Supreme Court of India

Safiya vs Government Of Kerala & Ors on 28 July, 2003

Supreme Court of India
Safiya vs Government Of Kerala & Ors on 28 July, 2003
Author: . A Lakshmanan
Bench: M.B. Shah, Dr. Ar. Lakshmanan.
           CASE NO.:
Appeal (crl.)  913 of 2003

PETITIONER:
Safiya							


RESPONDENT:
Vs.

Government of Kerala & Ors.			


DATE OF JUDGMENT: 28/07/2003

BENCH:
M.B. Shah &  Dr. AR. Lakshmanan.


JUDGMENT:

JUDGMENT

(Arising out of Special Leave Petition (Criminal) No. 1215 of 2003)

Dr. AR. LAKSHMANAN, J.

Leave granted.

This appeal is directed against the final judgment and order dated

11.2.2003 passed by the High Court of Kerala in O.P. No. 29561 of 2002 filed

by the appellant herein, who is the wife of the detenu – T.P. Moideen Koya

who is under preventive detention under the COFEPOSA Act vide order of

detention dated 21.02.2001.

The case of the prosecution in brief is that on 18.08.2001 a search

was conducted by the Superintendent, Central Excise and Customs on the

residence of one Kunjumon. In the search Indian and Foreign currencies and

Gold biscuits were found. During the course of investigation, the statement of

Mohd. Mustaffa, driver and employee of the said Kunjumon and P.

Mohammed, the cousin of Kunjumon were recorded. According to the

prosecution, the detenu is involved in dealing in smuggled goods and,

therefore, report was made to the detaining authority for detaining the detenu

under Section 3(i) (iv) of the COFEPOSA Act, 1974. The detenu was

detained in execution of the order of detention on 04.09.2002 and detained in

Central Jail, Thiruvananthapuram. The detenu submitted his representation

to the Detaining Authority and the Central Government and the same were

rejected.

Safiya, the wife of the detenu, filed a writ petition before the High Court

of Kerala challenging the detention of her husband T.P. Moideen Koya (the

detenu) on the grounds that the order of detention of the detenu is primarily

based upon the statement recorded from Mohammed Mustaffa, an employee

of Kunjumon and that an order of detention was passed against the said

Mohammed Mustaffa and he was detained by an order of detention dated

17.10.2001 passed by the detaining authority. The said case was placed

before the Advisory Board and the Advisory Board submitted in its opinion

that there is no ground for detaining the said Mohammed Mustaffa. In

accordance with the report of the Advisory Board, the detaining Authority, the

State of Kerala, by its order dated 15.01.2002 revoked the detention against

the said Mohammed Mustaffa. It is the case of the appellant that since the

facts relating to the said Mohammed Mustaffa is similar and arising out of the

same set of circumstances and the order of detention having been held to be

improper by the Advisory Board and subsequently having been revoked by

the State Government, the said facts and materials ought to have been

placed before the detaining Authority by the Sponsoring Authority and the

same ought to have been considered before passing the order of detention

against the detenu herein. The appellant also raised the contention that there

has been inordinate delay in considering and disposing of the representation

of the appellant. It was also contended that there is no material to justify the

involvement of the detenu and, therefore, the order of detention is based on

no material.

The High Court dismissed the writ petition holding that the delay in

disposing of the representation was reasonable. The High Court passed a

detailed judgment considering all the contentions raised by the counsel for the

appellant before it including the rulings cited before it. Aggrieved by the said

judgment, the present appeal has been filed before this Court.

We have perused the pleadings and the other Annexures filed along

with this appeal and also the counter affidavits filed by the State Government

of Kerala and the Government of India both in the High Court and also in this

Court. We heard Mr. B. Kumar, learned senior counsel for the appellant and

Mr. R.N. Trivedi, learned Additional Solicitor General for the Union of India

and Mr. T.L. Viswanatha Iyer, learned senior counsel for the State of Kerala.

Mr. B. Kumar after inviting our attention to the pleadings raised the

following three contentions:-

1. Non-placing of the opinion of the Advisory Board which has opined

that there is no sufficient case for detention of the detenu

Mohammed Mustaffa involved in the same occurrence which

opinion was rendered even in December, 2001, long before the

passing of the order of detention in the instant case on 22.01.2002

amounts to non-placing of relevant and important document such

that the subjective satisfaction stands vitiated.

2. There is inordinate delay in considering the representation of the

detenu.

3. Several documents on which the grounds of detention are

substantially based are only in Malayalam and no translation

thereof into english has been provided and, therefore, the

consideration of the representation without taking into the

consideration of these vital material is no consideration in the eyes

of law as in all probabilities the person who dealt with the

representation and took a decision thereof on behalf of the second

respondent could not be knowing Malayalam. Mr. Kumar also

submitted that in the facts disclosed in the grounds of detention it

would be a case of no material against the detenu and sweeping

allegations of violations of the Customs Act and dealing in

smuggled goods to a huge figure has been arrived at totally

unsupported by any material. Therefore, he would submit that the

detention order is vitiated since the conclusion is not supported by

any material annexed to the grounds of detention.

Learned Additional Solicitor General appearing for the Union of India

submitted that the appeal is devoid of any merit or substance and deserves to

be rejected outright by this Court and that the delay, if any, on the part of the

Central Government has been properly explained in para 3 of its counter

affidavit filed in this Court. He, therefore, submitted that the time of six days

taken by the competent authority was not a negligence or callous in action on

the part of the Central Government and since there has been no undue or

unexplained delay in disposing of the representation of the detenu, the appeal

is liable to be rejected by this Court.

Mr. T.L. Viswanatha Iyer appearing for the Government of Kerala drew

our attention to the relevant paragraphs in the counter affidavit and submitted

that the appellant has no case on merits and, therefore, is liable to be

dismissed.

In regard to contention No.1, the answering respondent submitted that

the case against the detenu was not built upon the statement of Mohammed

Mustaffa alone. The records clearly show that Mohammed Mustaffa was

dealing in gold biscuits and distributing tube money as instructed by

Kunjumon and that the business between Kunjumon and the detenu was not

done through Mohammed Mustaffa. In our opinion, the revocation of the

detention order issued against Mohammed Mustaffa has no relevance as far

as the detenu T.P. Moideen Koya is concerned. The detenu was personally

heard by the Advisory Board. After hearing the detenu and perusing the

records, the Advisory Board opined that there were sufficient grounds for the

detention of the detenu. Under the circumstances, we are of the opinion that

the non-placing of the order revoking the detention order of Mohammed

Mustaffa before the Advisory Board does not vitiate the detention order

issued against the detenu. The detention order was issued after perusing the

relevant and material documents and after arriving at subjective satisfaction

of the authorities. We are, therefore, of the view that the High Court has

rejected the said contention, rightly so in our opinion.

In regard to contention No.2 delay in consideration of representation,

the Central Government has clearly and explicitly explained the reasons for

the delay insofar as they relate to the Central Government. It is seen from the

records produced that a copy of the representation dated 26.09.2002 in

Malayalam language of the detenu, sent by the Superintendent, Central

Prison, Thiruvananthapuram dated 26.09.2002 was received in the

COFEPOSA unit of the Ministry of Finance, Department of Revenue, Central

Economic Intelligence Bureau, New Delhi. Parawise comments and the

English translation of the representation were called from the Sponsoring

Authority on the same day i.e. 30.09.2002. The comments on the

representation along with English translation, sent by the Sponsoring

Authority vide their letter dated 04.10.2002 were received in the COFEPOSA

unit on 07.10.2002 (in between 05.10.2002 and 06.10.2002 were holidays,

being Saturday and Sunday). The case filed along with relevant material was

submitted to the Under Secretary, COFEPOSA on 07.10.2002. The Under

Secretary processed the case and put up to the Joint Secretary on the same

day i.e. 07.10.2002. The Joint Secretary submitted the file to the Secretary,

Ministry of Finance, Department of Revenue on 07.10.2002 itself. The

Secretary, Ministry of Finance, Department of Revenue, considered the said

representation on behalf of the Central Government and rejected the same on

17.10.2002 (in between 12th and 13th October, 2002 were holidays being

Saturday and Sunday and 14th and 15th October, 2002 were holidays being

Mahanavami and Dussehra festivals. The file was received back from the

office of the Secretary, Revenue on 18.10.2002. Memorandum of rejection of

representation was issued to the detenu herein through the concerned Jail

Authority at Thiruvananthapuram on 18.10.2002 and the same was received

by the detenu through the concerned Jail Authority on 21.10.2002. The dates

and other details given above in the counter affidavit by the Central

Government would only show that there has been no undue or unexplained

delay in disposing of the representation of the detenu herein. The said

contention is, therefore, rejected.

Regarding the third contention, we are of the opinion that the same

has no merits. In this regard, it is submitted by the respondents that the

Detaining Authority of the Government of Kerala had forwarded to the Central

Government the report under Section 3(2) of the COFEPOSA Act, which

consisted of Detention Order, the ground of detention and relied upon

documents including the English translation of the documents which were in

Malayalam language. Thus, the English translation of the Malayalam

representation of the detenu and the English translation of the documents

relied upon were available before the second respondent at the time of

consideration of the representation of the detenu was also available.

Therefore, the allegation of the petitioner that English translation of the

documents which were in Malayalam language has not been supplied to the

second respondent is baseless.

A careful perusal of the records placed before this Court would show

that there are enough materials to show the involvement of the detenu in the

smuggling activities. The State Government (Detaining Authority) have

considered all the aspects and perused the relevant material documents

before issuing the detention order. Such detention order was issued based

on the subjective satisfaction as to the necessity of detaining the detenu by

invoking the provisions of the COFEPOSA Act. The detenu, therefore, in our

opinion, is not entitled to challenge the subjective satisfaction arrived at by the

detaining Authority in these proceedings.

Learned senior counsel for the appellant, contended that there is non-

application of mind on the part of the detaining Aauthority. This contention

has no merits. It is argued that the detention order was issued against the

detenu with a view to prevent him from dealing in smuggled goods otherwise

than by engaging in transporting or concealing or keeping smuggled goods.

A perusal of the representation submitted by detenu dated 26.09.2002 shows

that he has understood the grounds of detention properly and has made an

effective and meaningful representation for revoking the detention order. The

translated version of the ground of detention has also been furnished to the

detenu. While serving the grounds of detention on the detenu on

12.09.2002, he has made an endorsement to the effect that he has read and

understood the grounds of detention and he has no complaint in this regard.

We are not required to decide whether subjective satisfaction of the Authority

is justified or not, yet a perusal of the records would reveal that the Detaining

Authority has considered all the relevant aspects borne out from the aforesaid

records before issuing the detention order and after arriving at the subjective

satisfaction as to the necessity of detaining him by invoking the provisions of

the COFEPOSA Act. The seized documents show that the detenu in this

case had dealt with 290 smuggled gold biscuits valued at Rs. 1.5 crores with

Kunjumon and had carried out transactions worth Rs. 18 crores during the

period 01.08.2001 to 15.08.2001. Mr. Bapu who was involved in the

contribution of tube money stated that the detenu is an accomplice of

Kunjumon and he had telephoned him at his residence on the No. 370444

appearing in his note book.

It is also seen from the counter affidavit filed by the Government of

Kerala in this Court (para 2.11) that about 9,300 smuggled gold biscuits were

transported by Kunjumon as per the documents seized from his residence

and out of this the detenu T.P.Moideen Koya had transacted about 290 gold

biscuits valued approximately Rs. 1.5 crores. Out of 40 crores of Hawala

transactions made by Kunjumon,. the detenu Moideen Koya had transacted

about Rs. 18 crores. This, according to the respondent, is a very vital

evidence establishing their smuggling activities.

As already seen, the case against the detenu is not built upon the

statement of Mohammed Mustaffa alone. The said Mustaffa was also dealing

in gold biscuits and distributing tube money as instructed by Kunjumon.

Since we are disposing of the appeal on factual basis and on the basis

of the records placed before us, we are not referring to the judgments cited by

the learned counsel for both the sides.

The liberty of a citizen is undoubtedly very important. It is our duty to

ensure that there is strict compliance with the provisions of law. In our view,

strict compliance of the provisions of law has been made. The Court, in our

opinion, cannot lose sight of the fact that those who commit economic

offences do harm to the national interest and economy. Thus, the High Court,

while examining the case, has taken a cumulative view of the situation and

had seen all the relevant facts.

On a consideration of the totality of the circumstances, the High Court

came to the conclusion that the detenu has violated the provisions of law and

his activities are not in the larger national interest and that the Court should

be slow to come to the aid of the detenu. We agree with the conclusion

arrived at by the High Court.

The instant appeal filed by the wife of the detenu is totally devoid of

any merit or substance and as such we have no hesitation in rejecting the

same. The appeal shall stand dismissed.