High Court Karnataka High Court

Rajgopal Marda S/O Late Mangilal … vs Government Of Karnataka By … on 15 July, 2008

Karnataka High Court
Rajgopal Marda S/O Late Mangilal … vs Government Of Karnataka By … on 15 July, 2008
Author: K.Sreedhar Rao Gowda
  » .2-1:35:15; DEPARTMENT

IN THE HIGH COURT OF KARNATAKA, BANGALQRI_E3«~.V_:
DATED THIS THE 15:11 DAY OF JUL'? 2003..  ' if   

PRESENT

THE HON'i3LE MR. JUSTICE 1{.Sz.?§4EE:I::>'§:1f;m 4'   é  E
AND  % .. .V ._ A  V~. 
THE I-E{)N'BLl3} MR. JUSTICE B.'éR.§§*{EN;vAsE 
liF.P.(HC) Ne..z46;o7:   
w.r.(Hcmo.146Io1 A    

BETWEEN:

RMGOPAL MVARDA-   _  %

3/0 LATE MANGILAI, M;'§RDA» .. % %

AGED46YEARS M    

N04 SIDDANNA"LAI'IE 

RAMANAPET (moss "  V. 

BANGALORE-'$3   -   PETITIONER

(lésgrégfii: «KV§R'a1~£%%'%$.§';a;*1ALI & GIRISH B S,ADVOCATE)
 Anm 'V     
T? 'Vv. i'}V(}OVEI§PE"MEZ§$'F  KARNATAKA
 'BY P'R1NCi?AL_ SECRETARY
% W a i."HOi'v.'.E smmmmanw
.:  VIEHANAASOUDHA
 m.Nr5m..oi2E-1

':TE2;;i;D'p1§ CHIEF' SECRETARY AND PRINCIPAL
'SECREFARY TO GOVT op' KARNATAKA

  VIDHANA SOUDI-IA
 BANGALORE1

%/

 



BY SM'? VATSALA WATSA

3 semen SUPERINTENDENT
CENTRAL PRISON     
BANGALOREJO0    

(By :SInt Geetha Manon, AGA FDR A.

W.P.(I-IC) FILED U/A 226 85 227_%0F THE 'GQNSTITUTION 012'
INDIA BY THE ADV. FOR THE PETI'i?ION_ER PRAYING To ISSUE A
WRIT in THE NATURE 01?? HABEA--L:s%.c'@?RPUs 0?. ANY OTHER
APPROPRIATE WRIT, OR£)_ER OR I)iVRE'.,_t'3.TI'ON BECLARING THE
DEFENTION op SI-{R1 BALO0 ?Ar{::':»mR1¥AA.@*~23ALAJ1, s/0. SHRI
RAMBILAS PANCHARIA, Bf: "0r<::;E;f< rm ; SCF 2007 DATED
21.9.2007 (ANNEXUREW) AS '1L1;,EGAL..¢ND«Vyo1b ABINITIG.

W'..P.(HC) 1vo.1g1:r_}ar3_%2*1':j:_?:[  ~ "

MR MAHESH MUL<'.:{1J§If_I3.   
sxo KUBERAPQPA MULGI)réD'j;.
AGED 32 YEARS   .  '-- 

NO.B[1:2,"K..H.B. (30.1-ONY:

 "  '  ..... V'
5.YELAHANKA "

  (By.Sr.:i"KA :'ra'n'.V"'.'3_.'.'J§'V«raIi and: GIRXSH BSADV )

K :_   EMVERNMENT op KARNATAKA

BA'N.GALORE'-6_5~ I'   PETITIONER

 BY PRINCIPAL SECRETARY
HOME DEPARTMENT
VIDHANA SGUDI-EA
SANGALORE-O1

 



$5

passed after consuiting the Home Minister which is bad
in law.

8. in the petition averments, there was a  efiegafien

that the statements of Shanthilal, Nemichand  
Shanna have been recorded by the  'au€I1<:2rity  seine» 7. n

have noi been placed before the  

respondents 1 and 3 in the coun§é;rVbstatemei1't.denied

the said petition avexmenti-3 nor.eha1.re’~s§iétted t1fi3£1t”theV: same have

been furnished to the empowk’ –

9. 7.’_I’}:1e_ 2 iater on by an interlocutory

aiaplicationg ‘adVdi.1io11″al’eeunter statement wherein it is

admitted ‘that t1:.ie’-stgitemehtef Shanthjlai and Vikas Nemichand is

‘the has been farms’ bed to the empowered

allegation that the authorities Iecorded the

statement pf Bhegavathi Sharma is denied as false.

A. , ‘f’*Iie case file of the empowered authority i3 secured for

The order sheet pertaining to WP (HC) No.146/ ()7 reads

* :””ah.1::’.é:-

thus: –

“16) On considezing the documents and the screening
detention. of Shri Baioo
Panchariya is justified. Hence he may issue the
detention order U] s sway of the COFEPOSA Ac’i:.1 _ *
sd/–

(Vatsala Wzitséti ~~ f jj =.. f ~12 .
Prl. Sccmtaxyhto (‘reyt.”, % — ‘

con1mittee’s report, the

Home &Tra21sf;»ori’~.Ee.pt u 2

1?. Horfblc Minister for Homcv”; — app:gv¢d%.%< — v "
_ 4_ 'MB. pmgmhv 2
iv-iiaiistcr f()i'pIflIE;, Law, Lmsiice

l2ights*:a3;d'?ar13;.Aflairs"

11..VThe%§nfii¢§’:’§met% WP (HG) No.14?/O7 reads

()’ n._sin:_”..4cxamination of documents and

tlie Skzmening Committee, the proposal of

‘ . :._{‘)R.i’~. Kubeerappa and Shri Panchariya
‘ ” ‘Vanda: C1_OF’EPOSAis fully substantiated. Hence, he
the detention order U/s 3(1)(I) of
A ‘–4.__CG_.FEP3GSA for Shri Subhas Mulgund Kuberappa.

Sci] –

(Vatsaia Watsa)
Prl. Secretary to Govt,
Home 85 Transport Dept

16. I-Ioxfbie Minister for Home — Approved

Sdl –

MB. Prakash
Minister for Home, Law, Jusficc
Human Rights and Par1y.Afl’a.irs”

£2. The pmceedings in the order sheet flrxat

the empoweied authority has not exercised.’v_A’_’i.§s’

independently in passing the 1

otherwise diseiose that the 6II1p€)>VV§2IBdV43¢11:flf1OI’it§Ff1.1§i?§A.

the discretion to the Home to” ap_;;m=i«.- Hoxeder
detenfion. The imyugned Iexjder h”p’p’i’ova1 by the
Home Minister on 20.8.07 above material
would patently s3:_1:o1u~:%;;fl-lzxat authority
in getting the the Home Minister is
illegai aThe….p§e-titions are allowed. The
both the cases) are set aside.

The dete:£111es”‘2.=,_z_fe’ to. eet free forthwith if not required to

__be detaiifged in ‘other

V’ with the record, we are impelled to

obsei;ve”%Athai. :j)ract:ices and the procedures in vogue with URI

_éu.1f£horit’y the empowered authority are totally improper if not

Vie wish to make the following obsezvations for the future

M

14. The statements desirably are to be /41

narrative manner. In the present cast. the mannenof

recorded is not in a prudent manner. :i1_1usn”‘ste” excerpts-Vouf » _

the statement recorded is extracted hefeunf:let’:fjv 1 d ‘

“To the query whether on app1icaf;ion’V_ under”
DFRC to avail Customs” i)uty*~ .Exen1pt’i:m.
Scheme has been made-_ by Hansa
Agencies, Bangalore. E state’At3mt”‘no application
under DFRC 1t:ade~–..by”M/s Hansa
Agencies, Bangaloreg’ Balsji. and Shri
Subash Mulgund didnot ‘Benefit in
the entire..t:1″ansa{:I:ion”.2u1c1″‘Sl31_i ‘Bn?.aji did the
emzire treinsietefionséfot nae, as he’is~£ny brother.

To seen the sarees
ii::,_t11e–e.1_f.1m_1r1e oi-‘–M/’s Hausa Agencies
and exfp0:fted;i. state that I have not seen the

same.” .

15, The ntjoxfe steteiizent recorded is neither in a nanative

gfomn aevtguestion-‘–a;nswer form. It is desirable that the

” jeooxding the statement should do better to

dine .sfstenient in a proper style of narrative form. _

nsopnetimes iii; Inay he necessaiy that the statement may be

a quesfionranswer form by writing the question and

the question separately.

16. The sponsoring authority should submit all the

” necessary documents, which are relied upon to the Empowerizlg

%/

1}

Authority. Wltile doing so, the sponsoring Authoxitjttémake

the list of the documents furnished

acknowledgement to that eflect frori.i tl:ie’o£:}3ee

Authority to obviate the suspicion and
planting mateml documents the of the

detention order.

1’7. In t:he pzese1A1t authority has
surrezude-red its” the file to the Home
Minister to Smt Geetha Mellon,
Govt, ueiitntvnaitted that placing the file
before Home t.-ttppmval would not be illegal in View

of the pmvieions’ Section 1 1 of the COFEPOSA ACT.

‘~ cotiéidezafion, of the provisions of Section 11 of the

V.’-.Act,twe_fix:tti~ -the Government does have power to revoke or

order at any stage. But the discretion of the

elnthvlétj/s 11 of the Act is a separate and distinct

“gfuxisdigtiofi. The jurisdiction of the Empowexed authority u/s

t.ttt’3{‘1e):(i) of the COFEPOSA Act is a distinct jurisdiction conferred by

T to be exercised independently by the empowered authority

3 u 3 alone. in this case, the empowered authority has surrendered its

C://.

discnztion and acted as per the dictates 0f the Home A’

While passing the order, which is totally contrary to IawfV__I f1′ %

View the petitions are allowed.