Gujarat High Court High Court

Urmilaben vs State on 9 November, 2011

Gujarat High Court
Urmilaben vs State on 9 November, 2011
Author: J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8766/2010	 5/ 5	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8766 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 ?
		
	

 

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


 

URMILABEN
W/O JAYENDRA KISHAN BATUNGE (CHHARA) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR.
M.R.PRAJAPATI for MR HR PRAJAPATI for
Petitioner(s) : 1, 
MR. K.L.PANDYA, AGP for Respondent(s) : 1,
3, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
 
ORAL
JUDGMENT

The
Petitioner – lady detenue has filed the present Petition under
Article 226 of the Constitution of India, challenging the detention
order dated 1.7.2010 (executed on 16.7.2010), 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 detenue is branded as “bootlegger”.

Heard Mr.
M.R.Prajapati, learned Advocate for the Petitioner and
Mr.K.L.Pandya, learned AGP for the Respondents. Affidavit in Reply
is filed by the Respondent – Commissioner of Police, Ahmedabad
City, which has been taken into consideration.

The
detenue came to be detained as “bootlegger” on her
involvement in one offence 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 one offences, no
order of detention could have been passed, as the detenue cannot be
branded as “bootlegger”. It has been further submitted
that the activities of the detenue 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.

Per
contra, Mr.K.L.Pandya, learned AGP representing the Respondents
supported the detention order dated 1.7.2010 passed by the
Respondent – Commissioner of Police, Ahmedabad City and
submitted that before passing the detention order, the detaining
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 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 witness 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 1.7.2010 passed by the Respondent – Police Commissioner,
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 permitted.

(J.C.Upadhyaya,
J.)

Jayanti*

   

Top