Allahabad High Court High Court

Pahunchi Lal vs Union Of India (Uoi) And Ors. on 29 March, 2000

Allahabad High Court
Pahunchi Lal vs Union Of India (Uoi) And Ors. on 29 March, 2000
Equivalent citations: 2000 CriLJ 3799
Author: S Agarwal
Bench: J Gupta, S Agarwal


JUDGMENT

S.K. Agarwal, J.

1. The present Habeas Corpus petition has been filed in this Court by the petitioner, Pahunchi Lal, with a prayer for quashing the detention order passed against him by the District Magistrate, Agra, dated 1-7-1999 and a consequent order of approval of the same dated 28-8-1999 passed by the U. P. Advisory Board, Lucknow. A further prayer has been made by the petitioner that the respondents may be commanded by issuing a writ of mandamus to release the petitioner forthwith from the alleged detention under Section 3 of the National Security Act.

2. Heard learned counsel for the petitioner and the learned A.G.A.

The principal ground urged before us by the learned counsel for the petitioner as founded solely on the ground that there exists absolutely no ground for his further detention in jail under the abovesaid Act after the availability of the report of the Central Food Laboratory (in short called as ‘CFL’) dated 4-9-1999 by which the petitioner was absolved of any adulteration in the milk or of the charge of preparing synthetic milk.

3. A few facts are necessary for the appreciation of the abovesaid argument.

A raid was conducted at the dairy premises of the petitioner by a team comprising of the Medical Officer, Dr. M. Lal, Food Inspector, R.N. Verma along with Station Officer, S. P. Singh and other police personnel on 1-6-1999 at 9.30 a.m. During the search it was found that the petitioner was engaged in manufacturing synthetic milk in bulk for sale. Some chemicals and apparatus were also found by these authorities. An F.I.R. was got registered at P. S. Barahan, District Agra, under Rule 50(1), Sections 7/16 of the Prevention of Food Adulteration Act (in short called as the ‘Act’) and under Sections 272/273, I.P.C. Statements of several witnesses of the vicinity of the place of incident were also recorded to the above effect. Samples were also drawn and one was sent for analysis to the Public Analyst. The report of the Public Analyst was available to the local health authority on 26-6-1999. On the same day a report was submitted by the Station Officer of P. S. Barahan to S.S.P., Agra, for the purposes of detention of the petitioner under the provisions of the National Security Act (in short called the ‘NSA’). The Circle Officer, Agra, submitted his report to S. P. (Rural), Agra, along with report of the S.O. on 26-6-1999, S.P. (Rural), Agra, submitted his report to S.S.P., Agra, along with abovesaid two reports on 30-6-1999. S.S.P., Agra, in his turn, submitted all the reports along with his recommendation to the District Magistrate, Agra, to detain the petitioner under NSA. The detention order against the petitioner was passed by the District Magistrate, Agra, on 1-7-1999 under Section 3(2) of the NSA. The petitioner was furnished with the grounds of detention in jail on the same day. These are Annexures 10 and 11 to the writ petition. In the meantime the petitioner had also applied for bail before learned Sessions Judge, Agra, and the same was rejected. A bail application was moved in this Court. The petitioner was enlarged on bail by this Court on 6-10-1999. A copy of this order is appended as Annexure 5 to the writ petition. On 2-7-1999 the detention order with the ground of detention was forwarded to the State Government by the District Magistrate, Agra. The State Government approved the order of detention passed against the petitioner on 10-7-1999. On 12-7-1999 the detention order and the grounds of detention along with relevant papers were sent to the Central Government by the State Government. These papers were received by the Secretary, Ministry of Home Affairs, Government of India, New Delhi, on 15-7-1999. The petitioner had submitted his representation in four copies to the Jail authority on 15-7-1999. It were sent by the Jailor to the District Magistrate, Agra, on the same day. The other representations were also sent to other concerned authorities including the Central Government. On 21-7-1999, i.e. after six days, the representation of the petitioner was submitted by the District Magistrate to the State Government with a forwarding letter. On 23-7-1999 the State Government received the representation of the petitioner. On 26-7-1999 it was forwarded by the State Government to the Advisory Board. The representation was finally rejected by the State Government on 31-7-1999 i.e. within eight days. On 4-8-1999 the rejection of the representation by the State Government was communicated to the District Magistrate at Agra. On 5-8-1999 it was also communicated to the petitioner in jail. The Central Government also rejected the representation of the petitioner on 10-8-1999. The rejection order is Annexure 14 to the writ petition. On 28-8-1999 the detention order came to be confirmed by the State Advisory Board.

4. After all the above said processes having been undergone, the report of the CFL, was received by the local health authority on 4-9-1999. The report of the CFL, is Annexure 4 to the writ petition at page 38. A perusal of this report shows that it found no presence of cellulose monosaccharide. The test of detergent was also found negative. But the report of the CFL was that the sample does not conform to the standard of mixed milk as per rules framed under the Act. The report of the CFL further shows that the test for sucrose/starch/bicarbonate and urea was also negative. It found milk fat 5.8% (per cent) and milk solids 7.9%. The standard for mixed milk is 3.5% fatty solids and 8.5% non-fatty solids.

5. Thus, the sample was adulterated and the petitioner would have been prosecuted for this adulteration under the provisions of the P.F. Act. But so far as the prosecution for manufacturing synthetic milk is concerned, the CFL’s report completely negatives that. This report under the provision of the Act supersedes the report of the Public Analyst. According to the report of the Public Analyst the sample contained milk fat 4.5% and non-fatty solids 7.6%. It also reported positive presence of carbonate neutraliser, etc. in the milk, but it had not reported whether any urea was present in the milk. Thus, from a perusal of the two reports it is wholly apparent that the milk was not containing any urea. Mere presence of carbonate neutraliser cannot determine the milk to be synthetic milk. Presence of milk fat and non-fatty solids further indicates that it is milk drawn from the udders of the animals. So far as the report of the CFL is concerned, it completely negatives the charge levelled against the petitioner that he was manufacturing synthetic milk at his dairy for public consumption. No doubt the report of the CFL was received long after all the formalities, about detention of the petitioner were completed, yet it is enjoined upon detaining authority to periodically review the cases of detention. The detaining authority, the State arid the Central Government ought to have examined the impact of the abovesaid report of the CFL. They are not absolved of this liability on any pretext. Even after the formalities were completed, once this report was received by the Court of 1 Addl. C.J.M., Agra, it is presumed that the health authority and the detaining authority must have come to know of it since State itself is the prosecuting agency. It was their duty to have taken into consideration this further development, which had taken in the case for the petitioner on 4-9-1999. The date of its receipt by the Court is not indicated in the petition, but it can be safely presumed that the Court concerned must have received it within a week from the date of its despatch by Central Food Laboratory.

6. In the circumstances after receipt of the report of the CFL, detention of the applicant, for the charges of manufacturing synthetic milk at his dairy falls to the ground and the detention of the petitioner for the abovesaid charge under Section 3(2) of the NSA is per se unlawful. This report of CFL completely denudes the efficacy of the charge and exhibits recklessness and total apathy of the local administration to the sanctity of fundamental rights of citizen in this regard. The State Government is also equally guilty of not considering the effect of the same. A businessman has been subjected to deprivation of his personal liberty guaranteed by our Constitution so zealously by the local administration without any proper application of mind even to the report of public analyst. This report too, if properly analysed, does not indicate any cause for the NSA detention of the petitioner. This detention clearly appears to have germinated from the political desire of winning false laurels. It were the days when the Government was awakened by this Court by a spate of orders to Government to checkmate the growing menace of synthetic milk which was being openly marketed by unscrupulous traders in connivance with local administration responsible for control and check over it. The over zealousness of these authorities has victimised this petitioner. Such cases deserve to be compensated by the State. Cases of detention for longer duration on account of over enthusiasm, over zealousness of the recommendatory authorities and total lack of application of mind by detaining authority should and must now be appropriately compensated. It is becoming necessary because there are cases of callous detentions under NSA at the instance of politicians, businessmen, or official intolerance. His activities may be ameliorative to the people but prove purgatives, and laxatives to the local administration and its officialdom. There are many chinks noticeable in the administration such as corruptibility, nexus with politicians and crime mafia’s. These factors also sometimes work in the detention of innocent people.

7. A machinery has to be evolved to fix the responsibility for illogical and callous detentions of innocent citizen. Need for fixing constructive liability or accountability of the officials, who are behind such detentions, is growing and neither the Courts of law nor the Government can remain inattentive or oblivious to it any more. Principles of law saving the officers from anything done in the discharge of official duty has to be rewritten in the context of conducts afflicting adversely fundamental rights especially of personal liberty, speech, and vocation of a citizen.

8. In the above said circumstances this Court is left with no option but to quash the above said order of detention dated 1-7-1999 passed against the petitioner in view of the developments, which completely negatived the charge levelled against the petitioner for manufacturing synthetic milk. As a matter of fact no offence under Sections 272/273, I.P.C. is also made out against the petitioner. No doubt his prosecution for selling adulterated milk may stand.

9. In the result the petition is allowed and the detention order dated 1-7-1999 passed by the District Magistrate, Agra, is hereby quashed. The petitioner is in jail. He shall be released forthwith.

10. For this case we eschew imposing of any compensatory amount with a stern warning to local administration, especially D.M. and S.P.P. to be more vigilant and careful in recommending anyone’s detention and detaining anyone on such recommendation.