Delhi High Court High Court

Tapan Saha vs Union Of India And Ors. on 4 January, 1993

Delhi High Court
Tapan Saha vs Union Of India And Ors. on 4 January, 1993
Equivalent citations: 1993 CriLJ 1255, 1993 (1) Crimes 568, 1993 (25) DRJ 394
Author: R Gupta
Bench: R Gupta


JUDGMENT

R.L. Gupta, J.

(1) This petition under Article 226 of the Constitution of India read with Section 482 of Code of Criminal Procedure, 1973 seeks quashing of the order F.No.873/4/ 92-CUS.VIII dated 6th January,1992 passed under Section 3(1) of the Conservation of Foreign Exchange and Prevention of Smuggling Actives Act (COFEPOSA Act for short) by the second respondent i.e. Joint Secretary to the Govt. of India, Ministry of Finance, Department of Revenue, North Block, New Delhi against the petitioner and setting him at liberty.

(2) The brief facts are that the petitioner detenu was arrested on 3.11.91 at the Calcutta Airport when he arrived from Agartala by Indian Airlines flight No.1C-742. On the basis of suspicion his person was searched and 8 pieces of gold biscuits collectively weighing 932.8 grams valued Rs.4,41,680.00 approximately were recovered from his person. His statement under Section 108 of the Customs Act was recorded which of course is alleged to be extracted from him by force. Thereafter he was produced before the trial court on 4.11.91 in respect of the offences under Sections 132 and 135 of the Customs Act with which we are not concerned in the present petition.

(3) The detention order has been challenged on a number of grounds but during the course of arguments the learned counsel has confined his arguments to only one ground which is taken up in para 4 of the additional grounds. That ground is that the Central Govt. had failed to confirm the detention order within a period of three months from the date of his detention i.e. 6.1.92. This date is mentioned because it was on that date the order of detention was allegedly served on the petitioner while he was in custody in connection with the offences under the Customs Act. Therefore, the argument is that the order of detention having been passed beyond the statutory period of three months from the date of detention, the same was illegal and void and was liable to be quashed. In this respect my attention has been drawn to the case of Nirmal Vs. Uoi and others . In that case the order of confirmation of detention was not passed by the appropriate Govt. within a period of three months from the co incensement of detention. It was held that if no order of confirmation was made under clause (1) of Section 8 of Cofeposa Act. within three months by the Appropriable Govt. further detention of the detenu will he without the authority of law. In the present case also the order of detention was confirmed on 23.4.92. that is, after expiry of three months from 6.1.92. Therefore, the order of detention.is had on the lace of it.

(4) Learned counsel for the respondent, however, argued that in this case by the order of declaration the period of confirmation of the petitioner was excluded to six months. Therefore, according to him the initial mislake, if any, was rectified by the subsequent order of declaration. It is difficult to agree with this contention because by the order of declaration although the detention order was continued, the declaration did not extend period of detention to two years. It rather revoked declaration No. 8/92 dated 22.1.92. If that be so, then the period of detention will remain only one year which actually had to be continued within three months as required by clause (f) of Section 8 of the Cofeposa Act. Therefore, viewed from this angle, order of detention of the petitioner is illegal as laid down by Hon’ble the Supreme Court.

(5) The order of detention is, therefore, quashed. The petitioner shall be set at liberty if not wanted in any other case or proceedings. The petition stands disposed off.