Bombay High Court High Court

Chunara vs The Union Of India on 9 November, 2009

Bombay High Court
Chunara vs The Union Of India on 9 November, 2009
Bench: Bilal Nazki, A. R. Joshi
                           -1-

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                           
                      APPELLATE SIDE
          CRIMINAL WRIT PETITION NO.1479 OF 2008




                                   
     Smt. Sughrabai Sadruddin




                                  
     Chunara, Age 67 years,
     an Indian inhabitant,
     residing at 104, Megji
     Building, A-Block, 2nd
     Floor, Room No.25,




                         
     Shivdas Chapsi Marg,
     Mazgaon, Mumbai-400 010.
                 ig                ....         Petitioner

         - Versus -
               
     1. The Union of India
        through the Secretary
        to the Government of
        India, Ministry of
      


        Finance, Department of
        Revenue, North Block,
   



        Central Secretariat,
        New Delhi.

     2. Shri D.S. Negi,





        the Competent Authority
        under the SAFEMA. having
        his office at Mittal
        Court, C-Wing, 3rd
        Floor, Nariman Point,





        Mumbai-400 021.

     3. The State of Maharashtra
        through the Secretary
        to the Government of
        Maharashtra, Home
        Department (Special),
        Mantralaya, Mumbai-32.

     4. Ms Neela Satyanarayana,



                                   ::: Downloaded on - 09/06/2013 15:17:32 :::
                                -2-

          the Principal Secretary




                                                                
          (Appeals and Security)
          to the Government of




                                        
          Maharashtra, Home
          Department (Special),
          Mantralaya, Mumbai-32.        ....         Respondents




                                       
     Ms A.M.Z. Ansari for the Petitioner.

     Ms A.S. Pai, Addl. Public Prosecutor,
     for the State.




                              
                  
                   CORAM: BILAL NAZKI &
                          A.R. JOSHI, JJ.
                 
                   RESERVED ON       : SEPTEMBER 18, 2009

                   PRONOUNCED ON: NOVEMBER 09, 2009
      


     JUDGMENT (Per Bilal Nazki, J.):

1. The petitioner is the mother of one

Sadik Sadruddin Chunara. Against the said

Sadik, an order of detention has been issued on

31-10-2005 in terms of Section 3(1) of the

Conservation of Foreign Exchange and Prevention

of Smuggling Activities Act, 1974 (hereinafter

referred to as “the COFEPOSA”) by the Competent

Authority. This order has neither been revoked

::: Downloaded on – 09/06/2013 15:17:32 :::
-3-

nor quashed. On 25-1-2008, a Notice in terms

of Section 6(1) of the Smugglers and Foreign

Exchange Manipulators (Forfeiture of Property)

Act, 1976 (hereinafter referred to as “the

SAFEMA”) was issued against the petitioner and

her son Sadik by the Competent Authority

wherein it was mentioned that on 31-10-2005 an

order was

passed for detaining Sadik. The

petitioner was informed that she was a person

covered under Section 2(2)(b) of the SAFEMA

and, therefore, there were reasons to believe

that the property set out in the schedule to

the Notice was an illegally acquired property

within the meaning of clause (c) of sub-section

(1) of Section 3 of the SAFEMA. The petitioner

was called upon to show cause as to why the

said property should not be declared to be

illegally acquired and forfeited to the Central

Government.

2. The petitioner claims an independent

::: Downloaded on – 09/06/2013 15:17:32 :::
-4-

right to challenge the order of detention

passed against Sadik as the said order is the

basis for issuance of the Notice under Section

6(1) of the SAFEMA and visits her with civil

consequences.





                                   
     3.         The        order    of      detention            has        been

     challenged
                      
                       by     the     petitioner            on       various

     grounds.       The      petitioner's          son    was      arrested
                     

along with one Dattatraya Chandrakant Bodke on

4-3-2005 for their alleged involvement in

smuggling activities. The petitioner’s son was

released on bail on 6-4-2005. The seizure of

the alleged offending goods was effected on

26-2-2005. Statements alleged to have been

made by the petitioner’s son were recorded on

3-3-2005, 7-3-2005, 16-3-2005 and 29-4-2005.

The petitioner’s grievance is that even though

the crucial part of the investigation in the

case qua the son of the petitioner was

completed in April, 2005, the order of

::: Downloaded on – 09/06/2013 15:17:32 :::
-5-

detention was passed only on 31-10-2005, that

is to say there was an undue delay of six

months in passing the order of detention and

within this period if there were any links of

the petitioner’s son with any smuggling

activity, those had been cut off. The

petitioner does not have either the copy of the

order of detention or the grounds of detention

passed against her son but she assumes that the

grounds of detention and the order of detention

would be same as is passed in the case of the

said Bodke as her son and Bodke were arrested

on similar allegations. The petitioner submits

that the order of detention passed by the

detaining authority with respect to Bodke does

not record satisfaction of the detaining

authority that the detenu was involved in

smuggling and as such the order of detention

was bad. She presumes that such defect was

there in the order so passed against the

petitioner’s son as well. Counter affidavits

::: Downloaded on – 09/06/2013 15:17:32 :::
-6-

have been filed in which it is stated that the

writ petition has been filed at a pre-execution

stage and the detenu has not surrendered and is

absconding. Therefore, the writ petition is

not maintainable. It is also stated that all

the material which was placed before the

detaining authority was considered by the

detaining

authority before the order of

detention came to be passed. It is denied that

there was any undue delay in passing the order

of detention. In the light of these pleadings,

two questions arise for consideration by this

Court. Firstly, whether the present petition

is maintainable or not and secondly, if the

petition is maintainable, whether the order of

detention passed against the son of the

petitioner can be quashed?

4. The Notice under Section 6(1) of the

SAFEMA was issued on 25-1-2008. While in para

1 thereof it is stated that an order had been

::: Downloaded on – 09/06/2013 15:17:32 :::
-7-

passed on 31-10-2005 under Section 3(1) of the

Conservation of Foreign Exchange and Prevention

of Smuggling Activities Act, 1974 against Sadik

Sadruddin Chunara, in para 2 it is stated that

since the petitioner was the mother of Sadik,

therefore, she was covered under the provisions

of Section 2(2)(c) of the SAFEMA. The basis

for issuance of the Notice under Section 6(1)

is the order of detention passed against Sadik

on 31-10-2005. The learned counsel appearing

for the petitioner, therefore, submits that if

she is able to demonstrate that the order of

detention was illegal and bad, the

consequential notice, which is impugned in the

present petition, will have to be quashed.

Otherwise, the petitioner will suffer as her

son has not chosen to challenge the order of

detention. The learned APP, on the other hand,

submits that it is not possible to challenge an

order of detention prior to detention except on

the limited grounds, as has been held by the

::: Downloaded on – 09/06/2013 15:17:32 :::
-8-

Supreme Court in the matter of Additional

Secretary to the Government of India and others

v. Smt. Alka Subhash Gadia and another,

reported in (1992) Supp 1 SCC 496. She further

submits that merely because the petitioner may

suffer some civil consequences, she cannot

challenge the order of detention at a pre-

detention stage.

ig Various authorities have been

cited. Before considering those authorities,

it will be important to refer to certain

provisions of the SAFEMA.

5. Section 2 lays down the category of

the persons to whom the SAFEMA would apply. We

are concerned with Clauses (b) and (c) of

Section 2(2). While Clause (b) lays down that

every person in respect of whom an order of

detention has been made under the COFEPOSA

would be subject to the SAFEMA and the Act

would apply to him/her, Clause (c) says that

every person who is a relative of a person

::: Downloaded on – 09/06/2013 15:17:32 :::
-9-

referred to in Clause (b) would also be subject

to the SAFEMA and the Act would apply to

him/her. Therefore, it follows that since an

order of detention was passed against the son

of the petitioner, the Notice under Section

6(1) of the SAFEMA could be issued to her. Had

there been no order of detention passed against

the son of the petitioner, the Notice under

Section 6(1) could not have been issued unless

it had satisfied some other provisions of

Section 2. Further, under sub-section (2)(b)

(iv) of Section 2, the Act would not apply if

such an order of detention has been set aside

by a Court of competent jurisdiction.

Therefore, the learned counsel for the

petitioner submits that if she is able to

convince the Court that the order of detention

was illegal and bad, the SAFEMA would not at

all apply to the petitioner. The application

of the SAFEMA, in the present case, is

dependent on the legality or otherwise of the

::: Downloaded on – 09/06/2013 15:17:32 :::

– 10 –

order of detention. The learned counsel has

relied on various judgments of this High Court

to submit that a person who is affected by an

order of detention has an independent right to

challenge such order of detention without even

asking for a habeas corpus. She refers to a

Division Bench Judgment of this Court delivered

in Criminal
igWrit Petition No.1380 of 1986

{Mohideen Tayab Sony v. K.K. Dwivedi & Ors.} on

20-8-1987. The Division Bench relied on two

judgments, the first being in the case of

Jayantilal Bhagwandas Shah v. State of

Maharashtra {1981 Cri.L.J. 767} and the other

in Criminal Writ Petition No.622 of 1982, dated

21-11-1983. According to the Division Bench,

the effect of these two authorities is that

the legality of an order of detention can be

questioned where the claimants do not want

Court to issue writs of habeas corpus. The

learned counsel has also drawn our attention to

various orders passed by the Supreme Court

::: Downloaded on – 09/06/2013 15:17:32 :::

– 11 –

where the orders of detention were challenged

but the State made a submission that they would

not proceed under the SAFEMA. These orders

would not be a precedent for this Court to be

followed. In Criminal Writ Petition No.1379 of

1991, an order was passed by this Court on the

assurance of the State that they will not

proceed against the petitioner under the SAFEMA

but an observation was made that the petitioner

was not challenging the order of detention in

her representative capacity as the wife of

detenu-designate. The learned APP, on the

other hand, has placed reliance on a judgment

of the Supreme Court delivered by a Bench of

Nine Judges in Attorney General for India and

others v. Amratlal Prajivandas and others,

reported in AIR 1994 SC 2179. This was a case

which fell under Section 12-A of the COFEPOSA,

a provision applicable during emergency.

Orders of detention and forfeiture of

properties had been passed during the emergency

::: Downloaded on – 09/06/2013 15:17:32 :::

– 12 –

and they were challenged after the lifting of

emergency as the orders could not have been

challenged during the emergency because of a

judgment of the Supreme in Additional District

Magistrate, Jabalpur v. Shivakant Shukla,

reported in (1976) 2 SCC 521. The Supreme

Court framed as many as six questions and

answered these questions in the light of the

fact that the impugned orders had been passed

during the emergency. Para 35 of the said

judgment mentions the respective cases of the

parties before the Supreme Court. The said

para reads thus:

“35. On the other hand, the learned

counsel for the petitioners contend
that the order of detention made
under S.3 read with S.12A of
COFEPOSA is void for being
inconsistent with the provisions in

Art.22 which were not suspended.
The mere suspension of enforcement
of the said Article does not amount
to suspension of the right. The
orders of detention were, therefore,
void and they remained in operation
only because the detenus were barred
from questioning the validity of the
said orders on account of the ban
imposed by the Presidential Order
under Article 359(1). They submit

::: Downloaded on – 09/06/2013 15:17:32 :::

– 13 –

that the detention orders governed

by S.12A of COFEPOSA are inherently
arbitrary and unjust. An order of

preventive detention is made without
even telling the detenu of the
grounds of his detention and without
giving him an opportunity to make a

representation. Even the protection
of consideration of his case by an
independent body (Advisory Board) is
taken away. The detenu is rendered
totally helpless. He is left with

no remedy. He cannot prove his
innocence.

ig Such an order of
detention is opposed to all concepts
of fairness, civilised conduct and
democratic norms. They submit that

such orders cannot form the
foundation or the basis for applying
SAFEMA to them. Their argument is
evocative of what Justice Cardozo

once said: “We must always take
care to safeguard the law against

the assaults of opportunism, the
expediency of the passing hour, the
erosion of the small encroachments,
and the scorn and derision of those

who have no patience with general
principles.”

It further said:

“36. The contending view points
aforesaid give rise to two strands
of thought. One line of thought
runs thus: By virtue of Cl.(A) of
Art.359, inserted by the
Constitution 38th (Amendment) Act
with retrospective effect, S.12A
must be deemed to have been
competently enacted, no doubt for
the duration of and limited to the

::: Downloaded on – 09/06/2013 15:17:32 :::

– 14 –

period of the Presidential Order.

If so, the detention thereunder
cannot be said to be invalid. While

the order of detention cannot
certainly subsist beyond the
cessation of the Presidential Order
because S.12A cannot itself subsist

beyond each cessation, neither S.12A
nor the order of detention governed
by it can be characterised as
illegal or invalid during the period
the Presidential Order was in force.

Once this is so, such order of
detention does undoubtedly represent

an order of detention within the
meaning and contemplation of S.2(2)

(b) of SAFEMA. That it was not open

to challenge during the period of
the Presidential Order, or that it
was not subject to the
constitutional safeguards provided

by Art.22 does not affect its
validity or legality. It was a

valid order of detention when made.
It is not being enforced or acted
upon beyond the period of
Presidential Order. Since it is an

existing fact, it is merely being
taken notice of – and that is enough
to attract SAFEMA to such detenu,
his relatives and associates. S.
2(1) of SAFEMA says, “the provisions

of this Act shall apply only to the
persons specified in sub-sec.(2)”
and sub-sec.(2) speaks inter alia of
a person “in respect of whom an
order of detention has been made
under the COFEPOSA, 1974”. Indeed,
provisos (i), (ii) and (iii) to Cl.

(b) of sub-sec.(2) of S.2 of SAFEMA
expressly refer to the order of
detention made under S.12A and

::: Downloaded on – 09/06/2013 15:17:32 :::

– 15 –

expressly affirm that such an order

of detention is an order of
detention for the purposes of the

said clause. The fact remains that
provisions of SAFEMA were enacted in
the first instance as an Ordinance
issued on 5th November, 1975, i.e.,

during the period of emergency and
later enacted into an Act and given
effect from the date of the
Ordinance. An order of detention
governed by S.12A of COFEPOSA must,

therefore, be held to be an order of
detention for the purpose of and

within the meaning of Section 2(2)

(b) of SAFEMA. The other line of
reasoning goes along the following

lines: an order of detention
governed by S.12A is a special type
of order made for the limited
purpose of dealing effectively with

the emergency. It has no existence,
relevance or effect except for the

said limited purpose. Outside such
purpose, it is non est. It does not
exist. If so, such an order of
detention cannot furnish the

foundation, the connecting link, or
the basis for applying SAFEMA. A
normal order of preventive detention
is itself an uncivilized action. An
order of detention governed by S.12A

of COFEPOSA – denying as it does
even the minimum safeguards provided
by Cls.(4) and (5) of Art.22 – is an
abhorrent action. It may be
tolerated as a cruel necessity when
the very life of the Nation is
threatened but it cannot certainly
be recognised or taken note of for
any other purpose – much less made
the basis of applying an extremely

::: Downloaded on – 09/06/2013 15:17:32 :::

– 16 –

drastic enactment like SAFEMA.

Treating such order of detention as
an order of detention for the

purpose of and within the meaning of
S.2(2)(b) of SAFEMA amounts to
enforcing or giving effect to the
said order of detention beyond and

outside the period of emergency and
for purposes foreign to emergency.
This is totally impermissible. S.
12A does not sanction this – though
it sanctions a lot many things.”

     This     judgment,
                    ig    however,      takes       note         of       an

earlier judgment of the Supreme Court in the

matter of Union of India v. Haji Mastan Mirza,

reported in AIR 1984 SC 681. In this judgment,

the Supreme Court observed thus:

             "Therefore,      a   valid  order   of
             detention    under   COFEPOSA   is   a

condition precedent to proceedings
being taken under Ss.6 and 7 of

SAFEMA. If the impugned order of
detention dated 19-12-1974 is set
aside for any reason, the
proceedings taken under Ss.6 and 7
of SAFEMA cannot stand. Therefore,

we have to consider whether the
impugned order of detention dated
19-12-1974 under COFEPOSA is void
and has to be quashed.”

The Court did not find itself in agreement with

these observations in the facts and

circumstances of the case because the order of

::: Downloaded on – 09/06/2013 15:17:32 :::

– 17 –

detention although had been passed before the

emergency, but it was challenged after the

emergency and after Section 12-A of the

COFEPOSA had come into force. The Court said,

“Hence, we say that a person who did
not choose to challenge such an
order of detention during the
emergency when he was detained, or

challenged it unsuccessfully cannot
be allowed to challenge it is sought

to be made the basis for applying
SAFEMA to him.”

Then it also said,

“Failure to challenge the detention
directly when he was detained,

precludes him from challenging it
after the cessation of detention,

where it is made the basis for
initiating action under SAFEMA.”

Therefore, we are of the view that this

judgment would not apply to the facts of the

present case.

6. In any case, the petitioner herein

might not have been aggrieved by the order of

detention as such but she is aggrieved by the

Notice issued to her under Section 6(1) of the

::: Downloaded on – 09/06/2013 15:17:32 :::

– 18 –

SAFEMA. Therefore, after the Notice was

issued, she has immediately challenged the

order of detention.

7. In view of the discussion as above, we

hold that a person who is aggrieved by the

application of the SAFEMA to him/her consequent

to passing
ig an order of detention under the

COFEPOSA, such a person has an independent

right to challenge the order of detention,

although such person may not seek a writ of

habeas corpus. After holding as above, it will

have to be seen whether the order of detention

is bad.

8. Only one ground was agitated by the

learned counsel for the petitioner, as has been

mentioned above, that there was undue delay in

passing the order of detention. The petitioner

could not have pointed out other defect, if

any, because she did not have the grounds of

::: Downloaded on – 09/06/2013 15:17:32 :::

– 19 –

detention.

9. We called for the record of the case

and have also gone through the same. The

record shows that the Deputy Director, DRI,

MZU, Nhava Sheva Unit, Raigad wrote a letter on

23-6-2005 in which he proposed preventive

detention

of the son of the petitioner.

According to this letter, the date of seizure

was 4-3-2005 and the date of arrest was also

4-3-2005. This letter also shows the date of

the last statement recorded under Section 108

of the Customs Act as 29-4-2005. A retraction

of the statement by the detenu was made on

10-3-2005. The record also shows that after

the letter was scrutinized in the office of the

detaining authority, it was found that the

documents relied upon and furnished along with

the letter at page Nos.61, 168, 235, 246, 252,

354, 360, 363, 378, 393, 401, 417, 480 and 606

were not legible. When a note was put to the

::: Downloaded on – 09/06/2013 15:17:32 :::

– 20 –

detaining authority, it went through the normal

channel of the Under Secretary and the Deputy

Secretary and the Deputy Secretary on 16-7-2005

made a note that, “The legible documents should

be called as at ‘A’ from S.A.”. Two things are

clear from this note: firstly, that for

scrutiny of the application moved by the Deputy

Director, it
ig took about two months in the

office of the Principal Secretary (A&S) & D.A.

and secondly, the copies of the relied upon

documents were not legible. Thereafter, it

appears that the file was put up again on

6-8-2005 by the Under Secretary with the note

that the copies of the documents which were

called for were furnished except the legible

copy of page No.606. It was also pointed out

that the proposed detenu had made a

representation on 26-7-2005 which was being

considered. The file was put up before the

Principal Secretary (A&S) & D.A. on 22-9-2005

and it has the following note:

::: Downloaded on – 09/06/2013 15:17:32 :::

– 21 –

“Discussed with the P.S.(A&S) & D.A.

D.A. instructed to prepare a
detailed note showing evidences &

corroborative evidences of the
involvement of the P.D.”

The file was again put up by the Deputy

Secretary before the detaining authority on

4-10-2005. Although the entire material was

before him, but he found that the proposed

detenu had

made another representation on

3-10-2005. Therefore, he called for a detailed

note showing evidences and corroborative

evidences of the involvement of the proposed

detenu. Ultimately, on 19-10-2005 when another

note was placed before the detaining authority,

she recorded that,

“There appears to be enough evidence
to detain the PDs. Shri Chunara &
Shri Bodke. Detention Orders be
issued.”

Now this is interesting.

10. Section 3 of the COFEPOSA lays down

that the detaining authority should be

satisfied that, with a view to preventing a

::: Downloaded on – 09/06/2013 15:17:32 :::

– 22 –

person from acting in any manner prejudicial to

the conservation or augmentation of foreign

exchange or with a view to preventing such

person from indulging in certain acts, it was

necessary so to do, make an order directing

that such person be detained. Perusal of

Section 3 clearly discloses that the detaining

authority before making an order directing that

a person be detained, should be satisfied that

such person was acting in the manner

prejudicial to the conservation or augmentation

of foreign exchange or was involved in

smuggling of goods, or abetting the smuggling

of goods, or engaging in transporting or

concealing or keeping smuggled goods, or

dealing in smuggled goods otherwise than by

engaging in transporting or concealing or

keeping smuggled goods, or harbouring persons

engaged in smuggling goods or in abetting the

smuggling of goods and such satisfaction should

be recorded on the file. This satisfaction can

::: Downloaded on – 09/06/2013 15:17:32 :::

– 23 –

be arrived at only after the grounds of

detention have been formulated by the detaining

authority. In the case in hand, when the

detaining authority on 19-10-2005 directed the

issuance of detention orders, there were no

grounds formulated. It is also unfortunate to

note that the detaining authority did not even

apply her

mind to formulate or frame the

grounds of detention because the note put up to

the Under Secretary on 25-10-2005, obviously by

a person lower in rank to the Under Secretary,

reads as under:

“As directed by the Detaining
Authority draft grounds of detention
in respect of Shri Sadik Chunara are

formulated and submitted for
approval of the Detaining
Authority.”

From the above it is clear that the grounds of

detention were formulated by a person below the

rank of Under Secretary. The application of

mind is by the person of such a rank and not by

the detaining authority. The Under Secretary,

the Deputy Secretary and the detaining

::: Downloaded on – 09/06/2013 15:17:32 :::

– 24 –

authority merely singed this note and on

31-10-2005 another note was submitted to the

detaining authority which reads thus:

“Relied upon documents are arranged.

Fair copies of detention order,
grounds of detention are submitted
for signature of the Detaining
Authority.”

11. From the above discussion, it appears

that there was undue and unexplained delay in

issuing the order of detention and also there

was non-application of mind by the detaining

authority. Therefore, the order of detention

bearing No.PSA-1205/12(2) SPL-3(A), dated

31-10-2005, and the proceedings initiated

pursuant to the Notice dated 25-1-2008, issued

under Section 6(1) of the SAFEMA, are quashed

and set aside. The rule is made absolute in

above terms with no order as to costs.

Sd/-

(BILAL NAZKI, J.)

Sd/-

(A.R. JOSHI, J.)

::: Downloaded on – 09/06/2013 15:17:32 :::