it cannot be said that the  activity of the detenu has become a threat to the maintenance of 'public  order'   and   'public   health'.   Mere   involvement   of   the   detenu   in   such  activity may not amount to dangerous activity by the detenu and mere  mention of them, unless supported by any evidence, cannot be said to be  material   germane   for   the   purpose   of   arriving   at   the   subjective  satisfaction   that   the   activity   of   the   detenu   is   prejudicial   to   the  Page 7 of 8 C/SCA/4401/2014 JUDGMENT maintenance   of   'public   order'   and   'public   health'.   For   the   sake   of  repetition, the commission of offence  does  not exhibit or disclose that  the  petitioner  is doing infraction of law in an organized or systematic  manner so as to come to the conclusion that there is no alternate but to  preventively detain the petitioner.

12. In   the   result,   this   Special   Civil   Application   is   allowed.   The  proposed   order   of   detention  pursuant   to   CR   No.64/2014  is   hereby  quashed   and   set   aside.   Rule   is   made   absolute   accordingly.  Direct  service, TODAY,  is permitted.

(S.G.SHAH, J.) VATSAL Page 8 of 8