JUDGMENT
C.S. Dharmadhikari, J.
1. In this petition the petitioner has challenged the order passed by the Additional District Magistrate. Aurangabad dated 16th November, 1985 issued under section 144(2)(3) of the Code of Criminal Procedure prohibiting Shri Hussein Jamadar, Organizer of “Talaq Mukti Morcha ” and his followers from entering the limits of Aurangabad City for a period form 00.00 hours of 17th November, 1985 to 24.00 hours of 16th January, 1986 except on Court summons. Admittedly this order was passed ex parte without giving any show cause notice to the organizer of the morcha. The petitioner is a member of the Reception Committee formed at Aurangabad to receive the said morcha. Muslim Satya Sodhak Mandal, is a social organization founded for promoting social reforms in Muslims in India. The organization decided to take out a Talaq Mukti Morcha from Kolhapur to Nagpur to create public opinion against the plight of Muslim women, who are subjected to oral talaq and are rendered destitute at the whims of their husbands. The morcha was taken out to support the judicial pronouncement of the Supreme Court in Mohd. Ahmed Khan v. Shah Bano Begum and others, case and it is peaceful in every respect. The persons participating in morcha, along with social workers used to go to the local collectorate and present a memorandum calling the attention of the Government to the problems sought to be focused by the morcha. At all district places en-route the morcha had submitted such a memorandum. The orthodox and conservative elements did try to obstruct this peaceful agitation by giving threats to the persons participating in the morcha as well as to the concerned authorities at Nanded, Pardhani and Ahmednagar. The opposition to the morcha also resorted to violence, but the police very rightly protected the participants in morcha and allowed them to present their memorandum. On 17th November, 1985 the morcha was scheduled to visit Aurangabad. A Reception Committee, headed by the petitioner, was formed. It consisted of members from both the communities, that is Muslims and Hindus. The morcha was to present a memorandum to the Collector, Aurangabad. With an intention to avoid confrontation and to ease the police bandobast, the Reception Committee also decided to shorten the route of the morcha. The Reception Committee had also given prior intimation about the morcha to the Collector and the police authorities. It also wanted to discuss the matter with the District Magistrate and the District Superintendent of Police. But all the time the authorities avoided to meet the petitioner and other members of the Reception Committee and all of a sudden issued the impugned order under section 144 of Code of Criminal Procedure. This order was served on Shri. Hussein Jamadar, who was the organizer of the morcha on way to Aurangabad. Surprisingly, no intimation was given to the Local Reception Committee by the police in writing and they came to know about it from the newspapers. Thus in substance it is contended by the petitioner that the morcha, which was wholly peaceful and was taken out to create public opinion, for achieving humane conditions of living for Muslim women, was banned suddenly by the impugned order, without following the procedure prescribed by law. The said order is also violative of petitioner’s fundamental rights guaranteed under Article 19 of the Constitution.
2. While denying the allegations made in the petition, the respondents have not denied the averments made in paragraph 3 of the petition, that is, the Reception Committee had intimate to the collector and the police authorities about morcha a and also waited to have discussion with these authorities. It is also not denied that throughout, the morcha was peaceful. However, it is contended by the deponent, Additional District Magistrate, that some instances of violence had taken place at Nanded, Parbhani and Ahmednagar and to avoid such instances, the impugned order was passed in exercise of powers conferred upon section 144 of the Code of Criminal Procedure. It was also stated that this order is based on confidential commercial received by the authorities concerned as well as the pervious history of the Aurangabad City which is thickly populated by people belonging to Hindu and Muslim communities. It is also stated that the authorities had received applications dated 11th November, 1985, 12th November, 1985, 14th November, 1985 and 15th November, 1985 signed by the different responsible persons and the representatives of the people and local leaders as well as political workers. They were singed by the persons who belong to different communities. Since it was apprehended that because of the visit of the morcha to the City, the law and order problem will be created, the impugned order was passed by the Additional District Magistrate bona fide. It was then contended that after coming to know from a new published in the newspaper that the idea of morcha has been abandoned, the authorities have revoked the impugned order by subsequent order dated 22nd of November, 1985 and, therefore, nothing survives in this petition.
3. We have gone through the relevant material placed on record and also heard the Counsel for the parties in detail. The fact that the idea of taking out morcha for presenting a memorandum to the Collectors of various districts or to the authorities in power in Nagpur Legislative Assembly, is given up, is seriously disputed by the Counsel for the petitioner. The alleged order dated 22nd of November, 1985 is passed after the rule was issued by this Court on 21st November, 1985 and that too in the presence of the Assistant Government Pleader. This revocation order is based on the news item published in the newspapers and it is an admitted position that the authorities have no authentic information with them in this behalf. Therefore, it will not be correct to say that the writ petition has become infructuous and nothing survives in it.
4. From the bare reading of the order, it is quite clear that it has been passed hurriedly without any proper application of mind. We are told that the intimation about the morcha was given to the authorities concerned on 19th October, 1985 itself. This is not the end of the matter. The Reception Committee formed at Aurangabad had also changed the route of the morcha and also wanted to see the Collector and the police authorities to discuss the matter. Such an interview was not granted to them inspite of their best efforts to seek such a interview. Without having any discussion or granting an interview or without issuing any notice, abruptly the impugned order came to be passed. To say the least there was enough time at the disposal of the Additional District Magistrate to give a notice and hearing to the persons concerned and then take appropriate steps under section 144 of the Code. As a matter of fact, in paragraph 3 of the petition, it is stated in clearest terms that the authorities avoided to meet the petitioner and other members of the Reception Committee. In the affidavit filed in reply, this statement is not denied. Therefore, this is one of those cases where the Additional District Magistrate has passed the order without giving any opportunity the persons concerned though enough time was available. As to why this order came to be passed ex parte is not clear. Nothing is stated in the affidavit as to what was the urgency to pass such an order ex parte when the authorities had intimation about the morcha on 19th October, 1985 itself. Therefore, this is not a case which is covered by sub-section (2) of section 144 of the Code. It cannot be said that there was any emergency or circumstance existed to pass such an ex parte order. Hence passing of an ex parte order, in these circumstances, was in itself illegal.
5. Further, the material on which the order was based, is not produced before us. It is stated in the affidavit that certain representations and applications we received by the authorities. Obviously there is nothing confidential in the said applications or representations. For the reasons best known to the authorities concerned, they have not chosen to take the Court into confidence by producing atleast the copies of those applications or representations. The credentials or status of the persons who made those applications or representations are not known. The incident alleged to have taken place at Ahmednagar, took place after the impugned order was issued. Therefore, that could not have formed the basis of passing the impugned order. In these circumstances, we have no other alternative but to hold that there was no material before the authorities concerned to pass an ex parte order under sub-section (2) of section 144 of the Code of Criminal Procedure.
6. In Madhu Limaye v. Sub-Divisional Magistrate & others, the Supreme Court has observed as under :—
“The gist of action under section 144 is the urgency of the situation, its efficacy in the likelihood of being able to prevent some harmful occurrences. As it is possible to act absolutely and even ex parte it is obvious that the emergency must be sudden and the consequences sufficiently grave. Without it the exercise of power would have no justification. It is not an ordinary power flowing from administration but a power used in a judicial manner and which can stand further judicial scrutiny in the need for the exercise of the power, in its efficacy and in the extent of its application. There is no general proposition that an order under section 144, Criminal Procedure Code cannot passed without taking evidence; see Mst. Jagrupa Kumari v. Chotay Narain Singh, (1936)37 Cri.L.J. 25 (Pat.) which in our opinion is correct in laying down this proposition. These fundamental facts emerge from the way the occasions for the exercise of the power are mentioned. Disturbances of public tranquillity, riots and affray lead to subversion of public order unless they are prevented in time. Nuisances dangerous to human life, health or safety have no doubt to be abated and prevented. We are, however, not concerned with this part of the section and the validity of this part need not be decided here. In so far as the other parts of the section are concerned the key-note of the power is to free society from menace of serious disturbances of a grave character. The section is directed against those who attempt to prevent the exercise of legal rights by others or imperil the public safety and health. If that be so the matter must fall within the restrictions which the Constitution itself visualizes as permissible in the interest of public order, or in the interest of the general public. We may say, however, that annoyance must assume sufficiently grave proportions to bring the matter within interests of public order.”
7. From these observations it is quite clear that for passing an ex parte order an emergency must be sudden and the consequences sufficiently grave. In the present case the authorities knew well in advance about the programme of the morcha. It is also an admitted position that the morcha, which consisted about 30 persons only, was throughout peaceful. Attack on the morcha at Nanded and Prabhani was from some vested interests and inspite of this instigation, people participating in the morcha did not retaliate. The people in the morcha did not instigate violence even by way of retaliation. As observed by the Supreme Court, section 144 of the Code is directed against those, who attempt to prevent the exercise of legal rights by others or imperil the public safety and health. In the present case, people participating in the morcha did not prevent anybody from exercise of any legal right, nor they imperilled the public safety and health. In these circumstances one fails to understand as to how the order under section 144 of the Code could have been passed against Shri Hussein Jamadar or his fellow men.
8. It is an admitted position that although the route, the morcha was peaceful one. The morcha was taken out for achieving the object of emancipation of the Muslim women from the atrocities to which they are subjected. The object of the morcha was in tune with the decision of the Supreme Court in Shah Banu’s case as well as Article 44 of the Constitution of India. Under Act 141 of the Constitution of India, the law declared by the Supreme Court of India is the law of the land. The purposes for which morcha was taken out was fully lawful. It is also an admitted position that the morcha was peaceful and at no time it had indulged in any violent activities. The participants in the morcha had not made any inflammatory speeches nor had instigated anybody to commit any act of violence. It appears that the persons who were opposing morcha had indulged and were likely to indulge in such activities. If the opponents of the morcha were creating some problems then it was not fair to take action against the morcha which was perfectly legal and lawful. For example, if a gunda threatens a gentleman and wants to indulge in violence, will it be fair to arrest the gentleman and place him in prison, under the grab of giving him protection? In such circumstances the authorities are expected to take action against the gunda and not against the peace loving citizen. What is to be valued more? Sense value or nuisance value? Who should be respected and protected ? A gunda or a gentleman? is a mute question. Vested interests are always against any change Does this mean that no steps should be taken for ringing about a change in social and economic structure of society. Such a change can be brought about by a dialogue between the action groups and the persons for whose benefits the change is contemplated. According to the petitioner, this morcha was taken out to organize public opinion against the plight of Muslim women, who are affected by oral talaq, and are rendered destitute at the whims of their husbands. This object was sought to be achieved by legal and peaceful means. In our view there was nothing illegal or improper in this.
9. As observed by the Supreme Court in Mohd Yusuf Rather v. State of Jammu and Kashmir & others, , ” peaceful and lawful revolt eschewing violence, is one of the well known modes of seeking redress in the country. Expressions like ‘revolt’ and ‘revolution’ are flung about by all and sundry, in all manner of context and it is impossible to attach any particular significance to the use of such expressions. Every turn against the establishment is called ‘revolt’ and every new idea is labelled as ‘revolutionary’. If the mere use of expressions like ‘revolt’ and ‘revolution’ are to land a person behind the bars what would be the fate of all our legislators? It all depends upon the context in which the expressions are used – A hunger strike, in our country, is a well known from of peaceful protest but it is difficult to connect it with public disorder.” In Himmat Lal K. Shah v. Commissioner of Police, Ahmedabad & others, , the Supreme Court observed that “in India a citizen had, even before the Constitution, a right to hold meeting etc. obviously subject to the rules and regulations as well as consideration of public order. A right to peacefully assemble is cognate to those of free speech and free press which is equally fundamental.” A question about the right to stage demonstrations also fell for consideration of the Supreme Court in Kamleshwar Prasad and others v. State of Bihar and another, in Sakal appears (p) Ltd. v. Union of India, , the Supreme Court held that the freedom of speech and expression include freedom of propagation of ideas and that this freedom is ensured by the freedom of circulation. The Supreme Court had also an occasion to consider the meaning and scope of term ‘Agitation’ in Ram Bahadur Rai v. State of Bihar and others, wherein it is observed that “It will be wrong to treat every agitation as implying violence on a prior considerations. The glorious history of our freedom movement examplifies that agitation’s may primarily be intended to be and can be peaceful. In this regard Gandhiji’s life work has perhaps no parallel. Nor indeed, in the west, of Dr. Martin Luther King, but agitation’s can also be meant to be violent under an apparently lawful cloak and there is ample power to quell these. “It cannot be forgotten that in a democracy you cannot have one and the same head on all shoulders. Therefore, nothing turns on the label attached and everything must depend upon the facts and circumstances of each case. In the present case admittedly the morcha was throughout peaceful, and was only organized to change the heart of the orthodox Muslims, so as to achieve the avowed object of emancipation of Muslim women.
10. In Neeraja Choudhary v. State of U.P., , the Supreme Court while appreciating the role of activists organizations, has observed that “There are fortunately in our country a large number of such dedicated social action groups-young men and women inspired by idealism and moved by passionate and burning zeal to help their fellow beings whose services can be utilized for identification, release and rehabilitation of bonded labourers. We would strongly urge upon the State Government to include the representatives of such social action groups in vigilance committees and to give them full support and Co-operation. These social action groups may appear to be unorthodox and unconventional and their action may be marked by a sense of militancy, but they alone will be able to deliver the goods and it is high time that the State Government should start taking their assistance instead of looking at them ask once and distrusting them. The vested interests would undoubtedly be against such social action groups which are trying to organise the poor and the oppressed and would try to attack and destroy such social action groups with all the resources at their disposal including fillings of false cases and even physical assaults but the State administration should not allow itself to be dominated or influenced by the vested interests and under the guise of maintenance of law and order, harass and oppress the disadvantaged sections of the community whom such social action groups are trying to organize with a view to making them strong and self- reliant and capable of fighting for their rights through the process of law.” These observations aptly apply to the present case also. Therefore, taking any view of the matter, the order passed by the Additional District Magistrate, Aurangabad on 16th November, 1985 cannot be sustained.
11. In the result, therefore, rule is made absolute with costs. The order passed by the Additional District Magistrate, Aurangabad on 16th November, 1985 is quashed and set aside.