High Court Kerala High Court

Nisha Rafeek vs District Collector (District … on 7 December, 2009

Kerala High Court
Nisha Rafeek vs District Collector (District … on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 383 of 2009(S)


1. NISHA RAFEEK, AGED 25, W/O.RAFEEK,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR (DISTRICT MAGISTRATE)
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, KOTTAYAM.

3. ADDITIONAL CHIEF SECRETARY (HOME &

4. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :07/12/2009

 O R D E R
                         R. BASANT &
                     M.C. HARI RANI, JJ.
           -------------------------------------------------
                  W.P.(Cri) No. 383 of 2009
           -------------------------------------------------
         Dated this the 7th day of December, 2009


                           JUDGMENT

Basant,J.

The petitioner is the wife of the detenue by name Rafeek

@ Manal Rafeek. The husband of the petitioner – the said

Rafeek, is detained preventively as per Ext.P1 order of

detention dated 31/8/09 passed by the 1st respondent under

Sec.3 of the Kerala Anti-Social Activities (Prevention) Act, 2007

(hereinafter referred to as `the KAAPA’). The husband of the

petitioner was taken into custody in execution of the said order

on 1/9/09 and he continues in custody from that date.

2. He was taken into custody alleging that he is a

`known rowdy’ and that his detention is necessary to prevent

him from indulging in anti-social activities. He was involved in

W.P.(Cri) No. 383 of 2009 -: 2 :-

as many as six crimes, the details of which are shown below:

   Sl.No.     Crime No.      Section of          Stage of the
                              offences           proceedings
                 691/05    448, 294(b) and         Acquitted
      1                           427
                 86/06     451, 341, 323 & Charge Sheet filed
      2                         294(b)
      3          283/07    435, 120B & 427 Charge Sheet filed
                 191/09    Police officer is
                           the complainant    Charge Sheet filed
                           -       294(b) &
      4                          353
      5          289/09     294(b) & 427      Charge Sheet field
      6          295/09           435         Charge Sheet field

3. Before us, the learned counsel for the petitioner and the

learned Government Pleader have advanced their arguments.

The learned counsel for the petitioner assails the impugned

order on the following grounds.

(1) Cases 1 and 4 above are not cases which can be taken

into reckoning to decide whether the detenue is a known rowdy

or not.

(2) Mind was not applied by the detaining authority to the

above circumstances before passing the impugned order of

detention. There has been no proper application of mind on the

part of the detaining authority who failed to consider whether

the said cases 1 and 4 can be taken into reckoning to decide

whether the detenue is a known rowdy.

W.P.(Cri) No. 383 of 2009 -: 3 :-

(3) Cases 5 and 6 referred above essentially reveal the

disputes between the petitioner and his neighbour one Jameela

Beevi and the same should also not have been reckoned to

decide whether the detenue is a known rowdy.

(4) At any rate, the detention of the detenue is liable to be

interfered with as the representation of the detenue did not

receive the consideration which it is entitled to under law in view

of Art.22(5) of the Constitution and Sec.7(2) of the KAAPA.

4. The grounds: So far as case No.1 is concerned, it is

not disputed that the said case has already ended in acquittal. It

is accepted that long before Ext.P1 order of detention was

passed by the detaining authority, the said case had ended in

acquittal. So far as case No.4 is concerned, it is admitted and

accepted that a police officer is the complainant in that case. In

the light of Sec.2(p)(iii) of the KAAPA, such a case in which

proceedings were initiated on the basis of a complaint by a

police officer cannot be taken into reckoning to decide whether

the detenue is a known rowdy or not. The learned Government

Pleader fairly accepts that cases 1 and 4 will have to be

eschewed from consideration to decide whether the detenue is a

known rowdy or not.

5. That leaves us with only four cases i.e., case Nos.2, 3, 5

W.P.(Cri) No. 383 of 2009 -: 4 :-

and 6. According to the petitioner, case Nos.5 and 6 are also

liable to be eschewed while considering the question whether

the detenue is a known rowdy or not. He advances this

contention on the basis of the second proviso to Sec.2(p) which

reads as follows:

“Provided that any offence committed

by a person,–

(i) x x x x x x x x

(ii) by virtue of his involvement as a

neighbour or as a close relative of the

neighbour in an incident which occurred

due to a dispute between immediate

neighbours; or”

It is the case of the petitioner that cases 5 and 6 relate to the

disputes between the de facto complainant – one Jameela Beevi,

and the detenue who are neighbours. The detenue works at the

lorry stand. The Jameela Beevi has a shop near the lorry stand.

The 5th case arose out of a dispute between the two consequent

to the alleged failure of the said Jameela Beevi to provide a glass

for the detenue. Case No.6 is a sequel to that incident wherein

the detenue is alleged to have committed mischief by fire on

account of his animosity against the said Jameela Beevi which, in

W.P.(Cri) No. 383 of 2009 -: 5 :-

turn, arose from the earlier crime i.e., case No.5.

6. The learned counsel for the petitioner submits that

inasmuch as case Nos.5 and 6 are also liable to be eschewed

from consideration in view of the second proviso to Sec.2(p), the

detaining authority must have taken the view that there are only

two cases (case Nos.2 and 3 above) against the petitioner and

these two cases cannot by themselves bring him within the

sweep of the expression `known rowdy’. At least three cases are

required to bring the detenue within the sweep of the expression

`known rowdy’ in view of Sec.2(p)(iii) of the KAAPA.

7. The learned Government Pleader replies that by no

stretch of imagination can it be held that the detenue and the de

facto complainant Jameela Beevi are neighbours. According to

the learned Government Pleader, close residence is necessary to

bring two persons within the sweep of the expression

`neighbour’ and the `immediate neighbour’ in the second

proviso to Sec.2(p) which we have extracted above. The learned

counsel for the petitioner placing reliance on the dictionary –

general and legal, advances a contention that “a person or thing

that is near to another” can be held to be a neighbour

notwithstanding the fact that the two are not having their

residences adjacent to each other or close to each other. The

W.P.(Cri) No. 383 of 2009 -: 6 :-

learned counsel relies on the following passage in para-17 of the

decision in Anoop v. State of Kerala (2009 (4) KHC 551) to

contend that the expression `neighbour’ must receive a

reasonable and natural understanding. The second proviso to

Sec.2(p) cannot convey an invariable mandate that accused and

the victim/complainant must have their residences close to each

other. Even if a person has his place of business or residence

close to the place of business or residence of another, he can be

held to be a neighbour within the sweep of the expression

`neighbour’ and `immediate neighbour’ in the second proviso to

Sec.2(p), contends the learned counsel for the petitioner. The

learned Government Pleader, on the contrary, contends that

such a wide meaning given to the expression `neighbour’ and

`immediate neighbour’ would effectively stultify the purpose of

the legislation. All persons who may have their places of work

close to each other cannot be held to be neighbours for the

purpose of the second proviso to Sec.2(p), contends the learned

Government Pleader. The learned Government Pleader contends

that the nature of the dispute must be considered vis-a-vis the

disputants to decide whether such persons would fall within the

sweep of the expression `neighbour’ and the `immediate

neighbour’ and the second proviso to Sec.2(p) would be

W.P.(Cri) No. 383 of 2009 -: 7 :-

applicable. To satisfy the second proviso, the involvement must

be as a neighbour or close relative of the neighbour and the

incident must be an incident which had occurred due to a

dispute between the immediate neighbour. Not only should

they be neighbours, the dispute must be a dispute between

persons having such neghbourly relationship, contends the

learned Government Pleader.

8. We are really not called upon to consider in this case

whether the petitioner and the de facto complainant would be

neighbours. The precise grievance raised by the petitioner is

that his contentions that he is a neighbour and the second

proviso to Sec.2(p) would apply have not been considered either

by the detaining authority or by the Government when Ext.P4

representation was submitted by the detenue to the Government

and the same was rejected by the Government under Ext.P5

order.

9. We have considered the second proviso to Sec.2(p). We

take it that the anxiety of the legislature to distinguish between

the acts which endanger public order as against acts which

merely affect law and order is reflected in the provisos to Sec.2

(p). It is by now well settled that the powers of preventive

detention can be invoked to successfully avoid threat to the

W.P.(Cri) No. 383 of 2009 -: 8 :-

public order. Mere threats to law and order must be dealt with

in accordance with the provisions of ordinary laws whereas a

threat to public order can justify invocation of the draconian

powers to preventively detain a person. In each case, we are

satisfied that it will have to be considered closely and carefully

by the detaining authorities and the other authorities as to

whether the acts complained of pose a threat merely to law and

order or they really amount to a threat to public order. It is

with this transparent purpose that even in the definition of a

known rowdy certain types of offences are excluded by the

legislature. The dispute between immediate neighbbours or

close relatives of the neighbours which occur between them in

their position or status as neighbours have been excluded by the

legislature in the definition of Sec.2(p) of the KAAPA. That to us

is the underlying and dominant purpose of the provisos to Sec.

2(p). We need only mention that the question whether the case

concerned would stand excluded by the second proviso to Sec.2

(p) has got to be considered carefully in each case by the

detaining and the other authorities.

10. The learned Government Pleader submits that in this

case the detaining authority in Ext.P1 has considered the

question pointedly in Ext.P1. Ext.P1 was passed at a time when

W.P.(Cri) No. 383 of 2009 -: 9 :-

the detenue had no opportunity to make a representation. In (iii)

of paragraph 1 of Ext.P1 it is true that the 1st respondent has

stated thus:

“The offence committed by him are against the

public and; not as a member of the family or a close

relative of the family, not as neighbours or close

relative of the neighbours, not as an employee of any

establishment, not as a member of the student

community and not as a member of a recognized

political party.”

11. The learned Government Pleader submits that this is

not a case where the detaining authority had not considered this

question pointedly.

12. The learned counsel for the petitioner immediately

counters this submission by pointing out that that was only a

ritualistic repetition of the statutory provisions in the proviso to

Section 2(p) and do not at all reveal pointed application of mind.

The learned counsel for the petitioner submits that the question

whether the petitioner and the said Jameela Beevi are

neighbours or the dispute is one between immediate neighbours

was not considered by the detaining authority in Ext.P1. At any

rate, the order does not reveal application of mind pointedly on

that question, contends the learned counsel for the petitioner.

13. The learned counsel for the petitioner further submits

W.P.(Cri) No. 383 of 2009 -: 10 :-

that, at any rate, whether cases (1) and (4) can be reckoned to

decide whether the detenue is a known rowdy was not

considered at all by the detaining authority and all these

cumulatively reveal want of due application of mind by the

detaining authority.

14. The learned Government Pleader submits that in view

of Section 7(4) of the KAAPA even assuming that the detaining

authority had not considered the question whether cases 1 and 4

can be taken into reckoning to decide whether the detenue is a

known rowdy, the other four cases would show sufficiently that

he falls within the sweep of the definition of known rowdy under

Section 2(p) and therefore the fact that cases 1 and 4 will

admittedly have to be excluded cannot be regarded as sufficient

to invalidate the order of detention.

15. We are satisfied that atleast insofar as cases 1 and 4

are concerned, Ext.P1 reveals absence of pointed application of

mind. The fact that crime No.691/05 (i.e. case No.1) had ended

in acquittal on 31/3/2009 is not now disputed by the

respondents. Similarly the fact that case No.4 was initiated on

the basis of a complaint by a police officer and for that reason

cannot be taken into reckoning under Section 2(p) is also agreed

and accepted by the respondents. To those crucial aspects, it is

W.P.(Cri) No. 383 of 2009 -: 11 :-

very clear that mind has not been applied by the 1st respondent

in Ext.P1.

16. According to us, it is perhaps not necessary to take

any decision on the crucial question about the validity of

detention on the above grounds. What appeals to us more is the

contention that Ext.P4 representation which was made to the

Government by the detenu has not received the “real and proper

consideration” which it deserves under Article 22(5) of the

Constitution of India and Section 7(2) of the KAAPA as held in

the decision in Haradhan Saha v. State of West Bengal [1975

(3)SCC 198]. The Constitution Bench in that decision has clearly

held that representation made by a detenue is entitled to real

and proper consideration at the hands of the Government. The

learned counsel argues that such consideration has not been

received by Ext.P4 in Ext.P5.

17. It is not necessary for us to advert to the law in any

greater detail. In Shruthi v. State of Kerala [W.P(Crl) No.323

of 2009 dated 6th October 2009], this court had occasion to

consider this question. We have referred to the decision in

Haradhan Saha (Supra), Bhut Nath Mete v. State of West

Bengal [(1974) 1 SCC 645] and John Martin v. State of West

[(1975) 3 SCC 836] and have come to the conclusion that the

W.P.(Cri) No. 383 of 2009 -: 12 :-

irreducible minimum which any such representation is entitled

to is a “real and proper consideration”. The short question is

whether Ext.P5 reveals that Ext.P4 has received such

consideration.

18. The contentions which we have referred above –

namely cases 1 and 4 should not have been taken into reckoning

for the reason that the former has ended in acquittal and the

latter does not fall within Section 2(p)(iii) were raised

specifically in Ext.P4. Ext.P5 does not at all reveal that the said

contentions had received the consideration of the Government.

Similarly, we note that the contention has specifically been

raised in Ext.P4 that Jameela Beevi in cases 5 and 6 is the

immediate neighbour of the detenue and that hence the said

cases do not come within the purview of Section 2(p) of the

KAAPA. Ext.P5 reveals that such contention also has not

received the pointed attention and consideration of the

Government.

19. It is brought to our notice that Ext.P5 shows that a

Deputy Secretary has issued the said letter to the detenue. He is

not the one who had considered the representation. He is not

the one who is competent to consider the representation. A

contention is raised that Ext.P5 cannot be reckoned as an order

W.P.(Cri) No. 383 of 2009 -: 13 :-

communicating to the detenue the result/fate of his

representation Ext.P4.

20. In the facts of this case, we do not think it necessary

to go into that question in detail. It is trite that Article 22(5) of

the Constitution of India and Section 7(2) of the KAAPA clothe

the detenue not only with the fundamental right to make an

effective and expeditious representation; but also clothe him

with the fundamental right to have the said representation

considered expeditiously and properly by the authorities. They

include the fundamental right to be communicated with the

order after considering such representation. At the moment, we

have no material to decide whether Ext.P5 faithfully represents

the order passed by the Additional Chief Secretary who alone is

entitled under the Rules of business of the Government to

consider such representation and pass orders. In the absence of

better materials, we are unable to accept the contention that

Ext.P5 does not effectively communicate the fate of Ext.P4

representation submitted by the detenue. But we find merit in

the contention that Ext.P5, even assuming that it effectively

communicates to the detenue the fate of his representation

Ext.P4 does not reveal “real and proper consideration” which

such a representation is entitled to. We say this because the

W.P.(Cri) No. 383 of 2009 -: 14 :-

order does not at all reveal whether cases 1 and 4 deserve to be

taken into consideration. The order does not also show that the

objection relating to cases 5 and 6 on the basis of the 2nd proviso

to Section 2(p) have been considered at all by the Government.

21. It is well settled that the Government before it

disposes of the representation made by the detenue under

Article 22(5) of the Constitution of India and under Section 7(2)

of the KAAPA need not hear the detenue. It is also well settled

that the speaking/reasoned order need not be passed. But, at

any rate, such a representation is entitled to a “real and proper

consideration” as we have already held in Shruthi (Supra) on

the basis of the decision of the Constitution Bench in Haradhan

Saha (Supra) and later Benches in Bhut Nath and John Martin

(Supra).

Ext.P5 roughly translated reads as follows:

“Your representation (Ext.P4) has been

considered by the Additional Chief Secretary on

behalf of the Government. But it is found that you are

detained preventively as per the valid and legal

reasons. Moreover, the representation does not

reveal any reason to take a contra decision. The said

representation, it is regretfully informed, has been

rejected.”

22. The learned counsel for the petitioner is correct in his

W.P.(Cri) No. 383 of 2009 -: 15 :-

submission that this order can be the response to any petition

filed under Article 22(5) of the Constitution of India and under

Section 7(2) of the KAAPA by any detenu whatever be the facts

of the given case. This is a standard order which can be issued

in response to any representation whatever be the facts of a

given case. In the instant case, atleast the two particular

circumstances pointed out by the detenue – firstly that cases 1

and 4 should not be taken into reckoning for the reason that

former has ended in acquittal and the latter is not one that can

be taken into consideration under Section 2(p)(iii), a police

officer being the complainant and secondly that cases 5 and 6

stand excluded under the 2nd proviso to Section 2(p), the victim/

complainant and the detenue being neighbours which deserved

consideration have not been considered at all. At any rate, the

order does not convey that such contentions in the

representation have been considered.

23. We make it clear that we are not in this case

proceeding to decide whether the alleged detenue and the de

facto complainant in cases 5 and 6 are neighbours or immediate

neighbours; but the detention must fail for the simple reason

that the Government has not considered Ext.P4 representation in

which inter alia this contention is also raised.

W.P.(Cri) No. 383 of 2009 -: 16 :-

24. The above discussions lead us to the conclusion that

the detention of the detenue is liable to be interfered with for the

reason that there has been no proper order passed on Ext.P4

representation after giving the same “a real and proper

consideration” as demanded by the Constitutional stipulation,

the statutory provision as also the binding precedents. Ext.P5

does not reveal such consideration. The challenge succeeds.

25. In the result,

a) This writ petition is allowed.

b) The continued detention of the detenue Rafeek @

Manal Rafeek is set aside.

c) The detenu shall forthwith be released from custody if

his continued detention is not necessary in connection with any

other cases.

d) The Registry shall communicate the direction to the

Superintendent of the Central Prison, Thiruvananthapuram

forthwith.

Sd/-

R. BASANT
(Judge)
Sd/-


                                        M.C. HARI RANI
                                              (Judge)

Nan/      //true copy//          P.S. to Judge

W.P.(Cri) No. 383 of 2009 -: 17 :-