High Court Madras High Court

Harpinder Singh vs The State Of Tamil Nadu on 21 December, 2006

Madras High Court
Harpinder Singh vs The State Of Tamil Nadu on 21 December, 2006
       

  

  

 
 
                               1


          IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                    DATED  :  21-12-2006
                              
                            CORAM
                              
            THE HONOURABLE MR. JUSTICE P.K. MISRA
                             AND
       THE HONOURABLE MR. JUSTICE J.A.K. SAMPATH KUMAR
                              
            HABEAS CORPUS PETITION NO.750 OF 2006
                              
Harpinder Singh
S/o. Gurudev Singh                      ..  Petitioner


                    Vs.

1. The State of Tamil Nadu,
   Rep. by the Secretary to the
   Government, Public (SC)
   Department, Fort St. George,
   Chennai 600 009.

2. The Union of India, rep. by
   the Secretary to the Government,
   Ministry of Finance,
   Department of Revenue (Cofeposa Unit),
   New Delhi.

3. The Superintendent,
   Central Prison,
   Chennai 600 003.                     ..  Respondents

     Petition filed under Article 226 of the Constitution of
India for the issuance of writ of Habeas Corpus calling  for
the   records   relating   to   the   detention   order   in
G.O.No.S.R.1/532-2/2006 dated 28.7.2006 passed by the  first
respondent and quash the same and direct the respondents  to
produce  the  body  of  the person of  the  detenu,  namely,
Harpinder Singh, son of Gurudev Singh before this Court, now
detained  under  Section 3(1) of the  COFEPOSA  Act  in  the
Central Prison, Chennai and set him at liberty.


          For Petitioner      :  Mr.B. Kumar,
                                 Senior Counsel for
                                 Mr. Palani Kumar

          For Respondents     :  Mr.M. Babu Muthu Meeran
                                 Addl. Public Prosecutor

                              
                       J U D G M E N T

P.K. MISRA, J

The detenu has filed this Habeas Corpus Petition

challenging the order of detention dated 28.7.2006 passed by

the Government of Tamil Nadu detaining the detenu under

Section 3(1)(i) of the Conservation of Foreign Exchange and

Prevention of Smuggling Activities Act, 1974 (Central Act 52

of 1974), hereinafter referred to as “the Act”.

2. The order of detention has been passed on the

following grounds:-

On 26.6.2006, the detenu arrived at Chennai from

Bangkok by flight. When he was questioned, the detenu

produced five Baggage Claim Tags, out of which 4 were in the

name of the detenu. The detenu declared that the checked in

baggage as well as hand baggage were containing clothes,

cosmetics and personal belongings and all the checked in

baggage were held up at Bangkok. Examination of hand

baggage resulted in recovery of 1040 nos of 512 MB

Multimedia Cards, value of which was Rs.6,24,000/- and the

said goods were seized. In the voluntary statement, the

detenu confessed about the aforesaid aspects. By attempting

to smuggle 512 MB Multimedia Cards by way of misdeclaration

with an intention to evade customs duty in violation of

Sections 72 and 79 of the Customs Act, the detenu was liable

to be prosecuted under Sections 132 and 135 of the Customs

Act as well as Section 112 of the Customs Act. On further

verification it was found that the checked in baggage had

been sent to Chennai along with passenger and no baggage was

pending in the custody of airways either in Chennai or in

Bangkok. From the above basic materials, the State

Government being satisfied that the detenu had involved in

smuggling goods, considered necessary to pass the order of

detention.

3. In the Habeas Corpus Petition as originally

filed and as per the additional grounds permitted to be

taken, the following contentions are raised :-

(1) The detenu was arrested on 27.6.2006 and when he

was produced before the Magistrate, he was remanded to

judicial custody till 11.7.2006, which was subsequently

extended upto 8.12.2006, and the detenu was in custody at

the time when the order of detention was passed and thus

there was no reason or compelling necessity to pass the

order of detention and such order has been passed on non-

application of mind.

(2) The incident took place on 26.6.2006 and the

detention order was passed on 28.7.2006, after a lapse of

about five weeks, which indicated that there was no

compelling necessity to pass the order of detention.

(3) While passing the order of detention, the detaining

authority has taken into consideration the market value of

the goods, but the detaining authority has failed to supply

the relied on documents for the purpose of ascertaining such

value.

(4) In the telegram sent on 27.6.2006, it was stated

that the detenu was produced before the learned Additional

Chief Metropolitan Magistrate, Economic Offences-I, Egmore

on 27.6.2006 and was remanded and detained in Central

Prison, but the initial order of remand indicates that the

detenu was produced before the Magistrate at his residence

and, therefore, there was contradiction between those two

documents, by which the detenu and his family members were

confused.

(5) The detenu’s mother tongue was Punjabi and he knows

only Punjabi and Hindi and he does not know to read and

understand English, but the order of detention, grounds of

detention and the booklet supplied to the detenu on

29.7.2006 and 1.8.2006 were in English and since the detenu

had no working knowledge in English, he was handicapped in

making an effective and meaningful representation.

(6) The detenu had sent a retraction letter on

5/6.7.2006. Subsequently, he made a representation

requesting the detaining authority to supply all the

documents in the language known to him, but such request was

not complied with. The sole incident cannot be taken as a

ground for passing the order of detention.

(7) The representation dated 4.8.2006 sent by the

brother-in-law of the detenu to the Central Government and

the State Government through speed post had not been

considered and there was unexplained and unreasonable delay.

(8) The detenu had sent a pre-detention

representation/retraction letter on 7.7.2006 addressed to

the Law Minister of the State, Chennai through the

Superintendent of Central Prison, but such pre-detention

representation had not been placed before the detaining

authority while passing the detention order. Subsequently,

many representations were sent to the Advisory Board and the

State Government, which were received, but were not

considered.

4. In the counter affidavit filed on behalf of the

Respondent No.1, sworn to by the Deputy Secretary to

Government, Public (Law and Order) Department, it has been

stated inter alia that the order of detention was passed on

the materials available on record and on application of

mind. It has been stated that the detenu had received the

copy of the seizure list by signing in English and the

voluntary statement had also been made by the detenu in

English and such statement had been made voluntarily and not

by force. It has been further stated that even though the

petitioner was a remand prisoner at the time of passing the

order of detention, there is possibility of the detenu being

released on bail and, therefore, there was necessity to pass

the order. There is no delay in passing the order and the

detaining authority had considered all the aspects before

passing the order.

Regarding the grounds taken in the additional

affidavit, it has been stated that pre-detention

representation of the detenu dated 8.7.2006 (7.7.2006 was

corrected as 8.7.2006 by the detenu) addressed to the

Minister of Law was in Hindi. This representation was

forwarded to the Minister for Revenue and Law by the

Superintendent, Central Prison and it was received by the

Office of the Minister on 10.7.2006 and the same was

forwarded to the Tamil Development and Culture Department

(Translation Wing) for translation of the Hindi

representation into English. Home Department got the

representation translated into English and came to know that

the subject relates to COFEPOSA and forwarded the

representation to Public (Law and Order) Department. The

Public Department received the representation with English

translation on 19.10.2006 and rejected the same on

3.11.2006, which was subsequently served on the detenu on

4.11.2006. The other representations made by the detenu had

been duly considered and rejected by the appropriate

authorities. Since the pre-detention representation with

translation was received only on 19.10.2006, there was no

possibility of placing the pre-detention representation

before the detaining authority. Further details have been

furnished regarding the disposal of other representations.

5. At the time of hearing, learned counsel

appearing for the petitioner has concentrated on the aspect

relating to non-consideration of the pre-detention

representation and thereafter careless delay in dealing with

such representation.

6. By a series of decisions of Madras High Court,

it has been held that any pre-detention representation made

by the detenu or on his behalf should be considered by the

detaining authority and if for some reason it is not

possible to consider such representation before the order of

detention is passed, such representation should be

thereafter considered as expeditiously as possible.

7. In (1992)2 CTC 490 (T.M. SYED ALI v . STATE OF

TAMIL NADU), a Division Bench of this Court held that

representation made denying the very occurrence before

passing of the order of detention is required to be

considered by the detaining authority. In the said case it

was also indicated that it is the duty of the functioning

authority to forward such representation to the Government

and failure to consider such representation would vitiate

the order of detention.

8. Similar view has been taken in several

decisions subsequently and it is not necessary to multiply

the authorities save and except referring to a very recent

Division Bench decision of this Court in (2006) 1

M.L.J.(Crl.)131 (P.M.S. MOHIADEEN SAHIB v. STATE OF TAMIL

NADU), wherein the ratio of the decision in (1992)2 CTC 490

(cited supra) has been followed.

9. In the present case, such pre-detention

representation was admittedly received in the Office of the

Law Minister on 10.7.2006. It is of course true that such

representation was in Hindi. According to the learned Addl.

Public Prosecutor, since such representation was in Hindi

and since at the time of receipt of the representation the

detenu was a remand prisoner, such representation was

forwarded to the Home Department and thereafter the English

translation of such representation was made available only

on 19.10.2006 and as such there was no occasion to consider

such representation before 28.7.2006. He has also contended

that the representation was addressed to the Law Minister,

which was not appropriate.

10. From the materials on record, it appears that

the detenu had emphasised about such earlier representation

in his further representations dated 4.8.2006 and 23.9.2006.

Such subsequent representations dated 4.8.2006 and 23.9.2006

were rejected on 18.9.2006 and 9.10.2006 respectively by

stating that no pre-detention representation had been

received. It appears that except stating that the

representation received in the office of the Law Minister

was forwarded to the Home Department and the Home Department

forwarded the same to the Tamil Development and Culture

Department for translation and the English translation was

made available on 19.10.2006 (after a gap of about 3 months

and 10 days), nothing has been indicated as to what

transpired between 10.7.2006 and 19.10.2006.

11. Learned counsel appearing for the respondents

has placed reliance upon the decision reported in (2006) 2

M.L.J.(Crl.) 745 (D. ANURADHA v. JOINT SECRETARY AND

ANOTHER). In the said case, the order of detention was

under Conservation of Foreign Exchange and Prevention of

Smuggling Activities Act. Several representations had been

made by or on behalf of the detenu from time to time. Four

of the representations had been disposed of without any

unreasonable or unexplained delay. However, there was delay

of 119 days in disposing of fifth representation, which had

been made to the Central Government in Tamil. By taking

note of the explanation furnished, the Supreme Court

observed that delay was caused mainly due to non-

availability of the translated copy of the representation

which has been made in Tamil and it had been taken about 3

months for getting translated. As soon as the translated

copy was received, the authorities had taken urgent steps to

dispose of the same within a very short period.

12. It is no doubt true that since the

representation was written in Hindi, it was required to be

translated and the translation may take some time. However,

it was incumbent upon the respondents to explain those

aspects by giving more particulars and even by giving

affidavits of the persons concerned. It is difficult to

envisage that it took more than 3 months to translate a

representation of about 3 pages. It is of course true that

initially at the time when the representation was received

the detenu was a remand prisoner and there was no order of

detention and the authorities might have taken their own

time. However, it is apparent from the subsequent

representations dated 4.8.2006 and 23.9.2006 that it had

been emphasised about the pre-detention representation. At

that stage, at least the authorities should have tried to

find out as to what happened to the pre-detention

representation dated 7/8.7.2006. On the other hand, the

authorities rejected such subsequent representation by

simply stating that no such pre-detention representation had

been received. Instead of bothering to find about the

pre-detention representation, of which representation was

made repeatedly by the detenu, the authorities exhibited a

rather careless and indifferent attitude by simply stating

that pre-detention representation had not been received.

13. In several decisions of the Supreme Court as

well as the Division Bench of this Court it has been laid

down that a representation made by or on behalf of the

detenu must receive a real and proper consideration. Many

of such decisions have been noticed and followed by the

Division Bench in (2006) 1 M.L.J.(Crl.) 131 (already cited),

wherein after noticing such authorities it has been

observed:-

“13. In the light of the above principles, we
are of the view that though the detenu has made
pre-detention representation on 4.7.2005, which
was received by the Superintendent, Central
Prison, Chennai-9, and forwarded to the addressee,
Law Minister, Government of Tamil Nadu on 5.7.2005
itself, in view of the fact that the same had been
reiterated in the representation dated 21.7.2005,
the detaining authority ought to have verified the
earlier representation and passed the order after
due consideration. We are satisfied that the
detaining authority failed to consider these
relevant aspects and the detenu is entitled to
succeed.”

14. In view of the above, keeping in view the well

settled principle that a representation (whether pre-

detention or post-detention) is required to be considered by

application of mind, we are constrained to come to the

conclusion that the order of detention got vitiated.

15. Apart from the above, learned Senior Counsel

for the petitioner has raised the contention relating to non-

supply of documents in the language known to the detenu,

namely, Hindi. This aspect has been challenged by the State

Government by stating that the detenu himself has written

the voluntary statement in English. It is contended by the

Senior Counsel that the detenu was not very much conversant

with English and he had merely copied certain type of

questions in capital letters in English which would indicate

that the voluntary statement was extracted and also would

indicate that the detenu was not very much conversant with

English. However, since the order of detention has been

found to be vitiated on account of the fact that pre-

detention representation had not been placed before the

appropriate authority and thereafter it has been considered

belatedly, it is not necessary to go into this aspect.

16. In course of hearing, learned Addl. Public

Prosecutor has submitted that the detenu has deliberately

filed the representation in Hindi with a view to mislead the

authorities and take advantage which should not be

permitted. In this connection, he has referred to the

decision of the Supreme Court reported in (2006) M.L.J.

(Crl.) 745 (D. ANURADHA v. JOINT SECRETARY AND ANOTHER).

17. Admittedly, the detenu is a resident of Punjab

and even according to his confessional statement he had

studied only upto class X. It is obvious that his knowledge

in English may not be of high order. Naturally one would

expect that the detenu would make representation in the

language in which he is more familiar rather than in

English. Such representation had been made by the detenu

himself. It is no doubt true that some of the subsequent

representations were in English made through other

relations. But, merely because the detenu had made a

representation in Hindi it cannot be concluded that he was

adopting a tactic of misleading the State to take advantage

of any loophole in future. The decision of the Supreme

Court relied upon by the State was passed on completely

different set of facts and the ratio of such decision cannot

be made applicable to the present case.

18. For the aforesaid reasons, the Habeas Corpus

Petition is allowed and the order of detention is set aside

and the detenu is directed to be set at liberty forthwith

from the custody unless he is required in connection with

any other case.

dpk

To

1. The State of Tamil Nadu,
Rep. by the Secretary to the
Government, Public (SC)
Department, Fort St. George,
Chennai 600 009.

2. The Secretary to the Government,
The Union of India,
Ministry of Finance,
Department of Revenue (Cofeposa Unit),
New Delhi.

3. The Superintendent,
Central Prison,
Chennai 600 003.

4. The Public Prosecutor, High Court, Madras