1
IN THE PIIGB COURT OF KARNATAKA, BANGALORE
DATED THIS THE MT" DAY OF' FEBRUARY '20_1_{__}
PRESENT
THE HON'BLE MRSJUSTECE MANJULA é '
AND
THE HON'BLE MR.JUSTICE4V,5LTAGANVN';%T§iAN'3': ''
WPHC NO. 2009
BETWEEN: ' 1'
SRLMUNUWAR HUSSAIN
3/0 M;{3AE?..OC'QU'E.; '' . .
R/O ANJUM "NAs;;11'-aaA1-:'V _
SHAMSUDDIN RQA.D,»T.NAv§AYAT
C1C)LONY,ui?3'HA'I'KAL--.+--E~8-1__3:30 PETETEONER
(BY SR1.1<1R'AN s;J.AvALI;"'ADV0cATE FOR
SR.I;.§HA~NDRASE%E§§§RA $4., ADVOCATE)
:."'T'<3ov'§RN_MT;EN'T OP' KARNATAKA
' .__BY 981;. - $I33CRE'I'ARY
HOME i1¥EPAR'I'MEN'F
V1'£)HE;NA SOUDHA
.. VTLHBANVGALORE «W 560 001
' 'AA;3'.'*'Ai)DL. CHIEF SECRETARY AND
PRL. SECi?E'l'A§i'Y TO GOVT.
OF KARNATAKA,
HOME DEPARTMENT
VIDHANA SOUDHA
BANGALORE -- 560 09}
BY SRI.A.K.M.NAYAK
2
3. SENIOR SUPERINTENDENT
CENTRAL PRISON
BANGALORE .RESPON[}EN'I'S
(SRi.K.M.NATARAJ, ADDL. ADV. GENERAL AND
SRI.E.S.INDIRESH, ADDL. GOVT. ADVOCATE)
This WPHC filed under article 2226 '_
Constitution of indie praying to issue of
Corpus, direction declaring the H fioiorztion of
Sri.Mohammed imtiyaz Farooquemby' order No;jI~ID V' '
2009 dated 4.6.2009 (Annex11;:'o--A]'A as *i__i1t'3ga1_
abinitio. A' .. ~
This petition comir1g_""~on for oz:dors"".._ t'i'1é~s day;y
MANJULA CHELLUR 3., ma(ic:_ti1o following:
Tizo case is the bmther of detenu
Sri.:?¢'{o1}am'ii1o§1 The 2116* respondent ~
. . – }’*.11tho1″i{§’j)é1ssed order of detention in this case on
4 SCF’ 2009 and the same came to be
oefied L’ cietonu on the very same day. Grounds of
dotexifioiu are at Annexure-B. Accorciing to the petitioner,
.t}:1oo””A_«orcier of detontion is bad: in law as several factors
‘pertaining to this order of cietzntion would indicate that the
said order is vitiated on the foliowing grounds:
(i) Delay in considexéng the representation of
the éetenu on “:’.9.20(}9.
f
(ii) No application of mind by the
Authority to the fact that then: xszyasj
propensity of engaging any :”
prejudicial activities once the A
the detenu was seized.::.; V ‘ _ u V
(iii) The Iepresentation cT1e’tei1-av ..i”T~A
assistance of a :{w:;.:¢r 1§¢:’a£e
Board was not eonsideieci.
(iv) Non«ap;31ic:;2tion of §as’sh:’g the
order of detei1tjo11__ is not in
conformity vzifii the Act.
Delay in ‘ti_’x_:_.;v;_’_:1*e%:;:r£.Es«1Aé::t’faf:;io;1 of the qetenu:
o:f:;;,%§_’YAN.é®§YAN SUKUL v. STATE 01:’
WEST ‘e_ENGAL_’*§ga.:e’–.._:Ti9fz0 so 67 a judgement by
(3onss3TVtutio§iz21_:V}3,ei1c]A1′;. Vii: was held that the appropriate
auffiority iszbouad””‘io’Vgive an opportunity to the detenu 1:0
make. j>”1’e:s£:.}1tatio}:L and such repxesemzation has to be
ee~1_§;s«ide;eeixe: the appropriate authority and the same is
indepeeideat of the opinion expressed by the Advisoxy 35303111.
A f_” §3i }:fii1ar1y, the appmpfiate authority ie. the Government has
tjo exercise or base its opinion and judgement on the
Vvenepzesentafion made by the cietenu before sending the case
along with the detemfs Ieggresentation to the Advisory
Board.
3. In the Case of KAMLESHKUMAR ISHWARDAS
PATEL Versus UMON op’ IND£A AND OTHERS –
(ca) 643 it was heid that in addition to his ri_jg1:t–5 _
repxveserztation to State Govemment or Centa::J.j’GoVej::1;me§it,*«..
he has a right under Article 22(5) of..tt:e
said Ifigltt has to be informed to t§*3_e”‘:iete1*:1’1’u§-
information of such valuable can detention
order. Thezefole, the paste. the older of
detention has the power .Qf1;ier. Hence, the
consideration the detenu by the
said as possible is of utmost
impor1:a’d1z.oe.» is iethargic disposal of such
pep3rese1.1tatto11,A tlte concerned authority, the order of
” tévotxld detitlitely vitiatr: the prooeedizlgs.
‘ _ case of PABITRA N RANA Versus UMON OF
Mora 2_tNi:$__C}THERS ~ 1980 sec: (o;~i.)450 even 1? days of
unexptagined delay in considering the I’C}}I’€SCI1tatiO11 by
” AAVzadf[:”prop1iate Government, the Apex Court held that the same
V’wot11d vitiate the detention order resulting in the detention
. . . A “order being void.
5. G21 perusal of the records, it is noticed tftat the
older of detention of the Detaining Authority was.
4.6.2009. A repxesentation was given by V’
23.7.2099, one to the Advisory”AABda.«d’-<.a_u;c;.A§;1¢ rim '
Detaining Authority. The A. to .'v_–v_,<.;ive 2 u
representations by the detelimjttisb based. on
also Articie 19 of ttze of"'=Ind}ia. The
ecmsiderafion of flze appropriate
G0vemment'o17:t§1e '§.svV'V§'tz'1depen<i.ent of the
opinion of the appropriate
__ Consider his Iepresentation
indepetridentlyt light of the opinion of the
Actjvisoty Boa.rt1."'in thettpresent case, the éetention order is
.;iatéq:,,,';;_5';2Q09 éfgkitthis Ifepzesentation is dated 23.7.2009.
g'ITbVe considered the representation made
to}: on '$009 and the Advisory Board gave its opinion on
confuméng the detention of the detenu. In the
'.§1§§3ent case, it is seen. that date of representation to Home
Department is 24.7.2009 and the éate of rejection of the
representation is 7.9.2009. The grounds of detention was
served on the detenu on 8.5.2009. The Advisoxy ¥3oard's
opinion dated 14.8.2009 was eommunieated to the etietenu
6
by the Detaining Authority on 29.8.2009. Thereafter,
confirmatory order came to be passed on 29.8.200u9.’,_tiy..the
13′ respondent. So far as consideration of the
made to the 13¢ pespondent — appropriate teat:
rejected on 7.9.2009 after a}}owi1jtg deiajf
from the date of receipt of paxawiee corn13«1en’tS’ 133/’«”‘tlie*
sponsoring authority. The vefyitptiaet t11at.oi2A itseiftt
a eonfirmation order.of.fieten’tion…’yvaS-qzuadet fo1*”a period of
one year from 8.6.200?-gt’ vgraé ‘qieasoza. Why the
appropxiate v”?}9v.2009 to reject the
1epre:§ent:efio§i.”Vgf_:the”dete_nu.. f Therefore, the action or the
pmcetinze Home Department :£.e. 1*’
I’f’:$::f)’C)’Ilt;i€I}t’V Jtliits ease would indicate that for about 38
ngepxeeetntation was just lying with the 1″
1*e$ponC2en’t fanthority and there is no coordination or co»
IA’elatioz1~_vt}?;ettveen the confirmation order and the
eonsigietation of the representation. Therefore, there is an
vjtgggjgdizxate delay in considering the representation of the
Hkletenzx and mechanically passing rejection order on 7.9.200?
would only indicate there is no application of mind at all.
Therefore, the order of detention is vitiateti.
7
Hon application of mind by the detaining .–
tv of comgittigg similtgfr
activities:
6. So far as this ground 0f eon :;§.;o};$1;cé:tj§:k.
the fact about the absence Vof_VLi1’Ein;)pe:(A1.é’.ity 0.1;: ‘bf the V L’
detenu to repeat the a}iegedVAe-activities as €he..Apas§sport was
seized, the learned couiisel-fcir mlies 01:1:
1. 2002 GULATI Versus e:§L;-ii AND ANOTHER;
2. ;’,:f}H(§?V3H13A;”T.V’V:MUKESH 8!; 0923. Versus
ei3\fERN as 0123.; and
3. _CrI.V’ .’Fxvp§5t3aLilV/12009 (arising out of S.L.P. (Cr1.)
V’ ;’N;§.1,:6201/2i}09}——-‘GIMlK PIOTR Versus STATE 01? TAMIL
* ” ‘V V GRS.
7. gist of the above cases is detention law must be
fellowed both substantively as Well as procedurally
” ‘because the object of such law is not to punish but to
fifevent certam crimes. H” the appropriate detain” 113’ g
‘ authexity is satisfied that with 3. View 1:9 prevent such person
fiem carrying can any of the ofiensive activities enumerated
therein, it is neeese-my to detain such person. The
safisfaetiou of the detaining autherity is not a s11bject:ive one
9
9. According to the petitioner, when once the passpert
of the detenu was seized, the detaining authority o11.ght to
have considered the fact that there was “Ito
possibility of repetition :31” such act by the detergtfi.
the application of mind by the, »authoIi’t3.dVi1s’: Vt
without considezing the possib:i1i1:y1’_’_’0:f’tV xepetittbztt ..VV:A{::..§.’;l:e
activities inspite of seizure 0f:the.. of
Assistance of g V» A t V
10. So far as to ‘d-secsiiiieéssietfiétraee of an advocate,
as already stated in Q.’£3.1e»t’. Advisory Board
for SmtetGo’erei’1:~3;(ie.dt~–if3 -net rejecting the representation
seeking’ 3S’SiSt3i1~C€.}” of lawyer alone is denied by
the ‘Ad.visoty’* V” As a matter of fact, anyone Could
:vVfi,1_e detenu i.e. kith and kin or a close friend.
T§1€I’;€f¥I’)§’§v,n not a case where there is denial of fair
epportuxzitgk’ 5:” §:>eing heard through the next friend of the
Ad€¥fiI..1’L1;: Therefore, said contention of the petitiionefs
‘eQd:1se} that :re3’eetion or non–coz1side;~ati013 of the request ta
U __5give assistance of a lawyer vitiates the detexztion order is
rejected.
10
Variance of the words user} in the detention. _or.de;f:
11. The next ground urged was ”
detention was not in confoninity the x-¢o’rd:§: 355:1 me’
Act. The learned Counsel relies or; the-foiioéwirigdoiiotionsiee
2. AIR 1966 so 740,»;.:2AM”‘MA’;~zoHA1§* \}*/s,._:f
STATE or BIHAR AoV”A:§_c;T§£Eié;— V
:2. 1922 so 1759-%._~ Vv/s.H$S’i’A'”£’E or
WEST BENoAIVg;_”‘A._VV d
3. A1R3~1<;;92f31'sc ;§'v~AKSdfio3< V] 3. STATE or
R. -'PRAKASH W 3. STATE or
'' VV._1}§ARNArA''1kA.:\'':
d “12. ofdthe above cases is that if the order of
ie’*.1:;ot in Conformity with the words in the Act, it
demotion order. Strict compliance with the letter
of ‘*.*.}_:_1e 1juie.ii’%3 {he essence of the maiter. If the words used in
the o”n1_.»;§:~ of detention results in variance between the
V.”VV.AAacti\fz”ities complained of and the words used in the order of
K detention, it would not be in co1:1:fo:m1ity with the provision or
the clause under which the detention order was made. The
words used in the order of detention should indicate that the
authority passing the order was sure in his mind about the
11
pmeise grounds for detaining the detemz. and he should not
mechanicaily or loosely use the words of the section. The
order of detention must speak out the necessary words Why
such order was made and it should not give scope_4wi:ong
interpretation.
13. 01:}. perusal of the orderfof det:e_ntAion,’
in the present case the order ofiA:’de’ee_ntioni’2t i%1Lr1e:::t13:§;Lf£_
reads as under:
_ “osoeR.’,
Ia, Additional Chief
if-Eeoretaiyii ‘to:e«.iGot?ernment, Home Eepartxsent,
Gofiemfient E{.si_fnstaka speeiaiiy empowered
“‘1inde1.; .’:,~’1eV(_f:”ii’»(1)’V’oi”. the Conservation of Foreign
V iiéixciiange anti”Pievent:ion of Smuggiing Activities
»5ct,’_~_is’~74 (Central Act 52 of 1974) am satisfied
. a View to preventing Shri Mohammed
Farooque from acting in any manner
~~ from smuggling of Indian currency notes, it is
it ‘ neoessaiy to make the foliowing order.
2. Now, therefore, in exercise of the powers
Conferzed by Section 3(1) and Section 3(})(i) of
the Conversation of Foreign Exchange and
Prevention of Smuggling Activities Act, 1974
(Centrai Act 52 of 19374), I hereby direct that
said Shri Mohammad Emtiyaz Farooqne be
12
detained and kept in custody in Central Prison,
Bangalore, on the grounds annexed herewith”
14. Section 3(1) has two parts, first part
conservation of augmentation of foreign exchaiitgev ”
second one is pzevention of smnggii11g._ The Woids deed.
the order of detentiojz would izidicaite fiie”
Section with regard to conseiivaiion of’foreig11i excli;-3:o.ge*’iwas * i
applied to the second portion of ‘Sectioop to. In
other words, the did not even
understand that SectiotiV3{.].):’co11te:3iiiate§ ipiievention of two
acts, one ‘– iazcit which is prejudicial to the
conservatioii ia:1dii’a1iigu1eti_t:1tion of foreign exchange and the
second one waS”to« yrevent a person from smuggiing, etc. In
,the, yrevseiitcase, the petétioaefs case was that this detenu
Indian currency. T}Z1€I’€f0I’€, it has to
be 2111 of detention, preventing him from smuggiing
Jiindian ii(:1.I.I’i’6I1£{3}’ and it cannot be an order preventing him
acting in any manner from smuggling of Indian
M …_<:i11'rency. Therefore, notvunderstanding of the provisions of
Section 3(1) or quoting wrong words leading to wrong
meaning by the Detaining Authority wouid only indicate non.-
application of mind while passing the detention 0I'd€:1".
\\f\
13
Under these circumstances, in the present case, the order of
detention gets vitiated.
15. Then coming to the pmeedural aspect)
regard to the seriousness of the crime
iiberty of the detenu W331 be at stake’ w.hen’_’enee’e exfier bf V’
detention is made. Therefme, A’ dete13.tiei1
e<3I;cer_{1ing the iiberty of a is "made, "to be- V
strict eomgliaglee of the pr0eedut}§:.witt1 prepervelppéieafion of
mind to arrive at j eenelusion by the
Detaining Authority. Stageé Ké1_re.'V'e:feated in oréer to
give eppQItti Iti't5,*–«v._tbV.the V'd.e_ten.u to make representation to
diiferefit the authority which passes
detention "Ft1erefo1€'e, having reganl to the fact that the
to give representation to the State
Government, Detainixzg Authority,
Government, Advisory Board, it would only
Ineaii vtfiat each. one has to act independerltly of the other
the appropriate Government has to consider the
iepresentation independently prier to the opinian of the
Advisory Boani and also subsequent to the opinion of the
Advisory Board in the tight of the opinien of the Advisory
Board. A11 these precautions are indicated having regaml to
14
the fact that the liberty of a person is at stakes. T’1%ie=:;éf«:§i*eu,
the procedure has to be complied strictly and ‘
mechanical Way of dealing with or’ ‘d
consideration sf representation
would result in making the ord.ei*~.Qf defenses
16. Therefore, in ._fpr tI«lie”reéisons and
discussions mentioned ‘aV1’s’t:A)’ve’,’v ‘Qf detention in
Nc:.HD 4 sea V’ The said
order of void and the deteml
sri.Mohammeq~’1ms3§§§;;;:§’é;§¢oqu’e’.V;:¢s§’wesV:6 be set at liberty
forthwith. Theieféfe,’ Corpus is issued
declaring the detefitiezi. Imtiyaz Farooque
as iiiegal void.
petition is aliiowed.
Acc€)mdiI1g];;.,’ office is directed to intimate the
‘ ‘e%.$r1cei’ned authoflty to release the detenu forthwith.
RV