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 11, Cited by 1]

Supreme Court - Daily Orders

Yusuf Malik vs Union Of India on 11 April, 2023

Author: Sanjay Kishan Kaul

Bench: Sanjay Kishan Kaul

     Writ Petition(s)(Criminal)    No(s).   16/2023




                                             IN THE SUPREME COURT OF INDIA
                                            CRIMINAL ORIGINAL JURISDICTION



                                 Writ Petition(s)(Criminal)              No(s).   16/2023




     YUSUF MALIK                                                                  Petitioner(s)



                                                              VERSUS



     UNION OF INDIA & ORS.                                                        Respondent(s)




                                                            O R D E R

Rule.

The writ petition has been filed under Article 32 of the Constitution of India on account of a detention order passed against the petitioner under the National Security Act, 1980 (hereinafter referred to as ‘the Said Act’)on 24.4.2022. The petitioner challenged the same by filing a Habeas Corpus Signature Not Verified petition in the Allahabad High Court but was not heard and was Digitally signed by RASHMI DHYANI Date: 2023.04.12 16:04:05 IST Reason: kept on being deferred. Not only that, the order was further 1 Writ Petition(s)(Criminal) No(s). 16/2023 extended on 22.7.2022 and 18.10.2022.

The controversy emanates from FIR dated 26.3.2022 under Section(s) 186/353/504/506 & 507 of the IPC and 27.3.2022 under Section(s) 188/211/353/447 of the IPC. The allegation is this that the petitioner did not allow the revenue officials to collect land revenue from one Jamal Hasan and has alleged to have threatened the officials for sealing the residence. The second FIR does not name the petitioner but was filed for opening the sealed property. In both the cases petitioner obtained regular bail before the Sessions Judge on 05.7.2022 and 06.7.2022.

However, on the basis of the aforesaid FIRs, the SHO Moradabad and Senior Superintendent made representations on 23.4.2022 for initiating proceedings against the petitioner u/S 3(2) of the National Security Act. The prayer made is for release of the petitioner and/or directions to hear the Habeas Corpus petition on an urgent basis.

The report of Incharge Civil Lines is a genesis of the proposal for detention of the petitioner under the said Act which was examined by the SSP, District Moradabad. The allegation was that on the mobile phone petitioner rang the Additional Municipal Commissioner and used abusive language and gave a threat to kill. It was alleged that because of this incident the atmosphere of fear and terror has been created in the officials of Nagar Nigam. The SSP thus recommended the case. 2 Writ Petition(s)(Criminal) No(s). 16/2023 District Magistrate passed an order dated 24.4.2022 exercising powers under Section 3(3) of the said Act for his detention and custody as a prisoner of general class under Section 2(3) of the said Act.

The aforesaid order is stated to have been forwarded to the U.P. Advisory Board in terms of Section 10 of the said Act and the Board opined in terms of Section 11 of the said Act that there is sufficient reason for detention of the person. The State of Uttar Pradesh vide order dated 01.6.2022 passed under sub-Section 3(3) gave direction to detain tentatively for a period of three months. However on 22.7.2022 another order was passed recommending that the apprehension of being involved again in such a situation could not be denied and thus by exercising powers as provided under Section 12(1) of the said Act detention was extended for tentative period of six months commencing from the first date of detention.

We notice that though the matter was pending before the High Court, third extension was granted by order dated 17.1.2023 for a period of twelve months commencing from the date of actual detention which is the maximum period as per Section 13 of the said Act and is ending on 23.4.2023. It is the submission of learned counsel for the respondent(s) that thus the petitioner would be released on the said date subject to any other proceedings which may be initiated.

In order to appreciate the controversy we reproduce section 3 Writ Petition(s)(Criminal) No(s). 16/2023 3(2) of the said Act:-

3. Power to make orders detaining certain persons.-

(2) The Central Government or the State Government may, if satisfied with respect to any person that with a view to preventing him from acting in any manner prejudicial to the security of the State or from acting in any manner prejudicial to the maintenance of public order or from acting in any manner prejudicial to the maintenance of supplies and services essential to the community it is necessary so to do, make an order directing that such person be detained. Explanation.- For the purposes of this sub-section, “acting in any manner prejudicial to the maintenance of supplies and services essential to the community” does not include “acting in any manner prejudicial to the maintenance of supplies of commodities essential to the community” as defined in the Explanation to sub-section (1) of section 3 of the Prevention of Blackmarketing and Maintenance of Supplies of essential Commodities Act, 1980 (7 of 1980), and accordingly, no order of detention shall be made under this Act on any ground on which an order of detention may be made under that Act.” In the factual scenario all that happened was that the revenue officials went to the property to recover their dues. We in fact asked the counsel for the State that whether there is any such practice of the revenue officials going from one property to the other to recover their dues. Obviously, it is not so! The allegation against the petitioner was of endeavoring to obstruct locking of premises. However, what was subsequently added was that on a phone call he threatened the officers.

Even assuming all the aforesaid facts to be correct, the exercise of the said Act in respect of the incident is shocking 4 Writ Petition(s)(Criminal) No(s). 16/2023 and unsustainable. That such a proposal was made, received the imprimatur of the senior officer(s) and even of the Advisory Board does not reflect well on the manner in which the authorities exercise their mind by invoking the provisions of the said Act. A reading of the statement of object and reasons of the Act would show that it was to control the anti social and anti national elements including secessionist, communal and pro- caste elements, that affect the services essential to the community, thereby posing a grave challenge. This was particularly in respect of defence, security, public order and services essential to the community which have resulted in the National Security Ordinance, 1980 being promulgated and the Act was to replace the ordinance.

We find no element present in the case for exercise of this power of detention and extension of detention and have no hesitation in quashing the proceedings under the said Act as wholly without any basis. It is a clear case of non application of mind of all the authorities concerned. We have already noticed that petitioner had already obtained bail in respect of the offences charged. We thus allow the writ petition in the aforesaid terms directing that the petitioner should be set at liberty forthwith. Information be sent to the District Jail Rampur, Uttar Pradesh, immediately.

5 Writ Petition(s)(Criminal) No(s). 16/2023 The writ petition accordingly stands allowed. IA No. 39293/2023 seeking additional prayer also stands allowed.

………………………………………………………J. (SANJAY KISHAN KAUL) ………………………………………………………J. (AHSANUDDIN AMANULLAH) NEW DELHI 11th April, 2023 6 Writ Petition(s)(Criminal) No(s). 16/2023 ITEM NO.27 COURT NO.2 SECTION X S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Writ Petition(s)(Criminal) No(s). 16/2023 YUSUF MALIK Petitioner(s) VERSUS UNION OF INDIA & ORS. Respondent(s) (IA No. 39293/2023 - APPLICATION FOR PERMISSION IA No. 17510/2023 - EXEMPTION FROM FILING O.T. IA No. 10343/2023 - EXEMPTION FROM FILING O.T. IA No. 43941/2023 - EXEMPTION FROM FILING O.T. IA No. 33313/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES IA No. 17500/2023 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES IA No. 17508/2023 - PERMISSION TO PLACE ADDITIONAL FACTS AND GROUNDS) Date : 11-04-2023 This petition was called on for hearing today. CORAM : HON'BLE MR. JUSTICE SANJAY KISHAN KAUL HON'BLE MR. JUSTICE AHSANUDDIN AMANULLAH For Petitioner(s) Mr. S. Wasim A. Qadri, Sr. Adv.

Mr. Jubair Ahmad Khan, Adv.

Mr. Tamim Qadri, Adv.

Mr. Saeed Qadri, Adv.

Mr. Shraveen Kumar Verma, Adv.

Ms. Twinkle, Adv.

Mr. Diwas Kumar, Adv.

Mr. Udita Singh, AOR For Respondent(s) Mr. Ardhendumauli Kumar Prashad, A.A.G. Mr. Adarsh Upadhyay, AOR Mr. Ashish Madaan, Adv.

Ms. Shreya Srivastava, Adv.

Mr. Aman Pathak, Adv.

Ms. Pallavi Kumari, Adv.

Mr. Ananya Sahu, Adv.

7 Writ Petition(s)(Criminal) No(s). 16/2023 UPON hearing the counsel the Court made the following O R D E R Rule.

The writ petition is allowed in the terms of the signed order directing that the petitioner should be set at liberty forthwith. Information be sent to the District Jail Rampur, Uttar Pradesh, immediately.

IA No. 39293/2023 seeking additional prayer also stands allowed.

Pending applications stand disposed of.

(RASHMI DHYANI PANT)                            (POONAM VAID)
   COURT MASTER                                 COURT MASTER
                (signed order is placed on the file)




                                                          8