Gujarat High Court Case Information System Print SCA/6698/2010 2/ 4 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6698 of 2010 For Approval and Signature: HONOURABLE MR.JUSTICE Z.K.SAIYED ========================================================= 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 ? ========================================================= DINESHBHAI @ BHOPO VALJIBHAI PATANI - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MS KRISHNA U MISHRA for Petitioner(s) : 1, MR JANAK RAVAL ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 1, RULE SERVED BY DS for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 16/07/2010 ORAL JUDGMENT
1. By
filing present petition the petitioner detenu under Article 226
of the Constitution of India, the petitioner has prayed to quash and
set aside the order of detention dated 30.3.2010 passed by the
respondent No.2 Police Commissioner, Ahmedabad City, in exercise
of power under sub-section (2) of Section 3 of the Gujarat Prevention
of Anti Social Activities Act, 1985 (for short PASA Act ). The
petitioner is branded as bootlegger .
2. Heard
the learned Advocate for the petitioner and learned AGP Ms. Janak
Raval for the respondents. Affidavit in reply is filed by the
respondents controverting the averments made by the petitioner.
3. The
petitioner came to be detained as bootlegger on his involvement
in the offence being registered with Shaherkotda Police Station,
Ahmedabad against the petitioner.
4. It
has been submitted by the learned Counsel for the petitioner that it
is a settled legal position that on registration of offence, no order
of detention could have been passed as petitioner detenu cannot
be branded as bootlegger . It has been further submitted that
the activities of the petitioner 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.
5. I
have gone through the grounds of detention and considered the
arguments advanced by the learned Counsel for the petitioner as well
as the learned A.G.P.
6. 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.
7. Except
the general statement, there is no material on record which shows
that the petitioner detenue is carrying out illegal activities of
selling liquor 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 order are passed
on the basis of the statements of such witness fall under the
maintenance of law and order and not public Order .
8. 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.
9. In
the result, this petition is allowed. The impugned order of detention
dated 30.3.2010 passed by the 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.
(Z.K.SAIYED,
J.)
ynvyas
Top