PETITIONER:
BIRU MAHATO
	Vs.
RESPONDENT:
DISTRICT MAGISTRATE, DHANBAD.
DATE OF JUDGMENT15/10/1982
BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
MISRA, R.B. (J)
CITATION:
 1982 AIR 1539		  1983 SCR  (1) 584
 1982 SCC  (3) 322	  1982 SCALE  (2)899
 CITATOR INFO :
 R	    1982 SC1548	 (5)
ACT:
     National Security	Act, 1980,  Section 3(2)  Scope	 of-
Preventive  detention	of  the	 detenu	 whose	liberty	 has
otherwise already  been prevented  by  keeping	in  jail  is
impermissible  under   the  N.S.  Act-Non-awareness  of	 the
detaining authority  about the	detenu's detention  in	jail
would vitiate  the order  of detention on the ground of non-
application  of	  mind-Affidavit  should   be  that  of	 the
detaining authority  who had  the subjective satisfaction of
the detention.
HEADNOTE:
     Detenu Biru  Mahato was arrested on January 13, 1982 on
the allegation	that he	 was involved in two incidents which
occurred, first	 at 5  p.m. and	 the second  at 5.30 p.m. on
January 12,  1982. In  the first  occurrence detenu  and his
associates were	 alleged to  have committed  offences  under
sections 341,  323 and	506 of Indian Penal Code, as per the
F.I.R. 25(1)/82	 at Bagmara  Police Station.  In the  second
case, F.I.R. 24(1)/82 registered at the same police station,
they were said to have committed offences under sections 307
and 323	 I.P.C. After  his arrest the detenu was confined in
prison. In  respect of the first occurrence bail application
was accepted,  but in  respect of  the second occurrence the
bail application  was rejected	by the	District  &  Session
Judge, Dhanbad	on February  5, 1982,  on the ground that in
exercise of  powers conferred  by sub  section (2) read with
sub section  (3) of  Section 3 of the National Security Act,
1980, the  detenu is  detained by  the order of the District
Magistrate so  as to  prevent him  from acting in any manner
prejudicial to	the maintenance of public order and the bail
application has	 become infructuous.  On February  10, 1982,
grounds of detention were served on the detenu in jail where
he was	already detained.  The grounds of detention referred
to the	two incidents  occurred on  January  12,  1982.	 The
detenu made  a representation on February 15, 1982 which was
rejected by  the State	Government on February 16, 1982. The
case of	 the detenu  was referred  to the Advisory Board and
after receipt  of its  report the State Government confirmed
the order of detention.
     Detenu preferred a petition for a writ of habeas corpus
in the	High Court at Patna which was dismissed in limine by
a Division  Bench of  the High	Court. Hence  the appeal  by
special leave and the writ petition.
     Allowing the appeal and the petition, the Court
^
     HELD:  1.1	 A  preventive	action	postulates  that  if
preventive step	 is  not  taken	 the  person  sought  to  be
prevented may  indulge into  an activity  prejudicial to the
maintenance of	public order.  In other	 words,	 unless	 the
activity is  interdicted by a preventive detention order the
activity which is being indulged
585
into is	 likely to  be repeated,  This is  the postulate  of
section 3 of the National Security Act. And this indubitably
transpires from	 the language  employed in  sub section	 (2)
which says  that the detention order can be made with a view
to preventing  the person [sought to be detained from acting
in any	manner prejudicial  to	the  maintenance  of  public
order. If,  it is  shown that the man sought to be prevented
by a  preventive order is already effectively prevented, the
power under  sub section  (2) of  Section 3,  if  exercised,
would imply  that one  who is already prevented is sought to
be further  prevented, which  is  not  the  mandate  of	 the
section, and would appear tautologous. [588 C-E]
     1.2. The  detaining  authority  before  exercising	 the
power of  preventive detention would take into consideration
the past  conduct or antecedent history of the person and as
a matter of fact it is largely from the prior events showing
the tendencies	or inclinations	 of a  man that an inference
could be  drawn whether	 he is	likely even in the future to
act in	a manner  prejudicial to  the maintenance  of public
order. If  the	subjective  satisfaction  of  the  detaining
authority leads	 to this conclusion it can put an end to the
activity by  making a preventive detention order. If the man
is already  detained a detaining authority cannot be said to
have  subjectively   satisfied	himself	 that  a  preventive
detention order need be made. [588 E-H]
     Ujagar Singh  v. State  of Punjab; Jagir Singh v. State
of Punjab,  [1952]  SCR	 756;  Rameshwar  Shaw	v.  District
Magistrate, Burdwan  and another, [1964] 4 SCR 921; referred
to.
     1.3.  The	subjective  satisfaction  of  the  detaining
authority must	comprehend the	very fact  that	 the  person
sought to  be detained is in jail or under detention and yet
a preventive  detention order  is a compelling necessity. If
the subjective	satisfaction is reached without awareness of
this very relevant fact, the detention order is likely to be
vitiated. But, it will depend on the facts and circumstances
of each case. [590 B-C]
     Vijay Kumar  v. State  of J & K and others, AIR 1982 SC
1023 applied.
     2.1. Conceding  that  in  a  given	 case  a  preventive
detention order is required to be made even against a person
who is	already in  jail or  under detention  and  that	 the
detaining  authority   shows  its   awareness  of  the	fact
situation and  yet passes the detention order, the detention
order must  show on  the  face	of  it	that  the  detaining
authority  was	 aware	of   the  situation.  Otherwise	 the
detention order would suffer from vice of non-application of
mind.
     [590 H, 591 A-B]
     2.2. The  awareness must be of the fact that the person
against whom  the detention  order is  being made is already
under detention	 or in jail in respect of some offence. This
would show  that such  a person	 is not	 a  free  person  to
indulge into  a prejudicial activity which is required to be
prevented by a deten-
586
tion order. And this awareness must find its place either in
the detention  order or	 in  the  affidavit  justifying	 the
detention order	 when challenged.  In the  absence of it, it
would appear that the detaining authority was not even aware
of this	 vital fact  and mechanically  proceeded to pass the
order which  would unmistakably	 indicate that	there was no
application of	mind to	 the relevant facts and any order of
such serious  consequence when	mechanically passed  without
application of	mind is	 liable to  be set aside as invalid.
[591 B-D]
     2.3. A  person may	 be holder  of	office	of  District
Magistrate. But	 when the  subjective satisfaction of holder
of office  who actually passed the detention order is put in
issue, the  mere  occupant  of	office	cannot	arrogate  to
substitute the	subjective satisfaction of the holder of the
post who actually passed the detention order. The subsequent
occupant can  speak from  the  record.	But  the  subsequent
holder of  office  has	made  an  affidavit  as	 if  he	 was
subsequently satisfied	a fact	in connection  with  record.
Here, the  affidavit of	 Mr. Brara  the subsequent holder of
office of  Distt. Magistrate  has to be ignored and one must
reach the  conclusion that  the averments made by the detenu
have remained un-controverted. [592 B-D]
JUDGMENT:
 ORIGINAL JURISDICTION : Writ -Petition (Criminal) No.
1125 of 1982.
 (Under article 32 of the Constitution of India)
WITH
Criminal Appeal No. 488 of 1982.
 (Appeal by	special leave	from the judgment and order
dated 7-4-1982	of the	Patna High Court (Ranchi Bench) in
Writ Jurisdiction Case No. 40 of 1982 (R).
 U.P. Singh for the Petitioner/Appellant.
D. Goburdhan for the Respondent.
 The Judgment of the Court was delivered by
DESAI, J. By our order dated October 8, 1982, the order
of detention dated February 5, 1982,	made by the District
Magistrate, Dhanbad, against detenu Biru Mahato was quashed
and set	aside by us further stating that the reasons would
follow. Here are the reasons.
 Detenu Biru Mahato was arrested on January 13, 1982, on
the allegation	that he	was involved in two incidents which
occurred, first
587
at 5 p.m. and	the second at 5.30 p.m. on January 12, 1982.
In the	first occurrence detenu and his associates appear to
have committed offences under ss. 341, 323 and 506 read with
s. 34 of the Indian Penal Code. F.I.R. led to registration
of the	offences at Bagmara Police Station	numbered as
25(1)/82. F.I.R. No. 24(1)/82 has been registered at Bagmara
Police Station	for offences under ss.	307 and 323, I.P.C.
After his arrest the detenu was confined in	prison. In
respect of the first occurrence bail	application of	the
detenu was accepted but in respect of the second occurrence
the bail application was rejected by the learned District &
Sessions Judge,	Dhanbad on February 12, 1982. In the mean
time the District Magistrate,	Dhanbad, made an order on
February 5, 1982, in exercise of powers conferred by sub-
section (2) read with	sub-section (3)	of section 3 of the
National Security Act, 1980 (`Act’ for short), directing
that the detenu be detained so as to prevent him from acting
in any	manner prejudicial to	the maintenance of public
order. On February 10,	1982,	grounds	of detention	were
served on the detenu in jail where he was already detained.
The grounds of detention referred to the two incidents which
occurred on January,	12, 1982. The detenu made a
representation on February 15,	1982, which was rejected by
the State Government on February 16,	1982. Case of	the
detenu was referred to the Advisory Board and after receipt
of its	report the State Government confirmed the order of
detention.
 Detenu perferred a petition for a writ of habeas corpus
in the	High Court at Patna which was dismissed in limine by
a Division Bench of the High	Court. Detenu has filed this
writ petition under Article 32 as also appeal by special
leave under Art. 136. Both the appeal and writ petition are
being disposed of by this common judgment.
 Two contentions were canvassed on behalf of the detenu
: (1) the date on which the detention order came to be made
the detenu was already	deprived of his liberty as he was
arrested and was confined in jail and, therefore, he was
already prevented from pursuing any activity which may prove
prejudicial to	the maintenance	of public order, hence no
order of detention could be made against him; (ii)	the
detaining authority was not even aware that the detenu was
already in jail and the order suffers from the vice of non-
application of	mind. In our opinion both the	grounds are
weighty
588
and go	to the	root of	the matter and would	vitiate	the
detention order.
 Sub-section (2) of s. 3 of the Act confers power on the
Central Government or the State Government to make an order
of detention with a view to preventing any	person	from
acting in any manner prejudicial to the security of	the
State from acting in any	manner	prejudicial to	the
maintenance of public order, etc. In this case the detaining
authority has made the	order on being satisfied that it is
necessary to detain the detenu with a view to preventing him
from acting in any manner prejudicial to the maintenance of
Public	order.	A preventive	action	postulates that if
preventive step	is not taken	the person sought to be
prevented may indulge into an activity prejudicial to the
maintenance of	public order. In other	words,	unless	the
activity is interdicted by a preventive detention order the
activity which	is being indulged into is likely to be
repeated. This	is the	postulate of the section. And this
indubitably transpires	from the language employed in sub-s.
(2) which says that the detention order can be made with a
view to	preventing the	person sought	to be detained from
acting in any manner prejudicial to	the maintenance of
public order. Now, if it is shown that the man sought to be
prevented by a	preventive order is	already	effectively
prevented, the power under sub-s. (2) of s. 3, if exercised,
would imply that one who is already prevented is sought to
be further prevented which is not the mandate of	the
section, and	would appear	tautologous. An order	for
preventive detention is made on the subjective satisfaction
of the	detaining authority. The detaining authority before
exercising the power of preventive detention would take into
consideration the past conduct or antecedent history of the
person and as a matter of fact it is largely from the prior
events showing	the tendencies or inclinations of a man that
an inference could be drawn whether he is likely even in the
future to act in a manner prejudicial to the maintenance of
public	order.	If the subjective satisfaction of	the
detaining authority leads to this conclusion it can put an
end to the activity by making, a preventive detention order.
(see Ujagar Singh v. State of	Punjab, and Jagir Singh v.
State of Punjab).(1) Now, if the man is already detained can
a detaining authority be said to have been	subjectively
satisfied that	a preventive detention order be made	? In
Rameshwar Shaw v. District Magistrate, Burdwan &
589
Anr.(1) this Court held that as an abstract proposition of
law the	detention order can be made in respect of a person
who is	already detained. But having said this, the Court
proceeded to observe as under:
“As an abstract proposition of law, there may not
be any doubt that s. 3 (1) (a) does not preclude the
authority from passing an order of detention against a
person whilst he is in detention or in jail, but the
relevant facts in connection with the making of the
order may differ and that may make a difference in the
application of the principle that a detention order can
be passed against a person in jail. Take for instance,
a case where a person has been sentenced to rigorous
imprisonment for ten years. It cannot be seriously
suggested that soon after the sentence of imprisonment
is pronounced on the person, the detaining authority
can make an order directing the detention of the said
person after he is released from jail at the end of the
period of the sentence imposed on him. In dealing with
this question, again the consideration of proximity of
time will not be irrelevant. On the other hand, if a
person who is undergoing imprisonment, for a very short
period, say for a month or two or so, and it is known
that he would soon be released from jail, it may be
possible for the authority to consider the antecedent
history of the said person and decide whether the
detention of the said person would be necessary after
he is released from jail and if the authority is bona
fide satisfied that such detention is necessary, he can
make a valid order of detention a few days before the
person is likely to be released. The antecedent history
and the past conduct on which the order of detention
would be based would, in such a case, be proximate in
point of time and would have a rational connection with
the conclusion drawn by the authority that the
detention of the person after his release is necessary.
It may not be easy to discover such rational connection
between the antecedent history of the person who has
been sentenced to ten years rigorous imprisonment and
the view that his detention should be ordered after he
is released after running the whole of his sentence.
Therefore, we are satisfied that the question as
590
to whether an order of detention can be passed against
a person who is in detention or in jail, will always
have to be determined in the circumstances of each
case”.
One can	envisage a hypothetical case	where a preventive
order may have to be made against a person already confined
to jail or detained. But in such a situation as held by this
Court it must be present to the mind of the detaining
authority that	keeping in view the fact that the person is
already detained a preventive	detention order is still
necessary. The	subjective satisfaction of the detaining
authority must	comprehend the	very fact that	the person
sought to be detained is already in jail or under detention
and yet	a preventive	detention order is a, compelling
necessity. If the subjective satisfaction is reached without
the awareness of this very relevant fact the detention order
is likely to be vitiated. But	as stated by this Court it
will depend on the facts and circumstances of each case.
 The view herein finds further support from the decision
of this	Court in Vijay Kumar v. State of J & K and Ors.,(1)
wherein this Court recently held as under :
“Preventive detention is resorted to, to thwart
future action. If the detenu is already in jail charged
with a serious offence, he is thereby prevented from
acting in a manner prejudicial to the security of the
State. Maybe, in a given case there yet may be the need
to order preventive detention of a person already in
jail. But in such a situation the detaining authority
must disclose awareness of the fact that the person
against whom an order of preventive detention is being
made is to the knowledge of the authority already in
jail and yet for compelling reasons a preventive
detention order needs to be made. There is nothing to
indicate the awareness of the detaining authority that
detenu was already in jail and yet the impugned order
is required to be made. This, in our opinion, clearly
exhibits non-application of mind and would result in
invalidation of the order.”
This leads us to the second limb of the submission.
Conceding that	in a given case a preventive detention order
is required
591
to be made even against a person who is already in jail or
under detention	and that the detaining authority shows its
awareness of the fact situation and yet passes the detention
order, the detention order must show on the face of it that
the detaining	authority was	aware	of the situation.
Otherwise the detention order would suffer from vice of non-
application of	the mind. The awareness must be of the fact
that the person against whom the detention order is being
made is	already under	detention or in jail in respect of
some offence. This would show that such a person is not a
free person to indulge into a prejudicial activity which is
required to be prevented by a	detention order. And	this
awareness must	find its place either in the detention order
or in the affidavit justifying the detention	order	when
challenged. In	the absence of it, it would appear that the
detaining authority was not even aware of this vital fact
and mechanically proceeded to	pass the order which would
unmistakably indicate that there was non-application of mind
to the	relevant facts and any order of such serious
consequence when mechanically passed without application of
mind is liable to be set aside as invalid.
 Turning to	the facts of this case the detention order
refers to Biru	Mahato	son of Mohan	Mahato	of Village
Jamdiha, P.S. Bagmara, Distt.	Dhanbad. There is not even a
whimper of the detenu	being in jail for nearly three weeks
prior to the date on which the detention order was made.
 The detenu	is referred to as one who is staying at a
certain place and is a free person.	Assuming that	this
inference from	the mere description of the detenu in the
detention order is	impermissible	the affidavit	is
conspicuously silent on this point. Not a word is said that
the detaining authority was aware of	the fact that	the
detenu was already in	jail and yet it became a compelling
necessity to pass the detention order. Therefore,	the
subjective satisfaction	arrived at clearly discloses a non-
application of	mind to	the relevant facts and the order is
vitiated.
 Mr. U.P. Singh, learned counsel for the detenu urged
that this Court should	not take into consideration	the
affidavit filed by Dr. J.S. Brara	on behalf of	the
respondent. Dr. J. S. Barara, describing himself as District
Magistrate, Dhanbad, has made the affidavit as if he was the
detaining authority. When this	statement was challenged on
behalf of the detenu, Mr. Goburdhan, learned
592
counsel for the respondent went to the extreme length of
asserting that	Mr. Brara was the detaining authority. At
that stage Mr. U. P. Singh, learned counsel for the detenu
produced the original order of detention signed by one Shri
D. Nand	Kumar as District Magistrate. This was shown to Mr.
Goburdhan and he was unable to sustain his submission that
Mr. Brara who has filed the affidavit was the detaining
authority. In fact, at one stage we were inclined to take a
very serious view of the conduct of Mr. Brara in making the
affidavit as if he is the detaining authority. In para 1 he
has described himself	as District Magistrate being	the
detaining authority of the petitioner which statement is not
borne out by the record. He may be the holder of office of
District Magistrate. But when the subjective satisfaction of
holder of office is put in issue the mere occupant of office
cannot arrogate	to substitute	his subjective satisfaction.
He may	speak from the record but that is not the case here.
Therefore, the	affidavit of Mr. Brara has to be ignored and
one must reach the conclusion that the averment made by the
detenu have remained uncontroverted.
 For these	reasons we have quashed and set aside the
order of detention.
S.R.				Appeal and Petition allowed.
593