Bombay High Court High Court

Lokha vs The State Of Maharashtra on 11 October, 2011

Bombay High Court
Lokha vs The State Of Maharashtra on 11 October, 2011
Bench: A.M. Khanwilkar, P. D. Kode
PPD



                                          1
                                                               WP.2188-11




                                                                           
                                                  
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                CRIMINAL APPELLATE JURISDICTION

              CRIMINAL WRIT PETITION NO.2188 OF 2011




                                                 
      Shamsher Singh S/o. Balwinder           ]
      Singh, Age 18 years.                    ]
      An Indian Inhabitant,                   ]
      Residing at Vand PO                     ]




                                         
      Lokha, The Patli, District Taran,       ]
      Taran (Punjab).      ig                 ] Petitioner
                                                [Son of detenu]

      Balwinder Singh.                        ] Detenu
                         
               Versus

      1.   The State of Maharashtra,     ]
             

           through the Secretary to the  ]
           Government of Maharashtra,    ]
          



           Home Department (Special),    ]
           Mantralaya, Mumbai - 400 032. ]

      2.   Medha Gadgil,                  ]
 




           the Principal Secretary        ]
           (Appeals and Security) to the  ]
           Government of Maharashtra, ]
           Home Department and            ]
           Detaining Authority, Mantralaya,]
           Mumbai - 400 032.              ]





      3.   The Superintendent of Prison,      ]
           Nasik Road Central Prison,         ]
           Nasik Road, Maharashtra.           ]

      4.   The Officers of Customs,           ]
           Air Intelligence Unit,             ]
           Mumbai.                            ] ..Respondents.




                                                  ::: Downloaded on - 09/06/2013 17:49:50 :::
                                       2
                                                              WP.2188-11




                                                                          
                                ..........
    Smt. A.M.Z. Ansari, Advocate for the Petitioner.
    Mrs. M.H. Mhatre, A.P.P. for the State.




                                                 
                                ..........


                    CORAM :       A. M. KHANWILKAR AND




                                                
                                  P. D. KODE, JJ.

                         DATE OF RESERVING THE
                         JUDGMENT: 03rd OCTOBER, 2011.




                                      
                         DATE OF PRONOUNCING THE
                         JUDGMENT:
                           ig        11th OCTOBER, 2011


    ORAL JUDGMENT (PER A. M. KHANWILKAR, J.) :
                         
    1.     This   Writ    Petition,   under   Article      226       of     the

Constitution of India, takes exception to the detention order

passed by the Principal Secretary (Appeals and Security),

Government of Maharashtra, Home Department and

Detaining Authority dated 23rd December, 2010 against the

petitioner’s father Shri Balwinder Singh (the detenu) in

exercise of powers under Section 3(1) of the Conservation of

Foreign Exchange and Prevention of Smuggling Activities

Act, 1974, (hereinafter referred to as “the COFEPOSA Act”),

with a view to prevent the detenu in future from smuggling

the goods.

::: Downloaded on – 09/06/2013 17:49:50 :::
3

WP.2188-11

2. The detenu was arrested by the officials of the

Customs Department on 21st March, 2010 when he was found

to be in possession of 6000 Micro SD Memory cards of 2 GB

capacity. These foreign origin memory cards were valued at

Rs.12,00,000 (CIF) (provisionally) and Rs.18,60,000/- (LMV)

(provisionally). While he arrived by Air India Flight

No.AI-315 as domestic passenger from Delhi to Mumbai, the

goods were seized by the officers. The petitioner, however,

was granted bail by the Metropolitan Magistrate when he

was produced on the next date i.e. on 22nd March, 2010 in

connection with the said offence. The petitioner availed of the

bail on 29th March, 2010. While he was in police custody,

statement under Section 108 of the Customs Act was

recorded. Even after being released on bail, further

statement under Section 108 of the Customs Act of the

detenu as well as the co-accused came to be recorded by the

officials of the Customs Department.

3. It is, however, only on 14th June, 2010, proposal to

detain the said Shri Balwinder Singh (the detenu) was

forwarded by the Sponsoring Authority, which in the first

place, was placed for approval before the Commissioner (AP).

::: Downloaded on – 09/06/2013 17:49:50 :::
4

WP.2188-11

The Commissioner (AP) approved the proposal on 22nd July,

2010. Thereafter the proposal was placed before the

Screening Committee on 28th July, 2010. The same was

approved by the Screening Committee on 11th August, 2011.

After approval of the Screening Committee, the proposal was

placed before the Detaining Authority for consideration on

27th August, 2010. The detention order, however, was passed

on 23rd December, 2010, which was eventually served on the

detenu. The detenu came to be arrested sometime in April,

2011 and was sent to Nasik Road Central Prison by the

Executing Authority.

4. The petitioner, being the son of the detenu, has

approached this Court by way of Writ Petition challenging the

said detention order.

5. The petition is resisted by the respondents by filing

affidavit of the Detaining Authority as well as the Sponsoring

Authority. We shall advert to the relevant facts stated in the

said affidavit at the appropriate stage.

6. During the course of arguments, the Counsel for the

petitioner has primarily raised five broad points to challenge

the impugned detention order. The first ground is that there

::: Downloaded on – 09/06/2013 17:49:50 :::
5
WP.2188-11

is inordinate and unexplained delay in issuing the detention

order. So far as this ground is concerned, the argument is

threefold – firstly, there was inordinate and unexplained

delay in initiating proposal by the Sponsoring Authority;

secondly, there was inaction and callousness in processing

the file in the office of the Commissioner who was

responsible to grant approval to the said proposal; thirdly, the

Detaining Authority also dealt with the proposal in a casual

manner and there was inordinate and unexplained delay in

passing the order.

7. The second main contention is that the detention order

suffers from non-application of mind by the Detaining

Authority. This contention is twofold – firstly, going by the

reply filed by the Detaining Authority it appears that she

proceeded to examine the proposal and passed the detention

order on the very same day when the proposal was placed

before her along with all the relevant documents. The second

shade of the said ground is that the affidavit does not explain

as to whether the grounds were formulated by the Detaining

Authority herself or whether it was prepared by someone

else and more so whether the grounds were prepared,

::: Downloaded on – 09/06/2013 17:49:50 :::
6
WP.2188-11

reviewed and updated by her after receipt of the further

documents.

8. The third contention is that since the detenu was

released on bail on 29th March, 2010 till the passing of the

detention order had not indulged in any prejudicial activity of

similar nature. Thus, the live-link had snapped when the

detention order was issued on 23rd December, 2010.

The

Detention Authority has failed to record its satisfaction in this

behalf.

9. The fourth ground on which the impugned detention

order is challenged is that there was inordinate and

unexplained delay of around four months in execution of the

detention order.

10. The fifth ground on which the detention order is

challenged is that the goods in question which have been

seized from possession of the detenu were not prohibited by

law. At best, it was a case of an attempt by detenu of causing

loss to public exchequer. That issue could have been

addressed by imposing penalty as a condition precedent for

return of the goods to the detenu. For that, the detention

order, by no standard, was just and appropriate action.

::: Downloaded on – 09/06/2013 17:49:50 :::
7

WP.2188-11

11. On the above grounds, the validity and correctness of

the impugned detention order is put in issue.

12. We shall revert to the first contention of the

petitioner about the delay in issuance of the detention order.

From the pleadings on record, there is no difficulty in

accepting the grievance of the petitioner that although the

Sponsoring Authority has filed reply affidavit to oppose this

Petition, it has failed to indicate as to what prevented the

Sponsoring Authority to initiate the proposal immediately

after 29th March, 2010 when the detenu was released on bail

in connection with the arrest and seizure of memory cards

valued at Rs.52,00,000 (CIF) and Rs.68,60,000/- LMV from

Hongkong to Mumbai on 21st March, 2010. It is also noticed

that the statement of the detenu under Section 108 of the

Customs Act was recorded immediately after his arrest on

21st March, 2010. There is nothing in the affidavit of the

Sponsoring Authority to indicate as to whether the said

statement by itself was not sufficient to proceed against the

detenu under the provisions of the COFEPOSA Act. Further

more, the affidavit is also silent about the fact that although

the further statement of the detenu under Section 108 of the

::: Downloaded on – 09/06/2013 17:49:50 :::
8
WP.2188-11

Customs Act was recorded on 8th April, 2010 and again on 9th

April, 2010 & 3rd June, 2010, in the successive statements,

until recording of the statement dated 3rd June, 2010, there

was no sufficient material before the Sponsoring Authority to

proceed against the detenu under the provisions of the

COFEPOSA Act. The proposal was admittedly initiated by the

Sponsoring Authority only on 14th June, 2010. Suffice it to

observe that there is no explanation, much less sufficient

explanation, given by the Sponsoring Authority as to why he

did not think it necessary to immediately initiate the proposal

as soon as the detenu was released on bail on 29th March,

2010 and more so on the basis of the successive statements

recorded by the Officials of the Customs Department under

Section 108 of the Customs Act firstly on 21st March, 2010

and thereafter again on 8th April, 2010 and on 9th April, 2010.

What was the necessity of waiting till recording of further

statement of the detenu on 3rd June, 2010, has not been

explained in the affidavit.

13. Similarly, we find that when the proposal was placed

before the Commissioner for grant of approval on 14th June,

2010, The Commissioner granted approval only on 22nd July,

::: Downloaded on – 09/06/2013 17:49:50 :::
9
WP.2188-11

2010. No explanation has been given as to what prevented

the Commissioner to process the file with utmost dispatch

and to wait for a period of five weeks from the date of

receipt of the proposal. Similarly, it is noticed that even the

Detaining Authority has not acted with utmost dispatch.

Indeed, the Detaining Authority has offered explanation for

the period between 27th August, 2010 when the proposal was

received till 18th November, 2010. Time taken during this

period cannot be stated to be without sufficient cause.

However, no explanation whatsoever has been offered by the

Detaining Authority as to when the proposal was complete in

all respects on 18th November, 2010, why the decision was

taken only on 22nd December, 2010. That means the

Detaining Authority kept the file pending in her office which

was complete in all respects for a period of five weeks

without any sufficient cause.

14. Affidavit filed by the Detaining Authority does not

reveal that after 18th November, 2010 she was examining the

file on day to day basis, much less, at reasonable intervals

and what prevented her from taking decision before 22nd

December, 2010. On this finding, the petitioner may be

::: Downloaded on – 09/06/2013 17:49:50 :::
10
WP.2188-11

justified in criticizing the action of the Sponsoring Authority

as well as the Sanctioning Authority and also that of the

Detaining Authority. However, the contention regarding delay

in issuance of the detention order will have to be answered

keeping in mind the principle enunciated by the Apex Court

in the case of Rajendrakumar Natvarlal Shah Vs. State of

Gujarat and others reported in (1988) 3 Supreme Court

Cases 153. It may be useful to refer to paragraph Nos.10 to

12 of the said decision, which read thus :

“10. Viewed from this perspective, we wish to
emphasise and make it clear for the guidance of the different
High Courts that a distinction must be drawn between the
delay in making of an order of detention under a law relating

to preventive detention like the Conservation of Foreign
Exchange and Prevention of Smuggling Activities Act, 1974

and the delay in complying with the procedural safeguards of
Article 22(5) of the Constitution. It has been laid down by
this Court in a series of decisions that the rule as to
unexplained delay in taking action is not inflexible. Quite

obviously, in cases of mere delay in making of an order of
detention under a law like the Conservation of Foreign
Exchange and Prevention of Smuggling Activities Act, 1974
enacted for the purpose of dealing effectively with persons
engaged in smuggling and foreign exchange racketeering

who, owing to their large resources and influence have been
posing a serious threat to the economy and thereby to the
security of the nation, the courts should not merely on
account of delay in making of an order of detention assume
that such delay, if not satisfactorily explained, must
necessarily give rise to an inference that there was no
sufficient material for the subjective satisfaction of the
detaining authority or that such subjective satisfaction was

::: Downloaded on – 09/06/2013 17:49:50 :::
11
WP.2188-11

not genuinely reached. Taking of such a view would not be

warranted unless the Court finds that the grounds are ‘stale’
or illusory or that there is no real nexus between the grounds
and the impugned order of detention. The decisions to the

contrary by the Delhi High Court in Anil Kumar Bhasin v.

Union of India & Ors., Crl. W. No.

410/86 dated 2.2.1987;
Bhupinder Singh v. Union of India & Ors., [1985] DLT 493;
Anwar Esmail Aibani v. Union of India & Ors., Crl. W. No.

375/86 dated 11.12.1986; Surinder Pal Singh v. M.L.
Wadhawan and Ramesh Lal v. Delhi Administration, Crl. W.
No. 43/84 dated 16.4.1984 and other cases taking the same
view did not lay down good law and are accordingly

overruled.

11. In the present case, the direct and proximate

cause for the impugned order of detention was the
importation in bulk of Indian made foreign liquor by the
appellant acting as a broker from across the border on the

night between December 29/30, 1986. The District
Magistrate in the counter- affidavit has averred that it was
revealed from the statements of the witnesses recorded on
January 4, 1987 that the appellant was the person actually
involved. Apprehending his arrest the appellant applied for

anticipatory bail on January 21, 1987. It appears that on the

same day the appellant (sic police) appears to have made a
statement that there was no proposal at that stage to arrest
the appellant. However, later it was discovered that there
was no trace of the appellant. He was arrested on February 2,

1987 and on the same day he made a statement admitting
these facts. Meanwhile, the proposal to detain the appellant
was placed before the District Magistrate. It is averred by the
District Magistrate that on a careful consideration of the
material on record he was satisfied that it was necessary to
make an order of detention of the appellant under Section

3(2) of the Act and that accordingly on May 28, 1987 he
passed the order of detention. The appellant was taken into
custody on May 30, 1987. He had forwarded the report to
the State Government on the 28th and the government
accorded its approval on the 31st.

12. Even though there was no explanation for the

::: Downloaded on – 09/06/2013 17:49:50 :::
12
WP.2188-11

delay between February 2, and May 28. 1987 it could not

give rise to a legitimate inference that the subjective
satisfaction arrived at by the District Magistrate was not
genuine or that the grounds were stale or illusory or that

there was no rational connection between the grounds and
the impugned order of detention. There is a plethora of
decisions of this Court as to the effect of unexplained delay in
taking action. These are admirably dealt with in Durga Das

Basu’s Shorter Constitution of India, 8th edn. at p. 154. We
will only notice to a few salient decisions. In Olia Mallick v.
State of West Bengal,
(1974) 1 SCC 594 it was held that
mere delay in making the order was not sufficient to hold

that the District Magistrate must not have been satisfied
about the necessity of the detention order. Since the activities

of the detenu marked him out as a member of a gang
indulging systematically in the cutting of aluminium electric
wire, the District Magistrate could have been well satisfied,

even after the lapse of five months that it was necessary to
pass the detention order to prevent him from acting in a
manner prejudicial to the maintenance of the supply of
electricity. In Golam Hussain v. Commissioner of Police,
(1974) 3 SCR 613, it was held that the credible chain

between the grounds of criminal activity alleged by the
detaining authority and the purpose of detention, is snapped

if there is too long and unexplained an interval between the
offending acts and the order of detention. But no ‘mechanical
test by counting the months of the interval’ was sound. It all
depends on the nature of the acts relied on, grave and

determined or less serious and corrigible, on the length of the
gap, short or long, on the reason for the delay in taking
preventive action, like information of participation being
available only in the course of an investigation. The Court
has to investigate whether the casual connection has been

broken in the circumstances of each case. In Odut Ali Miah v.
State of West Bengal
(1974) 4 SCC 129 where the decision of
the detaining authority was reached after about five months,
Krishna Iyer, J. repelled the contention based on the ground
of delay as a mere ‘weed of straw’ and it was held that the
‘time-lag’ between the dates of the alleged incidents and the
making of the order of detention was not so large that it
could be said that no reasonable person could possibly have

::: Downloaded on – 09/06/2013 17:49:50 :::
13
WP.2188-11

arrived at the satisfaction which the District Magistrate did

on the basis of the alleged incidents. It follows that the test of
proximity is not a rigid or mechanical test to be blindly
applied by merely counting the number of months between

the offending acts and the order of detention. In Vijay Narain
Singh v. State of Bihar, (1984) 3 SCC 14, one of us, Sen, J.
observed: [SCC p.18 : SCC (Cri) 365, headnote]
“On merits the impugned order cannot be said to

be vitiated because of some of the grounds of
detention being non-existent or irrelevant or too
remote in point of time to furnish a rational nexus
for the subjective satisfaction of the detaining

authority. It is usually from prior events showing
tendencies or inclinations of a man that an

inference can be drawn whether he is likely, in the
future, to act in a manner prejudicial to the
maintenance of public order.”

See also:Gora v. State of West Bengal (1975) 2
SCR 996; Raj Kumar Singh v. State of Bihar & Ors., (1986) 4
SCC 407 and Hemlata Kantilal Shah v. State of Maharashtra,
(1981) 4 SCC 647.” [Emphasis supplied]

15. Even in the present case it is noticed from the

grounds of detention that the detenu was acting as a member

of a gang indulging systematically in the smuggling of

memory cards from Hongkong to Mumbai. In such cases, to

borrow the expression of the Apex Court even though there

was no explanation for the delay caused by the concerned

officials, it would not give rise to legitimate inference that the

subjective satisfaction arrived by the Detaining Authority was

not genuine or that the grounds were stale or illusory or that

::: Downloaded on – 09/06/2013 17:49:50 :::
14
WP.2188-11

there was no rational connection between the grounds and

the impugned order of detention.

16. The question is : whether the Detaining Authority has

recorded its satisfaction that the nexus between the date of

incident and passing of the detention order was still in

existence. For that, we may usefully refer to the grounds of

detention itself in addition to the reply affidavit filed by the

Detaining Authorityig before this Court. The Detaining

Authority after adverting to all the relevant documents

placed before her along with the proposal to detain Shri

Balwinder Singh (the detenu) in the concluding part of

grounds of detention has categorically mentioned that since

the detenu has engaged himself in such prejudicial activities,

it was imperative that Shri Balwinder Singh should be

detained under the COFEPOSA Act, 1974 with a view to

prevent him from indulging in smuggling activities in future.

The detaining authority has noted that the smuggling

activities in which the detenu indulged were covered by the

provisions of Section 111(l),(m) of the Customs Act, 1962. In

paragraph-15 of the grounds of detention, the Detaining

Authority has then noted that after receipt of the proposal

::: Downloaded on – 09/06/2013 17:49:50 :::
15
WP.2188-11

and after scanning the proposal and the documents appended

to the proposal, she had applied her mind and arrived at

subjective satisfaction and was satisfied with the nexus

between the date of incident and passing of the detention

order as well as the object of detention of Shri Balwinder

Singh has been maintained.

17. It is well established position that it is not open to the

Court to sit over the subjective satisfaction recorded by the

Detaining Authority as a Court of Appeal. Sufficiency or

adequacy of the material considered by the Detaining

Authority while recording such subjective satisfaction cannot

be the basis to set aside the detention order which is

otherwise valid in all respects. Moreover, once the subjective

satisfaction about the continuation of the nexus between

the date of incident and passing of the detention order

is recorded by the Detaining Authority, assuming that

there is some delay caused in anterior period, which is not

even explained – remained un-explained – that would not

make any difference. For, the delay in issuance of the

detention order, if any, would get subsumed in the subjective

satisfaction recorded by the Detaining Authority that the

::: Downloaded on – 09/06/2013 17:49:50 :::
16
WP.2188-11

nexus between the date of incident and passing of the

detention order as well as the object of detention has been

maintained. In our opinion, therefore, the argument under

consideration is untenable.

18. Learned APP had placed reliance on another decision

of the Division Bench of this Court in the case of Ashok

Kumar Vs. State of Maharashtra & Ors., reported in 2003

ALL MR (Cri) 1237. Even the said decision restates the

settled legal position that the general rule is that delay

simplicitor in issuance of the detention order does not vitiate

the order, whereas the order would be vitiated if live-link

between the prejudicial activity of the detenu and the

rationale of clamping a detention order on him is snapped.

19. As aforesaid, in the present case, the Detaining

Authority has categorically noted in the detention order that

the live-link has not snapped on the date of passing of the

order dated 23rd December, 2010. Accordingly, the first

ground of challenge will have to be rejected.

20. That takes us to the second ground urged before us

that the detention order suffers from non-application of mind

by the Detaining Authority. The first shade of this argument is

::: Downloaded on – 09/06/2013 17:49:50 :::
17
WP.2188-11

that the proposal was placed before the Detaining Authority,

which was complete in all respects, on 22nd December, 2010;

and on the same day the Detaining Authority proceeded to

pass the detention order. According to the petitioner it is

noticed from the record that besides the detention order

passed against the detenu in the present case, on the same

day the Detaining Authority passed order against co-accused

Shri Kuldeep Singh.

21. The argument proceeds that it was physically

impossible for the Detaining Authority to wade through the

entire proposal in respect of two separate cases on the same

day and also formulate grounds for detention and pass the

order of detention. The Counsel for the petitioner has placed

reliance on the unreported decision of the Apex Court in the

case of Shri Umesh Chandra Verma Vs. Union of India

and another in Criminal Appeal No.878 of 1985, decided

on December 20, 1985. In that case, the detenu was

interrogated on 13th June, 1985 for almost the whole day.

Thereafter, at 6:00 p.m. on that day he was formally arrested

under Section 104 of the Customs Act. On the same night,

detention order was made by the Joint Secretary of the

::: Downloaded on – 09/06/2013 17:49:50 :::
18
WP.2188-11

Government of India. The detention order so passed ran into

about 234 pages including the arrest memo prepared at 6:00

p.m. on the same day i.e. on 13th June, 1985. In the fact

situation of that case, the Court observed that the Detaining

Authority could not have possibly applied its mind to the

voluminous documentary evidence which was placed before

him and for that reason alone the order of detention was

quashed.

22. The next decision pressed into service by the Counsel

for the petitioner is a decision of the Division Bench of this

Court in the case of Smt. Kirti Sujit Satam Vs. State of

Maharashtra & Ors. reported in 2008 ALL MR (Cri) 774.

In that case, the Detaining Authority claimed to have perused

almost 1712 pages comprising of 154 documents in a short

time. In the context of that factual position, the Court

observed that it was not possible for the Detaining Authority

to go through the material and apply his mind in such a short

span.

23. In the present case, however, we find that the

proposal of the detenu – Shri Balwinder Singh was consisting

of only 147 pages. Besides, the affidavit of the Detaining

::: Downloaded on – 09/06/2013 17:49:50 :::
19
WP.2188-11

Authority does not in so many words state that she examined

those documents on the same day and proceeded to

formulate the grounds. The stand taken by the Detaining

Authority on affidavit reads thus :

“……… The Hindi translation of the said documents was sent
by the Sponsoring Authority vide its letter dated 18.11.2010.
Thereafter, I carefully considered the proposal of the
Sponsoring Authority and the relied upon documents and on

22.12.2010, I directed to issue the order of detention against
the detenu by drafting the order of detention and the grounds

of detention and also directed to submit fair copy of the same.
………. ”

24. On bare reading of the above statement, it is not

possible to assume that the Detaining Authority examined

the proposal received on 18.11.2010, which was complete in

all respects, for the first time, only on 22nd December, 2010.

Assuming that the petitioner is justified in contending that

the proposal was considered by the Detaining Authority and

on the very day the Detaining Authority proceeded to

formulate the grounds and passed the detention order, we fail

to understand as to why it was not possible for the Detaining

Authority to wade through the compilation of only 147 pages

– consisting of only 36 documents – so as to formulate the

grounds on the same day and pass the detention order. The

::: Downloaded on – 09/06/2013 17:49:50 :::
20
WP.2188-11

abovesaid two decisions pressed into service by the

petitioner, therefore, are of no avail to the case on hand.

Even the argument that the Detaining Authority examined

two separate proposals on the same day, cannot be the basis

to doubt the subjective satisfaction of the Detaining

Authority. Firstly, the second proposal was of the co-accused.

Obviously, most of the documents in both the proposals would

be common. Secondly, we fail to understand as to why in the

facts of this case it must be inferred that the Detaining

Authority could not have considered the proposal of co-

accused together on one day.

25. Taking overall view of the matter, in our opinion,

therefore, it is not possible to doubt the subjective

satisfaction recorded by the Detaining Authority much less to

authoritatively hold that the detention order as passed

against Shri Balwinder Singh (the detenu) suffers from the

vice of non-application of mind.

26. That takes us to the other shade of the argument

regarding the ground of non-application of mind. It was

contended that the Detaining Authority has failed to disclose

::: Downloaded on – 09/06/2013 17:49:50 :::
21
WP.2188-11

in the reply affidavit as to whether the grounds of detention

were formulated by her or by some one else. Moreover,

whether the grounds were formulated before the receipt of

further documents and, if so after receipt of further

documents whether the grounds were revised and reviewed

by the Detaining Authority. The Counsel for the petitioner

placed reliance on the decision in the case of Rajesh

Vashdev Adnani Vs. State of Maharashtra and others.

reported in (2006) 1 Supreme Court Cases (Cri) 61, in

particular paragraphs-8 & 9 thereof which read thus :

“8. From a perusal of the records produced before us,
it appears that the second respondent directed obtaining of

some documents when the proposal for detention of the
detenu was submitted. She also sought for the statement

made by the detenu before the Additional Chief
Metropolitan Magistrate. She further took note of a
purported pre-detention representation made by the detenu
on 18-4-2004. Detention order was passed upon discussion

made in that behalf by her with three officers including Shri
P.S. Goyal, Deputy Director. It further appears that the order
of detention as well as grounds therefor were formulated
and placed before her for approval. It appears that only
small changes were made by some officers.

9. Perusal of the proposal made by the sponsoring
authority and the order of detention passed by the detaining
authority would show that except by substituting word “he”
by “you” no other change was effected.”

::: Downloaded on – 09/06/2013 17:49:50 :::
22

WP.2188-11

27. In the first place, no specific averment has been

made in the Writ Petition in this behalf. A vague and general

issue has been raised. The Counsel for the petitioner submits

that this contention became available to the petitioner only

after the Detaining Authority filed reply affidavit while

explaining the averments contained in the writ petition. Even

if this contention is to be taken forward, in our opinion, from

the reply affidavit of the Detaining Authority, as filed, it is

amply clear that the Detaining Authority after considering

the proposal of the Sponsoring Authority and examining all

the documents appended to the proposal, drafted the

grounds of detention and issued order of detention against

Shri Balwinder Singh (detenu). The Detaining Authority then

directed her subordinates to submit a fair copy of the

grounds and the detention order. The original file which was

produced before us does contain grounds of detention

formulated by the Detaining Authority. Suffice it to observe

that the argument under consideration canvassed on behalf

of the detenu is only in the nature of surmises and

conjectures. That does not take the matter any further for the

petitioner. Accordingly, the grievance of the petitioner that

::: Downloaded on – 09/06/2013 17:49:50 :::
23
WP.2188-11

the detention order suffers from non-application of mind by

the Detaining Authority, does not commend to us.

28. That takes us to the next argument of the petitioner

that the goods in question, which have already been seized

from the detenu, were not prohibited goods and, at best, it

would be a case of causing loss to the public exchequer

which can be duly compensated by imposing suitable penalty

on the detenu as precondition for returning the goods to the

detenu. For that, issuance of detention order was unjust and

inappropriate. This argument also does not commend to us.

For, once it is noticed that the Detaining Authority has

adverted to the infraction of Section 111(l),(m) of the

Customs Act on account of acts of commission and omission

of the detenu and recorded her subjective satisfaction that it

was necessary to detain the detenu to prevent him from

indulging in similar prejudicial activities in future, that

subjective satisfaction cannot be lightly brushed aside on the

plea under consideration. The fact remains that the detenu

indulged in smuggling activity which was covered by Section

111(l),(m) of the Act of 1962. Further, we find force in the

argument of the learned APP that even if it is a case of

::: Downloaded on – 09/06/2013 17:49:50 :::
24
WP.2188-11

solitary incident, it is open to the Detaining Authority to

proceed in the matter, if the Detaining Authority is satisfied

that the person is likely to indulge in similar prejudicial

activities in future. Reliance can be usefully placed on the

decision in the case of Kakkovayal Kuhbi Hamja vs. State

of Maharashtra and another, reported in 1993 CRI. L. J.

1078 (in particular paragraphs-18 to 22 thereof); and in the

case of Union of India and another vs. Smt. Chaya

Ghoshal and another, reported in (2005) 10 Supreme

Court Cases 97 (in particular paragraph-23 thereof). In this

view of the matter, the argument of the petitioner under

consideration will have to be stated to be rejected.

29. That takes us to the last contention of the petitioner

that there is unexplained and inordinate delay of about four

months in execution of the detention order. Admittedly, the

detention order was passed on 23rd December, 2010.

However, the detenu was placed under detention and sent to

Nasik Road Central Prison sometime on 23rd April, 2011. In

other words, almost four months time was spent in executing

the detention order against Shri Balwinder Singh.

30. The Sponsoring Authority has filed affidavit before

::: Downloaded on – 09/06/2013 17:49:50 :::
25
WP.2188-11

this Court, in which it has stated that it has no comments to

offer with regard to this ground. Insofar as the Detaining

Authority is concerned, reply can be traced to paragraph-8 of

the affidavit, which reads thus :

“8. With reference to para 5(v) of the petition, I say that
the Order of Detention was issued on 23.12.2010 and was

sent for execution to the Superintendent of Police Taran
Taran, Punjab. Since the same was not executed, reminders

were sent to the Superintendent of Police, Taran Taran on
10.1.2011 and 1.4.2011. However, no reply was received
from the Executing Authority. Thereafter, by letter dated

27.4.2011 the Superintendent of Prison, Nasik Road Central
Prison, Nasik intimated that the detenu was detained on
23.4.2011 and was admitted in the Nasik Road Central
Prison, Nasik on 27.4.2011.”

31. Even if the explanation offered by the Detaining

Authority were to be accepted as it is, it is noticed that the

Detaining Authority after issuance of the detention order

immediately wrote to the Superintendent of Police Taran

Taran, Punjab. Thereafter, the Detaining Authority sent

reminder to the Executing Authority on 10th January, 2011

which was soon after sending the detention order / warrant

for execution. However, no explanation whatsoever is offered

as to what steps were taken by the Executing Authority or for

::: Downloaded on – 09/06/2013 17:49:50 :::
26
WP.2188-11

that matter the Detaining Authority between 10th January,

2011 till 1st April, 2011 and more particularly till 23rd April,

2011 when eventually the detenu came to be arrested. It is

not only a case of unsatisfactory explanation, but, in fact no

explanation whatsoever as to what steps were taken

between 10th January, 2011 till 23rd April, 2011 by the

Executing Authority. Notably, the Superintendent of Police

Taran Taran, Punjab has not filed any affidavit.

32. It is well established position that once the detention

order is passed, all authorities concerned with the execution

thereof have to act with promptness and make continuous

effort or serious attempts to secure the detenu and to serve

the detention order as early as possible. The Apex Court in

the case of P.U. Iqbal vs. Union of India and others,

reported in AIR 1992 SUPREME COURT 1900, in

paragraph-5, has observed thus:-

“5. Even assuming the entire facts as set out in the

counter affidavit are true, it is very clear on the face of this
subsequent affidavit that from 24-11-1989 to 23-4-1990, no
prompt and continuous effort or serious attempt was made
to secure the detenu and serve the impugned order. It is
apparent that the concerned officers particularly, the Circle
Inspector of Police to whom the warrant had been sent for
execution of the order of detention, had shown absolute
callousness and they did not seem to have taken any sincere

::: Downloaded on – 09/06/2013 17:49:51 :::
27
WP.2188-11

effort with assiduity in executing the warrant. The

Government has made a request to the Chief Judicial
Magistrate to take action u/S. 7(1)(a) only on 14-5-1990
that is after a period of 9 months from the date of the

passing of the detention order.”

It will be useful to also advert to the dictum in

paragraphs-8 & 9 of the same decision, which reads thus:-

“8. There is indeed a plethora of authorities explaining

the purpose and avowed object of preventive detention
in express and explicit language. We think that all those

decisions of this Court on this aspect need not be
recapitulated and recited. But it would be suffice to refer
to the decision of this Court in Ashok Kumar v. Delhi

Administration, (1982) 2 SCC 403 : (AIR 1982 SC 1143,
para wherein the following observation is made:
“Preventive detention is devised to afford protection to
society. The object is not to punish a man for having

done something but to intercept before he does it and to
prevent him from doing.”

9. In view of the above object of the preventive
detention, it becomes very imperative on the part of the
detaining authority as well as the executing authorities
to be very vigilant and keep their eyes skinned but not to

turn a blind eye in securing the detenu and executing the
detention order because any indifferent attitude on the
part of the detaining authority or executing authority
will defeat the very purpose of the preventive action and
turn the detention order as a dead letter and frustrate

the entire proceedings.”

33. Applying the abovesaid principle to the fact situation

of the present case, we have no hesitation in taking the view

::: Downloaded on – 09/06/2013 17:49:51 :::
28
WP.2188-11

that the executing authorities have failed to act with utmost

dispatch and promptness. It appears that there was absolute

callousness in execution of the detention order. Admittedly,

no steps were taken by the executing authorities or the

Sponsoring Authority to proceed against the detenu by

resorting to action under Section 7(1)(b) or 7(1)(a) of the Act,

assuming that the detenu was not traceable. As a matter of

fact, in the replies filed by the Sponsoring Authority or the

Detaining Authority it is not even remotely suggested that

the detention order could not be executed on the detenu

because he was not available and was absconding or avoiding

service thereof. It is not their case that the detenu did not

appear before the criminal court during this period or failed

to comply with any condition of bail. As aforesaid, even if the

detenu was absconding during the relevant period, nothing

prevented the executing authorities or the Sponsoring

Authority to resort to action under Section 7 of the Act to

secure the arrest of the detenu and to execute the detention

order. No steps were taken by the Sponsoring Authority to

cancel the bail operating in favour of the detenu from 22 nd

March, 2010 and more particularly after having found that

::: Downloaded on – 09/06/2013 17:49:51 :::
29
WP.2188-11

the detention order could not be executed by the executing

agency after January, 2011. In the circumstances, we are

inclined to allow this Writ Petition only on this count. On all

other counts, the Petition ought to fail.

34. Accordingly, Writ Petition is allowed. Rule made

absolute. The impugned detention order bearing

No.PSA-1210/CR-96/SPL-3(A) dated 23rd December, 2010 is

quashed and set aside and the Detaining Authority is directed

to set detenu – Shri Balwinder Singh, at liberty forthwith.

35. At this stage, request was made by the Counsel for

the petitioner to issue operative part of the order as

pronounced in open Court – as transcription of the entire

judgment may take so time – so that the detenu can avail of

the benefit thereof at the earliest. We accede to this request

and direct the Office to issue operative order to the petitioner

forthwith.

      (P. D. KODE, J.)                             (A. M. KHANWILKAR,  J.)




                                                     ::: Downloaded on - 09/06/2013 17:49:51 :::