1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 1698 OF 2010
Imran Suleman Shaikh ...Petitioner
vs.
The State of Maharashtra & Anr. ...Respondents
Mrs.V.R. Raje for the Petitioner.
Mr.J.P. Kharge, APP for the State.
CORAM : V.M. KANADE, J.
DATED : JUNE 30, 2010
P.C. :-
1 Heard Counsel for the petitioner and APP for
the State.
2 The petitioner is challenging an order of
externment dated 15th March, 2010. It is submitted
that the show cause notice which was issued by the
respondent mentions the criminal case which was
::: Downloaded on – 09/06/2013 16:04:26 :::
2
filed against the petitioner in the year 2004 and in
which, he was convicted in the year 2006. Secondly,
he refers to chapter case which was initiated
against the petitioner in the year 2004. It is
submitted that the said cases which are mentioned
are not proximate in point of the time to the show
cause notice and thereafter, order of externment
which has been passed. It is submitted that one of
the requirement which has to be established by the
Externing Authority is that the Externing Authority
is to be satisfied that the petitioner is likely to
commit the said offence. It is submitted that the
Externing Authority could not have arrived at such a
conclusion particularly, when the said case which
was filed against the petitioner was not proximate
on that point of time. On this ground alone, order
of externment is liable to set aside. The learned
Counsel relied on the judgment in the case of
1987(3) Bom.C.R. 656 reported in Dhondiram Appa
Hatkar vs. The State of Maharashtra & Others.
::: Downloaded on – 09/06/2013 16:04:26 :::
3
3 The learned APP, on instructions from
Mr.S.B. Bandgar, API of Ambarnath Police Station,
was not in a position to point out any other
material from the show cause notice on the basis of
which it could be inferred that the petitioner was
likely to commit any such activity in future.
4 In my view, the ratio of the judgment
Dhondiram Appa Hatkar (supra) applies to the facts
of the present case. A Division Bench of this Court
in para 5, after referring to provisions of Section
57, has observed as under ;-
Therefore, it will be clear
that the mere fact that the person
has been convicted is not enough butthe competent authority empowered to
extern the person must have reason to
believe that such person is likely
again to engage himself in the
commission of an offence similar tothe one for which he was convicted.
It is also clear that if notice under
section 59 in this behalf is to be
worthwhile, then, at least, general
indication in the notice has to be
given regarding the material in
possession of the Externing Authority::: Downloaded on – 09/06/2013 16:04:26 :::
4upon which his satisfaction is based.
In may be that the fact that the
person is persistently engaged incertain kind of offences or has been
previously convicted itself may bethe material or the ground which may
enable the authority to come to the
conclusion that such person is likely
to engage himself again in thecommission of similar offences,
obviously depending upon the
propensity, gravity, and magnitude of
the crime and activities involved. It
will all depend on the facts of eachcase, and no general rule can be laid
down in that behalf.
The Division Bench has further observed in para 6 as
under :-
….. Firstly, we find that
the first conviction is on 5th July,
1980, thereafter, till 9th October,
1984 there is not a single
conviction. The last conviction wason 18th May, 1985 and the notice under
Section 59 was issued on 15th October,
1986. In these circumstances, it is
difficult to hold, that on the basis
of these convictions alone, whichwere not proximate, any reasonable
man could have come to the conclusion
that the petitioner is again likely
to engage himself in the commission
of similar offences. Secondly the
notice under section 59 does not
indicate at all any other material::: Downloaded on – 09/06/2013 16:04:26 :::
5which could give the authority a
cause to believe that the person is
again likely to engage himself insimilar offences. Even the final
order of externment does notdisclose, even remotely, any such
material. …..
5 In the present case also, unfortunately,
there is no material mentioned in the show cause
notice. The criminal case was filed against the
petitioner pertains
ig to year 2004. The chapter
proceedings were also initiated in the same year.
There is no material to show that the petitioner has
committed any such activity during the last six
years. No NC complaint has been filed against the
present petitioner during these years and as such,
therefore, it is difficult to hold, on the basis of
the conviction of the petitioner in the year 2006
which is definitely not proximate in point of time,
that the petitioner is likely to commit similar
offence again.
6 Under these circumstances, the petition is
::: Downloaded on – 09/06/2013 16:04:26 :::
6
allowed. Order of externment is quashed and set
aside. Rule is made absolute in terms of prayer
clause (a).
(V.M. KANADE, J.)
::: Downloaded on – 09/06/2013 16:04:26 :::