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 16, Cited by 0]

Gujarat High Court

Harendra Udaybhan Patel Thro' His ... vs Commissioner Of Police & on 1 April, 2013

Author: A.J.Desai

Bench: A.J.Desai

  
	 
	 HARENDRA UDAYBHAN PATEL THRO' HIS BROTHER AMARJEET U.PATEL....Petitioner(s)V/SCOMMISSIONER OF POLICE
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 


	C/SCA/2182/2013
	                                                                    
	                           JUDGMENT

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


SPECIAL CIVIL
APPLICATION  NO. 2182 of 2013
 


 


 

 

 

FOR
APPROVAL AND SIGNATURE: 

 

 

 

 

 

HONOURABLE
MR.JUSTICE A.J.DESAI
 

 

 

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

 


 
	  
	 
	 
	  
		 
			 

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 ?
			 

 

			
		
		 
			 

 

			
		
	

 

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


HARENDRA UDAYBHAN PATEL
THRO' HIS BROTHER AMARJEET U.PATEL....Petitioner(s)
 


Versus
 


COMMISSIONER OF POLICE  &
 2....Respondent(s)
 

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

Appearance:
 

MR
SANJAY PRAJAPATI, ADVOCATE for the Petitioner(s) No. 1
 

MS.
REKHA PATEL, AGP for the Respondent(s) No. 2 - 3
 

RULE
SERVED BY DS for the Respondent(s) No. 1 - 2
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE A.J.DESAI
			
		
	

 


 

 


Date : 01/04/2013
 


 

 


ORAL JUDGMENT

1. By filing present petition under Article 226 of the Constitution of India, the detenue has prayed to quash and set aside the order of detention dated 27.01.2013 passed against the detenu by the respondent No.1 Commissioner of Police, Ahmedabad City, in exercise of power under sub-section (2) of Section 3 of the Gujarat Prevention of Anti Social Activities Act, 1985 (for short PASA Act ). The detenu is branded as dangerous person .

2. Heard learned Advocate Mr.Sanjay Prajapati for the petitioner and learned AGP Ms.Rekha Patel for the State.

3. The detenu came to be detained as dangerous person on his involvement in three offences being CR.No. I-169/2010 for the offences under Sections 143, 147, 148, 149 and 326 of the IPC registered with Naroda Police Station, CR.No. I-3424/2012 for the offences under Sections 323, 294-B, 506(2) of the IPC and 135(1) of the Gujarat Police Act registered with Odhav Police Station and CR.No.761/2012 for the offences under Sections 384, 387, 294-B, 506(2), 507 and 114 of the IPC registered with Naroda Police Station.

4. It has been submitted by the learned Counsel for the petitioner that the allegations made against the detenu are not correct; that the material collected by the detaining authority and looking to the statement recorded by the detaining authority, it cannot be said that the alleged activities of the petitioner would fall within the purview of dangerous person

5. I have gone through the grounds of detention and considered the arguments advanced by the learned Counsel for the petitioner as well as the learned A.G.P.

6. The Court is of the opinion that there is much substance in the arguments advanced by learned Counsel for the petitioner. The detaining authority has placed reliance on the aforesaid registered offences and statements of witnesses. After recording the subjective satisfaction about the detenu being a dangerous person and with a view to preventing him from acting in a manner prejudicial to the maintenance of public order, the impugned order of detention was passed by the detaining Authority.

7. Except the general statement, there is no material on record which shows that the detenue is acting in such a manner which is dangerous to the public order. There are number of decisions of this Court as well as the Hon'ble Apex Court on the point of relying on this point. In view of the ratio laid down by the Hon'ble Supreme Court in the case of (i) DISTRICT COLLECTOR, ANANTHAPUR v/s. V. LAXMANAN, reported in (2005) 3 SCC 663; (ii) AMANULLA KHAN KUDEATALLA KHAN PATHAN v/s. STATE OF GUJARAT, reported in AIR 1999 SC 2197; and

(iii) MUSTAKMIYA JABBARMIYA SHAIKH v/s. M.M. MEHTA, reported in (1995) 3 SCC 237 the Court is of the opinion that the activities of the detenu cannot be said to be dangerous to the maintenance of pubic order. In the case of ASHOKBHAI JIVRAJ @ JIVABHAI SOLANKI v/s. POLICE COMMISSIONER, Surat, reported in 2001 (1) GLH 393, having considered the decision of the Hon'ble Apex Court in the case of Ram Manohar Lohia v/s. State of Bihar, reported in AIR 1966 SC 740, this Court held that the cases wherein the detention order are passed on the basis of the statements of such witness fall under the maintenance of law and order and not public Order .

8. Applying the ratio of the above decisions, it is clear that before passing an order of detention, the detaining authority must come to a definite findings that there is threat to the 'public order' and it is very clear that the present case would not fall within the category of threat to a public order. In that view of the matter, when the order of detention has been passed by the detaining authority without having adequate grounds for passing the said order, cannot be sustained and, therefore, it deserves to be quashed and set aside.

9. The petition is allowed. The impugned order of detention dated 27.01.2013 passed by respondent No.1, Police Commissioner, Ahmedabad City is quashed and set aside. The detenu is ordered to be set at liberty forthwith if he is not required in connection with any other case. Rule is made absolute accordingly. Direct service is permitted.

(A.J.DESAI, J.) Ashish Tripathi Page 5 of 5