Gujarat High Court High Court

Ashok vs State on 1 April, 2011

Gujarat High Court
Ashok vs State on 1 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1308/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1308 of 2011
 

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


 

ASHOK
@ MACHHLO S/O SOMABHAI @ SOMAIYA RATHOD THROUGH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MS
KRISHNA U MISHRA for Petitioner(s) : 1, 
MS VS PATHAK AGP for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/04/2011 

 

ORAL
ORDER

Heard
learned counsel for the parties.

This
petition is directed against the order of detention dated 04.12.2010
passed by the respondent No.2 in
exercise of powers conferred under Section 3(2) of the Gujarat
Prevention of Anti Social Activities Act, 1985 (for short “the
Act”) by detaining the detenue as a “bootlegger”
as defined under Section 2(b) of the Act.

Learned
counsel for the detenue submits that order of detention impugned in
this petition deserves to be quashed and set aside on the ground
that six incident alleged against the detenu
are not of such magnitude and intensity as to have the effect of
disturbing the public order so as to pass an order under Section
3(1) of the PASA Act. He has further submitted that the detaining
authority has not applied his mind to the vital facts and there was
non-application of mind before recording the order of detention. In
support of the above contention, the
learned counsel has relied upon the following case-laws:

Judgment
and order dated 22.8.2000 of the Division Bench of this Court
(Coram: M.R. Calla & R.R. Tripathi, JJ.), in Letters Patent
Appeal No.223 of 2000 in Special Civil Application No.554 of 2000
(Ashok Balabhai Makwana vs. State of Gujarat);

Piyush
Kantilal Mehta vs. Commissioner of
police, AIR 1989 Supreme Court
491

Om
Prakash vs. Commissioner of Police and others
, JT 1989 (4) SC 177

Kanuji
S. Zala vs. state of Gujrat ando thers, 1999 (2) GLH 415.

Learned
AGP for the respondent-State supported the detention order passed by
the authority and submitted that sufficient material and evidence
was found during the course of investigation, which was also
supplied to the detenue, indicating that the detenue is in the habit
of indulging into activities as defined under Section 2(b) of the
Act and, considering the facts of the case, the detaining authority
has rightly passed the order of detention and the detention order
deserves to be upheld by this Court.

Having
heard learned counsel for the parties and considering the facts and
circumstances of the case, it appears that the subjective
satisfaction arrived at by the detaining authority cannot be said to
be legal, valid and in accordance with law inasmuch as the offences
alleged in the four FIRs cannot have any bearing on the public
order since the law of the land i.e. Indian Penal Code and other
relevant penal laws are sufficient enough to take care of the
situation and that the allegations as have been levelled against the
detenue cannot be said to be germane for the purpose of bringing the
detenue within the meaning of Section 2(b) of the Act unless and
until the material is there to make out a case that the person
concerned has become a threat and a menace to the society so as to
disturb the whole tempo of the society and that the whole social
apparatus is in peril disturbing the public order at the instance of
such person. In view of the ratio laid down by the Hon’ble Supreme
Court in the decisions cited by the learned counsel for the
petitioner, the
Court is of the opinion that the activities of the detenue cannot be
said to be dangerous to the maintenance of the public order and at
the most fall under the maintenance of “law and order”.

In
the result, this Special Civil Application is allowed. The impugned
order 04.12.2010 of detention passed by respondent No.2 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.

(ANANT S. DAVE, J.)

*pvv

   

Top