High Court Orissa High Court

Sunil Rajgarhia vs State Of Orissa And Ors. on 22 January, 2003

Orissa High Court
Sunil Rajgarhia vs State Of Orissa And Ors. on 22 January, 2003
Equivalent citations: 2003 I OLR 355
Author: A Patnaik
Bench: A Patnaik, P Misra


JUDGMENT

A.K. Patnaik, J.

1. This is a habeas corpus petition under Article 226 of the Constitution of India for quashing the order of detention dated 10.6.2002 passed by the District Magistrate, Ganjam.

2. The brief facts relevant for the purpose of disposal of this writ petition are that the petitioner was arrested on 25.6.2002 at 6.00 A.M. and was forwarded to the Court of learned SDJM, Berhampur on the same day on the strength of Non-bailable warrants in G.R. Case Nos.291 of 2001. 1250 of 2001. 987 of 2000 corresponding to B.N. Pur P.S. Case No. 71 dated 21.3.2001 under Sections 147/148/341/332/307/149, IPC/3ES Act/27 Arms Act, Case No. 314 dated 1.12.2001 under Sections 147/148/307/149, IPC/27 Arms Act and Case No. 238 dated 16.10.2000 under Sections 399/402, IPC respectively and MC No. 388 of 1994. On 10.6.2002 the District Magistrate, Ganjam passed the order of detention under Sub-section (2) of Section 3 of the National Security Act, 1980 directing that the petitioner, who was in jail custody in Circle Jail, Berhampur in connection with the aforesaid cases, be detained in Circle Jail, Berhampur until further orders. On 11.6.2002 the petitioner was served with the grounds of detention. The petitioner made representations against the said detention, which were rejected. The order of detention was confirmed on the basis of the opinion of the Advisory Board and the petitioner was informed about this fact by communication dated 5.7.2002. Aggrieved, the petitioner has filed this writ petition with a prayer to quash the said order of detention and for a direction to release him forthwith from detention.

3. Mr. D. Sarangi and Mr. S. Ghosh, learned counsel appearing for the petitioner submitted that the petitioner was in jail custody when the order of detention was served on him and it is well settled by the Apex Court in a series of decisions that when a person is in jail custody, the detaining authority before passing the order of detention must show his awareness that he is in jail custody and that he is likely to be released on bail and if he is released on bail, he will indulge in anti-social activities prejudicial to the public order. Learned counsel argued that in this case all that the District Magistrate has indicated in the grounds of detention, is that the petitioner is likely to be released on bail, but is no material whatsoever in support of the said satisfaction recorded by the detaining authority in the grounds of detention.

4. Mr. M.K. Mohanty, learned Additional Government Advocate, on the other hand, submitted that the grounds of detention would show that the petitioner has been indulging in various anti-social activities since 1992 and various criminal cases are pending against him. He further submitted that the petitioner has formed a gang of anti-social people and if he is not kept in detention, he would indulge in criminal activities detrimental to the maintenance of public order in the municipal limits of Berhampur town. In reply to the submission of Mr. Ghosh that there is no material in support of the satisfaction recorded in the grounds of detention that the petitioner is likely to be released on bail, Mr. Mohanty submitted that the counter affidavit filed by the District Magistrate, opposite party No. 2 would show that the petitioner had in fact moved a bail petition on 28.6.2001 in B.N.Pur P.S. Case No 314 of 2000 corresponding to G.R. Case No. 1250 of 2000, but the said bail petition was rejected by the learned S.D.J.M., Berhampur. Thereafter, the! petitioner filed CMC No. 381 of 2002 before the learned Sessions Judge, Ganjam, Berhampur, who rejected the said petition on 23.6.2002. He also referred to the averments in the counter affidavit to the effect that on 14.8.2002 the petitioner had moved a bail petition in B.N.Pur P.S. Case No. 51 dated 9.3.2002 under Sections 341/324/326/506/34, IPC corresponding to G.R. Case No. 193 of 2002, but the said bail petition had been rejected by the learned S.D.J.M. on the same day. Thus, the petitioner was making attempts to get himself released on bail. Mr. Mohanty submitted that since the petitioner was making attempts to get himself released on bail, the detaining authority felt that if the petitioner is released on bail, he is likely to be engaged in anti- social activities prejudicial to the maintenance of public order.

5. On perusal of the order of detention, we find that the District Magistrate has shown his awareness of the fact that the petitioner was in jail custody in Circle Jail, Berhampur in connection with B.N.Pur P.S. Case Nos. 71 dated 21.3.2001. 314 dated 1.12.2001, 238 dated 16.10.2000 and MC 388 of 1994. In the grounds of detention, however, he has recorded a satisfaction that the petitioner is likely to be released on bail shortly. The relevant paragraphs of the grounds of detention, as served on the petitioner, which contain the said satisfaction that the petitioner is likely to be released on bail shortly, are quoted herein below:

xx xx xx xx xx

You were arrested on 26.5.2002 at 6 am and forwarded to the Hon’ble Court S.D.J.M., Berhampur on the same day on the strength of NBWs vide G.R. Nos. 191/2001, 1250/2001, 987/2000 corresponding to B.N.Pur P.S. Case No. 71 dated 1.12.2001 Under Section 147/148/307/149, IPC/27 Arms Act and Case No. 238 dtd. 16.10.2000 Under Section 399/402, IPC respectively and MC No. 388/94 and now you are in jail custody. You are likely to be released on bail shortly.

In view of your activities, which are detrimental to the maintenance of public order and proximate in the point of time, it is necessary to prevent you from acting in a manner detrimental to the maintenance of public order in the Municipal limit of Berhampur town. There is apprehension of serious breach of public order if you are allowed to move around freely. In the past you have been prosecuted for several times under different grievous sections of IPC and other special laws. The ordinary law of the land of the imposition of terms and conditions of the Court at the time of being released on bail could not deter you from activities prejudicial to the public order.xxxx.”

The aforesaid two paragraphs extracted from the grounds of detention would show that although the District Magistrate has recorded a satisfaction that the petitioner is likely to be released on bail shortly, no reasons have been indicated as to on what basis the District Magistrate arrived such satisfaction that the petitioner was likely to be released on bail shortly. In the aforesaid grounds of detention, no materials have also been indicated to support the satisfaction the petitioner is likely to be released on bail shortly. The report of the Superintendent of Police, Ganjam dated 2.6.2002 along with the grounds of detention has been enclosed, which formed the material on the basis of which the grounds of detention was prepared by the District Magistrate. But in the said report of the Superintendent of Police dated 2.6.2002 there is no mention whatsoever that the petitioner is making attempts to go out on bail in connection with the aforesaid case of B.N.Pur Police Station for which he has been arrested and kept in judicial custody. In the counter affidavit, however, the District Magistrate has indicated that the petitioner moved bail application in two different cases on 28.6.2002 and 14.8.2002 and the said bail applications were rejected by the learned S.D.J.M., Berhampur and it is because of these attempts on the part of the petitioner to get himself released on bail that the detaining authority felt that he was likely to be released on bail. But the detention order was passed on 10.6.2002 i.e., much earlier to the dates when the bail applications were moved in the aforesaid two cases. Hence, the bail applications moved by the petitioner on 28.6.2002 and 14.8.2002 cannot possibly form the basis for the satisfaction of the detaining authority, when he passed the detention order on 10.6.2002 that the petitioner was likely to be released on bail.

6. In Binod Singh v. District Magistrate, Dhanbad (AIR 1986 S.C.2090), the Supreme Court did not find from the affidavit of the District Magistrate that either the prospect of immediate release of the detenu or other factors which can justify the detention of a person in detention were properly considered and held that the order of detention of the detenu under the National Security Act. 1980 was not justified. We quote below the language of the Supreme Court.

“xxx It, however, appears that after the order of detention was passed and before the actual service of the order of detention, the petitioner was taken into custody. From the affidavit of the District Magistrate it does not appear that either the prospect of immediate release of the detenu or other factors which can justify the detention of a person in detention were properly considered in the light of the principles noted in the aforesaid decision and especially in the decisions in Rameshwar Shaw v. District Magistrate, Burdwan (1964) 4 SCR 921 : (AIR 1964 SC 334) and Ramesh Yadav v. District Magistrate. Etah (1985) 4 SCC 232 : (AIR 1986 SC 315), though there was a statement to the effect that the petitioner was in jail and was likely to be enlarged on bail. But on what consideration that opinion was expressed is not indicated especially in view of the fact that the detenu was detained in a murder charge in the background of the facts mentioned before. His application for bail could have been opposed on cogent materials before the Court of justice.

In this case there were grounds for the passing of the detention order but after that the detenu has surrendered for whatever reasons, therefore the order of detention though justified when it was passed but at the time of the service of the order there was no proper consideration of the fact that the detenu was in custody or that there was any real danger of his release. Nor does it appear that before the service there was consideration of aspect properly. In the facts and circumstances of this case, therefore, the continued detention of the detenu under the Act is not justified.”

7. In Rivadeneyta Ricardo Agustin v. Government of the National Capital Territory of Delhi and Ors. [1994 Supp (I) Supreme Court Cases, 597], the Supreme Court quoted its observations in Kumarunnissa v. Union of India : (1991) 1 SCC 128, and Hawabi Sayed Arfi Sayed Hanif v. L.Hmingliana, (1993) 1 SCC 163, and held that even on the satisfaction recorded in the order of detention, the possibility of the detenu being released in case he moved a bail application was not enough unless the detaining authority further says that such release was likely or that it was imminent. In that, case, in the order of detention, the detaining authority had mentioned that the detenu had not moved any bail application in Court, but nothing prevented him from moving bail application and possibility of his release on bail cannot be ruled out in near future. Yet the Supreme Court quashed the said order of detention holding that the statement in the order of detention fell short of the requirement laid down by the Supreme Court in Kamarunnissa v. Union of India {Supra).

8. In Amritlal and Ors. v. Union Government through Secreatary, Ministry of Finance and Ors. : AIR 2000 Supreme Court, 3675, the Supreme Court also quoted its earlier judgment in Kamarunnissa’s case and Binod Singh’s case and held that satisfaction of the likelihood of the detenu being released^on bail ought to be reached on cogent materials. Paragraph 7 of the said judgment of the Supreme Court in Amritlal’s case is quot?ed herein below :

“The emphasis however, in Binod Singh’s case (supra) that before passing the detention order the concerned authority must satisfy himself of the likelihood of the petitioner being released on bail and that satisfaction ought to be reached on cogent material. Available cogent material is the likelihood of having a bail application moved in the matter but not obtaining a bail order.”

9. In the present case as indicated above, there was no material whatsoever before the detainig authority for its satisfaction that the petitioner was likely to be released on bail. In absence of such cogent material, we are of the considered view that the order of detention does not satisfy the requirements laid down by the Apex Court in the aforesaid cases and is liable to be quashed.

10. We, accordingly, quash the order of detention and direct that the petitioner be released and set at liberty forthwith in case his detention is not required in connection with any other case.

P.K. Misra, J.

11. I agree.