PETITIONER: JAGDISH PRASAD Vs. RESPONDENT: THE STATE OF BIHAR AND ANOTHER DATE OF JUDGMENT13/02/1974 BENCH: KRISHNAIYER, V.R. BENCH: KRISHNAIYER, V.R. SARKARIA, RANJIT SINGH CITATION: 1974 AIR 911 1974 SCR (3) 369 1974 SCC (4) 455 CITATOR INFO : E&R 1974 SC 917 (10,16) D 1974 SC2305 (1) RF 1975 SC 522 (21) RF 1987 SC1977 (4) R 1990 SC1597 (19) ACT: Maintenance of Internal Security Act 1971, Sec. 3(1)(a) (iii)--Order of detention under sec. 3 (1) (a) (iii)--Grounds--Maintenance of Supplies and Services essential to the community--Legality of order. Words and phrases "Supplies and Services" meaning of--Constitution of India, Art. 32--Practice--Petition for habeas corpus--Return to Rule Nisi. Affidavit--on behalf of State--Who should file. HEADNOTE: The petitioner, a licensed wholesale dealer, was detained pursuant to an order passed u/s 33 of the Act by the District Magistrate, Ranchi for his antisocial activity prejudicial to the maintenance of supplies and services essential to the community. The particulars of the grounds supplied to him u/s 8 stated that he was found secretly transporting 50 bags of rice in his truck at mid-night contrary to the conditions of his wholesaler's licence and that, when caught red handed, he gave false excuses and imaginary numbers of licence dealers, some of whom on verification had no current licence and all of whom disowned the alleged purchases. The petitioner challenged the validity of the order by a petition for habeas corpus. The affidavit in return filed by the State was sworn by an Upper Division Assistant (Special) Home Department. In that affidavit the words "and services" after "maintenance of supplies", were struck off. The petitioner raised two contentions before this Court : (i) The District Magistrate was uncertain whether he was detaining the petitioner to prevent disruption of maintenance of supplies or services essential to the life of the community and such a mindless order was bad in law. (ii) Supplies and Services are two distinct concepts and though services being disrupted was one of the precise reasons for the detention, no particulars which would make out that ground, apart from the distinct ground of preventing supplies, had been given; therefore, the order was illegal. Dismissing the petition held 1. The District Magistrate when passing an order of detention u/s 3 of the Act has to be fair and clear and not doubtful about why he is detaining the man. "Either or" ill fits into s. 3. Not so, when it is cumulative. A man may be detained on grounds A and B but not A or B. In the present case, illicit transport of food grains in the still secrecy of night by one whose business licence does not permit it and who gives false explanation when confronted does indulge in an activity with impact on supplies and services. Supplies and stocks if hijacked by wholesalers upsets the delicate control scheme. go also transport and delivery to each centre according to its requirements is thrown out of gear by these private operations. For example, Bihar hopping harrowingly from drought to floods, can ill-afford to have the wheels of distribution, of which supplies and services are two facets, wobble or break down. Therefore, the order of detention cannot be held to bad in economics of law. [373 D, 377 H] Rameshwar Lal v. State of Bihar [1968] 2 S.C.R. 505 and Prabhu Dayal V. District Magistrate, Kamrup, W.P. No. 1946 of 1973 dated October 11, 1973, referred to. 11. In interpreting expressions such as "supplies and services" basically the statutory subjects matter colours the concept. The complex needs and amenities of modern life and the multifarious obligations of a welfare state mingle supplies and services. For example, an essential commodity is at once a supply and a service. The touchstone of social control is that it must be a 370 thing essential for the existence of the community; when crystallised it is supplies, when sublimated it is services. It depends in most cases on the angle from which you view and the lens you use. There can be no dichotomy between "supplies and services" in the special context of a State being called upon in an emergency to supply that primary necessity of existence, viz., food, which' is perhaps the basic service which Government must render to the people. In the present case, the allegation is of nocturnal, illegal rice transport intercepted by officials and no violence is done to language to describe that activity as prejudicial to supplies and services. Rushing food supplies to a nation in hunger is a composite operation of supplies and services essential to the life of the community and the order is not bad because it telescopes both. An intelligent fore-, cast made by the District Magistrate that the detenu would break the control' system and blackmarket in rice cannot be castigated as irrational. [372 C-H, 376 F] Ram Manohar Lohia v. State of Bihar and another [1966] 1 S.C.R. 709, Prabhu Dayal v. Dist. Magistrate, Kamrup, W.P. No. 1496 of 1973 dt. 11-10-73 and Keshav Talpade v. Emperor A.I.R. 1943 F.C.R. 1, 8 distinguished on facts. III. (obiter dicta) It is difficult to appreciate why in return to a rule nisi in the habeas corpus motion, it is not thought serious enough even where liberty of a citizen is choked off, to get the District Magistrate to explain his subjective satisfaction and the grounds therefor. Not even why he is not available, nor the next best, the oath of a senior officer in the Secretariat who had been associated with the handling of the case at Government level. Mechanical affidavits, miniaturising the files into a few paragraphs, by some one handy in the Secretariat cannot be regarded as satisfactory. This is not a mere punctilio of procedure but a probative requirement of substance. T373 B] The above observations stand only as obiter dicta in the present case since counsel made no point about this aspect of the affidavit. However, in a subsequent judgment in Mohd. Alam v. State of West Bengal, W.P. Nos. 1678 and' 1855/1973 dt. 14-2-74, this Court comprised of the same Bench has specifically laid down that the proper person to file the counter-affidavit in return to Rule, nisi issuedby the Supreme Court in habeas corpus petition is the District Magistrate who had passed the order of detention or a senior officer who personally dealt with the case of the detenu in the Government Secretariat, or had to put up the file to the Minister for orders. JUDGMENT:
ORIGINAL JURISDICTION : Writ Petition No. 1972 of 1973.
Under Article 32 of the Constitution of India for the issue
of Writ in the nature of habeas corpus.
Frank Anthony and S. K. Gambhir, for the petitioner.
K. K. Sinha and S. K. Sinha, for the respondents.
The Judgment of the Court was delivered by.
KRISHNA IYER, J. The petitioner detained by the order of the
District Magistrate for anti-social proclivity	prejudicial
to the maintenance of supplies and services essential to the
community challenges its validity in	this petition	for
habeas corpus.
Mr. Frank Anthony has vigorously urged two vital defects as
vitiating the detention order incarcerating the	petitioner,
based mainly on the, unreported ruling of this Court in
Prabhu	Dayal v. District Magistrate, Kamrup(1), the well-
known Lohia(2) case and a few other peripheral
(1) W.	P. No. 1496 of 1973; judgment	dated	October	11,
1973.
(2) A. I. R. 1960 S. C. 633.
371
observations in other decisions. The	District Magistrate
was uncertain	whether he would detain	the petitioner to
prevent disruption of maintenance of supplies or of services
essential to the life of the community and such a mindless
order suffered	from a fatal genetic disease diagnosed by
this Court in many decisions as fatal, runs the submission.
Now, the admitted facts and the authoritative law and their
interaction. It is best to begin with the impugned order
itself which reads
“No. 1182/C dated, the	9th October, 1973.
Whereas I am satisfied that with a view to
preventing Shri Jagdish Prasad, Proprietor M/s
Lachmi Bhandar,	North Market Road, Upper
Bazar, Ranchi, from acting in	any manner
prejudicial to the maintenance of supplies and
services	essential to the community, it is
necessary	to make an order that	he be	de-
	tained.	Now, therefore, in exercise of	the
powers conferred	by Sub-section (2) of	the
Section 3 of the Maintenance	of Internal
Security Act, 1971 (No. 26 of 1971), 1 hereby
direct that the said Shri Jagdish Prasad be
detained.
	He shall	be treated in detention in Ranchi
Jail and classified as Class Y and in division
IB.
	(S. N. Sinha)
District Magistrate, Ran-.hi.”
	The executive interdict on the trader’s
freedom is issued to inhibit his acting in any
manner prejudicial to the maintenance	of
supplies	and services	essential to	the
community. The semantics of ‘supplies’	and
‘services’ in this context,	argued	Sri
Anthony,	serves	to show that certain
activities bear	upon supplies	only, e.g.,
hoarding	or blackmarketing, while other
actings may disrupt services only
, e.g.,
sabotage	of railway tracks or	scavenger’s
strike. He argued that some misconduct may be
ambidextral as for example, huge quantities of
telegraph	wires	being poached or a railway
wagon being looted in an organised manner.
The cornerstone	of his	contention, in	the
first stage, is that	blackmarketing	in
foodgrains belongs to the first species-
essential	supplies-and not to	the second-
essential	services In Rameshwar Lal v. State
of Bihar(1) this Court pointed out :
	“No doubt blackmarketing has at its base a
shortening of supplies	because	blackmarket
flourishes best	when the availability	of
commodities is rendered difficult. It has a
definite	tendency to disrupt supplies	when
scarcity	exists	or scarcity	is created
artificially by hoarding	to attain
illegitimate profits.	Indulging	in
blackmarketing is conduct which is prejudicial
to the maintenance of supplies. It is hardly
necessary to read supplies conjunctively	with
services, as was contended although cases	may
exist where supplies and services may both be
affected.	The	word ‘and’ is	not	used
conjunctively but disjunctively.	If sweepers
strike, no question of disrupting sup-
(1) [1968]2 S. C. R. 505.
372
	plies arises but services essential to	the
life of	the community	will certainly	be
disrupted.”
 he familiar imagery in Lohia’s case of concentric circles
in the	context of Law and Order (the	larger	circle)	and
public order (the smaller but graver one) was projected here
with a	little readjustment. Similies and metaphors	land
literary grace to legal argument but are apt to play tricks
in areas of strict logic or cold law.	Courts have to be
cautious while transplanting picturesque projections	from
one situation	to another. So let us take an	independent
close-up of the profiles of	essential ,supplies’	and
‘services’ to	discover common morphology and divergent
features. Basically, the statutory subject-matter colours
the concept. Counsel traced the pedigree of the Act,	with
special	reference to essential supplies and services, to
substantiate his thesis of compartmentalisation and marginal
overlapping. May be, counsel is right in his contention
that all supplies are not services and all services are	not
supplies but the complex needs and amenities of modern	life
and the multifarious obligations of a welfare state mingle
supplies and services so much that the concentric circle
geometry becomes a misleading stroke of conceptualism in
this jural area. For example, an essential commodity is at
once a supply and a service. Section 36(3) of the Defence
of India Rules, 1971 defines it to mean
“essential commodity” means food, water, fuel, light, power
or any	other	thing essential for the existence of	the
community which is notified in this behalf by Government;”
“Light	and power” thus are commodities; so also food	and
water.	Yet who will	deny that light is a	service or
drinking water, for that matter ? The touchstone of social
control	is that it must be a thing	essential for	the
existence of	the community;	when crystallised it	is
supplies, when	sublimated it is services. It	depends in
most cases an the angle from which you view and the lens you
use. Food is supplies, so is shipping and wagons, kerosine
and gasoline.	And yet they are services. At a feeding
centre	for starving children you supply food, serve gruel.
In other words, food is supplies, feeding is services.	In
Blackpool Corporation	v. Lovkar(1)	it was	held	that
providing housing accommodation fell within the scope of
“supplies and services” in Regulation 51 (1) of the Defence
(General) Regulation,	1939.	We see	no force in	the
dichotomy between the	two attempted	by counsel in	the
special	context of a	State	being called upon in. an
emergency to supply that primary necessity of existence,
viz., food, which is	perhaps the basic service which
Government must render to the people. In the present case,
the allegation	is of nocturnal, illegal, rice transport,
intercepted by officials, and you do no violence to language
to describe that activity as prejudicial to supplies	and
services. Anyway, rushing food supplies to a nation in
hunger	is a composite operation of supplies and services
essential to the life of the community and the order is	not
bad because it telescopes both.
Shri Anthony relied on the	mental	vacillation of	the
detaining officer as disclosed in the affidavit in return
filed by the State where ‘and services’ is struck off after
“maintenance of supplies”. If this reflects the
(1) [1948] 1 K.B, 349.
373
slippery satisfaction	of the District Magistrate it is
unfortunate. Here some Upper Division Assistant (Special),
Home Department, has sworn an affidavit, not with personal
knowledge but	with paper wisdom. It is difficult to
appreciate why in return to a rule nisi in a habeas corpus
motion, it is not thought serious enough even where liberty
of a citizen is choked off, to get the District Magistrate
to explain his subjective satisfaction and	the grounds
therefor. Not even why he is not available, not the	next
best, the oath of a senior officer in the Secretariat	who
had been associated with the handling of the case at
Government level. Mechanical affidavits, miniaturising	the
files into a	few paragraphs, by some	one handy in	the
Secretariat cannot be regarded as satisfactory.	This is not
a mere punctilio of procedure but a probative requirement of
substance. However, in this case, counsel made no point
about this aspect of the affidavit because the relevant
material recited in the detention order is almost admitted
in the	petitioner’s averments. Even so, the curious
striking off in the affidavit of one ground relied on by the
District Magistrate in his order is obscure.
Had the authority used one or other of the grounds in	the
alternative, such for example as ‘public order’ or ‘security
of State’ or ‘maintenance of supplies’, it would have failed
in law.	Ile has to be firm and clear and not doubtful about
why he is detaining the man. ‘Either or’ ill fits into s.3.
Not so, when it is cumulative. A man may be	detained on
grounds	A and B but not A or B. Here, the cumulative,	not
the alternative, is the tenor of the order. Had it	been
otherwise due care would stand negatived and the order would
fail. Fundamental rights are fundamental and administrative
indifference is impermissible to encroach beyond the strict
lines of the law. Rameshwar Lal(1) elicited	some stern
observations from Hidayatullah, J., as he then was.	The
learned Judge said :
“However, the detention of a person without a trial, merely
on the subjective satisfaction of an authority however high,
is a serious matter. It must require the closest scrutiny
of the material on which the decision is formed, leaving no
room for errors or at least avoidable	errors. The	very
reason that the courts do not consider the reasonableness of
the opinion formed or the sufficiency of the	material on
which it is based, indicates the need for the greatest
circumspection	on the part of those who wield	this power
over others.	Since the detenu is not placed before a
Magistrate and	has only a right of	being supplied	the
grounds	of detention	with a view	to his	making a
representation	to the Advisory Board, the grounds must	not
be vague or indefinite and must afford a real opportunity to
make a representation against the detention. Similarly, if
a vital ground is shown to be, non-existing so that it could
not have and ought not to have played a part in the material
for consideration, the court may attach some importance to
this fact.”
The present case hardly fails for	this reason since
particulars of grounds are given which cover supplies	and
services to the community, prejudice to which is	the
rationale stated in the order.	But it is con-
(1) [1968] 2 S.C.R. 505.
374
tended	that the particulars furnished relate	to supplies
only and how services are affected is left vague. If	one
ground	is vague, the order fails. In Rameshwar Lal(1) it
was pointed out :
” where some grounds are found to be non are cancelled or
given up, the detention cannot be justified …. if	the
grounds	are not sufficiently precise and do	not furnish
details	for the purpose of making effective representation
the detention can be questioned.”
In this connection, Shri Anthony forcefully urged his	case
that services being disrupted was one of the precise reasons
for the detention, but no particulars which would make	out
that ground, apart from the distinct ground of preventing
supplies, have been given. On the reasoning in Prabhu Dayal
the order is illegal, he argued.
Mathew, J., brought out the fatal flaw in Prabhu Dayal thus
“The fact that one of the grounds mentions that paddy	and
rice had been unearthed and seized from the	unauthorised
possession of the petitioners from the rice mill in question
on the	date of the detention order would not	necessarily
lead to the inference that	the petitioners have	been
indulging in unauthorized milling of paddy, much less	that
they were smuggling the resultant rice to Maghalaya	for
earning	undue profit.	It cannot, therefore, be said	that
the first ground, namely, that the petitioners	are
responsible for unauthorised milling of paddy and smuggling
of the resultant rice to Meghalaya for earning undue profit,
is a conclusion reached from the fact of seizure of paddy
and rice on 25-7-1973 or the seizure of rice on 16-5-1972
from their unauthorized possession at Messrs. Srinivas
Basudeo, Fancy Bazar, Gauhati.”
These are not only cases where one of the grounds of	de-
tention was vague, but also cases where the detaining autho-
rity did not apply its mind at all to one of the grounds of
detention. If the detaining authority had no	particulars
before	it as regards the smuggling operation	how was it
possible for it to have been satisfied that the	petitioners
were smuggling rice to Meghalaya for earning undue profit ?
If there was any particular instance of smuggling of	the
kind in the mind of the detaining authority, it would	have
been possible for it to specify the particular instance at
least in the grounds.”
Reference was	also made in the above case by	the learned
Judge to Keshav Talpade v. Emperor(2) where it was said
“If a detaining authority gave four reasons for detaining a
man, without distinguishing between them, and any two or
three of the reasons are held to be bad, it can never be
certain to what extent the bad reasons operated on the	mind
of the
(1) [1969] 2 S.C.R. 505.
(2) A.I.R. 1943 F.C.R.1,8.
375.
authority or whether the detention order would have	been
made at all if only one or two good reasons had been before
them.”
The law is thus indubitable that if one ground is vague of
denuded’ of any detail the order, even if other good grounds
exist,	is bad. The	sole enquiry then is	whether in
substance no material has been set out here from which a
rational inference regarding perverting services to	the
community has	been given at all, as	happened in Prabhu
Dayal(1), case.	We demur.
The order detailing grounds of detention reads thus
“In pursuance of section 8 of the Maintenance	of Internal
Security Act, 1971 (No. 26 of 1971), Shri Jagdish Prasad,
Proprietor M/s	Lachmi Bhandar, North	Market	Road, Upper
Bazar, Ranchi is informed that he has been ordered to be de-
tained	in my order No. 1182/C dated 9th October, 73 on	the
following grounds –
1. That you on 2-10-72 at about 12 O’Clock at night	were
transporting 50 bags of rice weighing on truck No. BRV	6627
which was checked by the Sub-Divisional Magistrate, Sadar,
Ranchi.
2. That you	produced at the time of checking cash	memo
book and you asserted that out of 50 bags of rice seized oil
the said truck, 15 bags of rice were sold to Biswanath Floor
Mill, Khelari, 10 bags of rice to Pramod Floor Mill, Khelari
and 10 bags to Shri Kundanlal Khelari.
3. That in support of your assertion as stated in Para No.
2 above, you	produced Cash memo No.	1134 dated 2-10-73
showing sale of 15 bags of rice to M/s Biswanath Flour Mill,
Khelari	and you mentioned licence Number of M/s Biswanath
Flour as 34/69 (R) On verification by a Magistrate	1st
Class, Ranchi, at Khelari from Shri Jagi Ram, Proprietor of
M/s Biswanath Flour Mill, Khelari, it has been	established
that the licence number of the firm is 63/68 and not 34/69.
Shri Jagi Ram has also asserted that he did not purchase any
rice from you or from any other place on 2-10-73.
4. That similarly in support of assertion as stated in
Para 2 above, you produced Cash memo No. 1135 dated 2-10-73
showing sale of 10 bags of rice to M/s Pramod Flour Mill of
Khelari	showing their licence number as 31/68 (R). On	ac-
tual verification at Khalari by a Magistrate	1st Class,
Ranchi,	from Shri Bhagwan Singh, Proprietor of	M/s Pramod
Flour Mill, Khelari it has been established that the licence
of M/s Pramod Flour Mill, Khelari is 9/72 and not 31/69. It
has also been	established that M/s	Pramod	Flour Mill,
Khelari	had no license in	1969.	It has	also	been
established that on 2-10-73 M/s Flour Mill Khelari did	not
make any purchase of rice from you or from any other shop.
(1) W.P. 1496 of 1973; Judgment dated October 11, 1973.
376
5. That similarly in support of your assertion as stated
in Para No. 2 above, you produced cash memo No. 1137 dated
2-10-73 showing sale of 10 bags of rice. to Shri Kundan	Lal
of Khelari showing his licence number as 26/67(R).	On
actual	verification at Khelari by a Magistrate	1st Class,
Ranchi,	from Shri Kundan Lal of Khelari it has been estab-
lished that Shri Kundan Lal of Khelari has got no foodgrain
dealer’s licence, nor he deals in foodgrains.	It has	also
been established that the said Kundan Lal of Khelari did not
purchase any rice from you on 2-10-73.
In the circumstances I am satisfied that it he is allowed to
remain	at large, he will indulge in activities	prejudicial
to the maintenance of supplies and services essential to the
community for prevention of such activities I consider	his
detention necessary. . . . ”
He who runs and reads will be satisfied, if the statements
are true, it	is not for the	Court	to investigate	the
veracity of these averments that prolix particulars	are
communicated about the midnight movement of 50 bags of rice-
a clandestine	misadventure contrary to the conditions of
this wholesaler’s licence-and, when challenged, reeled	off
imaginary numbers of licences of dealers some of whom, on
verification, had no current licence and all of whom	had
disowned the alleged purchases.	May be, the petitioner	has
a good defence but the imprisonment is preventive and	not
punitive, the	conclusion is	based on the	executive’s
subjective satisfaction, not the	court’s objective
assessment. Even the admitted facts are tell-tale.	The
petitioner is a licensed wholesale dealer. He can carry on
his business only at a place mentioned in his	licence	and
not do transport and sale outside those premises. He	can
sell only to a wholesale or retail merchant holding a	per-
mit. He shall issue ‘to every customer a correct receipt
giving the name, address and licence number of the customer’
and other details and keep a duplicate of the same. On	the
recitals in the annexure to the order, the petitioner	has,
in violation of all these safeguards, attempted to run	the
gauntlet of the law. An intelligent forecast made by	the
District Magistrate that the detenu would break the control
system	and blackmarket in rice cannot be castigated as
irrational. The argument is that all this is	germane to
supplies, not services. Therefore, as	earlier explained,
the whole order breaks down.
We do	not dismiss this argument as merely technical or
procedural for the eloquent reason given by Mathew, J., if
we may say, with deep deference in Prabhu Dayal’s case :
“The facts of the case might induce mournful reflection	how
an honest attempt by an authority charged with the duty of
taking	prophylactic measure to secure the maintenance of
supplies and services essential to the community has	been
frustrated by what is popularly called a technical error.
We say	and we think it is necessary to repeat, that	the
gravity	of the evil to the community resulting	from anti-
social activities can never furnish an adequate reason for
377
invading the personal	liberty of a	citizen, except in
accordance with the	procedure established by	the
Constitution and the laws. The history of personal liberty
is largely the history of insistence on observance of proce-
dure. Observance of procedure has been the bastion against
wanton	assaults on personal liberty over the years. Under
our Constitution, the only guarantee of personal liberty for
a person is that he shall not be deprived of it except in
accordance with the procedure established by law. The	need
today for maintenance of supplies and services essential to
the community cannot be over-emphasised. There will be no
social security without maintenance of adequate supplies and
services essential to the community. But social security is
not the only goal of good society. There are other values
in a society.	Our country is taking singular pride in	the
democratic ideals in personal liberty.	It would indeed be
ironic if, in the name of social security, we would sanction
the subversion of this liberty.	We do not pause to consider
whether	social	security is more precious than personal
liberty	in the scale of values. For, any	judgment as
regards that would be but a value judgment on which opinions
might differ. But whatever be its impact on the maintenance
of supplies and services essential to the community, when a
certain	procedure is prescribed by the Constitution or	the
Laws for depriving a citizen of his personal	liberty, we
think it our	duty to see that procedure is rigorously
observed, however strange this might sound to some ears.”
Part IV of the Constitution projects a value judgment which
some, jurists have interpreted to mean that in the hierarchy
of human rights the right to life ranks highest and if	the
liberty	of the few starve the life of the many the jural
order may break down, an aspect on which we do not now	need
to speak.
The position of law is plain but does not apply here.	We
have, been at pains to explain that illicit transport of
foodgrains in	the still secrecy of night by one whose
business license does not permit it and who	gives false
excuses	when confronted, does indulge in an activity	with
impact	on supplies and services. Supplies and	stocks, if
hijacked by wholesalers, upsets the delicate control scheme.
SO also transport and delivery to each centre according to
its requirements thrown out	of gear by these private
operations. And Bihar, hopping harrowingly from drought to
floods, can ill-afford to have the wheels
378
of distribution, of which supplies and services are	two
facets,	wobble	or break down.	Anyway, we cannot hold	the
order bad, in economics or law.
Counsel referred to the quantity being but 50 bags of rice-
too small to thwart supplies to the community.	While	that
is of	little avail legally, it suggests cynically	that
larger	black-marketers	are easy in	their bosom while
deserving to be behind bars. That is not our pro vince as
judges, and our views as citizens are out of place.
In conclusion, we would like to express concern at prolonged
detentions without trial without periodical review of	each
individual case in changing circumstances. The petition
fails and is dismissed.
S. B. W. Petition dismissed.
379