Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sugriv Rambabu Singh Chauhan vs The State Of Maharashtra, Through ...
2017 Latest Caselaw 8543 Bom

Citation : 2017 Latest Caselaw 8543 Bom
Judgement Date : 8 November, 2017

Bombay High Court
Sugriv Rambabu Singh Chauhan vs The State Of Maharashtra, Through ... on 8 November, 2017
Bench: Anoop V. Mohta
ssm                                                                        1                8-wp4246.14gp.sxw

               IN THE  HIGH COURT OF JUDICATURE AT BOMBAY

                                  CIVIL APPELLATE JURISDICTION

                               WRIT PETITION NO. 4246 OF 2014

                                                             WITH

                            CIVIL APPLICATION NO. 2562 OF 2017
                                            IN
                              WRIT PETITION NO. 4246 OF 2014

Sugriv Rambabu Singh Chauhan,
Proprietor of 
M/s. Shivam Enterprises Security
Services,
having his office at B/85/87,
Patankar Building, Near NKGSB
Bank, Opp. Swastik Tower,
Nalasopara (West),
Dist. Thane.                                                                            ....Petitioner/
                                                                                        Applicant.

                      Vs.

1          The State of Maharashtra
           Through the Public Prosecutor,
           High Court (A.S.),
           Bombay.

2          The Home Secretary,
           Maharashtra State,
           Mantralaya,
           Mumbai.

3          Director General of Police,
           Maharashtra State,
           Old Council Hall, S.B. Marg,
           Opposite Regal Cinema,
           Colaba .

                                                                                                                1/9



        ::: Uploaded on - 20/11/2017                                           ::: Downloaded on - 20/11/2017 23:52:18 :::
 ssm                                                                        2                8-wp4246.14gp.sxw

           Mumbai-400 039.

4          Principal Secretary (Home),
           Maharashtra State,
           Mantralaya,
           Mumbai.

5          The Controlling Authority &
           The Inspector General of Police,
           (Konkan Range) Konkan
           Bhavan, Navi Mumbai.
           Maharashtra.

6          The Addl. Chief Secretary,
           (Appeal & Security),
           Maharashtra Government,
           Mantralaya, Mumbai.                                                          ....Respondents. 

Mr.   Joel   J.   Carlos   a/w   Yashwant   Dhanegave   for   the   Petitioner/ 
Applicant.
Mr. S.B. Kalel, AGP for Respondent Nos. 1 to 6.

                                 CORAM  :  ANOOP V. MOHTA AND
                                              MANISH PITALE, JJ.

DATE : 8 NOVEMBER 2017.

ORAL JUDGMENT (PER ANOOP V. MOHTA, J.):-

Taken out from the final hearing board.

Heard finally, by consent of the parties.

2 The Petitioner, a private security agency, registered under

the Shops and Establishment Act, 1948 having license as

ssm 3 8-wp4246.14gp.sxw

contemplated under the Private Security Agencies (Regulation) Act

2005, ("the PSA Act") has invoked Article 226 of the Constitution of

India and thereby challenged impugned order dated 21 September

2013 passed by Respondent No.5-the Controlling Authority and the

Inspector General of Police and order dated 22 January 2014 passed

by Respondent No.6-the Additional Chief Secretary, whereby the

license to run the Private Security Agency ("Agency") was cancelled

and confirmed by the Appellate Authority.

3 On 6 July 2009, a license was granted to the Petitioner to

carry on the business of the Private Security Agency. On 21 December

2012, a show cause issued to the Petitioner for violation of Section 13

of the PSA Act, as two security guards had used licenses issued for the

personal security to secure the job with the Petitioner. On 9 January

2013, the Petitioner replied to the show cause notice by denying the

contents and stating that the Petitioner was not aware of violation and

had employed them with bonafide beliefs and would not even engage

such armed guards in future. However, on 1 June 2013, the license

of the Petitioner was cancelled by the Respondent. On 12 August

2013, order dated 1 June 2013, cancelling the license set aside and

ssm 4 8-wp4246.14gp.sxw

matter remanded for opportunity of hearing on merits. On 21

September 2013, the license of the Petitioner was again cancelled by

the Controlling Authorities-Respondent No.5. On 22 January 2014,

the Appellate Authority confirmed the order passed by the Controlling

Authorities.

4 The contesting Respondents resisted the prayer by filing

the reply. The Petitioner filed the rejoinder and reiterated their case.

The reason for cancellation of the license reflected as under-

"8. It is submitted that The Arms Act 1959, Arms Rules 1962, the Private Security Agencies (Regulation) Act 2005 and Maharashtra Security Agencies (Regulation) Rules 2007 does not permit "Change of Use" of weapon to any person. The licenses issued to the above persons were for self protection within their concerned states and then the said licenses were converted into All India Permit license. Subsequently, these persons used the licenses to secure the job in security agency in Maharashtra.

9. I say that there is nothing on record to show that the security guards employed by the Petitioner have any threats to their life in State of Maharashtra. Thus the purpose for which license was obtained by them from other states does not serve the purpose in the State of Maharashtra and thereby the security guards employed by the Petitioner have misused the license obtained by them for self-protection by using the said license for the purpose of securing jobs and financial gains.

ssm 5 8-wp4246.14gp.sxw

10. I say that with a view to curb illegal practice in which the Petitioner and others are involved in employing security guards with Arm license for self- protection, the State Government had decided to initiate legal action against such security agencies and had instructed the office of the Director General of Police. In view of directions from State Government, the office of the Director General of Police issued directions to all concerned Licensing/Controlling Authorities under the act to initiate action against such persons who have violated the conditions of The Private Security Agencies (Regulation) Act, 2005."

5 The learned counsel appearing for the respective parties

have read and referred the PSA Act and the Rules and the relevant

forms, so prescribed which are required to be submitted by the agency

while appointing the Security Guard ("the Guard"). The Petitioner

had provided all the details of those two guards. There was no

suppression of facts about the licenses.

6 We have noted, and as nothing is pointed out that the

Petitioner agency is not permitted to appoint any guard with arms

license which was granted by the Authorities of the other State for

personal use. The provisions of the PSA Act, as well as, the Rules are

silent on this point so also the prescribed conditions of license granted

ssm 6 8-wp4246.14gp.sxw

to the Petitioner. We have noted that the Petitioner, in fact, while

submitting the verification form provided these licenses granted to the

said two guards. The statement is made that the Petitioner,

immediately after receipt of the notice, removed those guards, who

were employed and deployed for the bank services. It is made clear

that, we are not concerned with the grant of licenses and/or effect of

use and misuse of those armed licenses by the guards. Therefore, in

the present facts and circumstances of the case, the action of the

Respondents of cancellation of agency licenses of the Petitioner is

unsustainable, unjust and impermissible.

7 Even after going through the reasons given by all the

Authorities, we see there is no justification for cancellation of the

agency license of the Petitioner only because the stated employment of

two guards, who possesses the armed licenses from other State. This

is for the main reason that the license conditions, as well as, the

provisions of PSA Act and the Rules so read and referred by the

parties, nowhere put such condition and/or debarred the appointment

of such guards. Even, assumed for a moment, if the agency ought not

to have appointed such guards, still we see no reason for the

ssm 7 8-wp4246.14gp.sxw

Respondents to cancel the license of the Petitioner, specifically when

the Petitioner immediately after the intimation/notice had dismissed

their services. Those guards sought appointment based upon the said

weapons licenses for commercial purposes and the Petitioner agency,

as stated, took advantage of the guards weapons license, for its

livelihood, in our view, is unsustainable contention. Those guards

misused the licenses. The Petitioner, in no way, can be stated to have

misused, change of use of the armed licenses. Therefore, the initiation

of the action by the Respondents against the Petitioner agency and

specifically of this nature of cancellation of the license granted since

2009, is unreasonable, unacceptable and violates the provisions of the

PSA Act and Regulations.

8 The learned counsel appearing for the Petitioner, on

instructions, submitted that the Petitioner is not pressing the challenge

of circular dated 1 December 2012. Considering the averments so

made and the reply so filed along with the documents, we see no

reason to deal with the circular, as we are inclined to dispose of the

present Writ Petition for the reasons so recorded above.

 ssm                                                                        8                8-wp4246.14gp.sxw

9                     The learned counsel appearing for the Petitioner has also 

pointed out that the Petitioner has already averred and made the

statement before the Authority that hereinafter, the agency will not

engage any such armed guards, unless permitted under the law, if any.

Therefore, taking overall view of the matter, we are inclined to allow

the Petition to the extent of setting aside impugned orders dated 21

September 2013 passed by Respondent No.5 and order dated 22

January 2014 passed by the Appellate Authority-Respondent No.6 and

all actions arising out of the same.

10                    Resultantly the following order-

                                                        ORDER



a)               Impugned order dated 21 September 2013 passed by 

Respondent No.5- the Controlling Authority and

Inspector General of Police and Order dated 22

January 2014 passed by Respondent No.6-the

Additional Chief Secretary are quashed and set aside.

b) Writ Petition is allowed to the above extent.

c)               The   Petitioner   is   permitted   to   apply   again,   if 







 ssm                                                                        9                8-wp4246.14gp.sxw

required, before the concerned Respondents and the

Respondents to deal with the same in accordance

with law, as early as possible and restore the license.

d) Rule made absolute accordingly. No costs.

11 In view of the disposal of the Writ Petition itself, nothing

survives in the Civil Application and the same is also disposed of.

   (MANISH PITALE, J.)                                                      (ANOOP V. MOHTA, J.)









 

 
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 : MAIMS

 
 
Latestlaws Newsletter