Gujarat High Court Case Information System
Print
SCA/12336/2011 4/ 4 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12336 of 2011
For
Approval and Signature:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
MANJULABEN
WD/O ASHWINBHAI CHUNARA - Petitioner(s)
Versus
STATE
OF GUJARAT THRO DY.SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NR KODEKAR for
Petitioner(s) : 1,
MR KP RAVAL, AGP for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL
JUDGMENT
1. By
filing present petition the petitioner – detenu under Article
226 of the Constitution of India, the petitioner has prayed to quash
and set aside the order of detention dated 30th June, 2011
passed by the respondent No.2 – Police Commissioner, Ahmedabad,
in exercise of power under sub-section (2) of Section 3 of the
Gujarat Prevention of Anti Social Activities Act, 1985 (for short
“PASA Act”). The detenue is branded as “bootlegger”.
2. Heard
the learned Advocate for the petitioner and learned AGP for the
respondents. No Affidavit in reply is filed by the respondents
controverting the averments made by the petitioner.
3. The
petitioner came to be detained as “bootlegger” on his
involvement in two offence being (i) Prohibition CR No.5114 of 2009,
(ii) Prohibition CR No. 5221 of 2010, (iii) Prohibition CR No. 5083
of 2011, and (iv) Prohibition CR No. 5098 of 2011, all registered
with Naroda Police Station, Ahmedabad.
4. It
has been submitted by the learned Counsel for the petitioner that it
is a settled legal position that on registration of offence, no order
of detention could have been passed as petitioner – detenu
cannot be branded as “bootlegger”. It has been further
submitted that the activities of the petitioner cannot be said to be
injurious to the public health or public order. It has been further
submitted by the learned Counsel for the petitioner that there is
gross delay in passing the order of detention as well as there is
gross delay in executing the order of detention.
5. I
have gone through the grounds of detention and considered the
arguments advanced by the learned Counsel for the petitioner as well
as the learned A.G.P.
6. The
Court is of the opinion that there is much substance in the arguments
advanced by learned Counsel for the petitioner. It is seen from the
grounds that a general statement has been made by the detaining
authority that consuming liquor is injurious to health. In fact, a
perusal of the order passed by the detaining authority shows that the
grounds which are mentioned in the order are in reference to the
situation of “law and order” and not “public
order”. Therefore, on this ground, the subjective satisfaction
of the detaining authority is vitiated on account of non-application
of mind and the impugned order, therefore, deserves to be quashed and
set aside.
7. Except
the general statement, there is no material on record which shows
that the petitioner – detenue is carrying out illegal
activities of selling liquor which is harmful to the health of the
public. In support of the above submission, learned Advocate for the
detenue has placed reliance on the decision of the Hon’ble Apex Court
in the case of PIYUSH KANTILAL MEHTA v/s COMMISISONER OF POLICE,
reported in AIR 1989 SC 491 and the recent Judgment dated
28.3.2011 passed by the Division Bench of this Court (Coram : S.J.
Mukhopadhyay, CJ (as His Lordship then was) & J.B. Pardiwala, J.)
in Letters Patent Appeal No. 2732 of 2010 in Special Civil
Application No.9492 of 2010 (Artiben v/s Commissioner of
Police) which would squarely help the detenue.
8. Applying
the ratio of the above decisions, it is clear that before passing an
order of detention, the detaining authority must come to a definite
findings that there is threat to the ‘public order’ and it is very
clear that the present case would not fall within the category of
threat to a public order. In that view of the matter, when the order
of detention has been passed by the detaining authority without
having adequate grounds for passing the said order, cannot be
sustained and, therefore, it deserves to be quashed and set aside.
9. In
the result, this petition is allowed. The impugned order of detention
dated 30th June, 2011 passed by the Police Commissioner,
Ahmedabad City, is hereby quashed and set aside. The detenu is
ordered to be set at liberty forthwith, if not required in any other
case. Rule is made absolute accordingly. Direct service permitted.
(Z.K.SAIYED,
J.)
sas
Top