High Court Karnataka High Court

Rizwan vs Deputy Commissioner & District … on 4 December, 2009

Karnataka High Court
Rizwan vs Deputy Commissioner & District … on 4 December, 2009
Author: V.Gopalagowda And B.V.Nagarathna
.. 2 H

VVPHC FILED UNDER ARTICLE 226 AND 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THE
DETENTION OF SRI HANIF @ THI LI HANIF. ,._S/O
KHADAR BASHA BY ORDER OF' DETENTION IN EINCILQISH

BEARING NO.MAGi1I/CR/ 121 /2009- £0 DATED 09.0'?

[ANN-A} PASSED BY R} AND 

This WPHC coming on for dictating Orders,  I

day, NAGARATHNA, J, made the followigrlg:-»

ORDER@

The nephew of the detenu  11.x':l'IT}'I('I'."  
Thirthahalli Hanif, has tiled petitionvnfigbyggyfiway of
habeas corpus by cha1leiigi'ng  detention dated
9.7.2009 {Annexure v-~ A]  ffelspondent and
the order  [d the approval
granted by   order dated 14.7.2009
{Annexu}rve--(_3vIl_A   in the eye of law. The
said order.__of dete_ntio1?I under section 3 of the

Kamataka Prevention ofbangerous Activities of Bootleggers,

  €.OEff'enders, dainblers, Goondas, Immoral Trafiic

 Grabbers Act, 1985 [hereinafter referred

to as-.f_the  

 Aocrording to the petitioner, the grounds of detention

  gllfilirnished to the detenu is in English language and also

 '*--.I:ser5ved in Kannada language which are produced as

4:.'Annexures - B & B1 respectively; that the order of detention

'§
21 X,

X'

 



H 9 -
been done in the instant case. It is also submitted that in
the Kannada version of the detention order it is mentioned,

"*2-we %E§:s¢t:53€ée:u.,$  ééssafi.

V

C:3\;i_.'§;gJ{x;'t:a">fi3: 'Zc0G?Q:'%}f;"§C,Q,E}'%'EC9€'"go£;'i?"_pf" it

C.'

But, the said words are absent in the English vers_:i.on"»of _

detention order and hence there is variance between.  two.__ i 

Either it is a case of there being two_vdetent7ionyo1*ders"w.*L%hich;va it

cannot be issued under the Act.__or    
contended that the Kannada translation of order
of detention is at variance'}«.   in the
writ petition with regard to   documents
in the bound     ««rei.terated. There is
reliance placed this court as well as
the Apelft   the.'yat'vious contentions raised
by the learned  of the petitioner.

13. Per contra, leamiaedtijidditional Advocate General has

 subrn-ittedeV.thatt the detaining authority has to consider oniy

'the'  aya.ilable for passing of the detention order and

not revsulti-"of; the cases which are referred to in the order

 .  'of detenfion; that the subjective satisfaction which has to be

  at by the detaining authority within the meaning of

 ...Wsec§tion 3 of the Act cannot be questioned in a court of law

"brand that even if the result of the cases are in favpur of the


a./"



- 11 ..
15. Annexure-A is the English version of the order of

detention which refers to section 312] of the Act and  in

order to prevent the detenu from acting in any 'I_V1v.1"a"'L.3'_.ii1_eE1'..u

prejudicial to the maintenance of public G_4I';(..le1'.,T'i'Z'' "

necessary to make an order directinge him to  00

Annexure-A1 is Kannada version ofwtAne;'_"'said ord'er'wrhereifi.i..

specific reference has been madevto. the gambling  of

the detenu by stating as 1:'_ollows:y_____u"

Annex.ure--C    perusal of the
same, it  n.ot:ed1f_.  iireamble the detaining
authority has  thegambiing activities of the detenu
has affected pL1blicv..or:der in the society and details

of the; 'cases registered "against the detenu in Davanagere

 0"town'i'a.reVg1ven.at s1.'i"\:"c$s. 1 to 38.

1006;  of the said details of the cases, it is

'V noticed xthaththe cases referred to at Si. Nos. 1 to 26 were the

 V'  rriatter of an earlier detention order dated 22.5.2000

 questioned before this court in WP{HC} No.98 of

2000. This court by order dated 28.8.2000 quashed the

0. order of detention reserving liberty to the respondents to

pass a fresh order in accordance with law”. Be that as it

.. 12 _
may, while referring to these twenty six cases out of thirty

eight cases, the detaining authority has nowhere indicated

that there was an earlier order of detention which A’

subject matter of chaiienge before this court waYgbac.k: V’

year 2000. In this context, it would be»Aof.re1evancie”to if if

the statement of objections filed

State has tried to justify byv__v’s~tating’~ the:-gorder’; of
detention in the instant case is on :lV\._IAosv.:§1 to 26
cases referred to in the but gases, details of
which are given andvwhich cases at S1.

Nos.27 to orderhof det.ention,””thereby it would

indicate that the:..Sb’tateV” up with regard to the
first twenty_ referred to in the order of

detention. ‘ 4’

17. However; we eannotffaccept the justification sought to

be I1iadei.by stating fthatfit is only with regard to S1. Nos. 27

to cas’e«sj.that_ the order of detention has been made when

therefis nvonapjiilication of mind by the detaining authority

“with regard to s1. Nos. 3. to 26 along with s1. Nos. 27 to 38.

at the said material was to be the subject matter of

_.._””‘deter1tion in the instant case, then it would have been

ffffaiecessary to refer to the earlier detention order which had

been quashed by this court. It is also necessary to state that

4*?/i

ox”

“.13..

the cases referred to at S1. Nos. 1 to 26 was referred to in the

earlier detention order in the year 2000 and that libert;?v.*as

reserved by this court. But for a period of nine

nothing had been done and when the second.: of

detention has been made impugned in the instant case,

those very cases have been again referred to “WiAt}IOl’1t any 00

indication regarding the previou-siiorderyhof
we find is not just and proper. A 1

18. In this context, tis’.t_’obb_’advert to two
decisions of to of ‘CHHAGAN
BHAGWAN OTHERS’, reported
in AIR .t;”9a9i_”;t case of ‘JAHANGIR
~ POLICE COMMISSIONER,

AmuEDABA’n_VAND’ reported in AIR 1989 so

‘the first.o_f___the decision referred to above, it is

AhgstatedyVth.atawhe1*e_’the detaining authority while passing the

second’ order. 00 detention has referred to the earlier

–Vdetention”*V_order and the Judgment of the High Court

0 it it 0 flquashingvvit, presumably for the purpose of showing that the

gjdetennd inspite of the earlier detention order was continuing

0 bootlegging activities and the detaining authority said

it clearly in affidavit in reply, that he took into consideration

the previous grounds of detention also for his conclusion

ea

_ 14 ..

that the detenu was engaged in bootlegging activities since

long thus, in other words, the detaining authority has

into consideration the earlier grounds of detentionlié

grounds had been nullified by the

subsequent detention order was vitiaatediionv the *gr’oui1d

the detaining authority had taken i’nuto’–._consid.Teration it

grounds of earlier detention ordervialcng with_other
The said decision is relevant in”‘as’. inthebinstant
case, there is no referencelbtoivdetention order or
the same beingiqulashediziby as the liberty
being reservedlalnrd has been allowed
to pass and the impugned
order we find that there is a non-

application loi7_inindci1V thisaspect of the matter.

” V’ ‘-1.9. ~.,_S’irnilarly, in thesecond decision referred to above, it is

order of detention cannot be made after

consi_dering.”thei” previous grounds of detention when the

“same hasfbeen quashed by the court and if such grounds

into consideration while forming the subjective

____”:’sati’;sfaction by the detaining authority in making the

u”.detention order, the order of detention will be vitiated. It is

of no consequence if the further fresh facts disclosed in the

grounds of the impugned detention order have been

ii,»

_ 16 _
that the cases referred to at S1. No.38 has also been quashed

after passing the order of detention. On a consideration of ‘

this material, we find that the detaining authority has

applied its mind on a common and even basis to

cases which is evident from the following statemerrts _

the grounds of detention.

“I have gone through all these cases it

Sections of Karnataka Police Act;—_1963”:.in’der€ V’ A T

which you have been convicted seheral ttm-BS.’

“A perusal of all the above-._ir1ctdents= indicates
that you are not amenable-“to. ‘thelU_rdtnaJ’y”La.LDs
of the land. ‘1’hu,s,’ct_fter appliccitéo_:i. mind to
the facts of the case “an_’a1.ysed.h_ above, I am
fully convinced that H1’_t_visv.necesVsary tofqletain you
under the Act.,_ Arid hence,21*-havegpassed the
detention:orC1%:r:”

On a reading of thehsaid r’nafterial,_..– itxbecomes apparent that
the casesllhaveheen “eo’r:.s’idered together and in our View the
cases cannotbe segr”egatedi’*-from each other and hence the

provisions ofsection Act cannot be made applicable

‘ in cased.” itv–is also necessary to note that while the

of d.eten’tio1i.speaks about thirty eight cases, the State

initsreply i*s’j_i.risisting that it is only twelve cases at Si.No.

C27 to “38suw.hich is the basis of detention. Out of the twelve

it l{C:asels”«–..four cases were not brought to the notice of the

authority by the sponsoring authority in respect of

u this court had quashed the complaints and in other

33»

a

– 17 –

cases there were acquittais or proceedings were dropped, we
feel that the material which was placed before the detaining

authority could not have led the detaining authority to arrive

at a subjective satisfaction. In View of the

detention order namely, the cases referred to at”A.’:S:1.i’,J:e…:VVi” it

38 not being legally sustainable, the:-detentipon order is Vtobe

heid as not Vaiid in the eye of law.

22. In this context, it is necessa*ryRto_ refer’-tottthe decisions

of the Apex Court mentiopried tie1o§i}v”W*hich«.were adyerted to

by learned counselpfor thepppetitionerib

Ea} ‘TULSHI minis avsi =S.T;ATE OF WEST
BENGAIQ’,nprepor3i;ed .1975 SC 638

{b} eisiariifiigp STATE OF WEST
BENGAL’, 1974 SC 806

[c} fMoHD’;”~.1mA,nmt*;ALi”tVKHAN Vs. STATE or WEST
~ ;BE1\7GAL’, reported in AIR 1976 SC 734

_vhti*om the above reasons, we also find that the

the order of detention is not on par with

t the English version of the order of detention for the reasons

theuéambling activity of the detenu is specifically

_’ment_ioned in the kannada version which is absent in the

English version and therefore there being a variance in the

– 38 _
two. the order of detention has to be quashed on the ground

that there is no effective communication in this regard.

24. In this context, it is necessary to refer to the decision

of this court passed in WPIHC] No.8 of 2006 _

‘SMT. RENUKA vs. GOVERNMENfil: or ” ~ it

disposed of on 12.6.2006 wherein wasr«Asvtated’A..that’ if

considering the Kannada Version-of the order of as
a translated order, the referenc°e~.:._V_made was
missing the main order’df’V1rhich held to
be a case where there irifvvhthejvvidetention order
and hence the &qL11ashed.«:f’Tnetreasoning given in
the said to the facts of the
Present 0 V.

25. In the case DHARNA ALIAS KOKA

vs. *0THERS’, reported in AIR 1990

” «SC is alsoddsteded by the Apex Court that in order to

“eoffectittei’ representation, the grounds must be clearly

stated”dor othdejfxrdfise it would be a frustration of the rights of

_ tithe detenui

I1

“…»;.i6n. this context, it is also relevant to refer to the

–..t.’.-detgisdion of the Apex Court in the case of ‘M18. TSERING

‘f:1:>oLKAR Vs. Tfm ADMINISTRATOR, UNION TERRITORY

»’ _,#”

.-I’/’

_ 19 _
OF DELHLI AND OTHERS’, reported in AIR 1987 SC 1192
wherein it is stated that in the matter of preventive

detention, the test is not one of prejudice but one of strict

compliance with the provisions of the Act and when ..

failure to comply with the requirements, it becorhes H

to sustain the order.

27. Learned Additional Advocate d’seeera’i, iiidwevef,

relied upon certain decisions namely –

[a} ‘PRAKASH .1v§…’.com&IS’s1oNER
AND SECRETARY, G}()VERP}’1I:lE1_y’T. for -KERALA AND
OTHERS ‘, reported-i”r1″AiR mas (S1135?) ‘sec 144

{b} ‘MRS. –VsESf§AG1RI Vs. STATE or
KEIQIAV.A.n:;:p_ArJo9’ia:s~i2f,:ifeperted in (1982) 2 sec

330 ~
s’r1:1:L~ .1-‘uses zimzziioon, SABHA AND OTHERS’.
.»i;epo1’ted in ‘2’4′;’J.R_W.¥’93O so 1896

(c) ‘GUJg1R4T’ LTD.,’ Vs. GUJARAT

‘Veto the subjective satisfaction arrived at by the

detaining authority cannot be questioned in a court of law.

KWe agtreevttwith the said proposition, but in the instant case,

fin.d that the material which was placed before the

authority could not have led to the subjective

tqysatisfaction. particuiariy, with regard to the reasons which

-iéx

N20,.

we have assigned while considering in the eariier part of the

order and the fact that the majority of cases referred to by

the detaining authority, namely, S1. Nos. 1 to 24e.V§§¢i-Q

subject matter of detention order passed way _

year 2000 and which were quashed by this it

liberty to pass a fresh order of detearitionoxbutey .0

date of the impugned order i.e.;9,_f7.2009_,l”there,»hs:s

action taken under the provisionstof the
provision clearly stipulates. to preyent the
detenu from acting in to the
maintenance order, v§fouid”be…:necessa1y to pass
order of deteilijtion.’ last nine years, the
detaininigllautlrovrityli action is also an
important. and V yvhich we have taken into

conside_r_ation’antl .eoupied”‘s§tIith the fact that the said cases

‘dd’beingj’:eon.sidered ha1o’ng’wit11 the other cases, totally thirty

;:a–..whole would mean that the said cases

cannot be separated or segregated.

38. For the aforesaid reasons, the order of detention is

._ ” Hence, the writ petition is allowed by quashing the

of detention bearing No.MAC«[1}/CR/121/2009-10

uulrdated 9.7.2009 [Annexure–AI the kannada Version of the

order bearing No. No.MAG[1}/CR/121/2009-10 dated

-21-

9.7.2009 [Annexure-~A1], both passed by the first respondent-‘–.._
and the order of approval bearing No. HD/519/ssr/2<)(§9«9f9'.j'–,:"-.
dated 14.7.2009 [AnneXure—-CI passed by the

respondent are aii quashed.

29. The detenu is ordered to beset at if isdivnzot
required in any other case. The opézrettive pd1’tidn*V’:0f ‘:”;E1is
order shall be communicated zto “respondeniyy for

compliance.

_ ‘