Gujarat High Court High Court

Shreemati vs Commissioner on 25 October, 2010

Gujarat High Court
Shreemati vs Commissioner on 25 October, 2010
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12475/2010	 5/ 5	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12475 of 2010
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
 
=========================================
 
	  
	 
	  
		 
			 

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 ?
		
	

 

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


 

SHREEMATI
VASHUBEN RAMESHBHAI MANGAL BHAIMARATHI - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
CHETAN B RAVAL for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 2. 
MS
CM SHAH, LD. ASST. GOVERNMENT PLEADER for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 25/10/2010
 

ORAL
JUDGMENT

The
petitioner-lady detenu filed the present petition under Article 226
of the Constitution of India, challenging her detention pursuant to
the detention order dated 06th July, 2010, which was
executed on the same day, passed by the respondent Police
Commissioner, Ahmedabad City, by exercising the powers conferred
under sub-section (2) of Section 3 of the Gujarat Prevention of Anti
Social Activities Act, 1985 ( PASA Act , for short). The
petitioner is branded as bootlegger .

Heard
Mr.C.B. Raval, learned Advocate for the petitioner and Ms.C.M. Shah,
learned Assistant Government Pleader for the respondents.

The
petitioner came to be detained as bootlegger on her
involvement in four offences arising under the Bombay Prohibition
Act.

It
has been submitted by the learned counsel for the petitioner that it
is a settled legal position that on registration of four offences,
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.

Per
contra, Ms.C.M. Shah, learned Assistant Government Pleader
representing the respondents supported the detention order dated
06th July, 2010 passed by respondent Commissioner of
Police, Ahmedabad City and submitted that before passing the
detention order, the detention authority took into consideration all
the relevant papers and after subjective satisfaction, the detention
order is passed and thus the detention order is legal and proper and
no interference in the said order is warranted and consequently the
petition deserves dismissal.

I
have gone through the grounds of detention and considered the
submissions advanced on behalf of both the sides.

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.

Except
the general statement, there is no material on record which shows
that the petitioner detenu is carrying on illegal activities of
selling liquor or is engaged in such activity, which is harmful to
the health of the public. In the case of ASHOKBHAI JIVRAJ @
JIVABHAI SOLANKI v/s. 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 orders are passed on the basis of the
statements of such witnesses fall under the maintenance of law
and order and not public Order .

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.

In
the result, this petition is allowed. The
impugned order of detention dated 06th
July, 2010 passed by the respondent-Commissioner of Police,
Ahmedabad 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 is permitted.

(J.C.Upadhyaya,
J)

Anup

   

Top