PETITIONER: FENDAN NAHA Vs. RESPONDENT: STATE OF WEST BENGAL DATE OF JUDGMENT03/05/1974 BENCH: RAY, A.N. (CJ) BENCH: RAY, A.N. (CJ) MATHEW, KUTTYIL KURIEN ALAGIRISWAMI, A. GOSWAMI, P.K. SARKARIA, RANJIT SINGH CITATION: 1975 AIR 1005 1975 SCC (3) 30 ACT: The Maintenance of Internal Security Act, 1971--Ss. 3(1), 13--Constitution of India, Art. 22 (7) (b)--Detention for maximum period--Validity of detention--Application of mind as to the period of detention. HEADNOTE: The petitioner challenged the order of detention on the ground that the autho. rities fixed the maximum period of detention without applying their mind as to, the period of detention. HELD : (i) The order of detention does not suffer from any constitutional infirmity. The authorities have applied their mind while detaining for the maximum period mentioned in the statute. This Court has held in ragu Shaw v. State of West Bengal that the maximum period mentioned in section 13 of the Act as amended by section 6(d) of the Defence of India Act, 1971, is a. constitutionally valid provision. [484B; 483G] Fagu Shaw v. The State of West Bengal, A.I.R. 1974 S.C. 613 followed.. JUDGMENT:
ORIGINAL JURISDICTION : Writ Petition No. 2053 of 1973.
Petition under Article 32 of the Constitution of India,
Shiv Pujan Singh, for the petitioner.
The Judgment of the Court was delivered by
RAY, C.J. The petitioner in a writ petition under Article 32
of’ the Constitution challenges the order of detention dated
15 March, 1973.
The order is : ‘in exercise of the powers conferred by	sub-
section	(1) read with sub-section (2) of section 3 of	the
Maintenance of Internal Security Act “hereinafter referred
to as the Act” directing the petitioner to be detained”.
The petitioner challenges the order on the ground that it is
the duty of the authority to fix the period of detention
after	carefully examining the circumstances requiring
detention. The petitioner submits that the authorities haye
bodily lifted the section fixing the maximum period without
applying their mind as to the period of detention.
This Court in Fagu Shaw etc. v. The State of	West Bengal
A.I.R. 1974 S.C. 613 held that the maximum period mentioned’
in section 13 of the Act as amended by section 6(d) of	the
Defence	of India Act, 1971- is a constitutionally valid
provision.
That section states that the maximum period for which	any
person can be detained in pursuance- of any detention which
has been confirmed under section 12 shall be 12 months	from
the date of detention or until the expiry of the Defence of
India Act whichever later.
484
This Court construed section 13 of the Act to be valid	with
,reference to Article, 22(7)(b) of the	Constitution.	The
maximum	period	under Article 22(7)(b) can be	fixed	with
reference to the duration of an emergency.. The expiry of
the Defence of India Act is dependent upon the revocation of
emergency. The duration of maximum period of detention with
reference to an event like the cessation of the period of
emergency is not indefinite.
The order of detention in the present case does not suffer
from any constitutional infirmity.The authorities	have
applied	their mind. The authorities have detained for	the
maximum period mentioned in the, statute.
The petition is dismissed.
     K.B.N.    Petition dismissed.
485