Supreme Court of India

Smt.Gracy vs State Of Kerala And Anr on 15 February, 1991

Supreme Court of India
Smt.Gracy vs State Of Kerala And Anr on 15 February, 1991
Equivalent citations: 1991 AIR 1090, 1991 SCR (1) 421
Author: J S Verma
Bench: Verma, Jagdish Saran (J)
           PETITIONER:
SMT.GRACY

	Vs.

RESPONDENT:
STATE OF KERALA AND ANR.

DATE OF JUDGMENT15/02/1991

BENCH:
VERMA, JAGDISH SARAN (J)
BENCH:
VERMA, JAGDISH SARAN (J)
RAY, B.C. (J)
SHARMA, L.M. (J)

CITATION:
 1991 AIR 1090		  1991 SCR  (1) 421
 1991 SCC  (2)	 1	  JT 1991 (1)	371
 1991 SCALE  (1)211


ACT:
    Constitution of India, 1950: Article   22(5)-Preventive
detention  -Safeguards-Representation of detents  under	 the
Prevention   of	  Illicit Traffic in  Narcotic	 Drugs	 and
Psychotropic   Substances   Act-Addressed  to  the  Advisory
Board-Consideration  by	 Government  independent of  Board's
consideration-Dual obligation of both  the  authorities-mode
of    address	only   a   matter   of	 form-constitutional
quarantee-Mandatory.
     Prevention	 of  Illicit Traffic in Narcotic  Drugs	 and
Psychotropic  Substances  Act,	1988:  Section	3-Preventive
detention-Represenation	 of  detents addressed	to  Advisory
Board-Consideration  by	 Government independent	 of  Board's
consideration-Dual  obligation of both the  authorities-Mode
of  address  only  a matter  of	 formConstitutional  mandate
underarticle 22(5)-Can't be whittled down.



HEADNOTE:
     The petitioner's son was arrested on 19.10-1989 on	 the
accusation  that  he  and  his	brothers  were	involved  in
extensive  illicit cultivation of ganja plants in  violation
of  the	 provisions  of	 Narcotic  Drugs  and	Psychotropic
Substances Act, 1985 (NDPS Act). The Magistrate before	whom
he was Produced, rejected the bail application. The Sessions
Court  granted conditional bail. The detention	order  dated
25.1.1990  was served on the detenu on 30.1.1990. The  order
stated	that though prosecution was likely to  be  initiated
under  the  NDPS  Act, there was  every	 likelihood  of	 his
continuing  the cultivation of ganja plants and	 thus  there
was  a compelling reason to detain him under the  Prevention
of  Illicit  Traffic  in  Narcotic  Drugs  and	Psychotropic
Substances  Act, 1988. The detenu was informed of his  right
to make a representation to the detaining authority, Central
Government  and	 the  Central  Advisory	 Board	against	 the
detention  order.  The	mode  of  representation  was	also
indicated along with the grounds of detention, in accordance
with Article 22(5) of the Constitution of India.
     In	  accordance  with  the	 procedure,   the    Central
Government  referred the case to the Central Advisory Board.
During	the  pendency of the reference, the  detenu  made  a
representation	to the	Advisory  Board. The Advisory  Board
considered the reference along with  the  detenu's
						       422
representation	and  came to the conclusion that  there	 was
sufficient  cause  to  justify	his  preventive	  detention.
Thereafter,  the  Central  Government made  an	order  dated
24.4.1990  confirming  its earlier order and  directing	 his
detention for a period of two years.
     In the present Writ Petition, the mother of the  detenu
prayed	for quashing of the detention order contending	that
there  has  been infraction of the guarantee  under  Article
22(5)  of  the	Constitution  as a  result  of	the  Central
Government's omission to consider the representation of	 the
detenu,	 independent  of its consideration by  the  Advisory
Board.	Petitioner also challenged the stand of the  Central
Government  that there was no obligation on it	to  consider
the  representation  of the detenu independently  since	 the
same  was  addressed to the Advisory Board and	not  to	 the
Central Government.
     Allowing the Writ Petition, this Court,
     HELD:  1. The obligation of the Government to  consider
the  representation  is	 different and in  addition  to	 the
obligation of the Advisory Board to consider it at the	time
of  hearing the reference before giving its opinion  to	 the
Government.  Consideration  of	the  representation  by	 the
Government  has	 to  be	 uninfluenced by  the  view  of	 the
Advisory   Board.  The	detenu's   right   to	 have	 the
representation	considered  by	the Government under Article
22(5)	of  the	 Constitution	is   independent    of	 the
consideration  of the detenu's case and	 his  representation
by  the Advisory Board. [426G-H]
     K.M.  Abdulla Kunhi and B.L. Abdul	 Khader	  v.   Union
of  India and Ors., State of Karnataka and Ors., JT 1991 (1)
SC 216; relied on.
     2. Any representation of the detenu against the  order
of   his detention has to be considered and decided  by	 the
detaining   authority,	the  requirement  of  its   separate
consideration  by  the	Advisory  Board being an  additional
requirement implied by reading together clauses (4) and	 (5)
of Article 22, even though express mention in Article  22(5)
is  only of the detaining authority. The order of  detention
is  by the detaining authority and so also the order of	 its
revocation  of the representation is accepted, the  Advisory
Board's	 role  being merely advisory in nature	without	 the
power  to make any order itself. It is not as if  there	 are
two separate and distinct provisions for  representation  to
two  different authorities viz., the detaining authority and
the Advisory Board,  both having independent power to act on
its own. (427G-H; 428A-B]
						    423
     3.	 It  being settled that this dual  obligation  flows
from  Art.  22(5) when only one representation is  made	 and
addressed to the detaining authority, there is no reason  to
hold  that  the	 detaining authority  is  relieved  of	this
obligation merely because the representation  is   addressed
to    the  Advisory  Board   instead   of   the	   detaining
authority   and	  submitted  to	 the Advisory  Board  during
pendency  of the reference before it. So long as there is  a
representation	made  by the detenu  against  the  order  of
detention,  the dual obligation under Article  22(5)  arises
irrespective  of  the  fact whether  the  representation  is
addressed  to  the detaining  authority or to  the  Advisory
Board  or to both. The mode of address is only a  matter  of
form  which  cannot  whittle down  the	requirement  of	 the
Constitutional	mandate in Article 22(5) enacted as  one  of
the    safeguards  provided  to	 the  detenu   in  case	  of
preventive detention. [428B-El
    4.	In the instant case, there has been a breach by	 the
Central	 Government of its duty under Article 22(5)  of	 the
Constitution  to  consider and decide	the   representation
independently  of  the	Advisory Board's opinion. The  order
of  detention  dated 25.1.1990 as well as the  order   dated
24.4.1990   of	its  confirmation  passed  by  the   Central
Government are quashed. [428F-G]



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition (CRL.) No. 1218
of 1990.

(Under Article 32 of the Constitution of India).
John Joseph and T.G.N. Nair for the Petitioner.
A.D. Giri, Solicitor General, Ashok Bhan, Ms. A.
Subhashini and T.T. Kunhikannan for the Respondents.

The Judgment of the Court was delivered by
VERMA J. This writ petition under Article 32 of the
Constitution of India is by the mother of the detenu Noor
alias Babu to quash the detention order F. No. 801/1/90
PITNDPS dated 25.1.1990 passed under Section 3 of the
Prevention of Illicit Traffic in Narcotic Drugs and
Psychotropic Substances Act, 1988 (in short ‘PIT’NDPS
Act’) and the order of confirmation F. No. 801/1/90
PITNDPS dated 24.4.1990 ‘passed under Section 9(f) read
with Section 10(2) of the PITNDPS Act, by the Central
Government directing detention of the detenu for a
period of two yeare w.e.f. 30.1.1990. The only argument
advanced in support of this writ petition is infraction of
Article 22(5) of the Con-

424

stitution of India. The facts material for the point raised
are stated hereafter.

The detenu was arrested from his family estate at
Kochuveetil House, Kuthugal, Udumpanchola Taluk, Idikki
District, Kerala on 19.10-1989 on the accusation that he and
his brothers were involved in extensive illicit cultivation
of ganja plants (Cannabis Sativa) in violation of the
provisions of Narcotic Drugs and Psychotropic Substances
Act, 1985 (in short ‘NDPS Act’), He was produced before the
Judicial Magistrate who rejected his bail application. The
Sessions Judge also rejected the bail application once but
late, granted conditional bail. Thereafter, the detention
order dated 25.1.1990 was served on the detenu on
30.1.1990. It was stated therein that even though
prosecution of the detenu was likely to be initiated under
the NDPS Act, there was likelihood of the detenu indulging
in cultivation and production of narcotic drugs (ganja) on
the detenu being released on bail on account of which there
was compelling necessity to detain him under the PITNDPS
Act. The detenu was informed that he had a right to make
representation to the detaining authority, Central
Government and the Central Advisory Board against the
detention order. The mode of address of the representation
to the Central Government and the Central Advisory Board was
also indicated in the detention order along with the grounds
of detention in accordance with Article 22(5) of the
Constitution of India. The detenu’s case was referred by the
Central Government to the Central Advisory Board on
2.3.1990. During pendency of the reference before the
Advisory Board, the detenu made his representation on
24.3.1990 and addressed it to the Advisory Board. The
Advisory Board considered the reference relating to the
detenu made by the Central Government and also the detenu’s
representation submitted to it. The Advisory Board, gave the
opinion that there was sufficient cause to justify his
preventive detention. The Central Government then made the
order dated 24.4.1990 confirming his detention and directed
that the detenu Noor alias Babu be detained for a period of
two years w.e.f. 30.1.1990.

It is admitted that the Advisory Board considered the
detenu’s representation before sending its opinion to the
Central Government along with the entire record including
the representation submitted by the detenu. It is also
admitted that the Central Government made the order of
confirmation dated 24.4.1990 on receipt of the opinion of
the Advisory Board, but there was no independent
consideration of the detenu’s representation by the Central
Government at any time. In the counter-affidavit filed
initially by Shri A.K. Roy, Under Secretary to
425
the Government of India, this fact was not clearly stated
and, therefore, we directed an additional affidavit to be
filed. In the additional affidavit filed by Shri A.K. Roy,
it has not been disputed that the Central Government did not
at any time consider independently the detenu’s
representation addressed to and given to the Advisory Board.
In the additional affidavit, the stand of the Central
Government in this behalf has been stated thus:

“…… Since the detenu in the present case has
not made any representation to the Central
Government, the assertion in para 2 of the grounds
of petition that no opportunity was afforded by the
Central Government to the said detenu is vehemently
denied. The question of consideration of a
representation and providing of an opportunity
would only arise when a representation is duly made
to the Central Government.”

On the above facts, the question is: Whether there has
been any infraction of the guarantee under Article 22(5) of
the Constitution as a result of Central Government’s
omission to consider the detenu’s representation independent
of its consideration by the Advisory Board? The Central
Government’s stand is that the detenu’s representation being
addressed to the Advisory Board to which it was submitted
during pendency of the reference before the Advisory Board,
there was no obligation on the Central Government also to
consider the same independently since the representation
was not addressed to the Central Government.

The Constitutional mandate in Article 22(5) was
considered recently by a Constitution Bench in K.M. Abdulla
Kunhi and B.L. Abdul Khader v. Union of India and Ors.,
State of Karnataka and Ors., JT
1991 (1) SC 216, in view
of some conflict in earlier decisions of this Court
regarding the detaining authority’s obligation to consider
the detenu’s representation independently of the
Advisory Board’s duty in this behalf. The Constitution
Bench held as follows:

“It is now beyond the pale of controversy that the
constitutional right to make representation
under clause (5) of Article 22 by necessary
implication guarantees the constitutional right to
a proper consideration of the representation.
Secondly, the obligation of the Government to
afford to the detenu an opportunity to make
representation is distinct from the Government’s
obligation to refer the
426
case of detenu along with the representation to
the Advisory Board to enable it to form its
opinion and send a report to the Government. It is
implicit in clauses (4) and (5) of Article 22 that
the Government while discharging its duty to
consider the representation, cannot depend upon
the views of the Board on such representation. It
has to consider the representation on its own
without being influenced by any such view of the
Board. The obligation of the Government to
consider the representation is different from the
obligation of the Board to consider the
representation at the time of hearing the
references. The Government considers the
representation to ascertain essentially whether
the order is in conformity with the power under
the law. The Board, on the other hand, considers
the representation and the case of the detenu to
examine whether there is sufficient case (sic) for
detention. The consideration by the Board is an
additional safeguard and not a substitute for
consideration of the representation by the
Government. The right to have the representation
considered by the Government, is safeguarded by
cl. (5) of Article 22 and it is independent of the
consideration of the detenu’s case and his
representation by the Advisory Board under cl. (4)
of Art. 22 read with Section 8(c) of the Act.
(See: Sk. Abdul Karim & Ors. v. State of West
Bengal,
[ 1969] 1 SCC 433; Pankaj Kumar
Chakrabarty & Ors. v. State of West Bengal,

[1970]1 SCR 543; Shayamal Chakraborty v. The
Commissioner of Police Calcutta and Anr.,
[ 1969]
2 SCC 426; B. Sundar Rao and Ors. v. State of
Orissa,
[ 1972] 3 SCC 1 1; John Martin v. State of
West Bengal,
[1975] 3 SCR 2 1 1; S. K. Sekawat v.
Stale of West Bengal,
[1975] 2 SCR 161 and
Haradhan Saha & Anr. v. State of IVest Bengal and
Ors.,
[1975] 1 SCR 778).”

(emphasis supplied)
It is thus clear that the obligation of the Government
to consider the representation is different and in addition
to the obligation of the Board to consider it at the time of
hearing the reference before giving its opinion to the
Government. Consideration of the representation by the
Government has to be uninfluenced by the view of the
Advisory Board. In short, the detenu’s right to have the
representation considered by the Government under Article
22(5) is independent of the consideration of the detenu’s
case and his representation by the Advi-

427

sory Board. This position in law is also not disputed before
us.

The learned Solicitor General, however, contended that
in the present case there being no representation addressed
to the Central Government, the only representation made
by the detenu being addressed to the Advisory Board
during pendency of the reference, there was in fact no
representation of the detenu giving rise to the Central
Government’s obligation to consider the same. The
question is: Whether this contention can be accepted in the
face of the clear mandate in Article 22(5) of the
Constitution?

It is undisputed that if there be only one
representation by the detenu addressed to the detaining
authority, the obligation arises under Article 22(5) of
its consideration by the detaining authority independent of
the opinion of the Advisory Board in addition to its
consideration by the Advisory Board while giving its
opinion. In other words, one representation of the detenu
addressed only to the Central Government and not also to the
Advisory Board does not dispense with the requirement of
its consideration also by the Advisory Board. The question,
therefore, is: Whether one of the requirement of
consideration by Government is dispensed with when the
detenu’s representation instead of being addressed to the
Government or also to the Government is addressed only to
the Advisory Board and submitted to the Advisory Board
instead of the Government? On principle, we find it
difficult to uphold the teamed Solicitor General’s
contention which would reduce the duty of the detaining
authority from one of substance to mere form. The nature of
duty imposed on the detaining authority under Article 22(5)
in the context of the extraordinary power of preventive
detention is sufficient to indicate that strict compliance
is necessary to justify interference with personal liberty.
It is more so since the liberty involved is of a person in
detention and not of a free agent. Article 22(5) casts an
important duty on the detaining authority to communicate the
grounds of detention to the detenu at the earliest to
afford him the earliest opportunity of making a
representation against the detention order which implies the
duty to consider and decide the representation when made, as
soon as possible. Article 22(5) speaks of the detenu’s
‘representation against the order’, and imposes the
obligation on the detaining authority. Thus, any
representation of the detenu against the order of his
detention has to be considered and decided by the detaining
authority, the requirement of its separate consideration by
the Advisory Board being an additional requirement
implied by reading together clauses (4) and (5) of Article
22, even though express mention in Article 22(5) is only of
the detain
428
ing authority. Moreover, the order of detention is by the
detaining authority and so also the order of its revocation
if the representation is accepted, the Advisory Board’s role
being merely advisory in nature without the power to make
any order itself. It is not as if there are two separate and
distinct provisions for representation to two different
authorities viz. the detaining authority and the Advisory
Board, both having independent power to act on its own.

It being settled that the aforesaid dual obligation of
consideration of the detenu’s representation by the Advisory
Board and independently by the detaining authority flows
from Article 22(5) when only one representation is made
addressed to the detaining authority, there is no reason to
hold that the detaining authority is relieved of this
obligation merely because the representation is addressed to
the Advisory Board instead of the detaining authority and
submitted to the Advisory Board during pendency of the
reference before it. It is difficult to spell out such an
inference from the contents of Article 22(5) in support of
the contention of the learned Solicitor General. The
contents of Article 22(5) as well as the nature of duty
imposed thereby on the detaining authority support the view
that so long as there is a representation made by the
detenu against the order of detention, the aforesaid dual
obligation under Article 22(5) arises irrespective of the
fact whether the representation is addressed to the
detaining authority or to the Advisory Board or to both. The
mode of address is only a matter of form which cannot
whittle down the requirement of the Constitutional mandate
in Article 22(5) enacted as one of the safeguards provided
to the detenu in case of preventive detention.

We are, therefore, unable to accept the only argument
advanced by the learned Solicitor General to support the
detention. On this conclusion, it is not disputed that there
has been a breach by the Central Government of its duty
under Article 22(5) of the Constitution of India to consider
and decide the representation independently of the Advisory
Board’s opinion. The order of detention dated 25.1.1990 as
well as the order dated 24.4.1990 of its confirmation passed
by the Central Government are, therefore, quashed. This
shall not, however, affect the detenu’s prosecution for the
alleged offence and it shall also not be construed as a
direction to release him in case he is in custody as a
result of refusal of bail. The writ petition is allowed,
accordingly.

G.N.					   Petition allowed.
						       429