Bombay High Court High Court

Shri Ravindra Prakash Nikam vs The Commissioner Of Police on 6 July, 2011

Bombay High Court
Shri Ravindra Prakash Nikam vs The Commissioner Of Police on 6 July, 2011
Bench: B.H. Marlapalle, U. D. Salvi
                                           1
                                                                                cri-wp-1064-11

pdp

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                  
                   CRIMINAL APPELLATE JURISDICTION




                                                          
                  CRIMINAL WRIT PETITION NO. 1064 OF 2011

      Shri Ravindra Prakash Nikam              )
      Age 29 years, residing at 803,           )




                                                         
      South Kasaba, Shinde Chowk,              )
      Solapur (Now detained at Yerwada         )
      Central Prison at Pune)                  )   .. Petitioner




                                                  
            Vs.


          Solapur
                               
      1. The Commissioner of Police            )
                                               )
      2. The State of Maharashtra              )
                              
         (Through the Secretary                )
          Preventive Detention, Home           )
          Department (Spl), Mantralaya,        )
          Mumbai - 400 032                     )
           

      3. The Superintendent                    )
          Yerwada Central Prison, Pune         )
        



      4. Union of India                        )
          New Delhi.                           )   .. Respondents





      Mr. U. N. Tripathi for petitioner.
      Ms. M. H. Mhatre, APP for State.
      Mr. Y. M. Nakhawa for UOI.

                               CORAM: B. H. MARLAPALLE &





                                      U. D. SALVI, JJ.

                       RESERVED ON : JUNE 24, 2011

                  PRONOUNCED ON : JULY 6, 2011




                                                          ::: Downloaded on - 09/06/2013 17:27:24 :::
                                          2
                                                                              cri-wp-1064-11


    JUDGMENT (PER B. H. MARLAPALLE,J.):

1. This petition, filed under Article 226 of the Constitution,

impugns the order of detention passed by the Commissioner of Police,

Solapur, on 1/3/2011 and in exercise of his powers conferred on him under

sub section (2) of section 3 of the Prevention of Black Marketing and

Maintenance of Supplies of Essential Commodities Act, 1980 (“the Act”

for short). Admittedly, the said order of detention is for a period of six

months and it has been approved by the State Government on 8/3/2011.

The State Government confirmed the impugned order of detention on

13/4/2011 and for a period of six months. The detention order was served

on the detenu on the same day it was passed and thus will continue to

operate till 31/8/2011. It has been stated in the order of detention that with

a view to prevent the detenu from acting in any manner prejudicial to the

maintenance of supplies of essential commodities to the community, it was

necessary to make an order under the Act. The detenu was actively

indulging in illegal activities punishable under the provisions of Essential

Commodities Act, 1955 and more particularly of black marketing of Blue

Kerosene and domestic LP Gas for pecuniary gains within the areas of

::: Downloaded on – 09/06/2013 17:27:24 :::
3
cri-wp-1064-11

Faujdar Chawadi Police Station, Solapur and he used to assault the people

with deadly weapons like wooden and iron rods who went against him and

he thus created a terror within the jurisdiction of the said police station.

His activities of illegal buying of Blue Kerosene which was meant for the

consumption or sale to Ration-card holders and also domestic LP Gas

which was meant for the consumption or sell to Gas-card holders and

instead was being sold in black market on higher rates to the Truck &

Auto-Rickshaw drivers who used it as fuel instead of diesel and petrol.

This illegal activity committed by the detenu created scarcity of Blue

Kerosene and domestic LP Gas and severely affected the supply of

essential commodities. His earlier criminal record indicated that he was a

habitual offender and despite the fact that police had arrested him for the

above mentioned offences on many occasions, he continued his illegal

activity of selling Blue Kerosene and domestic LP Gas and thus committed

offences under the Essential Commodities Act, 1955. The shortage of Blue

Kerosene and domestic LP Gas resulted in unrest among the common

people of the locality and it disturbed the peace and tranquility of the

society at large.

2. In support of the detention order, specific instances of six

::: Downloaded on – 09/06/2013 17:27:24 :::
4
cri-wp-1064-11

crimes registered against the detenu and in-camera statements of two

witnesses have been relied upon. C.R. No.3117 of 2010 and C.R. No. 3007

of 2010 were registered on 23/10/2010 and 28/1/2010 respectively with the

Faujdar Chawadi Police Station against the detenu, whereas C.R. Nos.3011

of 2009 and 3054 of 2009 were registered on 4/3/2009 and 3/8/2009

respectively with the very same police station. Other two CRs which have

been considered were registered in the year 2004 and 2001 which we need

not take into consideration. Though six CRs have been relied upon, even if

we find two such CRs registered against the detenu read along with the in-

camera statements of two witnesses, support the detention order, it would

not be necessary for us to examine the remaining CRs. It is well settled

that the illegal activities in the recent past with reference to the date of

detention would be relevant while scrutinizing the challenge to the order of

detention.

3. Undoubtedly, along with the order of detention, reasons for

detention and the copies of the documents relied upon while passing the

order of detention have been provided to the detenu along with their

translations.

::: Downloaded on – 09/06/2013 17:27:24 :::
5

cri-wp-1064-11

4. Though a number of grounds have been raised to challenge the

detention order, the learned counsel for the detenu has more particularly

pressed the following grounds:-

(i) That the seized material was Blue Kerosene could have

been supported by the C.A. Report and admittedly the

detention order stated that the samples of Blue Kerosene

seized on 23/10/2010 were sent to the Regional Forensic

Science Laboratory, Ganesh Khind, Pune and its report

was awaited. In the absence of the C.A. Report, there

was no material before the Detaining Authority to

believe that the seized commodity was an essential

commodity and, therefore, the order of detention is

without application of mind. It has been further claimed

that a copy of the C.A. Report ought to have been made

available to the detenu along with the order of detention

so as to make an effective representation at the earliest

and this failure has violated the guarantee provided

under Article 22(5) of the Constitution.

::: Downloaded on – 09/06/2013 17:27:24 :::
6

cri-wp-1064-11

(ii) The Detaining Authority has taken into consideration old

and stale cases from the year 2001 to 2009 and these

cases have no proximity in point of time. The

satisfaction of the Detaining Authority is, therefore,

vitiated and that itself will be sufficient to set aside the

order of detention.

(iii) It is duty of the Detaining Authority to apprise the

detenu his right to make a representation to the

Detaining Authority, the State Government and the

Central Government. However, in the order of detention

the detenu has not been apprised of his right to submit a

representation to the Central Government and merely the

address of the Secretary to the Government of India,

Ministry of Commerce and Civil Supplies, Department

of Civil Supply, Krishi Bhavan, New Delhi has been

given. This failure of the Detaining Authority has

undermined the right to make an effective representation

to the Central Government and hence the protection

under Article 22(5) of the Constitution has been violated.

::: Downloaded on – 09/06/2013 17:27:24 :::
7

cri-wp-1064-11

(iv) The representation submitted on 13/4/2011 to the

Government of India was not decided in time and no

final decision was communicated to him on the said

representation. This delay caused on the part of the

Central Government has also vitiated the order of

detention.

The learned counsel for the petitioner has relied upon the

following decisions of the Supreme Court in support of his challenge:-

(a) Kamleshkumar Ishwardas Patel vs. Union of India and

ors. [1995 (2) Mh.L.J. 381].

(b) Rajammal vs. State of Tamil Nadu and anr. [AIR

1999 SC 684].

5. In the reasons elaborately set out in the order of detention,

though six CRs have been considered, as noted earlier, it is not

necessary to take into consideration the stale CRs i.e. the CRs

registered in the year 2001 and 2004 against the detenu and even if we

do not take into consideration the other two CRs registered in the year

::: Downloaded on – 09/06/2013 17:27:24 :::
8
cri-wp-1064-11

2009, C.R. No. 3117/2010 and C.R. No. 3007/2010 registered against

the detenu could undoubtedly support the detention order.

On 23/10/2010, PI Kausadikar of Crime Branch, Solapur

City, along with two panchas and the informant and the raiding party

reached the spot at Murarji Peth, Dagdi Chawl, Near Shubham

Automobiles and apprehended the detenu who was trying to escape

after seeing police raiding party at about 1830 hrs. When the raiding

party reached the spot, it found two auto-rickshaw trolleys containing

five iron barrels and 33 iron barrels lying on the ground. This five iron

barrels were loaded in each auto-rickshaw trolley bearing Registration

Nos. MH-13-R-8919 and MH-12-AQ-7858. Each barrel had about

180 liters of Blue Kerosene which is distributed under Public

Distribution System and thus the total stock of kerosene seized at the

sport was 7740 liters. The seizure panchanama was drawn and the

barrels along with the kerosene and the two auto-rickshaws were sized.

C.R. No. 3117 of 2010 was registered for the offences punishable

under Sections 3 and 7 of the Essential Commodities Act, 1955. The

detenu was produced before the learned Chief Judicial Magistrate on

24/10/2010 and was remanded to police custody till 26/10/2010 which

::: Downloaded on – 09/06/2013 17:27:24 :::
9
cri-wp-1064-11

was again extended upto 29/10/2010. During the interrogation, he

disclosed the names of three of his other associates who were

subsequently taken into custody. On 4/11/2010 he was remanded to

magisterial custody and was subsequently released on bail, whereas

one of his associates by name Dada Ingale could not be arrested. It is

pertinent to note that the informant in this case was Shri Deepak

Dattatraya Chavan, Food Supply Inspector at “D” Division, Solapur

and he was dealing with distribution of kerosene in the public

distribution system day in and day out.

The second C.R. arose from the incident of 28/1/2010.

The complainant Shri Gulab Rasul Ghudubhai Shaikh was the Supply

Inspector, Zone -A, Solapur. The police party led by Shri N.S. Patil,

PSI, reached the lane of Ashok Cable Wires at Shinde Chowk and

raided an auto-rickshaw to which the detenu was selling LP Gas as

fuel with the help of electric motor into the fuel tank of auto-rickshaw

bearing Registration No.MH-13-AF-1456. The rickshaw driver and

the detenu were apprehended at the spot. During further enquiry, Shri

Tanaji Shinde, who was filling the fuel tank of the auto-rickshaw told

the raiding party that he was selling domestic cooking gas as fuel to

::: Downloaded on – 09/06/2013 17:27:24 :::
10
cri-wp-1064-11

auto-rickshaw drivers at Rs.50/- per Kg. since last 8 days and that the

detenu was the owner of that illegal business. The police seized the

auto-rickshaw bearing Registration No. MH-13-AF-1456, one LP Gas

cylinder, one electric motor with nylon pipe and regulator and one

electric weigh machine. C.R. No. 3007 of 2010 came to be registered

for the offences punishable under Sections 3 and 7 of the Essential

Commodities Act, 1955 and thus the auto-rickshaw driver – Tanaji

Shinde and his associate Chetan Vitthal Zipare came to be arrested.

The detenu was arrested on 29/1/2010 and was produced before the

learned Chief Judicial Magistrate, Solapur. He was in magisterial

custody till 12/2/2010 and was released on bail of cash surety of

Rs.5000/-. On completion of investigation, a charge-sheet has been

filed.

6. So far as the in-camera statements of witnesses are

concerned, the detention order has referred to witness “A” and

witness “B”. We have verified the record and the statement of witness

“A” was recorded on 1/2/2011 and verified on 14/2/2011, whereas

statement of witness “B” was recorded on 5/2/2011 and verified on

14/2/2011 by ACP, Division – I, Solapur. We are satisfied that there

::: Downloaded on – 09/06/2013 17:27:24 :::
11
cri-wp-1064-11

was sufficient material before the Detaining Authority, which material

he has considered, applying his mind and then passed an order and

while being aware that the detenu was released on bail. The activities

of the detenu were continuing in nature and he was causing severe

blows to the maintenance of supplies of essential commodities.

Section 3(1) of the Act states that any officer of the State

Government, not below the rank of the Secretary, duly empowered,

may, if satisfied, with respect to any person that with a view to

preventing him from acting in any manner prejudicial to the

maintenance of supplies of commodities essential to the community, it

is necessary so to do, make an order directing that such person be

detained. As per subsection (2) of Section 3, the Commissioner of

Police, wherever he has been appointed, may also exercise the powers

conferred under Section 3(1) of the Act. Explanation below

subsection (1) of Section 3 has set out the meaning of the expression

“acting in any manner prejudicial to the maintenance of supplies of

commodities essential to the community”. We have no doubt in our

mind that the material considered by the Detaining Authority and

particularly the two CRs registered in the year 2010 and two in-

camera statements recorded of the witnesses support the order of

::: Downloaded on – 09/06/2013 17:27:24 :::
12
cri-wp-1064-11

detention.

7. So far as right to representation is concerned, para 9 of

the reasoned order of detention reads thus,

“9. You are, further informed that you have a
right to make a representation to the State Government

against the order of detention and that you shall be

afforded the earliest opportunity to make such a
representation. Should you wish to make such a

representation, you should address it to the Secretary to
the Government of Maharashtra (Preventive Detention),
Home Department (Special), Mantralaya, Mumbai 400

032 and to the Secretary to the Government of India,

Ministry of Commerce and Civil Supplies, Department of
Civil Supply, Krishi Bhavan, New Delhi and submit it
through the Superintendent of the Jail where you have

been detained.”

This paragraph has two parts. In the first part it has been

stated that the detenu has a right to make a representation to the State

Government. In the second part the address of the Secretary to the

::: Downloaded on – 09/06/2013 17:27:24 :::
13
cri-wp-1064-11

Government of Maharashtra has been provided and in addition the

address of the Secretary to the Government of India, Ministry of

Commerce and Civil Supplies has also been provided to the detenu

and without any doubt to submit a representation through the

Superintendent of the jail where he has been detained. It was

contended by Mr. Tripathi, the learned counsel for the detenu that in

the first part of paragraph 9, the detenu was not apprised of his right to

make a representation to the Central Government and, therefore, the

order of detention is vitiated. In this regard, as noted earlier, he has

relied upon a Constitutional Bench judgment in the case of

Kamleshkumar Patel (Supra). We do not find much force in these

arguments. Admittedly, the detenu submitted a representation on

13/4/2011 to the Central Government and it came to be decided and

rejected on 25/5/2011. Mr. Nakhawa, the learned counsel for the

Union of India has placed before us a copy of the said order along with

the letter dated 24/6/2011 he has received from the Department of

Consumer Affairs, Government of India. Be that as it may, the

Department of Consumer Affairs called for the remarks from the

Government of Maharashtra vide its letter dated 5/5/2011 and they

were received on 9/5/2011. The representation was considered by a

::: Downloaded on – 09/06/2013 17:27:24 :::
14
cri-wp-1064-11

committee of three members in the Department of Consumer Affairs,

Government of India and by a reasoned order it came to be rejected.

Thus the petitioner has exercised his right to submit a representation to

the Central Government and too effectively.

8. A Constitution Bench, in the case of K. M. Abdulla

Kunhi and B.L. Abdul Khader vs. Union of India [1991 (1) SCC 476]

stated,

“It is a constitutional mandate commanding the
concerned authority to whom the detenu submits his
representation to consider the representation and dispose

of the same as expeditiously as possible. The words “as

soon as may be” occurring in clause (5) of Article 22
reflects the concern of the Framers that the representation
should be expeditiously considered and disposed of with a

sense of urgency without an avoidable delay. However,
there can be no hard and fast rule in this regard. It
depends upon the facts and circumstances of each case.

There is no period prescribed either under the Constitution
or under the concerned detention law, within which the
representation should be dealt with. The requirement,
however, is that there should not be supine indifference

::: Downloaded on – 09/06/2013 17:27:24 :::
15
cri-wp-1064-11

slackness or callous attitude in considering the
representation. Any unexplained delay in the disposal of

representation would be a breach of the constitutional

imperative and it would render the continued detention
impermissible and illegal.”

Thus, if the delay caused on account of any indifference

or lapse it would adversely affect further detention of the detenu. We

have perused the order dated 25/5/2011 rejecting the reprsentation

submitted by the detenu to the Central Government and we do not find

any compelling reason to hold that it was delayed or there was any

indifference or lapse on the part of the committee to decide the same.

9. Mr. C. D. Chaudhari, Under Secretary, Government of

Maharashtra, Home Department (Special), Mantralaya, Mumbai has

stated in his affidavit that the representation dated 13/4/2011 submitted

on behalf of the detenu was received on the same day in the evening

and there was a holiday on 14/4/2011. The remarks from the Detaining

Authority were sought by letter dated 15/4/2011 and were received on

20/4/2011 vide the Detaining Authority’s letter dated 19/4/2011. The

Under Secretary submitted his note to the Deputy Secretary on

::: Downloaded on – 09/06/2013 17:27:24 :::
16
cri-wp-1064-11

21/4/2011 and the Deputy Secretary, in turn, placed the same before

the Additional Chief Secretary (Home) on the same day. The

representation was rejected on 28/4/2011 and the order was

communicated vide letter dated 29/4/2011 to the detenu through the

Superintendent, Yerwada Central Prison, Pune. Reference to the

Advisory Board was made on 9/3/2011 and the Advisoary Board

rendered its opinion on 6/4/2011 and it was received in the Home

Department on 7/4/2011. The confirmation order was passed on

13/4/2011.

10. Now coming to the last ground that C.A. Reports were not

made available to the detenu, we have noted earlier that the

complainant for the raid on 20/3/2010 was the Food Supply Inspector

himself. He could not be said to be a person not familiar with Blue

Kerosene being sold under the public distribution system. The seizure

panchanamas which are in the file and which have been signed by two

independent witnesses have been perused by us. They specifically

state the seized liquid fuel as kerosene. The detenu is neither a

retailer, a whole-seller or a license holder for fair price shop from

which the kerosene is distributed. Kerosene is an essential commodity

::: Downloaded on – 09/06/2013 17:27:24 :::
17
cri-wp-1064-11

within the meaning of the Essential Commodities Act, 1955. During

two different raids, two panchanamas of seizure were drawn and they

are on record. The panch witnesses were different at each time and the

seized fuel is kerosene at the first instance and LP Gas cylinder at the

second time. Hence on these grounds also the challenge to the order

of detention has no substance.

11. In the premises, this petition must fail and the same is

hereby dismissed. Rule is discharged.

     (U.D. SALVI, J.)                          (B. H. MARLAPALLE, J.)
   






                                                   ::: Downloaded on - 09/06/2013 17:27:24 :::