SCA/7872/2008 2/ 4 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7872 of 2008 For Approval and Signature: HONOURABLE MR.JUSTICE MD SHAH ========================================================= 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 ? ========================================================= MEGHJI @ MEGHO VELJIBHAI KHARWA THRO HIS SISTER-DAVIBEN - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR VIJAY J SHAH for Petitioner(s) : 1, MR DR CHAUHAN, AGP for Respondents ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 07/10/2008 ORAL JUDGMENT
1. Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
2. The
petitioner-detenue has preferred this petition under Article 226 of
the Constitution of India, for appropriate writ, order or direction
for quashing and setting aside the impugned order dated 19.3.2008
passed by the respondent No.1-District Magistrate, Junagadh, in
exercise of power under sub-section(2) of Section (3) of the Gujarat
Prevention of Anti Social Activities Act, 1985 (ýSPASA Actýý for
short) whereby the petitioner has been detained as a ýSbootleggerýý.
In pursuance of the said impugned order, the petitioner is detained
in Sub-Jail, Chhota-Udepur.
3. From
the grounds of detention, it appears that five offences being III-CR
Nos.5043 of 2006, 5003 of 2007, 5127 of 2007, 5145 of 2007 and 5008
of 2008 have been registered against the detenu at Veraval City
Police Station, under the provisions of Sections 66B, 65AE, and
116(2)(B) under the Bombay Prohibition Act, wherein a quantity of
total 204 bottles of foreign liquor and 340 ltrs. of country made
liquor were found from the possession of the detenue. On the basis of
registration of these cases, the detaining authority held that the
present detenue was carrying on activities of selling liquor which is
harmful to the health of the public. It is held by the detaining
authority that as the detenue is indulged in illegal activities, it
is required to restrain the detenu from carrying out further illegal
activities, i.e. selling of liquor. The detaining authority has
placed reliance on the above registered offences and statements of
unnamed witnesses. In the opinion of this Court, the activities of
the detenue can, by no stretch of imagination, be said to be
disturbing the ýSpublic order.ýý It is seen from the grounds that a
general statement that 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 ýSlaw
and orderýý and not ýSpublic orderýý. Therefore, on this ground,
the subjective satisfaction arrived at by the detaining authority is
vitiated on account of non-application of mind and the impugned
order, therefore, deserves to be quashed and set aside.
4. Except
the statements of some anonymous witnesses, there is no material on
record which shows that the petitioner-detenue is carrying on
activities of selling liquor which is harmful to the health of the
public. In the case of Ashokbhai Jivraj @ Jivabhai Solanki v.
Police Commissioner, Surat [(2001)(1)GLH 393)], having considered
the decision of the Hon’ble Apex Court in the case of Ram Manohar
Lohia v. State of Bihar (AIR 1966 SC 740), this Court held that
the cases wherein the detention order passed on the basis of the
statements of the witnesses falls under the maintenance of ýSlaw and
orderýý and not ýSpublic orderýý.
5. Applying
the ratio of the above decisions, it is clear that before passing an
order of detention of a detenue, the detaining authority must come
to a definite finding that there is threat to the ýSpublic orderýý
and it is very clear that the present would not fall within the
category of threat to ýSpublic orderýý. 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.
6. In
the result, this Special Civil
Application is allowed. The impugned order of detention dated
19.3.2008 passed by the detaining authority is hereby 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 accordingly. Direct
service is permitted.
(M.D.Shah,
J.)
Sreeram.