High Court Jharkhand High Court

Rajendra Singh vs State Of Jharkhand & Ors on 19 September, 2011

Jharkhand High Court
Rajendra Singh vs State Of Jharkhand & Ors on 19 September, 2011
                                1

IN THE HIGH COURT OF JHARKHAND AT RANCHI
           W.P. (Cr.) (H.B.)No. 122 of 2011

Rajendra Singh   ...       ......   ...   ...      Petitioner
                           Versus
1.The State of Jharkhand
2.The Secretary, Department of Home, State of Jharkhand
3.The District Magistrate, Dhanbad.... ..... Respondents
                       -------

CORAM:      HON'BLE THE CHIEF JUSTICE
             HON'BLE MR JUSTICE P.P. BHATT
                  -   -----
For the Petitioner   : Mr. R.S. Mazumdar, Sr. Adv.
For the State        : S.C. II

Reportable             ------         Dated 19th September, 2011

     The petitioner was served with a notice dated 27th

November, 2010, under Section 3 of the Jharkhand Control of

Crimes Act, 2002 (wrongly mentioned in the notice as Bihar

Control of Crimes Act, 1981), a copy of which has been placed

on record as Annexure-1. The petitioner's contention is that he

submitted representation against the said notice; however,

proceeding under Section 3 of the Act of 1981 was dropped

vide order dated 25th March, 2011 after observing that since

an order under Section 12 (2) of the Act of 2002 for detention

of the petitioner has been passed, the proceeding under

Section 3 of the Act of 2002 has become infructuous. On 25th

March, 2011 a separate order of detention was passed under

Section 12 (2) of the Act of 2002, a copy of which has been

placed on record as Annexure 4 and grounds for passing such

a order are given separately in memo no.          454/c dated 25th

March, 2011. The petitioner's further contention is that

immediately after service of detention order, he submitted a

representation against the order of detention to the State

Government through the Jail Authorities as it is permissible
                                    2

and a right given to every detenue under Section 17 (1) of the

Act of 2002. The State Authority was under obligation to

decide the representation of the writ petitioner forthwith and

if,   not forthwith,         then without any delay. This right of

representation of the petitioner is not only by virtue of Section

17 (1) of the Act of 2002, but as has been conferred by Clause

5 of the Article 22 of the Constitution of India.

2.      By not deciding the petitioner's representation, the State

Government has violated the Constitutional provision and

played with the liberty of the writ petitioner as if,                  the

petitioner's representation would have been considered in

time,    the     State     Government    may      have       dropped   the

proceedings initiated under Section 12 (2) of the Act of 2002.

Not only this, the petitioner when challenged the order of

detention, the State Government passed the confirmation

order on 31st March, 2011 and that too, without rejecting the

petitioner's        said       representation.       The      petitioner's

representation       even thereafter      was    not   considered      and

decided     by    the      State   Government    and    the    petitioner,

therefore, preferred the writ petition before this Court on

20.05.2011

challenging the petitioner’s detention. In the writ

petition, counter was filed by the State on 26.6.2011 and then,

before filing the counter affidavit, the petitioner’s

representation was not considered and decided by the State

Government, though it would not have made the illegal

detention of the petitioner a legal detention. The State

Government, after two months of filing of the counter in futile

effort to cover up the illegality, on 6th August, 2011, rejected

the petitioner’s representation vide, order placed on record
3

as Annexure ‘X’, submitted along with the supplementary

affidavit dated 17th August, 2011. The representation of the

petitioner has been rejected after taking into consideration the

opinion of the Advisory Board also but without considering any

of the submissions of the writ petitioner.

3. Learned counsel for the petitioner vehemently submitted

that consideration of the representation of a detenue is

mandatory and non-deciding of the representation of the

detenue renders the detention proceeding invalid. Learned

counsel for the petitioner relied upon the judgment of the

Hon’ble Supreme Court delivered in the case of Mohinuddin

alias Moin Master Vs. District Magistrate, Beed and others

reported in (1987) 4 SCC 58, wherein it has been held that

failure on the part of the State Government to consider the

representation made by the detenue renders the detention of

the detenue invalid and continuation of detention, in such

situation, is constitutionally impermissible.

4. Learned counsel for the petitioner also submitted that

detaining authority even did not apply mind to the facts of the

case. The detaining authority considered five criminal cases

registered against the petitioner, out of which in two of the

cases, the petitioner was already acquitted and in two of the

cases anticipatory bail was already granted and in one of the

cases, the petitioner’s appeal for grant of bail was pending

and, therefore, the grounds mentioned in the order of the

detaining authority dated 25th March, 2011, cannot justify the

detention of the writ petitioner.

5. Learned counsel for the State supporting the orders

impugned, submitted that there is no period of limitation
4

prescribed in Section 17 (1) of Act of 2002 for deciding the

representation of the detenue and the petitioner’s case for

detention has been conformed by the State Government and

also by the Advisory Board and, therefore, now the detention

order cannot be set aside when the petitioner’s representation

has been rejected by the State Government vide order dated

6th August, 2011.

6. We considered the submissions of learned counsel for

the parties and perused the facts of the case.

7. Undisputedly, the right to represent against the

detention is given by the specific provision made in the

Constitution under Clause 5 of the Article 22 of the

Constitution of India and it is in relation to the highest right of

any person i.e., for liberty. The Section 17 (1) of the Act of

2002 may not have provided for considering and deciding the

representation by the State Government in any particular

period, but from reading of the entire Act of 2002, it is clear

that for every action, very short period has been given to the

authorities in the matter of taking decision like, confirmation

of the detention order by the State Government and for

placing of the matter before the Advisory Board and obtaining

decision of the Advisory Board. In that fact situation and in

consonance with the scheme of the Act of 2002, it cannot be

held that merely because there is no period of limitation in

Section 17 (1) of the Act of 2002, the State Government can

pass order on the representation of the detenue at any time

and beyond the time by which the matter can be referred to

the Advisory Board and the Advisory Board may pass order.

Therefore, the order on the representation of the detenue can
5

be passed without any delay by the State Government and if it

is delayed, as delayed in this case, by almost more than four

months, then such orders are liable to be set aside. Hence,

the detention order in this case is set aside.

8. At this juncture, we may observe here that in this Court

most of the writ petitions are filed with the ground that in the

grounds given by the detaining authority, only the fact of the

criminal cases are incorporated by the detaining authority

without mentioning any fact that in the cases considered by

the detaining authority, whether the accused has been

acquitted or found guilty or in those cases any bail has been

granted or rejected by the Courts etc. Because of this reason,

only it is normally argued that the detaining authority has not

applied its mind to the facts of the case and has taken into

account only the facts which are against the person against

whom order of detention has been passed. The scope for

consideration and powers as well as requirement under

Section 12 (2) of the Act is entirely different than the

proceedings and requirements in any criminal cases.

Therefore, the detaining authority, after examining the facts

of the case and even the fact of acquittal of the accused in a

case and grant of bail, independently after taking into account

all facts, may decide whether detention of the person

concerned is necessary to prevent him from acting in any

manner prejudicial to the maintenance of public order and

there is reason to fear that the activities of anti-social element

cannot be prevented otherwise than by the immediate arrest

of such person. Object of the Act of 2002 or power given by

Article 22 of the Constitution of India, the State is not only to
6

take action against the convicts and prevented from taking

action in case the accused has been acquitted or released on

bail in one or even all criminal cases. The detaining authority,

the Advisory Board and the State should satisfy itself from the

facts that the action under the Act against the person is

necessary. It is also understood clearly that the matter under

the Crime Control Acts are in relation to individual’s liberty,

which is the highest right of any person as protected by the

Constitution of India as well as it is a matter of life of not only

any individual but it may be matter of life of death of large

number of persons, therefore, every case should be taken in

passing order under such Acts.

9. Therefore, the copy of this order will be sent to the

Home Secretary, Jharkhand, who may circulate this order to

all authorities who have power under Section 12 (2) of the Act

of 2002 so that no person be detained wrongly under the

provisions of the Act of 2002 and no unwanted person be

released because of technical mistake committed by the

detaining authority.

10. The order of detention of the petitioner dated 25th

March, 2011 and confirmation order of the State Government

dated 31st March, 2011 are set aside. The petitioner is

directed to be released forthwith, if not needed in other case.

(Prakash Tatia, C J)

(P.P. Bhatt, J)

Dey/-Alankar/-