Allahabad High Court High Court

Rajesh Kumar Sharma vs State Of U.P. And Ors. on 31 March, 2003

Allahabad High Court
Rajesh Kumar Sharma vs State Of U.P. And Ors. on 31 March, 2003
Equivalent citations: 2003 CriLJ 4064
Author: U Tripathi
Bench: U Tripathi, D Gupta

JUDGMENT

U.S. Tripathi, J.

1.This writ petition has been filed challenging the detention order of the petitioner dated 28-9-2002 passed by District Magistrate, Ballia, respondent No. 2, detaining the petitioner under Section 3(2) of the National Security Act.

2. Along with the detention order the petitioner was served with the grounds of detention which stated that on 17-6-2002 at about 10.00 a.m. Neetu Singh, the daughter of Sachidanand Singh of village Makdoompur Beria had gone to the house of her uncle Shambhu to give chaff. While she was returning to her house the petitioner kidnapped her. Report of the incident was lodged by her father Sachidanand Singh at P. S. Beria, on the basis of which a case at Crime No. 91 of 2002 under Sections 363 and 366, IPC was registered. During investigation on 8-7-2002, Km. Neetu Singh told before the Investigating Officer that she was enticed away by gagging her mouth with handkerchief and was taken forcibly in a tempo. On regaining conscious in the night she found herself in a room, where the petitioner and his associates Sanjay alias Padaka and Pramod were sitting and they asked her on the point of knife to keep silence, otherwise she would be stabbed. In her above statement she did not disclose about the mass rape committed by the petitioner and his associates on her to save her honour and future prospects, but in the medical report the commission of gang rape on her was proved. Thereafter Km. Neetu Singh in her further interrogation disclosed that the petitioner and his associates Sanjay alias Padaka and Pramod had illegally detained her on the point of knife in a room in Chhapra, where they committed gang rape on her for three consecutive nights. On the basis of medical report and above statement of Km. Neetu Singh the case was altered under Section 376, IPC. On account of above incident the people of the locality stopped sending their girls to school and people of locality were terror stricken. The public order was badly affected and by their act the petitioner and his associates were affecting maintenance of public order.

3. The petitioner was detained in District Jail, Ballia in connection with case crime No. 91 of 2002 and was attempting to get bail. There was real possibility of his being released on bail and on release on bail he would indulge in similar activities prejudicial to the maintenance of public order.

4. We have heard Shri H.N. Singh, and Shri Sunil Dubey, learned counsel for the petitioner, Shri Arvind Tripathi, learned AGA and learned Standing Counsel for Union of India and perused the record.

5. Learned counsel for the petitioner challenged the impugned order of detention only on the ground that the incident stated in the grounds of detention relates to law and order. He pointed out that the incident in question was solitary incident and there was no other material on record to pass the impugned order.

6. On the other hand the learned counsel for the petitioner contended that the incident in question was a dare devil act of kidnapping a girl from the locality detaining her in a room on the point of knife in Chhapra and committing gang rape on her for three consecutive nights and it had affected the public order and even a single act is sufficient to form satisfaction of the detaining authority to pass detention order, provided it had effect or impact on the public order.

7. In the case of Arun Ghosh v. State of West Bengal, AIR 1970 SC 1228 : (1970 Cri LJ 1136) it was contended that the stray acts directed against the individuals are not subversive of public order and, therefore, the detention on the ostensible ground of preventing him from acting in the manner prejudicial to the public order was not justified. The Apex Court held as below :–

“The public order was said to embrace more of the community than law and order. Public order is the even tempo of the life of the community taking the country as a whole or even a specified locality. Disturbance of public order is to be distinguished from acts directed against individuals which do not disturb the society to the extent of causing a general disturbance of public tranquillity. It is the degree of disturbance and its effect upon the life of the community in a locality which determines whether the disturbance amounts only to a breach of law and order. Take for instance a man stabs another. People may be shocked and even disturbed, but the life of the community keeps moving at an even tempo, however, much one may dislike the act. Take another case where there is communal tension. A man stabs a member of the other community. This is an act of a very different sort. Its implications are deeper and it affects the even tempo of life and public order is jeopardized because the repercussions of the act embrace large sections of the community and incite them to make further breaches of the law and order and to subvert the public order. An act by itself is not determinant of its own gravity. In its quality it may not differ from another but in its potentiality it may be very different. Take the case of assault on girls. A guest of a hotel may kiss or make advances to half a dozen chamber maids. He may annoy them and also the management but he does not cause disturbance of public order. He may even have a fracas with the friends of one of the girls but even then it would be a case of breach of law and order only. Take another case of a man who molests a woman in lonely places. As a result of his activities girls going to colleges and schools are in constant danger and fear. Women going for their ordinary business are afraid of being way laid and assaulted. The activity of this man in its essential quality is not different from the act of the other man but in its potentiality and in its effect upon the public tranquillity there is a vast difference. The act of the man who molests the girls in lonely places causes a disturbance in the even tempo of living which is the first requirement of public order. He disturbs the society and the community. His act makes all the women apprehensive of their honour and he can be said to be causing disturbance of public order and not merely committing individual actions which may be taken note of by the criminal prosecution agencies. It means therefore, that the question whether a man has only committed a breach of law and order or has acted in a manner likely to cause disturbance of the public order is a question of degree and the extent of the reach of the act upon the society …….”

8. Testing the incident in question in the light of above observation of the Apex Court, we find that the petitioner and his two associates kidnapped Km. Neetu, while she was returning to her home from the house of her uncle on the point of knife, and by putting a handkerchief, soaked, with some intoxicant on her mouth and forcibly took away her in a tempo. They detained her in a room at Chhapra, town where the petitioner and his associates committed gang rape on her for three consecutive nights. Medical Report corroborated the factum of gang rape on her. No doubt she had firstly not disclosed the factum of gang rape by the petitioner and his associates on her. It is also mentioned in the grounds of detention that as a result of above incident the parents of the girls stopped sending their girls to schools and colleges. The incident in question caused a constant danger and fear in the minds of girls going to colleges and schools and even in the village. The women going for their ordinary business were also afraid of being way laid and assaulted like the victim. The activity of the petitioner thus in its potentiality had the effect upon the public tranquillity and disturbance to society and community. The act of the petitioner and his associates makes all the girls and women apprehensive of their honour and the petitioner can be said to be causing disturbance of public order. Therefore, we are not inclined to accept the contention of the learned counsel for the petitioner that the incident in question was simply a law and order problem. In fact in its potentiality it has vast effect in disturbing the public tranquillity and making the girls and women apprehensive of their honour and, therefore, it related to public order.

9. No other point was pressed before us.

10. In view of our above discussions and observations, we find no force in this petition.

11. The petition is, therefore, dismissed.