Allahabad High Court High Court

Munney Khan vs State Of U.P. And Ors. on 24 September, 1992

Allahabad High Court
Munney Khan vs State Of U.P. And Ors. on 24 September, 1992
Equivalent citations: 1993 CriLJ 2550
Author: G Mathur
Bench: G Malaviya, G Mathur


JUDGMENT

G.P. Mathur, J.

1. Initially writ petition No. 16223 of 1992 had been filed by Munney Khan and four others. Subsequently the name of remaining four petitioners was deleted by the order dated 11-5-1992 and separate petitions have been filed on their behalf, since all the five petitioners have been detained in pursuance of orders passed by the District Magistrate, Aligarh on the same day and identical grounds have been furnished to them, they are being disposed of by a common order. Writ petition No. 16223/92 on behalf of Munney Khan shall be treated as leading case as necessary documents have been filed in the said petition.

2. The District Magistrate passed an order under Section 3(2) of National Security Act (hereinafter referred to as the Act) on February 5, 1992 stating that he was satisfied that with a view to preventing Munney Khan from acting in any manner prejudicial to the maintenance of supplies and services essential to the community, it was necessary to detain him. He accordingly directed the petitioner Munney Khan to be detained in Aligarh jail. The detention order was served upon the petitioner on the same day in jail. The grounds on which the detention order has been passed against the petitioner were also served upon him as required by Section 8 of the Act and they are as follows :–

i) In the night intervening 2/3rd February, 1992, Station Officer Yogendra Datt Sharma along with some other police personnel was on patrol duty. At about 23.45 hours, he saw a mini truck standing at the turning of Anoop Shaharroad near village Garhiya Bhojpur in police station Jawan and heard sound of some persons. The police party stopped the jeep and saw that one person had climbed the pole of 11000 Volts power line and was cutting the wire and 5/6 persons on the ground were collecting the cut wire, when the miscreants were challenged they fired upon the police party and the person on the pole jumped to the ground and tried to run away. The police party succeded in arresting 5 persons on the spot but one of them succeeded to run away. The wire which had been cut from the transmission line was also recovered;

ii) a country made pistol was recovered from the right hand of the petitioner which had a fired empty cartridge in its barrel and live cartridge was recovered from the pocket of the pant. 12 bundle of aluminium electricity wire was recovered from the mini truck. During interrogation, the petitioner admitted that the aforesaid wire had been cut from 66000 Volts Power-line from near village Sunamaye. A case regarding the incident was registered as crime No. 29 of 1992 under Section 147, 148, 149, 307, 379 and 411, IPC and Section 25 Arms Act;

iii) On account of the cutting of wire of the transmission line by the petitioner and his associates, the electricity supply to hundreds of factories, State and Private Units, and Commercial Enterprises in the districts of Aligarh and Bulandshahar was affected. The agriculture operation was also affected on account of disruption of power supply. Thus the activities of the petitioner and his associates prejudicially affected the maintenance of supplies and services essential to the community.

3. The petitioner gave a representation against his detention to the State Government. The case of the petitioner was referred to the Advisory Board which gave opinion to the effect that there was sufficient cause for the detention of the petitioner. After receipt of the opinion of the Advisory Board the State Government confirmed the detention order.

4. The principal submission of the learned Counsel for the petitioner is that the detention order has been passed on the basis of a single incident of cutting electricity wire and the same could not form the basis for making the order of detention under Section 3(2) of the Act and therefore, the detention of the petitioner is wholly illegal and cannot be sustained in law. In support of his submission, learned Counsel has placed reliance upon Debu Mahto v. State of West Bangal, AIR 1974 SC 816 : (1974 Cri LJ 699) and Fazal Ghosi v. State of U.P. AIR 1987 SC 1877 : (1987 Cri LJ 1910). Sri Shivaji Misra, learned Addl. Government Advocate has, however, submitted that the act committed by the petitioner cannot be termed to be a solitary incident but showed that he was a member of a gang which was indulging in such activities of cutting wires of transmission line and therefore, the satisfaction arrived at by the District Magistrate cannot be said to be vitiated in any manner.

5. The ground on the basis of which the petitioner has been detained, itself shows that it is not a case of solitary incident. At the time when the petitioner was arrested a mini-truck bearing No. UGI 708 was found standing near the place, where the petitioner and his associates were cutting the wire of the transmission line. In the said mini-truck 12 bundles of aluminium electricity wire were found which the petitioner admitted to have been cut from the 66000 Volts Power-line from near village Sunamaye on the same day. The second act was the main incident which had been witnessed by Sri Yogendra Datt Sharma, Station Officer of police Station Jawan and other members of his party which took place at 13.45 Hrs. and which related to cutting of the wire of 11000 volts power-line coming from Sumera Power-House. Thus, it is factually incorrect that the petitioner has been detained only on the basis of one incident.

6. The perusal of grounds would make it clear that the petitioner and his associates have been indulging in the acts of cutting of wire of the transmission line. In one case, it was a transmission line of 11000 volts and in another case it was a transmission line of 66000 volts. The cutting of wires of such high power transmission line is a sophisticated and complicated operation which requires technical skill and expertise and is not the work of a layman, or a novice. It also showed that the petitioner and his associates must have been carrying on such or similar activities in past and they have acquired the necessary skill to do such kind of work. In these circumstances, it will not be proper to hold that a single incident is alleged against the petitioner.

7. The cutting or theft of power or telegraph lines has always been held as a very serious matter as it has very serious and disturbing consequences. In Israil S.K. v. D.M., AIR 1975 SC 168 : (1975 Cri LJ 259), the detenu along with his associates was found carrying 11 bundles of telegraph copper wire in a bullok cart and a similar contention was raised that on the basis of solitary act alleged against him his detention under maintenance of Internal Security Act was illegal. The Court held as follows (at page 261):

Carriage of such a huge quantity of Copper Wires could not be an isolated act unconnected with the design of theft of Telegraph Copper Wires and their disposal. It must have been as a result of a criminal design and conspiracy hatched up by the petitioners and his associates to indulge in the nefarious act of removal and disposal of telegraph Copper Wires. Such acts were likely to cause serious disruption to the communication system affecting operation of communication facilities to the public. The past act, undoubtedly, if true, showed that the petitioner was acting in a manner prejudicial to the maintenance of a supplies and services essential to the community.

8. In Madhav Roy v. State of West Bengal, 1974 Cr LJ 1335 (SC): (AIR 1975 SC 255), a detention order was passed on the basis of the single act namely, that the detenu along with his associate had committed theft of copper wire of railway traction; and a similar contention was raised. The Supreme Court held that though the incident referred to in the communication served on the petitioner was a single solitary incident it could not be looked upon as an isolated act and it necessarily cannoted a course of previous conduct of similar activities where specialized experience had been acquired. Similarly in Anil Dey v. State of West Bengal, AIR 1974 SC 832 : (1974 Cri LJ 702) a detention order had been passed on the basis of a single act of theft of signal material from the yard of a station. It was held that the act committed by the detenu required certain measure of technical skill and electrical expertise and it necessarily connoted a course of previous conduct whereby some specialization had been acquired and some special mischief had been planned to be perpetrated and therefore, the detention under Maintenance of Internal Security Act was perfectly justified.

9. It may be mentioned here that in two recent cases namely, M. Moh. Sulthan v. Joint Secretary to Government, AIR 1990 SC 2222 : (1990 Cri LJ 2473) and Abdul Sathar Ibraham v. Union of India, AIR 1991 SC 2261 : (1991 Cri LJ 3291), the Hon’ble Supreme Court has held that even a solitary act is enough to detain a person if reasonable inference can be drawn from detenu’s past conduct about likelihood of his repeating the prejudicial activities in future. Though both these cases relate to detention orders passed under the conservation of Foreign Exchange and Prevention of Smuggling Activities Act, Yet the principle laid down therein will also apply to the present case.

10. Sri I.H. Khan has placed strong reliance on Lal Kamal Das v. State of West Bengal, AIR 1975 SC 753 : (1975 Cri LJ 630) and has contended that the detention of the petitioner on the basis of a solitary incident of theft was wholly illegal.

11. We have carefully examined the case cited by the learned Counsel and in our opinion it does not lay down that on the basis of a solitary incident no order of detention can be passed. In fact this question was not considered by the Court. What was considered was whether the plea of the State to the effect that prosecution of the detenu in the theft case was not possible as the witnesses were not coming forth to give evidence on account of fear, could be believed. It was also held that the past activity of the detenu did not suggest a repetitive tendency. The other case relied upon by learned Counsel namely Debu Mahto v. State of West Bengal, AIR 1974 SC 816 : (1974 Cri LJ 699) related to removal of three bales of empty gunny bags by breaking open of railway wagon. Obviously the removal of empty gunny bags did not affect the maintenance of supplies and services essential to the community nor the activity alleged was suggestive of a repetitive tendency on the part of the detenu. In the case of Fazal Ghosi, the detenu was alleged to have once incited members of their community to beat police. This case again has no application to the facts of the case in hand.

12. The second contention of the learned Counsel for the petitioner is that the FIR lodged by the station officer of Police station Jawan on the basis of which case crime No. 29 of 1992 had been registered against the petitioner was absolutely false as the prosecution story was highly improbable. It is submitted that it is impossible for any one to cut wire from a live power-line of 11000 volts. In this connection, it may be noticed that such a plea has not been raised in the petition and there is no averment to that effect. If such a plea had been specifically taken in the petition and averments in support thereof had been made, the State would have got an opportunity to give a reply and explain as to how it is possible to cut a live wire. In absence of pleadings, we are not prepared to entertain the submission made by the learned Counsel. Suffice it to say that the cutting of live power line is not an impossible act. Those who indulge in this kind of nefarious activity know the technical skill how to do this job. Learned counsel for the state has submitted that by placing a small wire which establishes contact between two parallel wires running between poles, the electric supply is short circuited and thereafter the wire can be cut. However, we do not consider it proper to speculate and probe into the matter further as no such averment has been made in the petition.

13. Learned counsel has also submitted that the grounds on the basis of which the petitioner has been detained are vague and as such he could not make an effective representation against his detention. The submission of the learned Counsel is that the details of the vehicle from which 12 bundles of wire had been recovered, had not been given nor the names or details of the factories and establishments where power supply had been disrupted had been given. In our opinion, the submission of the learned Counsel is wholly misconceived. In ground No. 2 the number of the mini-truck has been given as UGI 798. It was not necessary for the detaining authority to have given the name of the owner of the vehicle. If the petitioner had made such demand and his demand had been refused only then the petitioner could make a grievance regarding the non disclosure of the name of the owner of the vehicle. So far as the non-mentioning of the names and details of the factories and establishments is concerned it is common knowledge that once power supply has been disrupted, the entire area is affected. The material shows that it was a power line of 11000 volts. Being a high voltage transmission line, it must necessarily be carrying power to an Electricity Sub Station from where it would have been supplied to large number of factories, commercial enterprises and to rural area for agriculture operation. It is not possible in such a situation to give the names and details of the people affected by such disruption of power. Learned counsel for the petitioner has not been able to show as to how nondisclosure of the names of the factories etc. has prejudiced him in j making an effective representation against his detention,

14. The cases of Abid alias Chini, Bijendra, Om Prakash and Atar Singh are identical to the petitioner Munney Khan, as they were all arrested together at 23-45 Hrs. in the night intervening between 2/3rd Feb. 1992 by Sri Yogendra Datt Sharma, Station Officer, Police Station Jawan. A country made pistol which had an empty cartridge in its barrel was recovered from the possession of Abid alias Chini. A country made pistol with live cartridge was recovered from the possession of Bijendra. A hammer and ‘Chhini’ was recovered from the possession of Om Prakash and a saw was recovered from the possession of Atar Singh. All of them were found collecting the cut wire and a wire cut from one side of the pole was found hanging. As stated earlier, the District Magistrate has passed exactly identical detention orders against all of them on the same date and identical grounds and materials were furnished to them. Learned counsel for the petitioner made a statement that he was raising the same arguments on their behalf, as had been raised for Munney Khan which we have dealt with earlier.

15. In view of the discussions made above, we are of the opinion that there is no merit in the petitions and the same are hereby dismissed.