Citation : 2025 Latest Caselaw 4516 Bom
Judgement Date : 4 April, 2025
2025:BHC-AUG:11422-DB
wp-300-2025-J.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO.300 OF 2025
Sharukh alias Shahrukh Yunus Khatik
Age: 32 years,
R/o. Lakhani Park, Navapur,
Taluka Navapur, District Nandurbar. .. Petitioner
Versus
1. District Magistrate,
Nandurbar.
2. The State of Maharashtra
Through Addl. Chief Secretary
to Government of Maharashtra
Mantralaya, Home Department,
Mantralaya, Mumbai.
3. The Superintendent
Nashik Central Prison,
Nashik. .. Respondents
...
Mr. Rupesh A. Jaiswal h/f Ms. Jayshree Tripathi, Advocate for the petitioner.
Mr. A. M. Phule, APP for respondents/State.
...
CORAM : SMT. VIBHA KANKANWADI &
SANJAY A. DESHMUKH, JJ.
DATE : 04 APRIL 2025
JUDGMENT (Per Smt. Vibha Kankanwadi, J.)
. Heard learned Advocate Mr. Rupesh A. Jaiswal holding for learned
Advocate Ms. Jayshree Tripathi for the petitioner and learned APP Mr. A.
M. Phule for the respondents - State.
wp-300-2025-J.odt
2. Rule. Rule made returnable forthwith. The petition is heard finally
with the consent of the learned Advocates for the parties.
3. The petitioner challenges the detention order dated 29.10.2024
bearing No.Home/Desk-2/MPDA-D.O.-1/WS-406/2024 passed by
respondent No.1 as well as the approval order dated 07.11.2024 and the
confirmation order dated 18.12.2024 passed by respondent No.2, by
invoking the powers of this Court under Article 226 of the Constitution of
India.
4. Learned Advocate for the petitioner has taken us through the
impugned orders and the material which was supplied to the petitioner
by the detaining authority after passing of the order. He submits that
though several offences were registered against the petitioner, yet for
the purpose of passing the impugned order, all the five offences were
considered i.e. (i) Crime No.782 of 2021 registered with Navapur Police
Station, District Nandurbar for the offences punishable under Sections
326, 325, 143, 147, 148, 149, 323 and under Section 3 punishable under
Section 25 of the Arms Act, (ii) Crime No.289 of 2023 registered with
Navapur Police Station, District Nandurbar for the offences punishable
under Sections 353, 307, 427 read with Section 34 of Indian Penal
Code, (iii) Crime No.1182400324423 of 2024 registered with Kakrapar
Police Station, Gujarat State for the offences punishable under Sections
wp-300-2025-J.odt
65, 81, 83, 119(b), 116(b), 98(2) of the Gujarat Prohibition Act, 1949, (iv)
Crime No.384 of 2024 registered with Navapur Police Station, District
Nandurbar for the offences punishable under Sections 307, 324, 323,
504, 143, 147, 148, 149 of Indian Penal Code and (v) Crime No.453 of
2024 registered with Navapur Police Station, District Nandurbar for the
offences punishable under Sections 65E, 83, 86, 108 of Maharashtra
Prohibition Act. Learned Advocate for the petitioner submits that the
detaining authority has considered old and stale cases to come to the
conclusion that the petitioner is a bootlegger. There was no live link in
respect of Crime No.782 of 2021 and Crime No.289 of 2023, which were
also considered for passing the detention order. As regards Crime
No.1182400324423 of 2024 registered with Kakrapar Police Station,
Gujarat State under Section 65(e), 81, 83, 119(b), 116(b), 98(2) of the
Gujarat Prohibition Act and Crime No.453 of 2024 registered with
Navapur Police Station, District Nandurbar for the offences punishable
under Sections 65E, 83, 86, 108 of the Maharashtra Prohibition Act, it
appears that the CA reports were not received. Therefore, in fact, the
material placed before the detaining authority has not been considered
by him properly and, there was no subjective satisfaction arrived at,
before passing of the order or to arrive at the conclusion, that the
petitioner is a bootlegger. He further submits that though the petitioner
has been released on bail in all of the offences, which were considered,
wp-300-2025-J.odt
yet the bail orders have not been considered at all. He further submits
that as regards statements of in-camera witnesses 'A' and 'B' are
concerned, the incident in both the cases are personal in nature. At the
most law and order situation would have been created. Therefore, the
impugned order is illegal and cannot be allowed to sustain.
5. Per contra, the learned APP strongly supports the action taken
against the petitioner. He submits that the petitioner is a dangerous
person as defined under Maharashtra Prevention of Dangerous Activities
of Slumlords, Bootleggers, Drug-Offenders, Dangerous Persons and
Video Pirates Act, 1981 (hereinafter referred to as the "MPDA Act"). The
detaining authority has relied on the two in-camera statements and the
subjective satisfaction has been arrived at. There is no illegality in the
procedure adopted while recording the in-camera statements of the
witnesses. Due to the terror created by the petitioner, people are not
coming forward to lodge report against him and, therefore, it affects the
public order. Learned APP relies on the affidavit-in-reply of Dr. Mittali
Sethi, the District Magistrate, Nandurbar/detaining authority. She
supports the detention order passed by her and tries to demonstrate as
to how she had arrived at the subjective satisfaction. She further states
that her order has been approved by the State Government and also by
the Advisory Board. Thereafter, the confirmation has been given. The
material before the detaining authority was sufficient to arrive at the
wp-300-2025-J.odt
subjective satisfaction. So also, the affidavits-in-reply of Dr. Rajendra
Tanaji Bhalwane, Deputy Secretary, Government of Maharashtra, Home
Department, Mantralaya, Mumbai and Ms. Aruna Arjunrao Mugutrao,
Adult, Superintendent, Nashik Road Central Prison, Nashik have also
been produced. Further, the statements of in-camera witnesses 'A' and
'B' show that ordinary law would not have curtailed the bootlegging
activities of the petitioner. Therefore, no fault can be found in the
impugned order.
6. Before considering the case, we would like to take note of the
legal position as is emerging in the following decisions :-
(i) Nenavath Bujji etc. Vs. State of Telangana and others,
[2024 SCC OnLine SC 367],
(ii) Kanu Biswas Vs. State of West Bengal, [1972 (3) SCC
831] wherein reference was made to the decision in Dr. Ram
Manohar Lohia vs. State of Bihar and Ors. [1966 (1) SCR 709];
(iii) Mustakmiya Jabbarmiya Shaikh Vs. M.M. Mehta, [1995
(3) SCC 237];
(iv) Pushkar Mukherjee and Ors. Vs. The State of West
Bengal, [AIR 1970 SC 852];
(v) Phulwari Jagdambaprasad Pathak Vs. R. H. Mendonca and
Ors., (2000 (6) SCC 751) and;
(vi) Smt. Hemlata Kantilal Shah Vs. State of Maharashtra
wp-300-2025-J.odt
and another, [(1981) 4 SCC 647].
7. Taking into consideration the legal position as summarized above,
it is to be noted herein as to whether the detaining authority while
passing the impugned order had arrived at the subjective satisfaction
and whether the procedure as contemplated has been complied with or
not. In Nenavath Bujji (Supra) itself it has been reiterated by the
Hon'ble Supreme Court that illegal detention orders cannot be sustained
and, therefore, strict compliance is required to be made, as it is a
question of liberty of a citizen. The first and the foremost fact that is
required to be considered is that the first two offences those have been
considered are dated 19.12.2021 and 10.06.2023 respectively. The last
offence that was registered against the applicant was on 15.08.2024.
The order of detention has been passed on 29.10.2024. Therefore, it can
be said that there was no live link between the offences those have been
allegedly occurred on 19.12.2021 and 10.06.2023 and the detention
order. As regards Crime No.384 of 2024 is concerned, the facts would
show that at the most law and order situation would have been created
and not the public order. As regards Crime No.1182400324423 of 2024
registered with Kakrapar Police Station, Gujarat State and Crime No.453
of 2024 registered with Navapur Police Station, District Nandurbar, the
CA reports were not before the detaining authority on the date of passing
of the detention order. Therefore, how much percentage of ethyl alcohol
wp-300-2025-J.odt
was found therein could not have been gathered by the detaining
authority. Further, as regards chapter cases are concerned, one was
under Section 107 of the Code of Criminal Procedure in 2022, wherein
bond of one year has been taken from 08.09.2022 and second was
under Section 56 of the Maharashtra Police Act, wherein notice of
externment proceeding was served on the petitioner and the said
proceeding was dropped on the request of police station, as they want to
initiate stronger action against the petitioner. Whether those preventive
actions were taken to the logical end or not has not been mentioned.
Whether those actions would have curtailed the activities of the
petitioner was one of the factor to be considered. Further, it is not stated
as to why preventive action under Section 93 of the Code of Criminal
Procedure has not been taken. Another important point to be noted is
that though the petitioner was released on bail in all the offences which
were considered for passing the detention order, yet the detaining
authority has not considered the bail orders while passing the detention
order. We would like to rely on the decision in Joyi Kitty Joseph Vs.
Union of India and Ors., [Criminal Appeal No.___ of 2025 (arising
out of Special Leave Petition (Crl.) No.16893 of 2024) decided by the
Hon'ble Supreme Court on 06.03.2025], wherein reliance has been
placed on the decision in Ameena Begum v. State of Telangana and
others, [(2023) 9 SCC 587] and it has been observed that preventive
wp-300-2025-J.odt
detention is impermissible when the ordinary law of the land is sufficient
to deal with the situation was per incuriam to the Constitution Bench
decision in Haradhan Saha vs. State of W.B. [(1975) 3 SCC 198], in the
limited judicial review available to constitutional courts in preventive
detention matters. However, in Ameena Begum (Supra), the Hon'ble
Supreme Court explained the true distinction between a threat to "law
and order" and acts "prejudicial to public order" and it is stated that it
cannot be determined merely by the nature or quality of the act
complained of, but in the proper degree and extent of its impact on the
society. Further, it is observed that "When bail was granted by the
jurisdictional Court, that too on conditions, the detaining authority ought
to have examined whether they were sufficient to curb the evil of further
indulgence in identical activities; which is the very basis of the preventive
detention ordered. The detention order being silent on that aspect, we
interfere with the detention order only on the ground of the detaining
authority having not looked into the conditions imposed by the
Magistrate while granting bail for the very same offence; the allegations
in which also have led to the preventive detention, assailed herein, to
enter a satisfaction as to whether those conditions are sufficient or not to
restrain the detenu from indulging in further like activities."
8. As regards in-camera statements of witnesses 'A' and 'B' are
concerned, the incidents in both the cases would show that general
wp-300-2025-J.odt
public was not involved. At the most law and order situation would have
been created. Therefore, these grounds do not justify the impugned
order.
9. Thus, taking into consideration the above observations and the
decisions of the Hon'ble Apex Court, at the most, the statements as well
as the offences allegedly committed would reveal that the petitioner had
created law and order situation and not disturbance to the public order.
Though the Advisory Board had approved the detention of the petitioner,
yet we are of the opinion that there was no material before the detaining
authority to categorize the petitioner as a dangerous person or
bootlegger.
10. For the aforesaid reasons, the petition deserves to be allowed.
Hence, following order is passed :-
ORDER
I) The Writ Petition is allowed.
II) The detention order dated 29.10.2024 bearing
No.Home/Desk-2/MPDA-D.O.-1/WS-406/2024 passed by
respondent No.1 as well as the approval order dated 07.11.2024
and the confirmation order dated 18.12.2024 passed by respondent
No.2, are hereby quashed and set aside.
wp-300-2025-J.odt
III) Petitioner - Sharukh alias Shahrukh Yunus Khatik shall be
released forthwith, if not required in any other offence.
IV) Rule is made absolute in the above terms.
[ SANJAY A. DESHMUKH ] [ SMT. VIBHA KANKANWADI ]
JUDGE JUDGE
scm
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!