JUDGMENT
M. Katju, J.
1. This writ petition has been filed against the impugned detention order dated 2-5-2001 Annexure 1 to the petition passed under National Security Act.
2. We have heard counsel for parties.
3. In the grounds of detention, copy of which is Annexure 2 to the petition, it has been stated that on 15-1-2001 at about 3.45 P.M. one Madan Pal and his son Subhash were returning home with witnesses, When they reached near the house of the petitioner Satvir, the petitioner and some other persons armed with deadly weapons came out of the house and accosted them. The petitioner said that Subhas had given evidence in a case and hence he should be killed. On hearing this Subhas started running and the petitioner and his associates surrounded him and attacked him with deadly weapons and killed him. They did not allow others to come for helping Subhash. Due to this incident and firing, there was panic and terror in the Village and people ran inside their houses and public order was disturbed and a first information report was lodgedin this connection. It is alleged that the petitioner and his associates committed the incident because Subhash had given evidence on 8-12-2000 in Suit No. 82 of 1996 before the Civil Judge, Meerut. The news of the incident was published in Dainik Jagran and Amar Ujala on 16-1-2001. The petitioner was in jail and was trying to get bail. Hence the impugned detention order was passed.
4. Learned counsel for the petitioner submitted that in the incident in question both sides had received injuries and relevant material regarding the injury on the side of the petitioner were not placed before the detaining authority. The petitioner has relied on the decision of this Court in Inamul Haq v. Superintendent reported in 2001 Current Bail Case 411 : (2001 All LJ 1682) and on the decision in Manni Lal v. Superintendent Central Jail reported in 1985 All WC 641 (FB) Page 48. He has also submitted that it was a solitary incident and did not involve public order.
5. In our opinion even a solitary incident can some times Justify passing of a detention order depending on the nature and gravity of the offence and its impact on the even tempo of life in the society. In the present case even if it was a solitary incident but it was of great nature. The petitioner attacked a person and killed him only because he had given evidence against the petitioner. This in our opinion certainly disturbs public order because such act will create terror for witnesses who will be unwilling to give evidence in such cases. In David Patrick Ward v. Union of India (1992)5 JT (SC) 163 and Vijai Pal alias Pappu v. Union of India (1996) 33, All Cri.C. 741, the Supreme Court held that a valid detention order can be passed even on a solitary basis of incident.
6. In the counter affidavit filed by the District Magistrate it has been stated in para 3 that the petitioner was trying to get bail hence the detaining authority was of the opinion that he would again indulge in similar activity which was prejudicial to the maintenance of public order and even tempo of the society. We have already held that a valid detention order can be passed against person who is in jail vide Habeas Corpus Petition No.38005 of 2001 Karesh Pal alias Billu v. D.M. and Ors. decided today.
7. In para 7 of the said counter affidavit it has been stated that the incident was committed in broad daylight in a thickly populated area in which Subhash was killed in the presence of his family and other persons because Subhash was a witness in a case in which the father of the petitioner Tejpal was party and Subhas appeared as a witness in case No.82 of 1996 pending before IV Addl. Civil Judge (J.D.) Meerut. It was a pre-planned murder and the same has created panic and terror in and around the area where the incident took place and hence additional police force was deployed to control the situation. In our opinion it is a clear case of public order. In para 12 of the counter affidavit it has been stated that the petitioner was apprehended on 15-1-2001 and there was no firearm injury on the body of the petitioner. It apears that in ‘Peshbandi and as an afterthought, a false allegation has been made, In para 18 it is stated that the petitioner has tried to manufacture the firearm injuries but no firearm injury was found. In para 14 it is stated that the petitioner and his associates have looted the goods belonging to his late brother regarding which a criminal case is pending, In para 15 it is stated that in a case under Section 392/302 I.P.C. of P.S. Sardhana the petitioner was not named but his name came into light during course of the investigation. In the aforesaid case in a well-planned manner the petitioner kidnapped Jitendra and killed him. Due to terror the witnesses could not dare to tell the correct facts before the Court. Several other criminal cases were registered against the petitioner as stated in paras 17 to 20 of the writ petition. In para 20 of the counter affidavit it is stated that the detention order was not passed on the basis of past history of the petitioner.
8. We have also perused the counter affidavits filed by the Superintendent of Jail and by the Secretary to the U.P. Govt. and on behalf of the Union Govt.
9. It has been pointed out by the learned counsel for the respondents that there was no cross version of the petitioner/cross first information report in existence In the F.I.R. against the petitioner the injury caused to the petitioner has been explained and the same was considered by the District Magistrate alongwith other documents.
10. In our opinion there is no illegality in the impugned detention order. This petition is, therefore dismissed.