SCA/8328/2008 4/ 4 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8328 of 2008 For Approval and Signature: HONOURABLE MR.JUSTICE MD 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 ? ========================================================= DERIK @ DENY SURESHBHAI CHRISTIAN - Petitioner(s) Versus POLICE COMMISSIONER & 2 - Respondent(s) ========================================================= Appearance : MR CHETAN B RAVAL for Petitioner(s) : 1,2 ý 3. Mr Vinay Pandya, Asstt. Govt.Pleader for the respondents. ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 30/06/2008 ORAL JUDGMENT
1. The
petitioner-detenu has preferred this petition under Article 226 of
the Constitution of India for appropriate writ, order or direction
for quashing and setting aside the order dated 2.11.2007 passed by
respondent No.1-Police Commissioner, Ahmedabad City, whereby, 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 petitioner has been detained as a bootlegger. In
pursuance of the said impugned order, the petitioner is detained in
jail.
Heard the learned advocate
for the petitioner and the learned AGP for the respondents.
No
affidavit-in-reply is filed by the learned AGP on behalf of the
respondents controverting the averments made in the petition.
From the grounds of
detention, it appears that five offences being CR.I.No. 5093, 5105,
5156 of 2005, 5024 and 5106 of 2007 under sections 66 (1)b and 65(e)
etc. under the Bombay Prohibition Act, were registered with Rajkot
police station, wherein country liquor was found from the
possession of the detenu. On the basis of registration of these
cases, the detaining authority held that the present detenu was
carrying on activities of selling country liquor which is harmful to
the health of the public. It is held by the detaining authority that
as the detenu is indulged in illegal activities, it is required to
restrain him from carrying out further illegal activities i.e.
selling of liquor. The detaining authority has placed reliance on
the above registered offences and statements of unnamed witnesses.
In the opinion of this court, the activities of the detenu can, by
no stretch of reasoning, be said to be disturbing the public order.
It is seen from the grounds that a general statement that has been
made by the detaining authority that consuming liquor is injurious to
health. In fact, a perusal of the order passed by the detaining
authority shows that the grounds which are mentioned in the order are
in reference to the situation of ‘law and order’ and not ‘public
order’. Therefore, on this ground, the subjective satisfaction of
the detaining authority is vitiated on account of non-application of
mind and the impugned order, therefore, deserves to be quashed and
set aside.
3. Except
two statements of the anonymous witnesses, there is no material on
record which shows that the petitioner-detenu is carrying out illegal
activities of selling liquor which is harmful to the health of the
public. In the case of Ashokbhai Jivraj @ Jivabhai Solanki v.
Police Commissioner, Surat (2001 (1) GLH 393), having
considered the decision of the Hon’ble Apex Court in the case of Ram
Manohar Lohia v. State of Bihar (AIR 1966 SC 740), this
court held that the cases wherein the detention order are passed on
the basis of the statements of such witnesses fall under the
maintenance of ýSlaw and orderýý and not ýSpublic orderýý.
4. Applying
the ratio of the above decisions, it is clear that before passing an
order of detention of a detenu, the detaining authority must come to
a definite finding 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.
5. In the result, this Special
Civil Application is allowed. The impugned order of detention dated
2.11.2007 passed by the Commissioner of Police, Ahmedabad, is hereby
quashed and set aside. The detenu is ordered to be set at liberty
forthwith, if not required in any other case. Rule is made absolute
accordingly. Direct service is permitted.
[M.D.
SHAH, J.]
msp