Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sandip Suresh Ghag vs The Commissioner Of Police
2013 Latest Caselaw 88 Bom

Citation : 2013 Latest Caselaw 88 Bom
Judgement Date : 23 October, 2013

Bombay High Court
Sandip Suresh Ghag vs The Commissioner Of Police on 23 October, 2013
Bench: A.S. Oka, R.P. Mohite-Dere
                                            1                                cri.wp.3231.13.doc


SQP               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        CRIMINAL APPELLATE JURISDICTION




                                                                                   
                      CRIMINAL WRIT PETITION NO.3231 OF 2013




                                                           
            Sandip Suresh Ghag,
            Age 26 years, residing at
            Suresh Patel Chawl, Saibaba Nagar,
            Satya Nagar, Borivali (West),                       ...Petitioner/




                                                          
            Mumbai - 400 092                                       Detenu
            (At present in Nashik Road Central Prison
            at Nashik)

                 Versus




                                                
            1. The Commissioner of Police,
                                 
               Mumbai;

            2. The State of Maharashtra;
                                
            3. The Superintendent,
               Nashik Road Central Prison,
               Nashik.                                          ...Respondents
              

                                                  ......
           



            Mr. U. N. Tripathi for Petitioner/Detenu

            Mr. J. P. Yagnik, A.P.P. for Respondents
                                                ......





                                  CORAM:- A. S. OKA AND
                                          REVATI MOHITE DERE, JJ.
                                  DATED:- OCTOBER 23, 2013





            JUDGMENT (Per Revati Mohite Dere, J. ) :

1. This petition takes exception to the order of detention bearing

No.11/PCB/DP/Zone-XI/2013 dated 19th July, 2013 passed under Section

SQ Pathan 1/10

2 cri.wp.3231.13.doc

3(2) of the Maharashtra Prevention of Dangerous Activities of Slumlords,

Bootleggers, Drug Offenders, Dangerous Persons and Video Pirates Act,

1981 by the Commissioner of Police, Mumbai as against the petitioner/

detenu.

2. The petitioner has raised several grounds for seeking quashing

and setting aside of the order of detention. However, in our opinion, it is

not necessary to advert to all the grounds, except ground 3(h) of the

petition.

3. In ground 3(h), in short, it is stated that the Detaining Authority

has communicated the grounds of detention and all other relied on

documents in a compilation, the original of which is in English along with

the Marathi translation. It is stated that the detenu being a Maharashtrian, is

able to read, write and understand Marathi language only. According to the

petitioner, an injury report of Shri Anant Balu Kapre, which is a medico-

legal document at page 125 of the compilation has been supplied to the

petitioner/detenu in English along with the Marathi translation thereof.

According to the petitioner/detenu, the Marathi translation of the injury

report, is not true and correct. It is stated that in the second column under

SQ Pathan 2/10

3 cri.wp.3231.13.doc

the caption "nature of injury", item No.4 is not the true translation and there

is some addition found in the Marathi translation, which is not there in the

original English document. Similarly, in column 2 of the injury report,

item No.4, the size of the injury which is shown as 2 cm diameter, is not

found to be correctly translated. Thirdly, the last column of the report i.e.

the `remark column', has not been translated at all in the Marathi translated

report. Therefore, according to the petitioner, non-furnishing of true and

faithful translation of the injury report, a relied on and vital document, has

impaired his right to make an effective representation under Article 22(5) of

the Constitution of India.

4. In response to the aforesaid ground at 3(h), the Detaining

Authority has filed its reply and countered the same. It is stated in the reply

that the detenu had been furnished with the true, correct and faithful

translation of the documents in order to enable him to make effective and

purposeful representation. It is stated that the medico-legal document at

page 125, in the compilation of documents, pertains to a C.R., being C.R.

No. 62 of 2013 of the Borivali Police Station. It is stated that the detenu

has been partly furnished with the Marathi translation of the said document

SQ Pathan 3/10

4 cri.wp.3231.13.doc

and that in the last column i.e. "remarks column", the medical details of the

treatment given to the complainant have not been furnished to the detenu.

However, the material details as to the type of injury/details of injury, on

which part of the body the said injury is caused and whether the injury is

simple, grievous or dangerous to life, have been furnished to the detenu so

as to enable him to make an effective representation. It is stated that the

necessary details of the medico-legal certificate have been furnished to the

detenu and hence, mere non-furnishing of the remarks will not affect the

detenu's right to make an effective and purposeful representation. It is

further stated that the second column of the medico-legal certificate, which

pertains to the nature of injury has been correctly translated and furnished

to the detenu. It is also stated that the size of the injury in item No.3 which

pertains to abrasion and contusion, the size of injury 1.5 x 0.1 cm has been

translated and furnished to the detenu. However, inadvertently, the 2 cm

diameter injury has not been translated and given to the detenu. It is stated

that non-furnishing of the size of the injury will not, in any way, affect the

detenu's right to make an effective representation, as the other material

facts have been furnished to the detenu to enable him to make an effective

representation.

SQ Pathan                                                                                      4/10





                                                5                                 cri.wp.3231.13.doc




                                                                                       

5. We have heard Shri U. N. Tripathi for the petitioner/detenu and

Shri J. P. Yagnik, learned A.P.P. for the respondent i.e. the Detaining

Authority.

6. The principal ground which is urged before us by the learned

Counsel for the petitioner, is that non-furnishing of the true and correct

translation of a vital document, which is the `injury report' in the present

case, has impaired the petitioner's right to make an effective representation

as mandated under Article 22(5) of the Constitution of India. Shri U. N.

Tripathi in support of his contention, relied on a Judgment of this Court

delivered in Mohammed Rafique Abdul Majid v. R. H. Mendonca &

Ors.1, wherein, on similar grounds, the order of detention was quashed.

According to the learned A.P.P., the said discrepancies in the Marathi

translation of the injury report, which is in English, are not fatal nor do they

cause any prejudice to the petitioner/detenu in making an effective

representation.




1 1999 All MR (Cri.) 1633

SQ Pathan                                                                                         5/10





                                            6                                 cri.wp.3231.13.doc


7. The law relating to variance in translation of documents from

English language to any other language with which the petitioner/detenu is

conversant, is no longer res integra. We have perused the injury report, in

English and its Marathi translation. As far as the 1 st column with regard to

the `nature of injury' is concerned at Serial No.4, it is stated as `Blunt

trauma'. According to us, there is no discrepancy/addition as alleged in the

Marathi translation, inasmuch as it is correctly translated as ` ckFkV t[ke

dkGh fuGh iMysyh'. As far as the column with respect to the size of each

injury, i.e. column 2 at Serial No.3, reference to `2 cm diameter' injury is

amiss in the Marathi translation thereof. Similarly, in the last column of the

English injury report i.e. `Remarks column' all the entries therein are not

found in the Marathi translation thereof. It is pertinent to note that the

aforesaid discrepancies, have been stated by the Detaining Authority to be

`inadvertent mistakes'. According to the Detaining Authority, `no prejudice'

is caused to the detenu on account of the same. The Detaining Authority

has also stated in its reply that the material relied upon by him for issuing

the order of detention has been furnished to the detenu. We may therefore

note, that the injury report which forms part of the compilation of the

documents accompanying the grounds of detention served on the detenu,

SQ Pathan 6/10

7 cri.wp.3231.13.doc

were relied upon by the Detaining Authority to form his subjective

satisfaction. There is nothing in the affidavit filed by the Detaining

Authority to even remotely suggest that the Detaining Authority had

selectively relied upon some of the documents included in the compilation

of documents furnished to the petitioner, much less, excluded the injury

report from consideration while forming his subjective satisfaction.

Therefore, the concomitant of this finding is that the document i.e. injury

report was a vital document and would have to be considered as `ground'

within the meaning of the `grounds of detention'. It is pertinent to note that

the Apex Court has expounded the meaning of the expression "grounds",

within the expansive meaning of the expression "grounds of detention", in

the case of Khudiram Das vs. The State of West Bengal & Ors. 2. It was

held in the said case that the expression `grounds' means all the basic facts

and "materials which have been taken into account" by the Detaining

Authority in making the order of detention and on which the detention

order is based. We are therefore of the opinion, that the variance in the

Marathi translation of the original injury report which is in English, with

regard to the size of the injuries and the blanks in the remarks column,

2 (1975) 2 SCC 81

SQ Pathan 7/10

8 cri.wp.3231.13.doc

impinges the right of the petitioner/detenu to make an effective

representation under Article 22(5) of the Constitution of India. In cases

relating to preventive detention, the question of `prejudice' does not arise,

inasmuch as the law relating to preventive detention is visited with stringent

consequences and more particularly when the documents are relied upon by

the Detaining Authority for forming its subjective satisfaction.

8. In Mohammed Rafique Abdul Majid (supra) relied upon by

the learned Counsel for the petitioner, this Court was dealing with a similar

case, where the injury report was not a true and faithful translation of the

original injury report in English. This Court in para 4 observed thus :

"4. ......... Mr. Deshmukh learned counsel for the respondents urged that this would make no difference

because the detenu knew Hindi and invited our attention to the Hindi translation of the injury report contained in the original file, a copy of which was given to the detenu. From its perusal it appears that the said translation is legible

but it is not true and faithful. In the original Injury report which is in English one of the injuries mentioned is superficial CLW (L) frontal region above hair line, about 1 cm. x 2 cm. x 5 cm. deep. In the Hindi translation of the said Injury report as contained in the original file the following things are missing:

(a) Superficial; (b) C.L.W. and (c) 1 cm. x 2 cm. x 5 c.m. deep.

Since admittedly the copy of the Injury report supplied to

SQ Pathan 8/10

9 cri.wp.3231.13.doc

the detenu in Hindi, was a copy of the Hindi translation of the injury contained in the original file the detenu, who only

knew Hindi, could have been mislead and his right to make an effective representation under Article 22 (5) of the Constitution of India, could have been impaired."

9. Therefore, according to us, the petitioner/detenu is justified in

contending that his right to make effective representation has been

impinged within the meaning of Article 22(5) of the Constitution of India,

as has been expounded by the Apex Court in a catena of decisions. In view

of the affidavit of the Detaining Authority, we have no hesitation in taking

the view, that the `injury report', was a relied upon document for forming

the subjective satisfaction, which is imperative in detaining the detenu to

prevent him from indulging in prejudicial activities in future. As the

translation of the injury report was not a complete and faithful translation of

the original report in English, the petitioner/detenu's right to make an

effective representation could have been impaired. Thus, the detention

order deserves to be quashed and set-aside on the said ground and the

petition ought to succeed. Accordingly, we pass the following order :

ORDER

Rule is made absolute in terms of prayer clause (b), which

reads thus:

SQ Pathan                                                                                        9/10





                                       10                                cri.wp.3231.13.doc



                     "(b) That     the    order     of    detention     being




                                                                              

No.11/PCB/DP/Zone-XI/2013 dated 19.07.2013 issued under Section 3(1) of M.P.D.A. Act, 1981 by the Commissioner of

Police, Mumbai against the detenu,be quashed and set aside and on quashing the order of detention the detenu be released forthwith."

            (REVATI MOHITE DERE, J.)                         (A. S. OKA, J.)




                                          
                            
                           
              
           






SQ Pathan                                                                               10/10





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter