ORDER
D.D. Sinha, J.
1. Heard Shri Daga, learned Counsel for the petitioner and
Shri Chawda, learned A.P.P. for the State.
2. The present criminal writ petition is directed against the order of
externment passed by the Sub-Divisional Magistrate, Amravati, vide order
dated 3-4-1998 whereby under section 56(1)(2) of the Bombay Police Act,
1951, the applicant was externed for a period of one year from the Amravati
District.
3. The learned Counsel for the petitioner contended that in the instant case, respondent No. 2 issued notice under section 59 of the Bombay Police Act on 31-12-1996. It is further contended that the necessary enquiry was conducted by the respondent and thereafter respondent No. 1 issued the impugned order dated 3-4-1998 by which the petitioner is externed. It is the contention of the learned Counsel that the grounds mentioned in the above referred show cause notice are stale and old and, therefore, the impugned order which is based on such grounds is not sustainable in law. It is submitted that though the alleged activities of the petitioner were located in some of the areas of city of Amravati, the petitioner came to be externed from the entire District of Amravati which, according to the learned Counsel, is not permissible in law. It is further submitted that the criminal cases shown and described in the show cause notice and relied on by the Externment Authority, while passing the impugned order, are not only old but the petitioner is also acquitted in most of these criminal cases. It is also contended that in the show cause notice, no details are mentioned such as time, place and month in respect of the crimes alleged to have been committed by the petitioner. The learned Counsel, therefore, contended that in the absence of such details, the petitioner could not defend himself properly before the authorities concerned. The learned Counsel, therefore, contended that the impugned order is illegal and liable to be set aside.
4. Heard Shri Chawda, learned Additional Public Prosecutor for the State-respondent No. 1, who has supported the impugned order.
5. I have considered the arguments advanced by the learned Counsel and perused the notice dated 31-12-1996 as well as the impugned order dated 3-4-1998. The contention of the learned Counsel that the respondents were under obligation to supply details in respect of the crime in the said show cause notice is not proper. The externee is entitled to know only the material particulars of the crime in question and not the details as alleged by the learned Counsel for the petitioner. If the details are required to be supplied by the authorities to the externee before passing of the Externment order then the very purpose will be frustrated. It must be borne in mind that taking recourse to the provisions of the Act is an exception and it is only in an emergent situation that such remedies are expected to be resorted to by the authorities in the interest of the society. Hence, the above referred contention raised by the learned Counsel for the petitioner cannot be accepted.
6. The recitals in the notice shows that the petitioner is constantly involved in the criminal activities since 1985 onwards till 1996 and, therefore, it is difficult for me to accept that the Externment Authority placed reliance on the stale grounds for issuing the order of externment. Since illegal criminal activities of the petitioner though located in some of the areas of the City of Amravati, it was necessary for the Externment Authority to extern the petitioner from the entire District in order to snap the nexus between the petitioner and his illegal activities which he was carrying on in the city of Amravati. In that view of the matter, this contention raised by the learned Counsel for the petitioner also must fail. Even otherwise, the petitioner has already suffered the major period of punishment imposed by the impugned order. The petitioner was externed for a period of one year from the date of order and he has already suffered the punishment for about 9 to 10 months.
7. Looking to the facts and circumstances of the case and also after considering the Scheme of the Act, I see no reason to interfere. The impugned order is just and proper. The criminal writ petition is dismissed
8. Criminal writ petition dismissed.