High Court Kerala High Court

A.M.Moideen vs State Of Kerala Represented By on 19 September, 2007

Kerala High Court
A.M.Moideen vs State Of Kerala Represented By on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 193 of 2007(S)


1. A.M.MOIDEEN, S/O.MARAKKAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT MAGISTRATE AND DISTRICT

3. THE SUPERINTENDENT OF CENTRAL PRISON,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/09/2007

 O R D E R

K.BALAKRISHNAN NAIR & T.R.RAMACHANDRAN NAIR, JJ.

——————————————————————————–

Writ Petition (Crl) No.193 of 2007-S

——————————————————————————–

Judgment

Balakrishnan Nair, J.

The petitioner is the father of Mr.A.M.Ummer, who has been detained

under the provisions of the Kerala Anti Social Activities (Prevention) Ordinance

2007 (Ordinance No.30/07), by order dated 19.06.2007 of the second

respondent District Magistrate. The brief facts of the case are the following :

2. The allegation against Mr.A.M.Ummer, who is hereinafter referred to

as the detenu, is that he is indulging in illegal mining and transporting of river

sand from Bharathapuzha river. In other words, he is a depradator of

environment. So, the District Magistrate issued Ext.P1 detention order dated

19.06.2007 and in execution of that order, the detenu was arrested and he is

suffering incarceration from the said date onwards. Ext.P2, which contains the

grounds of detention, was also served on him, along with Ext.P1. Ext.P1 order

of detention was confirmed by the Government by Ext.P4 order dated

29.06.2007. There was a mistake in the said order, in which, the petitioner was

WP(Crl) No.193/07 -2-

described as a “Known Rowdi”, instead of “Known Goonda”. The said mistake

was corrected by issuing Ext.P5 order dated 16.07.2007. The detenu filed

Ext.P7 representation before the Advisory Board, constituted under the Act. He

submitted that he knew about the consideration of his case by the Advisory

Board, only when the said Board visited the prison to hear the detenu. The

said representation was followed by Ext.P8 representation before the

Government by the detenue and Ext.P9 representation by the petitioner and

the wife of the detenu. The Government replied to Ext.P9 by Ext.P10, stating

that the representation under the Ordinance No.30/2007 can be filed only by

the detenu and not by his relatives. In the above background, this Writ Petition

is filed, praying for the issuance of a writ of habeas corpus for the production of

the detenu before this Court and to set him at liberty.

3. The petitioner attacks the detention of his son on various grounds.

The following irregularities are pointed out against the detention order :-

1) The District Magistrate, as evident from the impugned order, acted on the

report of the SI of Police and not on the report of the District Superintendent of

Police. The District Superintendent only forwarded the report of the SI of Police

WP(Crl) No.193/07 -3-

to the District Magistrate.

2) Several documents are seen relied on in the impugned order, the copies of

which were not served on him.

3) The detention order as well as the grounds of detention was in English and

therefore, he was disabled from filing an effective representation.

4) The Government should have passed the confirmation order within 10 days.

In this case, the initial confirmation order Ext.P4 is a void order, as the

Government proceeded on the footing that the detenu is a “Rowdi”. The

second confirmation order was passed after the above said time limit. So, the

confirmation was never validly made. There is total non-application of mind

from the part of the Government in issuing the confirmation order.

4. Apart from the above procedural improprieties, it is also contented

that the detenu has not been found guilty for the violation of Section 4(1A) of

the Mines & Minerals (Development & Regulation) Act, 1957. So, his case is

not covered by the first limb of Section 2(o) of Ordinance No.30/07, defining a

“Known Goonda”. Therefore, the detention order suffers from this substantive

invalidity also, it is submitted.

WP(Crl) No.193/07 -4-

5. The respondents have filed a counter affidavit, dealing with the

contentions of the petitioner in the Writ Petition. According to them, the

detention order has been validly made. The SI of police only forwarded the

report to the District Superintendent of Police, who, in turn, applied his mind

and submitted a report in terms of the provisions of the Act before the District

Magistrate, who relied upon it and passed the impugned order. Similarly, the

other procedural improprieties pointed out by the petitioner are also met in the

counter affidavit. Regarding the substantive challenge also, the respondents

have given their explanation. According to them, the detenu pleaded guilty to

the charges of violation of Section 4(1A) of the Mines and Mineral

(Development and Regulation) Act, 1957. So, the detenu clearly comes under

the definition of “Known Goonda” and therefore, the detention order is validly

made. The respondents have also produced copies of Exts.P1 and P2, in

which the detenu has made an endorsement to the effect that the order and

the grounds of detention were read over and explained to him in Malayalam

and that he understood them. Therefore, the respondents pray for dismissal of

the Writ Petition.

WP(Crl) No.193/07 -5-

6. We heard the learned counsel Shri.O.V.Maniprasad, for the petitioner

and the learned Special Government Pleader and Laison Officer

Shri.K.K.Ravindranath, on behalf of the respondents. Before going into the

procedural improprieties in the proceedings of the second respondent, we

would first consider the substantive ground raised by the writ petitioner that the

detenu has not been found guilty by any competent Court or authority, for an

offence mentioned in Section 2(j) of the Ordinance and therefore, he cannot be

treated as a “Known Goonda” under Section 2(o) of the Ordinance No.30/2007

(hereinafter referred to as the Goonda Ordinance). For convenient reference,

we think, it will be helpful to extract the relevant provisions of the above said

Ordinance. Section 2(j) reads as follows :

“Goonda means and includesa person who indulgesin or

promotes or abetsillegalactivitieswhich are,directlyor

indirectly, prejudicial to themaintenanceof publicorder

and includes a bootlegger,a counterfeiter,a depredatorof

WP(Crl) No.193/07 -6-

environment,a digitaldata and copy rightpirate,a drug

offender,a Hawalaracketeer,a hiredruffian,an immoral

trafficoffender,a loansharkora propertygrabber. ”

The circumstances, under which a “Goonda” can be treated as a “Known

Goonda” are given in Section 2(o), which reads as follows :

“Known Goonda means a goonda,who had been,foracts

donewithintheprevioussevenyearsas calculatedfrom the

dateoftheorderimposinganyrestrictionordetentionunder

thisOrdinance:-

(i)foundguilty,by a competentCourtorauthority,atleast

onceforan offencewithinthemeaningoftheterm’goonda’

asdefinedinclause(j)ofSection2;or

(ii)found in any investigationor enquiryby a competent

policeofficeror othercompetentauthority,on complaints

initiatedby persons other than police officers,in two

WP(Crl) No.193/07 -7-

separateinstancesnotformingpartofthesame transaction,

committedanyactwithinthemeaningoftheterm ‘goonda’

asdefinedinclause(j)ofSection2.”

A “Known Goonda” can be detained under Section 3(1) by the Government or

an Officer, authorised by the Government under Sub-section (2) of Section 3. It

is not in dispute that the District Magistrate, the second respondent herein is

an authorised Officer under Section 3(2). Sub-sections (1) and (2) of Section 3

read as follows:

“Powertomake orders,detainingKnown Goondasand Known

Rowdies-

(1) The Governmentor an Officerauthorisedundersub-

section(2)may,ifsatisfiedon informationreceivedfrom a

PoliceOfficernotbelowthe rankof a Superintendentof

PolicewithregardtotheactivitiesofanyKnown Goondaor

Known Rowdy, that with a viewtopreventingsuchperson

WP(Crl) No.193/07 -8-

from indulginginanyanti-socialactivity,withintheStateof

Keralainany manner,itisnecessaryso to do,make an

order,directingthatsuchpersonbedetained.

(2)Ifhavingregardtothecircumstancesprevailingorlikely

toprevailinanyarea,theGovernment,ifsatisfiedthatitis

necessaryso to do,may, by orderin writing,directthat

during suchperiodas may be specifiedinthesaidorder,

the DistrictMagistratehavingjurisdictionmay exercisethe

powersundersub-section(1)inrespectofpersonsresiding

withinhisjurisdictionor inrespectofany personwho has

beenactingorisabouttoact,againstpublicsafety,order

andpeacewithinsuchjurisdiction. ”

On being satisfied as contemplated under Sub-section (1) quoted above, a

Known Goonda can be detained by the second respondent. It is the case of

the respondents that the detenu is treated as a Known Goonda under the first

WP(Crl) No.193/07 -9-

limb of Section 2(o). The petitioner submits that the detenu was never found

guilty by any competent Court or authority, during the previous seven years

from the date of Ext.P1. The allegation against him is that he has committed

the offence under Section 4(IA) of the Mines & Minerals (Development &

Regulation) Act, 1957. The said provision reads as follows :

“No person shall transport or store or cause to be

transported or stored any mineral otherwise than in

accordancewiththe provisionsof thisAct and the rules

madethereunder. ”

Going by Ext.P1, the 2nd respondent proceeded on the footing that the

detenu has been found guilty by the SI of Police, Chelakkara, under

Section 4(1A), read with Section 21(1) of the said Act and a fine of

Rs.20,000/- has been imposed on him on 21.03.2005. Similarly,

he has been found guilty by the SI of Police, Chelakkara and fined

on 27.03.2006, 06.11.2006, 19.02.2007, 20.03.2007 and 04.05.2007.

Again, he has been found guilty and ordered to pay fine by the SI

WP(Crl) No.193/07 -10-

of Police, Cheruthuruthy on 05.01.2007 and 17.03.2007 under the

aforementioned provisions of the above said Act. The learned counsel for the

petitioner points out that the SI of Police is not competent to impose any fine

for transporting river sand. In support of that submission, reliance is placed on

Ext.P6 Judgment of the Division Bench of this Court. He also points out that

only a competent Court can find a person guilty. The SI of Police is not a

competent authority, who can hold that the detenu is guilty. Therefore, the

jurisdictional preconditions for ordering detention are not present in this case.

In other words, he cannot be treated as a “Known Goonda” and therefore, the

detention order is bad. The learned Special Government Pleader, on the other

hand, referred to Section 23A of the Mines & Minerals (Development &

Regulation) Act, 1957, which authorises the compounding of offences by

officers, who are authorised under Section 22 of the Act, to file complaints

before the court concerning the commission of offences under the provisions of

the Act. Section 22 of the above said Act reads as follows :

WP(Crl) No.193/07 -11-

“Cognizanceofoffences:- No courtshalltakecognizanceof

any offencepunishableunderthisAct or any rulesmade

thereunderexcept upon complaintin writingmade by a

personauthorisedinthisbehalfbytheCentralGovernmentor

theStateGovernment.”

Section 23A, concerning compounding of offence reads as follows :

(1)AnyoffencepunishableunderthisActoranyrulemade

thereundermay,eitherbeforeoraftertheinstitutionofthe

prosecution,be compoundedby thepersonauthorisedunder

section22 tomake a complainttothecourtwithrespectto

thatoffence,on paymentto thatperson,forcreditto the

Governmentofsuchsum asthatpersonmay specify:

Providedthatinthecaseofanoffencepunishablewith

fineonly,no suchsum shallexceedthemaximum amountof

finewhichmay beimposedforthatoffence.

WP(Crl) No.193/07 -12-

2) Wherean offenceiscompoundedundersub-section(1),

no proceedingor furtherproceeding,as thecase may be,

shallbe takenagainsttheoffenderinrespectoftheoffence

so compounded and the offender,ifin custody,shallbe

releasedforthwith .”

The learned counsel for the respondents made special reference to the

notification issued under SRO 827/91, published in the Kerala gazette Extra

Ordinary No.796 dated 26.06.1991. It is a notification issued under Section 22

of the above said Act, authorising various Officers to file complaints before the

courts concerned, so that they can take cognizance as contemplated under

Section 22 quoted above. Serial No.3 of the said notification refers to Police

Officers of and above the rank of SI of Police in the State. They have been

authorised to file complaints within their respective areas of jurisdiction. By

virtue of that notification, the SI of Police can compound the offences under

Section 23A. It is pointed out that in all these cases, the detenu pleaded

WP(Crl) No.193/07 -13-

guilty before the police and the offences were compounded by imposing a

penalty in accordance with law. Therefore, it should be treated that in all these

cases, the detenu has been found guilty by the SI of Police, for the purpose of

the first limb of Section 2(o), defining a “Known Goonda”. So, the detention

order is valid, it is submitted.

7. We notice that the maximum penalty provided under the provisions of

the above said Act for the offence under Section 4(1A) is imprisonment for a

term, which may extend to two years or with fine, which may extend to

Rs.25,000/- or both. So, going by Part II of the schedule to the Code of

Criminal Procedure, which deals with offences, under other enactments other

than IPC, the violation of Section 4(1A) of the Mines & Minerals (Development

& Regulation) Act is a non-cognizable offence. The result is that the Police

cannot register any crime based on the information lodged, conduct

investigation and file report under Section 173 of the Cr.PC. If the offence is

committed in the presence of the Police, the Officer concerned can file a

complaint before the court concerned. If the offender agrees, the offence can

WP(Crl) No.193/07 -14-

be compounded also. In this case, the case of the respondents is that the

detenu pleaded guilty before the Police Officer and the Police Officer imposed

a fine on him. The above pleading should be understood as a case of detenu

agreeing to the compounding and the Police Officer concerned compounded

the offences and imposed a penalty, which was below Rs.25,000/-. The point

to be decided is whether such a compounding and imposition of penalty could

be treated as a case of finding the detenu guilty, as contemplated under the

first limb of Section 2(o). A person can be found guilty only by a competent

court. The said finding will be followed by the imposition of a sentence. The SI

of Police is not an authority competent to find a person guilty. In this case, the

substantive law applicable is the provisions of the Mines & Minerals

(Development & Regulation) Act, 1957 and the procedural law applicable is the

Cr.PC, as no provisions are provided under the Mines & Minerals

(Development & Regulation) Act,1957, concerning the trial of offenders. So, by

virtue of Section 4(2) of the Code of Criminal Procedure 1973, the procedural

law applicable to the trial of offences is the Cr.PC. No provision under the

WP(Crl) No.193/07 -15-

Mines & Minerals (Development & Regulation) Act, 1957 or the Cr.PC has

been brought to our notice, which makes the SI of Police, a “competent

authority” to find a person guilty of an offence. The first limb of Section 2(o) will

apply, if only a person is found guilty by a competent Court or by a competent

authority, at least once for an offence, dealt with under the definition of

“Goonda”. Though, the SI of Police concerned, is competent to compound the

offences under Section 4(1A), he is not authorised to find the detenu guilty for

the said offence. So, the compounding of the offences cannot be treated as

equivalent to a finding of guilt by the competent Court or authority, for the

purpose of Section 2(o). In the result, the petitioner’s son, the detenu cannot

be treated as a “Known-Goonda”, for the purpose of the provisions of the

Goonda Ordinance (Ordinance No.30 of 2007) and therefore, his detention is

void. It is declared so. The detenu shall be released forthwith.

WP(Crl) No.193/07 -16-

As it is unnecessary, we are not dealing with the other contentions

raised by the petitioner.

The Writ Petition is allowed as above.





                                           K.BALAKRISHNAN NAIR,JUDGE




19.09.2007                                 T.R.RAMACHANDRAN NAIR, JUDGE

sta