Gujarat High Court Case Information System
Print
SCA/12227/2009 5/ 5 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12227 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE MD SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
RAFIQ
@ GAY GANIBHAI SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
MR PRAJAPATI for
Petitioner(s) : 1,
Mr K L Pandya, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/02/2010
ORAL
JUDGMENT
1. The
petitioner-detenu has preferred this petition under Article 226 of
the Constitution of India for appropriate writ, order or direction
for quashing and setting aside the order dated 23.9.2009 passed
by Police Commissioner, Vadodara City, whereby, in exercise of power
under sub-section (2) of section 3 of the Gujarat Prevention of Anti
Social Activities Act, 1985 (for short, ‘PASA Act’) the petitioner
has been detained as a bootlegger. In pursuance of the said impugned
order, the petitioner is detained in jail.
Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
From
the grounds of detention, it appears that nine offences being
CR.III.No. 602 and 517 of 2008, 29. 159, 208, 318 and 832 of 2009
under sections 66 (1)b and 65(e) etc. under the Bombay Prohibition
Act, were registered with J.P Road, Sayajiganj and Makarpura
police stations, wherein foreign liquor was found from the
possession of the detenu. On the basis of registration of these
cases, the detaining authority held that the present detenu was
carrying on activities of selling country liquor which is harmful to
the health of the public. It is held by the detaining authority that
as the detenu is indulged in illegal activities, it is required to
restrain her from carrying out further illegal activities i.e.
selling of liquor. The detaining authority has placed reliance on
the above registered offences and statements of unnamed witnesses.
In the opinion of this court, the activities of the detenu can, by
no stretch of reasoning, be said to be disturbing the public order.
It is seen from the grounds that a general statement that has been
made by the detaining authority that consuming liquor is injurious to
health. In fact, a perusal of the order passed by the detaining
authority shows that the grounds which are mentioned in the order are
in reference to the situation of ‘law and order’ and not ‘public
order’. Therefore, on this ground, the subjective satisfaction of
the detaining authority is vitiated on account of non-application of
mind and the impugned order, therefore, deserves to be quashed and
set aside.
Except
two statements of the anonymous witnesses, there is no material on
record which shows that the petitioner-detenu is carrying out illegal
activities of selling liquor which is harmful to the health of the
public. In the case of Ashokbhai Jivraj @ Jivabhai Solanki
v.Police Commissioner, Surat (2001 (1) GLH 393), having
considered the decision of the Hon’ble Apex Court in the case of Ram
Manohar Lohia v. State of Bihar (AIR 1966 SC 740), this
court held that the cases wherein the detention order are passed on
the basis of the statements of such witnesses fall under the
maintenance of law and order and not public order .
4. Applying
the ratio of the above decisions, it is clear that before passing an
order of detention of a detenu, the detaining authority must come to
a definite finding that there is threat to the ‘public order’ and it
is very clear that the present case would not fall within the
category of threat to a public order. In that view of the matter,
when the order of detention has been passed by the detaining
authority without having adequate grounds for passing the said order,
cannot be sustained and, therefore, it deserves to be quashed and set
aside.
5. In
the result, this Special Civil Application is allowed. The impugned
order of detention dated 23.9.2009 passed by the Police
Commissioner, Vadodara City is hereby quashed and set aside. The
detenu is ordered to be set at liberty forthwith, if not required in
any other case. Rule is made absolute accordingly. Direct service
is permitted.
[M.D. SHAH, J.]
msp
SPECIAL
CIVIL APPLICATION NO. 13347 OF 2009
CORAM:
M.D. SHAH, J.
Date:
20.1.2010.
FARAD
For
the reasons stated in the judgment, the court has passed the
following order:
This
Special Civil Application is allowed. The impugned order of
detention dated 23.9.2009 passed by the Police Commissioner, Vadodara
City is quashed and set aside. The detenu is ordered to be set at
liberty forthwith if not required in any other case. Rule is made
absolute. Direct service is permitted.
Private
Secretary
Top