Gujarat High Court Case Information System
Print
SCA/8390/2010 3/ 3 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8390 of 2010
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 ?
=========================================================
BALKRUSHNALAL
@ JHADO RAMMURTY IYER
Versus
STATE
OF GUJARAT & 2
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
MS MAITHILI MEHTA ADDL. GOVERNMENT PLEADER for
Respondent(s) :
1,3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/08/2010
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 19.05.2010 passed by the
respondent No.2 Police Commissioner, Rajkot City, Rajkot 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 is branded as bootlegger .
2. Heard
the learned Advocate for the petitioner and learned AGP Ms.Maithili
Mehta 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 single offence of prohibition.
4. It
has been submitted by the learned Counsel for the petitioner that it
is a settled legal position that on registration of single solicitor
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 the
case of Ashokbhai Jivraj @ Jivabhai Solanki Vs. Police
Commissioner, Surat, reported in 2001 (1) GLH 393, having
considered the decision of the Hon’ble Apex Court in the case of Ram
manohar Lohia v/s. State of Bihar, reported in AIR 1966 SC
740, this Court held that the cases wherein the detention order
are passed on the basis of the statements of such witness fall under
the maintenance of law and order and not public order .
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 19th
May, 2010 passed by the Police Commissioner, Rajkot City, Rajkot is
quashed and set aside. The detenue is ordered to be set at liberty
forthwith, if not required in any other case. Rule is made absolute.
Direct service is permitted.
(Z.K.SAIYED,
J.)
vijay
Top