Gujarat High Court High Court

Manojbhai vs State on 23 September, 2011

Gujarat High Court
Manojbhai vs State on 23 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12322/2011	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12322 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 ?
		
	

 

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


 

MANOJBHAI
NAGINBHAI GARANGE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO SECRETARY & 2 - Respondent(s)
 

======================================
 
Appearance
: 
MR
ARVIND K THAKUR for Petitioner(s) : 1, 
MR KP RAVAL ASSISTNAT
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 2 - 3. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/09/2011 

 

 
ORAL
JUDGMENT

This
petition is directed against the order of detention dated 24.6.2011
passed by respondent No.2,
in exercise of powers conferred under Section 3(1) of the Gujarat
Prevention of Anti Social Activities Act, 1985 (in short” the
Act) by detaining the detenu as a “bootlegger” as
defined under Section 2(b) of the Act.

Learned
advocate for the detenu submits that registration of FIRs itself
cannot lead to disturbance of even tempo of public life and
therefore the public order. The order of detention is
assailed by the detenu on various grounds mentioned in the memo of
the petition. However, learned counsel for the detenu submits that,
except FIRs 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 detenu’s activities are prejudicial to the maintenance of
public health and public order. In support of the above submission,
learned counsel for the detenu 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.K. 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 detenu.

Learned
Assistant Government Pleader submitted that registration of FIRs
would go to show that the detenu 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 FIRs 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.K. 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 detenu 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, this Special Civil Application is allowed. The order of
detention dated 24.6.2011 is hereby quashed and set aside. The
detenu, is ordered to be set at liberty forthwith if the detenu is
not required in connection with any other case. Rule is made
absolute accordingly. Direct service is permitted.

(Z.K.SAIYED,J.)

ynvyas

   

Top