Gujarat High Court High Court

Kalu vs State on 26 July, 2011

Gujarat High Court
Kalu vs State on 26 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5986/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5986 of 2011
 

 
 
=========================================
 

KALU
@ TEKU @ KALU TOPI SUNDARDAS TELWANI (SINDHI) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR HR PRAJAPATI for
Petitioner(s) : 1, 
MS MANISHA L SHAH ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
RULE SERVED BY DS for Respondent(s) :
1, 
SERVED BY RPAD - (R) for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/07/2011 

 

 
 
ORAL
ORDER

This
petition is directed against the order of detention dated
15.1.2011 passed by respondent No.2, in exercise of
powers conferred under Section 3(1) / 3(2) of the Gujarat Prevention
of Anti Social Activities Act, 1985 (in short” the Act) by
detaining the detenue as a “bootlegger” as defined under
Section 2(b) of the Act.

Learned
advocate for the detenue submits that registration of FIR/s itself
cannot lead to disturbance of even tempo of public life and
therefore the public order. The order of detention is
assailed by the detenue on various grounds mentioned in the memo of
the petition. However, learned counsel for the detenue submits that,
except FIR/s registered under the Bombay Prohibition Act, there was
no other material before the detaining authority whereby it could be
inferred reasonably that the detenu is a ‘bootlegger’ within the
meaning of Section 2(b) of the Act and required to be detained as
the detenue’s activities are prejudicial to the maintenance of
public health and public order. In support of the above submission,
learned counsel for the detenue has placed reliance on judgment of
the Apex Court in the case of Piyush
Kantilal Mehta vs. Commissioner of
police, AIR 1989 Supreme Court
491 and the recent judgment dated 28.3.2011 passed by the
Division Bench of this Court [Coram: S.J. Mukhopadhaya C.J. &
J.B. Pardiwala, J].] in
Letters Patent Appeal No2732 of 2010 in Special Civil Application
No.9492 of 2010 (Aartiben vs. Commissioner of Police)
which would squarely help the detenue.

Learned
Assistant Government Pleader submitted that registration of FIR/s
would go to show that the detenue had, in fact, indulged into such
activities, which can be said to be disturbing the public health and
public order and in view of sufficient material before the detaining
authority to pass the order of detention, no interference is called
for by this Court in exercise of its power under Article 226 of the
Constitution of India.

Having
heard the rival submissions of the parties and perused the record of
the case, I am of the view that FIR/s registered under the Bombay
Prohibition Act alone cannot be said to be sufficient enough to
arrive at subjective satisfaction to the effect that the activities,
as alleged, are prejudicial to the public order or lead to
disturbance of public order. There has to be nexus and link for such
activities with disturbance of the public order. On careful perusal
of the material available on record and the ratio laid down by the
Apex Court in the case of Piyush Kantilal Mehta (supra) and the
recent judgment dated 28.3.2011 passed by the Division Bench of this
Court [Coram: S.J. Mukhopadhaya C.J. & J.B. Pardiwala, J].] in
Letters Patent Appeal No2732 of 2010 in Special Civil Application
No.9492 of 2010 (Aartiben vs. Commissioner of Police),
I
am of the view that the activities of the detenue cannot be said
to be in any manner prejudicial to the public order and therefore,
the order of detention passed by the detaining authority cannot be
sustained and is required to be quashed and set aside.

In
the result, the petition is allowed. The order of detention
dated 15.1.2011 passed by the
respondent No.2
is quashed and set aside. The detenue, is ordered to be set at
liberty forthwith if he is not required in connection with any
other case. Rule is made absolute accordingly. Direct service is
permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top