High Court Kerala High Court

Praseetha vs The State Of Kerala on 16 September, 2009

Kerala High Court
Praseetha vs The State Of Kerala on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 321 of 2009(S)


1. PRASEETHA, W/O. K. SYAMKUMAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY ADDITIONAL
                       ...       Respondent

2. THE DISTRICT COLLECTOR & DISTRICT

3. THE CHAIRMAN, KERALA ANTI-SOCIEAL

4. THE DEPUTY COMMISSIONER OF POLICE

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :16/09/2009

 O R D E R
                                                            "CR"

                 R.BASANT & M.C.HARI RANI, JJ.
          --------------------------------------------------
                   W.P.(Crl.)No.321 OF 2009
       -----------------------------------------------------
     DATED THIS THE 16TH DAY OF SEPTEMBER, 2009

                          J U D G M E N T

Basant, J.

1) Does revocation of a detention order under

Section 10(4) fall within the sweep of Section

13(2) of the Kerala Anti Social Activities

(Prevention)Act (hereinafter referred to as the

‘KAAPA’)?

2) Does Section 13(2)(i) of the KAAPA override the

requirements of Section 3(1) of the KAAPA and

is it independent of the stipulations of Section

3(1) of the KAAPA ?

These are the questions of law coming up for consideration in this

writ petition.

2. The petitioner is the wife of the detenu by name

Syamkumar, who has been detained under Section 3(1) read

with Section 13(2) of the KAAPA. A synoptic resume of the

W.P.(Crl.)No.321/09 -2-

events which led to the passing of the impugned order of

detention (i.e.Ext.P1) appears to be vital and necessary.

3. The detenu was involved in four criminal cases, the

details of which are given below:

Sl.No. Crime No. Police Date of Offences alleged
Station offence (inter alia)

Crime Vanchiyoor U/s.323,324,341,308
No.203/04 Police & 34 IPC.

          1             Station    01/08/04
            Crime       Vanchiyoor          143,147,148,149,324,
            No.142/2002 Police    23/7/02   452,326&427of IPC.
          2 .           Station
            Crime       Pettah              U/s.324 & 34 IPC
            No.147/02 . Police
          3             Station    11/10/02
            Crime No.   Pettah              U/s.394 & 34 IPC
            81/07       Police
          4             Station    03/04/07



On the basis of these four cases, the detenu was considered to

be a known rowdy and an order of detention dated 31-3-2008

was passed against the detenu under Section 3(1) of the KAAPA.

A copy of that order is not made available to the court. In

execution of the said order of detention, the detenu was arrested

on 19-6-2008 and he continues to be under detention. The said

W.P.(Crl.)No.321/09 -3-

order of detention was approved under Section 3(3) of the

KAAPA. The said order of detention was challenged in W.P.(Crl.)

No.274/2008 before this Court. But when a reference was made

to the Advisory Board constituted under Section 8 of the KAAPA,

the Advisory Board reported that in its opinion no sufficient

cause is there for the detention of the detenu. Accordingly, by

order dated 22-8-2008 ( a copy of which is not produced), the

order of detention was revoked under Section 10(4) of the

KAAPA and the detenu was released. W.P.(Crl)No.274/2008 was,

in these circumstances, closed as infructuous as per judgment

dated 26-8-2008, a copy of which is produced as Ext.P5.

4. Subsequently, the detenu was involved in another crime,

i.e. Crime No.659/2008. The incident in that case occurred on

22.10.2008. The crime was registered; it was investigated; final

report was filed and the same was registered as C.P.No.52/2009

before the Magistrate concerned.

5. After the said investigation was completed, Exhibit P3

report dated 19.6.2009 (signed on 20.6.2009) was submitted by

the 4th respondent, Deputy Commissioner of Police,

W.P.(Crl.)No.321/09 -4-

Thriuvananthapuram City to the 2nd respondent, District

Magistrate under Section 3(1) of the KAAPA. On the basis of the

said report, the impugned order of detention, Ext.P1 was passed

on 30-6–2009. The alleged detenu was arrested and he

continues to be under detention from 18-7-2009. The order

under Section 3(1) of the KAAPA passed by the second

respondent has been approved by the Government under Section

3(3) of the KAAPA. The order under Section 10(4) has not yet

been passed, it is conceded.

6. Before us, the learned counsel for the petitioner

Sri.M.Rajagopalan Nair, assails the impugned order on the

following five grounds:

1) The detaining authority erred in assuming that

Section 13(2) of the KAAPA granted a power to

detain without strict compliance with the provisions

of Section 3 of the KAAPA.

2) Revocation under Section 10(4) cannot be

reckoned as revocation under Section 13(1) and

consequently it must be held that the provisions of

W.P.(Crl.)No.321/09 -5-

Section 13(2) have no application to an order of

revocation under Section 10(4) of the KAAPA.

3) When revocation under Section 10(4) of the KAAPA

is consequent to the opinion of the Advisory Board,

no fresh order of detention can be passed relying

on the same grounds wholly or by placing reliance

on the same in part.

4) There has been no proper application of mind by

the detaining authority before passing Ext.P1

order.

5) Ext.P1 order is bad for the reason that copies of

relevant documents have not been furnished as

mandated by Section 7(2) of the KAAPA and Article

22(5) of the Constitution of India.

7. Ground No.1. It will be apposite straight away to take

note of the relevant statutory stipulations. Section 10(4) of the

KAAPA deals with revocation of an order of detention consequent

to the opinion of the Advisory Board. It reads as follows:

“10(4) In every case where the Advisory Board has

W.P.(Crl.)No.321/09 -6-

reported that there is in its opinion sufficient cause

for the detention of a person, the Government may

confirm the detention order and continue the

detention of the person concerned for such period as

it thinks fit and in every case where the Advisory

Board has reported that there is in its opinion no

sufficient cause for the detention of a person

concerned, the Government shall revoke the

detention order and cause the person to be released

forthwith”. (emphasis supplied)

8. Section 13(1) of the KAAPA deals with the power to

revoke an order of detention and Section 13 (2) deals with the

circumstances under which revocation of an earlier order of

detention shall not bar issuance of another order of detention. It

reads as follows:

“13. Revocation of detention order,-

(1) A detention order may, at any time, be

revoked or modified by the Government.

(2) The revocation or expiry of detention order

W.P.(Crl.)No.321/09 -7-

shall not be a bar for the issuance of another

detention order under Section 3 against the

same person, if he continues to be a person

falling within the definition of known rowdy or

known goonda as given in Section 2(o) or

Section 2(p) and if, –

(i) after release, he is found to have, again involved

in an offence of the nature described in Section 2

(o) or Section 2(p) at least in one instance; or

(ii) the facts, which came to the notice of the

Government or the authorised officer after the

issuance of the earlier detention order, considered

along with previously known facts are sufficient to

cause a reasonable apprehension that he is likely

to indulge in or promote or abet anti-social

activities; or

(iii) the procedural errors or omissions, by reason of

which the first order was revoked, are rectified in

the procedure followed with regard to the

W.P.(Crl.)No.321/09 -8-

subsequent order, even if the subsequent order is

based on the very same facts as the first order.”

9. The learned counsel for the petitioner contends first of

all that the sponsoring and detaining authorities appear to have

misread of Section 13(2) of the KAAPA, to erroneously assume

that Section 13(2) gives a fresh ground of detention not

contemplated by Section 3(1) of the KAAPA. The learned counsel

submits that Section 13(2) does not confer any powers in

addition to Section 3 of the KAAPA, but only clarifies the

circumstances under which the power to pass a fresh order of

detention under Section 3 of the KAAPA would remain unaffected

even when an earlier order of detention is revoked or the period

of detention expires.

10. We find it easy to accept this contention of the learned

counsel for the petitioner. An order of detention can be passed

only under Section 3 of the KAAPA. To pass such an order of

detention, the detaining authority must entertain the twin

satisfactions contemplated in Section 3(1) of the KAAPA. The

person against whom the order has been passed must be a

W.P.(Crl.)No.321/09 -9-

known goonda or known rowdy. This is referred to as the

threshold satisfaction or the initial objective satisfaction. Once

that threshold objective satisfaction is entertained, a further

satisfaction will have to be entertained that it is necessary to

detain the detenu to prevent him from committing anti-social

activities. This is the latter subjective satisfaction. We are

unable to agree that Section 13 of the KAAPA stipulates any

different requirements to justify an order of detention under

Section 3 of the KAAPA. Section 13(2) only deals with the

situation where revocation of an order of detention or expiry of

the period of detention thereunder will not affect the powers of

the detaining authority to pass a fresh order under Section 3(1)

of the KAAPA. Section 13(2) of the KAAPA does not prescribe

any different standards for passing an order of detention.

According to us, Section 13(2) only stipulates that powers under

Section 3 of the KAAPA can be invoked and exercised even when

there is revocation of an earlier order of detention under Section

13 of the KAAPA or expiry of the period of detention under an

earlier order. Ordinarily and normally revocation of an order of

W.P.(Crl.)No.321/09 -10-

detention must be held to make it impermissible to pass a fresh

order of detention on the same grounds. Section 13(2) only

clarifies that notwithstanding the fact that an order of revocation

was passed earlier or the fact that the period of detention under

an earlier order of detention has expired, a subsequent order of

detention under Section 3 of the KAAPA can be passed if the

stipulations of Section 13(2) of the KAAPA are satisfied. Section

13(2) does therefore only lift (subject to conditions) the bar

against passing a fresh order of detention when an earlier order

of detention has been revoked under Section 13(1) or when the

period of detention under an earlier order has expired.

11. In fact it must be noted very carefully that an order of

detention can be passed only if the requirements of Section 3 of

the KAAPA are satisfied at the time of passing the order. But,

when an order of revocation under Section 13 of the KAAPA is

already passed, such powers under Section 3 of the KAAPA can

be invoked only if the requirements of Section 13(2) are also

satisfied. Merely because an order of revocation is passed under

Section 13(1) of the KAAPA, no new grounds of detention are

W.P.(Crl.)No.321/09 -11-

granted under Section 13(2). The detaining authority must still

be satisfied about the existence of the twin grounds of

satisfaction under Section 3. There is an additional requirement

when there is a revocation of an earlier order of detention, that

Section 13(2) must also be satisfied before such fresh order of

detention is passed.

12. This position of law is not seriously disputed. The

learned ADGP only contends that all requirements of Section 3

have been satisfied before passing the order of detention. In

addition, the requirements of Section 13(2) are also satisfied in

the instant case, contends the learned ADGP. The learned ADGP

further argues that it cannot be contended that in view of the

earlier order of revocation dated 22.8.2008 no further order

under Section 3 of the KAAPA can at all be passed. We agree

with the learned ADGP. We shall later go into the question

whether the requisite latter subjective satisfaction is properly

entertained before passing the order under Section 3 of the

KAAPA or not.

13. The learned ADGP contends that in a case where the

W.P.(Crl.)No.321/09 -12-

order has been revoked under Section 13(1), in cases falling

under clause (i) of Section 13(2) involvement in an offence of the

nature described under Section 2(o) or 2(p) of the KAAPA at least

in one subsequent instance is ipso facto sufficient to induce the

latter subjective satisfaction. We are unable to agree with the

learned ADGP on this aspect. A satisfaction under Section 3 of

the KAAPA in all its rigour must be entertained – i.e., both the

initial objective satisfaction as well as the latter subjective

satisfaction, before an order of detention is passed under Section

3. Section 13(2)(i) cannot be held to dispense with or substitute

the requirement of the latter subjective satisfaction under Section

3. The challenge on the first ground is so answered in favour of

the detenu.

14. Ground No.2: The learned counsel for the petitioner

contends that revocation under Section 10(4) of the KAAPA is

totally different in nature, content and quality to the revocation

under Section 13(1). According to the learned counsel, Section

13(1) speaks of voluntary revocations by the Government on its

own. This may happen in cases falling under clauses (ii) and (iii)

W.P.(Crl.)No.321/09 -13-

of Section 13(2). The Government may on its own revoke an

order of detention on any appropriate ground. On the realisation

that there was really no sufficient ground or on the satisfaction

that that there has been procedural inadequacies or on any other

appropriate ground the Government may on its own revoke an

order of detention before the period of detention has expired.

Basically, Section 13(1) postulates voluntary revocations by the

Government in its discretion and not obligatory or mandatory

revocations under Section 10(4) of the Act, contends counsel.

15. We find considerable force in this contention of the

learned counsel for the petitioner. Though, the expression

employed in Sections 10(4), 13(1) and 13(2) is all “revocation”,

it would be idle to assume that revocation under Section 10(4)

would fall within the sweep of the expression “revocation” either

under Section 13(1) or under Section 13(2). The scheme of the

KAAPA read in the light of Article 22 reveals that Advisory Board’s

opinion must be taken in all cases of detention. If the Advisory

Board reports that there is sufficient cause for the detention of a

person, the Government under Section 10(4)of the KAAPA has

W.P.(Crl.)No.321/09 -14-

the discretion to pass an order of confirmation or not. But, in a

case where the Advisory Board reports that in its opinion no

sufficient cause is there for the detention of a person, the

Government is bound to revoke the order of detention. That is

revocation different in quality, content and nature than the

voluntary revocation under Section 13 of the KAAPA . Under

Section 10(4), though called revocation, it virtually amounts to

setting aside of the order of detention by an Advisory Board

constituted under Section 8 of the KAAPA read with Article 22 of

the Constitution. The Advisory Board has to consider the

materials and render a decision as to whether there is sufficient

cause to justify the detention. That decision has to be conveyed

to the Government as the opinion of the Advisory Board. When a

negative opinion is given by the Advisory Board, the Government

has no discretion whatsoever and Section 10(4) mandates that

the Government shall revoke the order of detention.

16. We have no hesitation to agree that the revocation

contemplated under Sections 13(1) and (2) does not include the

revocation under Section 10(4) of the KAAPA. We are supported

W.P.(Crl.)No.321/09 -15-

in this conclusion by the decision of the Bombay High Court in

Amritlal Shah v. State of Maharashtra (1986 Cri.L.J.1587)

DB. The following observations in that decision in paragraphs

14, 16 and 18 are of relevance. Their Lordships were considering

identical provisions of the COFEPOSA in Section 8(f) and Section

11(2).

“14. Mr.Gumaste contended that since there are no

words of limitation in sub-sec.(2) of S.11 of the

COFEPOSA Act even in cases where the

Advisory Board has given its opinion in favour

of the detenu, a fresh order of detention can

still be passed. We are unable to agree that a

fresh order of detention can be passed if the

order of revocation is made under the duty cast

upon the appropriate Government under S.8(f)

of the COFEPOSA Act. The said provision states

that “………in every case where the Advisory

Board has reported that there is in its opinion

no sufficient cause for the detention of the

W.P.(Crl.)No.321/09 -16-

person concerned, the appropriate Government

shall revoke the detention order and cause the

person to be released forthwith.” The order of

revocation which is passed under S.8(f) is an

order which the appropriate Government is

obliged to pass. There is no alternative to the

revocation of the detention order. If the

appropriate Government does not discharge its

duty under S.8(f), a further writ can be issued

to it for discharging its duty.

16. But, however, the question still remains as to

whether a fresh order of detention can be

passed against the same detenu. In our

opinion, to hold that this can be done is to set

at naught the provisions contained in Art.22(4)

of the Constitution. If a person is required to

be released consequent to a report of the

Advisory Board which is adverse to the order of

detention, we do not see how the same person

W.P.(Crl.)No.321/09 -17-

can be detained again unless there are fresh

grounds for his detention. Such fresh orders of

detention will set at naught the protection

which is afforded to citizens by insisting that no

order of detention can enure beyond a period of

three months if such detention has not been

approved by the Advisory Board.

18. …….. …….. In our opinion, therefore,

considering these aspects of Art.22(4) of the

Constitution and the effect of the report made

by an Advisory Board and of the opinion

expressed by it as provided for, in keeping with

the requirement of Art.22(4) of the

Constitution, in the different laws of preventive

detention, no order of detention can be passed

against a detenu who has been released under

S.8(f) of the COFEPOSA Act unless there are

fresh grounds for his detention.”

(emphasis supplied)

W.P.(Crl.)No.321/09 -18-

17. A question had arisen before the Supreme Court

in Ibrahim Bachu Bafan v. State of Gujarat (AIR 1985 SC

697) as to whether setting aside of an order of detention by the

High Court or the Supreme Court in exercise of their powers

under Articles 226 and 32 of the Constitution of India can be held

to amount to revocation. It has clearly been held that setting

aside of an order by superior constitutional courts in exercise of

their power of judicial review cannot be held to amount to

revocation -i.e., voluntary revocation under Section 11 of the

COFEPOSA. Similar is the provision in Section 13 of the KAAPA.

There is no contention before us that setting aside of an order of

detention by superior constitutional courts would attract Section

13(2). By the reason and logic of the decision in Ibrahim

Bachu Bafan it has got to be held that a distinction must be

drawn between obligatory revocation under Section 10(4) of the

KAAPA and voluntary revocations under Section 13(1).

18. Involuntary, obligatory and mandatory revocation

under Section 10(4) cannot according to us, at any rate, be

equated to the voluntary and discretionary revocation by the

W.P.(Crl.)No.321/09 -19-

Government under Section 13. We have no hesitation, in these

circumstances, to agree with the learned counsel for the

petitioner that revocation of an order of detention under Section

10(4) cannot fall within the sweep of Section 13(1) or (2).

Ground No.2 is answered in favour of the petitioner.

19. Ground No.3: An interesting question arises as to

whether any further order of detention can be passed under

Section 3 of the Act when the order is revoked under Section 10

(4) on the basis of the opinion of the Advisory Board. Here

again, the decision in Ibrahim Bachu Bafan (supra) indicates

the position of law, though that decision dealt not with revocation

under Section 10(4) of the KAAPA (analogous provision Section 8

(f) of the COFEPOSA). The decision in Ibrahim Bachu Bafan

(supra) as also the decision Chhagan Bhagwan Kahar v.

N.J.Kalna (1989 (2) SCC 318) are authorities of the

proposition that when an order of detention is quashed by the

court by issuing a high prerogative writ, the facts/ grounds on

the basis of which such an order of detention is passed should not

be taken into consideration either as a whole or in part, even

W.P.(Crl.)No.321/09 -20-

along with fresh grounds of detention for drawing the requisite

subjective satisfaction to pass a fresh order. The Hon’ble

Supreme Court observed thus in paragraph 12:

“12. It emerges from the above authoritative judicial

pronouncements that even if the order of

detention comes to an end either by revocation

or by expiry of the period of detention there

must be fresh facts for passing a subsequent

order. A fortiori when a detention order is

quashed by the court issuing a high prerogative

writ like habeas corpus or certiorari the grounds

of the said order should not be taken into

consideration either as a whole or in part even

along with the fresh grounds of detention for

drawing the requisite subjective satisfaction to

pass a fresh order because once the court strikes

down an earlier order by issuing rule it nullifies

the entire order.” (emphasis supplied)

20. There can hence be no dispute that on the same

W.P.(Crl.)No.321/09 -21-

grounds a fresh order of detention cannot be passed when the

constitutional courts in exercise of their powers to issue writs

have quashed an order of detention. By the same principle, we

are of the view that grounds relied on in the orders revoked on

the basis of the opinion of the Advisory Board cannot also be

reckoned as grounds for passing a fresh order of detention. Not

doing so would be disservice to the mandate of Article 22(4) of

the Constitution of India.

21. But, in this case, we are not really concerned with that

situation. Order of detention is not sought to be passed on the

same grounds or the same circumstances. The order of detention

is sought to be passed on the basis of the further circumstance

that has emerged against the detenu in this case, i.e.,

registration of Crime No.659/08 and the filing of the final report

which gave rise to C.P.No.52/09. We are in agreement with the

learned counsel for the petitioner that when revocation is under

Section 10(4), the grounds of detention relied on in the order

revoked cannot constitute valid grounds to justify passing of a

fresh order of detention under Section 3. To take any different

W.P.(Crl.)No.321/09 -22-

view would be to defeat the mandate of Article 22(4) of the

Constitution of India. But, if there are fresh grounds justifying

the passing of a fresh order of detention, the mere fact that there

was revocation under Section 10(4) of an earlier order of

detention cannot offer any immunity against detention under

Section 3. The question then will be whether a fresh order of

detention can be justified on the fresh grounds that have been

relied on. We need only state that a fresh order of detention on

fresh grounds is perfectly possible even when the earlier order is

revoked under Section 10(4) of the KAAPA.

22. A question arises about Section 13(2)(i) of the KAAPA.

Section 13(1) deals with revocation or modification of an order of

detention by Government. But, Section 13(2) deals not merely

with revocation, but it deals with expiry of an order of detention

also. If an order of detention has been passed and the period of

the said order of detention has expired under Section 12 (or by

expiry of the period specified in the order of detention), a fresh

order of detention on the same grounds cannot be justified. But,

a further fact- involvement in an offence of the nature specified

W.P.(Crl.)No.321/09 -23-

under Section 13(2)(i) would lift the bar against passing a fresh

order of detention. But, even then, Section 13(2)(i) can help

only to lift the embargo against passing a fresh order of detention

and cannot substitute or dispense with the requirements under

Section 3 – of both the initial objective satisfaction as well as the

latter subjective satisfaction. To understand this , it must be

noted that Section 13(1) deals with revocation or modification

whereas Section 13(2) deals not only with such revocation or

modification, but also with the expiry of the period of detention

stipulated under the order of detention. The challenge raised on

the 3rd ground does in these circumstances succeed.

23. Ground No.4: The learned counsel for the petitioner

contends that there has been no proper application of mind by

the detaining authority as expected of him under Section 3 of the

Act. The learned ADGP contends that inasmuch as the impugned

order is not passed on the basis of the grounds relied on in the

earlier order revoked under Section 10(4) and has been passed

on the basis of a subsequent circumstance that has arisen, the

order of detention is perfectly valid if both the satisfactions

W.P.(Crl.)No.321/09 -24-

contemplated under the Section are shown to be validly

entertained by the detaining authority. In this context, the

learned ADGP relies on the fact that the alleged detenu continues

to be a ‘known rowdy’ taking into account the fifth case – Crime

No.659/08 of Fort Police Station, Thiruvananthapuram in which

the final report has been filed and case registered as

C.P.No.52/09.

24. We are in ready agreement with the learned ADGP

that if the detenu continues to be a ‘known goonda’ or ‘known

rowdy’ under Section 3 of the KAAPA and his detention is found

to be necessary on the basis of the further contumacious acts

committed by him, certainly a fresh order under Section 3 can be

passed notwithstanding the revocation of the earlier order under

Section 10(4). Therefore, the challenge on this ground is only

whether there has been proper application of mind to come to

both the satisfactions under Section 3.

25. The five cases referred above confirm that the alleged

detenu continues to be a ‘known rowdy’ as defined under Section

2(p) of the KAAPA. The former objective satisfaction can

W.P.(Crl.)No.321/09 -25-

therefore be entertained if the existence of the five cases is

considered by the detaining authority and he entertains the

requisite satisfaction on the basis of such consideration. The

learned counsel for the petitioner contends that before the

detaining authority, no materials whatsoever relating to the

previous cases were placed and in these circumstances, the

detaining authority has not applied his mind properly to the

question whether the alleged detenu is a ‘known rowdy’ or not.

26. The learned counsel for the petitioner further contends

that there has been significant non-application of mind and there

exists serious incongruity between the allegations raised in

Exhibit P4 final report submitted by the police and the statements

in Exhibit P1 order about the nature of the offence allegedly

committed by the detenu in Crime No.659/08. The learned

counsel points out that the allegation taken note of by the

detaining authority in Exhibit P1 is that the detenu had assaulted

the victim in Exhibit P4 with a stone and caused grievous injuries

to him on 22.10.2008. The learned counsel points out that

significantly, this is not the allegation in Exhibit P4 against the

W.P.(Crl.)No.321/09 -26-

detenu. In Exhibit P4, the only allegation against the detenu who

figures as the 2nd accused in that crime is only that he hit the

victim on his back and chest with hands. The learned counsel for

the petitioner contends that the allegation of hitting the victim

with a stone is raised in Exhibit P4 only against the first accused

in that crime and not against the detenu in this case. The

learned counsel argues that in not having precisely applied his

mind to the crucial allegation against the detenu in Exhibit P4 and

in having made different allegations against the detenu in Exhibit

P1, there is significant and total absence of application of mind

alertly by the detaining authority. This vitiates the order of

detention, contends the learned counsel for the petitioner. We

find force in that contention.

27. The learned counsel for the petitioner submits that the

order of detention which is supported by the grounds in Exhibit

P2 have been prepared without proper application of mind. In

this context, the learned counsel relies on the decision of the

Hon’ble Supreme Court in Rajesh Vashdev v. State of

Maharashtra 2006(1)KLT 408(SC) to contend that alert

W.P.(Crl.)No.321/09 -27-

application of mind is necessary not only when the order of

detention is prepared and passed, but also while preparing the

grounds for detention. The learned counsel builds up this

argument on the basis of the recital in Exhibit P2 that the order

of detention is passed to detain the detenu for a period of six

months. The learned counsel argues that if detention were

ordered under Exhibit P1 for a specified period of six months,

that would have offended the mandate of Anitha Bruse v. State

of Kerala (2008(2) KLT 857) and would have been set aside

for that reason itself. The learned counsel argues that Exhibit P2

grounds for detention which accompanied Exhibit P1 thus reveals

absence of application of mind. The impugned order is liable to

be set aside on this ground, contends the learned counsel. We

find force in this contention also. The nature of the allegations

narrated and taken cognizance of by the detaining authority in

Exhibit P1 does not rhyme well with the precise allegations raised

against the detenu in Exhibit P4 charge sheet.

28. The learned counsel for the petitioner further contends

that there has been a snapping of the nexus between the alleged

W.P.(Crl.)No.321/09 -28-

contumacious act committed on 22.10.2008 and the order of

detention passed on 30.6.2009. The learned counsel submits

that the live link between the alleged act and the order of

detention must be held to be snapped because of the elapse of a

period exceeding eight months from the date of the alleged act.

29. The learned counsel for the petitioner submits that the

detaining authority was conscious of this long gap of time

between the alleged contumacious act on 22.10.2008 and the

order of detention dated 30.6.2009. That gap of time was sought

to be explained by the detaining authority by a curious statement

that “it can be because of the apprehension of threats from him

and his associates to the victims and witnesses as reported by

the Deputy Commissioner of Police(Law and Order), Trivandrum

City.” The learned counsel for the petitioner submits that the

explanation offered for this long gap of time between 22.10.2008

and 30.6.2009 is not legally sufficient or satisfactory. The

learned counsel submits that it is non-existent as there is nothing

to indicate that any other incident had taken place and the

victims have refrained from complaining because of the

W.P.(Crl.)No.321/09 -29-

apprehension of threats from the detenu or his associates. The

explanation offered is a non-existent one. There are no materials

to support the said allegation which is pressed into service to

justify the gap of time between 22.10.2008 and 30.6.2009. The

learned counsel for the petitioner has taken us through Exhibit P3

report in detail to point out that there is no specific allegation

whatsoever that any incident had taken place after 22.10.2008

and before 30.6.2009 about which complaints were not made by

the alleged victims on account of such alleged fear against the

detenu or his associates.

30. For all these reasons, we are persuaded to agree that

there is merit in the contention that there has been no proper

application of mind by the detaining authority before passing the

impugned fresh order of detention. The challenge on this ground

thus succeeds.

31. Ground No.5: The learned counsel for the petitioner

finally contends that the impugned order is bad for the reason

that copies of relevant documents have not been furnished to the

detenu. First of all, it is contended that the detaining authority

W.P.(Crl.)No.321/09 -30-

erroneously assumed that the order is being passed in exercise of

the power to order detention available under section 13(2) of the

KAAPA. We have already considered this question while dealing

with Ground No.1. The detaining authority hence did not apply

his mind to the relevant documents relating to crime Nos.1 to 4

referred to in paragraph 2. This is evident from the further fact

that the documents relating to Crime Nos.203/04, 142/02,

147/02 and 81/07 were not relied on by the detaining authority

as relevant documents. In continuation of the same error, the

detaining authority has omitted to furnish to the detenu

documents relating to these crimes 1 to 4. Thus, it is contended

that the satisfaction that the petitioner is a ‘known rowdy’ has

been entertained by the detaining authority without perusing the

relevant documents. At any rate, a grievous error is committed

in not having furnished those documents to the detenu under

section 7(2). We note that no documents relating to any crime

other than the 5th crime, Crime No.659/08 had been furnished to

the detenu under section 7(2). We agree with the learned

counsel for the petitioner that this is a crucial and vital lapse on

W.P.(Crl.)No.321/09 -31-

the part of the detaining authority.

32. The learned counsel for the petitioner then contends

that even assuming that there is a power of detention under

section 13(2) different from Section 3, the previous order of

detention and the order of revocation of that detention must have

been relied on and copies must have been furnished to the

detenu. Admittedly, under section 7(2), the previous order of

detention dated 31.3.2008 or the order of revocation dated

22.8.2008 have not been furnished to the detenu. This again is

found by us amount to denial of the right to have the relevant

documents communicated under Article 22(5) of the Constitution

of India and under section 7(2) of the KAAPA.

33. The learned counsel for the petitioner then contends

that reliance is placed on the report of the Advisory Board. The

copy of the report has not been furnished. Of course, section 10

(3) of the KAAPA makes it clear that the report of the Advisory

Board is confidential except a limited portion of such report, i.e.,

the opinion. If the same cannot be furnished to the detenu,

evidently reliance cannot be placed on such report of the

W.P.(Crl.)No.321/09 -32-

Advisory Board. Moreover, in this case, we note that even the

non-confidential portion of the Advisory Report – or even the

order passed under section 10(4) in furtherance of such report

have not been furnished to the detenu. This again we find is a

crucial lapse.

34. A contention is raised that the Advisory Board has

given the opinion that a fresh order can be passed on the same

grounds. If as already held by us under Ground No.3, a fresh

order cannot be passed on the very same ground, after order of

revocation under section 10(4) is passed, observations contra

made by the Advisory Board are of no relevance. In this context,

we note that the Advisory Board’s report is not furnished at all

to the detenu and reliance placed on the observation of the

Advisory Board in the confidential opinion rendered by it cannot

be relied on to justify Exhibit P1 order. We find support for this

conclusion in the observations of the Division Bench of the

Bombay High Court in Amritlal Shah(supra). We extract

paragraph 18 below:

“18. That apart, if the appropriate Government

W.P.(Crl.)No.321/09 -33-

is free to take a fresh step in the direction of

detaining a person by its interpretation of the

opinion given by the Advisory Board, it will be a

great injustice to the citizen concerned. In

every law of preventive detention the report of

the Advisory Board is required to be

confidential. If the appropriate Government

decides to take a fresh action on the basis of its

own interpretation or reading of the report of

the Advisory Board, how is a citizen able to

challenge the action of the appropriate

Government? The contents of the report of the

Advisory Board are a closed book as far as the

citizen is concerned.”

35. On the basis of the above discussions, we uphold the

challenge raised against the impugned order under Ground No.5

also.

36. In the light of our findings under grounds 1 to 5, it

follows that the impugned order deserves to be set aside.

W.P.(Crl.)No.321/09 -34-

37. In the result:

      (a)    this Writ Petition is allowed.

      (b)    the impugned order of detention is set aside.

      (c)    If the detention of the detenu is not necessary in any

other case, he shall forthwith be released from custody by the

prison authorities.

(d) The Registry shall forthwith communicate the order to

the prison authorities.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn