Gujarat High Court High Court

Maheshbhai vs State on 13 January, 2010

Gujarat High Court
Maheshbhai vs State on 13 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/65/2010	 2/ 2	ORDER 
 
 

	

 

 IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 65 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10782 of 2009
 

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


 

MAHESHBHAI
KALABHAI SOLANKI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HR PRAJAPATI for the Appellant. 
Ms. Trusha Patel, Assistant
GOVERNMENT PLEADER for the
Respondents. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appellant challenged the order of detention dated 21st August, 2009
issued by the Police Commissioner, Ahmedabad city, in exercise of
powers vested under sub-section (3)(1) of the Gujarat Prevention of
Anti-social Activities Act, 1985. The learned Single Judge, after
hearing, by a detailed order dated 18th December, 2009 having
rejected the prayer to quash and set side the order, has preferred
the present appeal under clause 15 of the Letters Patent.

2. Learned
counsel appearing on behalf of the appellant submitted that the
appellant is a commission agent and has nothing to do with the
business activities of the company. The product recovered methanol is
used by the industries as a raw material which has licence to use the
same.

3. We
have heard learned counsel appearing on behalf of the parties. It
will be evident that as the appellant was absconding, the order of
detention issued on 21.8.2009 might not yet been given effect. Only
after subjective satisfaction and taking into consideration all
relevant material facts including the case registered against the
appellant, the order of detention was passed. The activities of the
appellant were found to be prejudicial to maintenance of public order
and public health and he was found to be a bootlegger. It is also not
in dispute that alcohol is a banned item in the State of Gujarat, but
the same was dealt with by appellant and he claims to be a commission
agent of the Company. Taking into consideration all the aforesaid
facts if the order of detention has been passed and the detaining
authority has come to a definite conclusion that the activities of
the appellant are prejudicial to the maintenance of public order and
public health, we are not inclined to grant relief.

The
Letters Patent Appeal is accordingly dismissed.

(S.J.Mukhopadhaya,C.J.)

(Anant S.Dave,J)

***vcdarji

   

Top