Gujarat High Court High Court

Mohmad vs The on 27 June, 2008

Gujarat High Court
Mohmad vs The on 27 June, 2008
Bench: M.D. Shah
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/1089/2008	 2/ 4	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1089 of 2008
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE MD SHAH
 
 
=========================================================

 
	  
	 
	  
		 
			 

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 ?
		
	

 

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

 

MOHMAD
HANIF @ MANGDI KASAMBHAI MIYANA - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Petitioner(s) : 1, 
MR UMANG OZA, AGP for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/06/2008 

 

 
 
ORAL
JUDGMENT

Leave
to amend the date of detention.

1. Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.

2. The
petitioner-detenue has preferred this petition under Article 226 of
the Constitution of India, for appropriate writ, order or direction
for quashing and setting aside the impugned order dated 30.12.2007
passed by the respondent No.2-Commissioner of Police, Rajkot City,
in exercise of power under sub-section(2) of Section (3) of the
Gujarat Prevention of Anti Social Activities Act, 1985 (ýSPASA Actýý
for short) whereby the petitioner has been detained as a bootlegger.
In pursuance of the said impugned order, the petitioner is detained
in Palanpur Sub-Jail, Palanpur.

3. From
the grounds of detention, it appears that one offence being
Prohibition CR No.229 of 2007 under the provisions of Sections
66(1)
B, 65-B,C,E,F and 81 under the Bombay Prohibition Act, was
registered with Rajkot Taluka Police Station, wherein a quantity of
total country made liquor of 500 ltrs. were found from the possession
of the detenue. On the basis of registration of this case, the
detaining authority held that the present detenue was carrying on
activities of selling foreign made liquor which is harmful to the
health of the public. It is held by the detaining authority that as
the detenue is indulged in illegal activities, it is required to
restrain him from carrying out further illegal activities, i.e.
selling of liquor. The detaining authority has placed reliance on the
above registered offences and statements of unnamed witnesses. In
the opinion of this Court, the activities of the detenue can, by no
stretch of imagination, be said to be disturbing the ýSpublic
order.ýý It is seen from the grounds that a general statement that
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 ýSlaw and orderýý
and not ýSpublic orderýý. Therefore, on this ground, the
subjective satisfaction arrived at by the detaining authority is
vitiated on account of non-application of mind and the impugned
order, therefore, deserves to be quashed and set aside.

4. Except
the statements of some anonymous witnesses, there is no material on
record which shows that the petitioner-detenue is carrying on
activities of selling country made liquor which is harmful to the
health of the public. In the case of Ashokbhai Jivraj @ Jivabhai
Solanki v. Police Commissioner, Surat
[(2001)(1)GLH 393)], having
considered the decision of the Hon’ble Apex Court in the case of Ram
Manohar Lohia v. State of Bihar
(AIR 1966 SC 740), this Court
held that the cases wherein the detention order passed on the basis
of the statements of the witnesses falls under the maintenance of
ýSlaw and orderýý and not ýSpublic orderýý.

5. Applying
the ratio of the above decisions, it is clear that before passing an
order of detention of a detenu, the detaining authority must come to
a definite finding that there is threat to the ýSpublic orderýý
and it is very clear that the present would not fall within the
category of threat to ýSpublic orderýý. 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.

6. I
am fortified by in my view by the decision taken by this Court in the
case of Sandip Omprakash Gupta v. State of Gujarat (2004)(1) GLR

865) that solitary incident of violation of prohibition law,
normally would not be a problem to the maintenance of public order
and for such solitary offence, no person can be detained under the
Act.

7. In
the result, this Special Civil
Application is allowed. The impugned order of detention passed by the
detaining authority is hereby quashed and set aside. The detenue is
ordered to be set at liberty forthwith, if not required in any other
case. Rule is made absolute accordingly. Direct service is permitted.

Sreeram.

(M.D.Shah,
J.)