Gujarat High Court High Court

Mamtaben vs State on 14 October, 2011

Gujarat High Court
Mamtaben vs State on 14 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14319/2011	 4/ 4	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14319 of 2011
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE Z.K.SAIYED
 
 
=========================================================

 
	  
	 
	  
		 
			 

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 ?
		
	

 

 
=========================================================

 

MAMTABEN
@ MUMTAJBANU W/O AARIF GULAM KOTHARI THRO SON - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MR KP RAVAL, AGP for Respondent(s) : 1, 3, 
RULE
SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/10/2011 

 

 
 
ORAL
JUDGMENT

1. By
filing present petition the petitioner – detenu under Article
226 of the Constitution of India, the petitioner has prayed to quash
and set aside the order of detention dated 27th July, 2011
passed by the respondent No.2 – Police Commissioner, Surat, 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 detenue is branded as “bootlegger”.

2. Heard
the learned Advocate for the petitioner and learned AGP for the
respondents. No Affidavit in reply is filed by the respondents
controverting the averments made by the petitioner.

3. The
petitioner came to be detained as “bootlegger” on his
involvement in the offence being (1) (Prohibition) CR No. III – 262
of 2011, registered with Athwa Police Station, Surat, and (2)
(Prohibition) CR No. III – 5254 of 2011, registered with D.C.B.
Police Station, Surat.

4. It
has been submitted by the learned Counsel for the petitioner that it
is a settled legal position that on registration of offence, no order
of detention could have been passed as petitioner – detenu
cannot be branded as “bootlegger”. It has been further
submitted that the activities of the petitioner cannot be said to be
injurious to the public health or public order. It has been further
submitted by the learned Counsel for the petitioner that there is
gross delay in passing the order of detention as well as there is
gross delay in executing the order of detention.

5. I
have gone through the grounds of detention and considered the
arguments advanced by the learned Counsel for the petitioner as well
as the learned A.G.P.

6. The
Court is of the opinion that there is much substance in the arguments
advanced by learned Counsel for the petitioner. It is seen from the
grounds that a general statement 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.

7. Except
the general statement, there is no material on record which shows
that the petitioner – detenue is carrying out illegal
activities of selling liquor which is harmful to the health of the
public. In support of the above submission, learned Advocate for the
detenue has placed reliance on the decision of the Hon’ble Apex Court
in the case of PIYUSH KANTILAL MEHTA v/s COMMISISONER OF POLICE,
reported in AIR 1989 SC 491 and the recent Judgment dated
28.3.2011 passed by the Division Bench of this Court (Coram : S.J.
Mukhopadhyay, CJ & J.B. Pardiwala, J.) in Letters Patent
Appeal No. 2732 of 2010 in Special Civil Application No.9492
of 2010 (Artiben v/s Commissioner of Police) which would squarely
help the detenue.

8. Applying
the ratio of the above decisions, it is clear that before passing an
order of detention, the detaining authority must come to a definite
findings 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.

9. In
the result, this petition is allowed. The impugned order of detention
dated 27th July, 2011 passed by the Police Commissioner,
Surat City, 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 permitted.

(Z.K.SAIYED,
J.)

sas

   

Top