Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dikshant Alias Dadu Devidas Sapkale vs The State Of Maharashtra And Others
2025 Latest Caselaw 6329 Bom

Citation : 2025 Latest Caselaw 6329 Bom
Judgement Date : 1 October, 2025

Bombay High Court

Dikshant Alias Dadu Devidas Sapkale vs The State Of Maharashtra And Others on 1 October, 2025

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2025:BHC-AUG:27267-DB

                                                                          1100-25-CWP Jt..odt
                                                  {1}

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD

                             CRIMINAL WRIT PETITION NO.1100 OF 2025

              Dikshant @ Dadu Devidas Sapkale,
              Age: 20 years, Occu: Labour,
              R/o. Near Office of Water Supply,
              Rameshwar Colony, Mehrun,
              Jalgaon, and Dist. Jalgaon                                 ... Petitioner

                    Versus

              1. The State of Maharashtra
                 Through Deputy Secretary,
                 Home Department (Special),
                 Mantralaya, Mumbai - 400032

              2. The State of Maharashtra,
                 Through District Magistrate,
                 Jalgaon.

              3. The State of Maharashtra,
                 Through Superintendent,
                 Central Prison Nagpur.                            ... Respondents
                                                 ......
              Mr. Harshal P. Randhir, Advocate for Petitioner
              Ms.P.R. Bharaswadkar, APP for Respondent No.1 - State
                                                 ......

                                           CORAM        : SMT. VIBHA KANKANWADI &
                                                          HITEN S. VENEGAVKAR, JJ.
                                 RESERVED ON            : 24 SEPTEMBER, 2025
                                 PRONOUNCED ON : 01 OCTOBER, 2025


              JUDGMENT [Per Hiten S. Venegavkar, J.] :-

              1.      Rule. Rule made returnable forthwith. With the consent of all

              the parties, the petition is taken up for final hearing and final disposal

              at the stage of admission itself.
                                                             1100-25-CWP Jt..odt
                                  {2}

2.    The Petitioner who is the original detenue has preferred this writ

petition challenging the detention order dated 18.07.2024 bearing

No.Dandapra/KAVI/MPDA/22/2024 passed by respondent No.2.



3.    The facts leading for filing of the present petition can be

summarized in brief is that on the date of detention order, the petitioner

was already in judicial custody in connection with C.R. No. 140 of 2024,

registered with M.I.D.C. Police Station, Jalgaon and continued to

remand in such custody for many months thereafter. The order of

detention though passed on 18.07.2024, was not served upon the

petitioner immediately. The detention order came to be served upon the

petitioner only after he was released on bail on 23.05.2025, that was

nearly after 11 months later. The petitioner, therefore, raises a grievance

that the authorities though fully aware about the petitioner is in jail,

have failed to serve the order upon him in the jail and held back the

said order till the moment, he came out of the custody, so that they can

immediately take him back in the custody on the basis of the said

preventive detention.



4.    The pleadings in the writ petition and grounds mentioned therein

raises several questions upon the illegality of the detention order. The

learned advocate appearing for the petitioner argued that the grounds
                                                             1100-25-CWP Jt..odt
                                  {3}

of detention demonstrates that the detaining authority has relied upon

two criminal cases, i.e. C.R. No. 140 of 2024 and C.R. No.127 of 2023,

for the purpose of considering the preventive detention action against

the petitioner. In addition to these two crimes, there are two in-camera

statements which were also recorded and certain earlier instances have

also been mentioned in the detention order in the grounds of detention

while reaching substantive satisfaction. He also argued that one of the

crimes that has been considered for the purpose of passing detention

order is C.R. No.127 of 2023. He argued that the petitioner is neither an

accused or witnessed nor even remotely connected with the said crime.

He took us through the averment made in the affidavit in reply, while

dealing with these contentions of the petitioner wherein the authorities

have explained casually by saying that this is a typographical mistake

and that the authority, in fact, have relied only on C.R. No. 140 of 2024

and upon the in-camera statements. According to the advocate for the

petitioner, such explanation cannot cure the defect because the order

itself shows reliance on that case as part of the foundation for

preventive detention. He further contends that the two in-camera

statements are absolutely vague and at the most relates to an isolated

incidents which can be said to cause law and order situation and

definitely it is not disclosed any disturbances of public order. He further

argued that several documents including remand orders and other
                                                            1100-25-CWP Jt..odt
                                  {4}

crucial papers were supplied to the petitioner in English language,

though the authorities are well aware that the petitioner is a Marathi

medium student and only understands Marathi. According to him, not

supplying the translation frustrates the constitutional right of making an

effective representation guaranteed under Article 22 (5) of the

Constitution of India. The learned advocate also argued that the

detention order stands vitiated on the ground of long and unexplained

delay between the making of the order and its execution thereby

affecting the very purpose of preventive detention. The very inclusion of

an offence which the petitioner has no concern, demonstrates total

non-application of mind and also reliance of extraneous material.

According to him, such reliance is fatal to the subjective satisfaction of

the detaining authority. Lastly, he argued that apart from the two

offences, remaining material amounts only to breach of law and order

and does not affect the public order. In this background, he prayed for

releasing the petitioner from custody by holding that the petitioner's

detention is absolutely illegal and the detention order passed by the

respondent No. 2 is bad in law.



5.    The Learned APP vehemently opposed the petition and supported

the detention order. She submitted that there is no bar for issuing

preventive detention order even against the person who is already in
                                                            1100-25-CWP Jt..odt
                                 {5}

custody and the only requirement that is necessary to be satisfied is that

the detaining authority is very much aware of the custody and still is

satisfied that after his release he is likely to engage in prejudicial

activities. She further argued that these requirements were satisfied,

and therefore, the authority was justified in making the order. She has

demonstrated by pointing to Section 13 of MPDA Act to justify her

arguments that period of detention under MPDA Act has to be reckoned

from the date of actual detention and not from the date of order and

hence there is absolutely no illegality that can be attached to the fact

that the order was served only upon the petitioner's release on bail. As

far as reference of crime number 127 of 2023 which is found in the

detention order. She took us through the averments which are made in

the affidavit-in-reply on page 110, paragraph (XIII) which reads as thus:

       "(XIII) With reference to the claim and contentions in
       ground no. (XIII) it is submitted that as mentioned above
       in answer to ground no. (III) that crime no. 127/2023 is
       mentioned inadvertently. So far crime no. 140/2024 is
       concerned it cannot be said that this offence does not affect
       the law and order and that it is individualistic in nature. It
       is submitted that when individual from the society is
       involved in such crime it becomes a crime not only against
       an individual but also against the society as a whole.
       Besides, this crime shows the criminal antecedent of the
       petitioner/detenu. Under such circumstances, the case law
       sought to be relied are not applicable. Hence, it also cannot
                                                               1100-25-CWP Jt..odt
                                    {6}

        be said that the order of detention is not just, fair and
        legal, ought to be quashed and set aside."



6.      Thus, here explanation is that it was a typographical mistake

and by no stretch of imagination vitiate the subjective satisfaction since

the authorities have considered only one single offence i.e. C.R.No. 140

of 2024 for the purpose of reaching the satisfaction that preventive

detention of the petitioner was necessary. She vehemently opposes the

petition and prayed for dismissing the same stating that there is ample

material on record to show that the petitioner is a 'dangerous person'

likely to engage in prejudicial activities.



7.      Having    heard    the   rival    submissions   and   after    careful

consideration of the entire material on record, we find ourselves unable

to hold that the impugned detention order can sustain the scrutiny of

law. The preventive detention is an exceptional measure which embarks

upon the rights to personal liberty and it must directly confirm to the

constitutional and statutory requirements. Article 22 (4)              of the

Constitution of India and Section 13 of MPDA provides that the

maximum permissible period of detention is to be recognized "from the

date of detention". As explained by the constitutional bench in

Haradhan Saha v. State of W.B., (1975) 3 SCC 198, wherein it is held
                                                               1100-25-CWP Jt..odt
                                     {7}

that the making of detention order and actual detention of the person

are distinct concepts. Detention in law commences only when the order

is actually executed and the person is physically taken in preventive

custody.     The MPDA act follows the similar scale. Therefore, for

competing the period of detention, what is decisive is the date of service

or execution of the order and not the date on which it was signed.


8.     Section 13 of the MPDA act reads as follows:

       "13. The maximum period for which any person may be
               detained, in pursuance of any detention order made under
               this Act which has been confirmed under section 12, shall
               be six months from the date of detention."


9.         Thus, the aforesaid provision also makes it clear that the period

of detention begins from the date of actual detention of the detainee

and not from the date of passing of the order.



10.    This position of law, however, does not authorize the detaining

authority to sit over the execution of an order at its pleasure. When the

person is already in a judicial custody and easily accessible, the

authority is expected either the execute the order in jail or to

demonstrate by cogent material that there was a real and proximate

possibility of release of the detainee on bail and furthermore to justify

the making of the order and its postponement of execution. The
                                                            1100-25-CWP Jt..odt
                                 {8}

Honorable Supreme Court in Kamarunnissa v. Union of India , (1991) 1

SCC 128, wherein the Hon'ble Supreme Court has held as under:


       "13. From the catena of decisions referred to above it
       seems clear to us that even in the case of a person in
       custody a detention order can validly be passed (1) if the
       authority passing the order is aware of the fact that he is
       actually in custody; (2) if he has reason to believe on the
       basis of reliable material placed before him (a) that there is
       a real possibility of his being released on bail, and (b) that
       on being so released he would in all probability indulge in
       prejudicial activity and (3) if it is felt essential to detain
       him to prevent him from so doing. If the authority passes
       an order after recording his satisfaction in this behalf, such
       an order cannot be struck down on the ground that the
       proper course for the authority was to oppose the bail and
       if bail is granted notwithstanding such opposition, to
       question it before a higher court. What this Court stated in
       the case of Ramesh Yadav [(1985) 4 SCC 232 : 1985 SCC
       (Cri) 514] was that ordinarily a detention order should not
       be passed merely to pre-empt or circumvent enlargement
       on bail in cases which are essentially criminal in nature and
       can be dealt with under the ordinary law. It seems to us
       well settled that even in a case where a person is in
       custody, if the facts and circumstances of the case so
       demand, resort can be had to the law of preventive
       detention. This seems to be quite clear from the case law
       discussed above and there is no need to refer to the High
       Court decisions to which our attention was drawn since
                                                             1100-25-CWP Jt..odt
                                  {9}

       they do not hold otherwise. We, therefore, find it difficult
       to accept the contention of the counsel for the petitioners
       that there was no valid and compelling reason for passing
       the impugned orders of detention because the detenues
       were in custody.


11.    In the aforesaid judgment, the Hon'ble Supreme Court has laid

down that three conditions must co-exist when the detention order is

made against the person already in custody (i) the authority must be

aware of such custody, (ii) there must be a reliable material to show

real possibility of release of the detainee on bail and (iii) there must be

likelihood of the detainee indulging in prejudicial activities upon such

release. Applying the aforesaid conditions, to the present case and

records before us including grounds of detention shows awareness of

the fact of custody, but is conspicuously silent on any real or proximate

possibility of the petitioner's immediate release on bail. It has to be

noted that detention order against the petitioner was made in July 2024

and petitioner was granted bail only in May 2025 that is almost 10

months later. Applying these facts to the principle laid down in the

Kamrunnisa (supra) condition No.(ii) stands stands not satisfied.



12.    In the case of State of Maharashtra v. Bhaurao Punjabrao

Gawande, (2008) 3 SCC 613, the Hon'ble Supreme Court has observed

as under:
                                                        1100-25-CWP Jt..odt
                           {10}

"53.     Unfortunately, the attention of the High Court was not
invited to Haradhan Saha [(1975) 3 SCC 198 : 1974 SCC (Cri)
816] wherein the Constitution Bench did not approve the law
laid down by this Court in Biram Chand [(1974) 4 SCC 573 :
1974 SCC (Cri) 609 : AIR 1974 SC 1161] . Referring to the
larger Bench decisions, the Court stated: (Haradhan Saha
[(1975) 3 SCC 198 : 1974 SCC (Cri) 816] , SCC p. 209, paras
33-34)

  "33. Article 14 is inapplicable because preventive detention
  and prosecution are not synonymous. The purposes are
  different. The authorities are different. The nature of
  proceedings is different. In a prosecution an accused is sought
  to be punished for a past act. In preventive detention, the
  past act is merely the material for inference about the future
  course of probable conduct on the part of the detenu.



  34. The recent decisions of this Court on this subject are
  many. The decisions in Borjahan Gorey v. State of W.B.
  [(1972) 2 SCC 550 : 1972 SCC (Cri) 888] , Ashim Kumar Ray
  v. State of W.B. [(1973) 4 SCC 76 : 1973 SCC (Cri) 723] ,
  Abdul Aziz v. District Magistrate [(1973) 1 SCC 301 : 1973
  SCC (Cri) 321] and Debu Mahato v. State of W.B. [(1974) 4
  SCC 135 : 1974 SCC (Cri) 274] correctly lay down the
  principles to be followed as to whether a detention order is
  valid or not. The decision in Biram Chand v. State of U.P.
  [(1974) 4 SCC 573 : 1974 SCC (Cri) 609 : AIR 1974 SC
  1161] which is a Division Bench decision of two learned
  Judges is contrary to the other Bench decisions consisting in
  each case of three learned Judges. The principles which can
  be broadly stated are these. First, merely because a detenu is
  liable to be tried in a criminal court for the commission of a
  criminal offence or to be proceeded against for preventing
  him from committing offences dealt with in Chapter VIII of
  the Code of Criminal Procedure would not by itself debar the
  Government from taking action for his detention under the
  Act. Second, the fact that the police arrests a person and later
  on enlarges him on bail and initiates steps to prosecute him
                                                                  1100-25-CWP Jt..odt
                                    {11}

          under the Code of Criminal Procedure and even lodges a first
          information report may be no bar against the District
          Magistrate issuing an order under the preventive detention.
          Third, where the person concerned is actually in jail custody
          at the time when an order of detention is passed against him
          and is not likely to be released for a fair length of time, it may
          be possible to contend that there could be no satisfaction on
          the part of the detaining authority as to the likelihood of such
          a person indulging in activities which would jeopardise the
          security of the State or the public order. Fourth, the mere
          circumstance that a detention order is passed during the
          pendency of the prosecution will not violate (sic vitiate) the
          order. Fifth, the order of detention is a precautionary
          measure. It is based on a reasonable prognosis of the future
          behaviour of a person based on his past conduct in the light
          of the surrounding circumstances."
                                                  (emphasis supplied)



13.    Even more serious is the conduct of the authorities in keeping

the detention order in cold storage and serving upon the petitioner only

on 27.05.2025 after the petitioner was released on bail. No plausible

explanation for this long and deliberate delay has been offered.


14.    The Hon'ble Supreme Court in T.A. Abdul Rahman v. State of

Kerala, (1989) 4 SCC 741, has held as under:


       "12. In the light of the above proposition of law, we shall now
       examine the first contention which has been raised for the first
       time before this Court. From the reading of the counter-affidavit
       filed on behalf of the first respondent, it is seen that the
       detaining authority has attempted to explain the laxity that has
       occasioned in passing the impugned order, but miserably failed
       in explaining the delay of three months in securing the arrest of
       the detenu from the date of the passing of the order, and keeps
       stunned silence on that score. The learned counsel appearing for
                                                                1100-25-CWP Jt..odt
                                    {12}

       the first respondent when queried by this Court whether he
       could give any reason for this undue delay in arresting the
       detenu on 18-1-1988 in pursuance of the impugned order of
       detention made on 7-10-1987, has frankly admitted that he
       could not do so -- rightly so in our view -- in the absence of
       any explanation in the counter-affidavit. The Superintendent of
       Police, Malapurram to whom the detention order was forwarded
       for execution has not filed any supporting affidavit explaining
       the delay in securing the arrest of the detenu. Under these
       circumstances, we hold that leaving apart the question of delay
       in passing the order of detention from the date of the seizure of
       the gold, the fact remains that the detaining authority has failed
       to explain the long delay in securing the arrest of the detenu
       after three months, from the date of the passing of the detention
       order and this non-explanation in our view throws a
       considerable doubt on the genuineness of the subjective
       satisfaction of the detaining authority vitiating the validity of
       the order of detention."


15.   In the case of Rajinder Arora v. Union of India , (2006) 4 SCC

796, the Hon'ble Supreme Court has held as under:

       "21.    The question as regards delay in issuing the order of
       detention has been held to be a valid ground for quashing an
       order of detention by this Court in T.A. Abdul Rahman v. State of
       Kerala [(1989) 4 SCC 741 : 1990 SCC (Cri) 76 : AIR 1990 SC
       225] stating:

              "10. The conspectus of the above decisions can be
              summarised thus: The question whether the prejudicial
              activities of a person necessitating to pass an order of
              detention is proximate to the time when the order is
              made or the live-link between the prejudicial activities
              and the purpose of detention is snapped depends on the
              facts and circumstances of each case. No hard-and-fast
              rule can be precisely formulated that would be applicable
              under all circumstances and no exhaustive guidelines can
              be laid down in that behalf. It follows that the test of
                                                               1100-25-CWP Jt..odt
                                   {13}

            proximity is not a rigid or mechanical test by merely
            counting number of months between the offending acts
            and the order of detention. However, when there is
            undue and long delay between the prejudicial activities
            and the passing of detention order, the court has to
            scrutinise whether the detaining authority has
            satisfactorily examined such a delay and afforded a
            tenable and reasonable explanation as to why such a
            delay has occasioned, when called upon to answer and
            further the court has to investigate whether the causal
            connection has been broken in the circumstances of each
            case.

            11. Similarly when there is unsatisfactory and
            unexplained delay between the date of order of detention
            and the date of securing the arrest of the detenu, such a
            delay would throw considerable doubt on the
            genuineness of the subjective satisfaction of the detaining
            authority leading to a legitimate inference that the
            detaining authority was not really and genuinely satisfied
            as regards the necessity for detaining the detenu with a
            view to preventing him from acting in a prejudicial
            manner."

       22. The delay caused in this case in issuing the order of
       detention has not been explained. In fact, no reason in that
       behalf whatsoever has been assigned at all."



16.   Thus, unexplained delay in execution of the detention order has

not been the live link between prejudicial activities and the necessity of

the detention and renders the detention illegal. This principle in our

view squarely applies to the present case. The live and reasonable nexus

between the alleged activities and purpose of detention was

irretrievably lost by the unexplained delay of nearly over a year.
                                                                 1100-25-CWP Jt..odt
                                    {14}




17.    Upon perusing the records, we find another fundamental

infirmity in the impugned detention order. The order in express terms

taken into account crime No. 127 of 2023 as one of the recent offence

while arriving at the subjective satisfaction to detain the petitioner

under MPDA Act. Explanation provided in affidavit in reply by the

authorities makes it clear that it is not in dispute that the petitioner is

not even remotely connected with that case. The clarificatory plea

mentioned in the affidavit stating that a typographical error and

inadvertent mistake cannot be held that there was no subjective

satisfaction order or due and proper application of mind. It is well

settled that if the detaining authority relies on material which does not

exist or irrelevant, the order stands vitiated for non-application of mind.


18.    In the case of Khudiram Das v. State of W.B., (1975) 2 SCC 81,

the Hon'ble Supreme Court has held as under:


       "15.    Now, the proposition can hardly be disputed that if there
       is before the District Magistrate material against the detenu
       which is of a highly damaging character and having nexus and
       relevancy with the object of detention, and proximity with the
       time when the subjective satisfaction forming the basis of the
       detention order was arrived at, it would be legitimate for the
       Court to infer that such material must have influenced the
       District Magistrate in arriving at his subjective satisfaction and in
                                                                 1100-25-CWP Jt..odt
                                    {15}

       such a case the Court would refuse to accept the bald statement
       of the District Magistrate that he did not take such material into
       account and excluded it from consideration. It is elementary that
       the human mind does not function in compartments. When it
       receives impressions from different sources, it is the totality of
       the impressions which goes into the making of the decision and
       it is not possible to analyse and dissect the impressions and
       predicate which impressions went into the making of the
       decision and which did not. Nor is it an easy exercise to erase the
       impression created by particular circumstances so as to exclude
       the influence of such impression in the decision making process.
       Therefore, in a case where the material before the District
       Magistrate is of a character which would in all reasonable
       probability be likely to influence the decision of any reasonable
       human being, the Court would be most reluctant to accept the
       ipse dixit of the District Magistrate that he was not so influenced
       and a fortiori, if such material is not disclosed to the detenu, the
       order of detention would be vitiated, both on the ground that all
       the basic facts and materials which influenced the subjective
       satisfaction of the District Magistrate were not communicated to
       the detenu as also on the ground that the detenu was denied an
       opportunity of making an effective representation against the
       order of detention."



19.    In the case of Ashadevi v. K. Shivraj, Addl. Chief Secy. to the

Govt. of Gujarat, (1979) 1 SCC 222, the Hon'ble Supreme Court has

held as under:


       "6. It is well-settled that the subjective satisfaction requisite
       on the part of the detaining authority, the formation of
       which is a condition precedent to the passing of the
                                                     1100-25-CWP Jt..odt
                          {16}

detention order will get vitiated if material or vital facts
which would have a bearing on the issue and would
influence the mind of the detaining authority one way or
the other are ignored or not considered by the detaining
authority before issuing the detention order. In Sk.
Nizamuddin v. State of West Bengal [(1975) 3 SCC 395 :
1975 SCC (Cri) 21 : AIR 1974 SC 2353] the order of
detention was made on September 10, 1973 under Section
3(2)(a) of MISA based on the subjective satisfaction of the
District Magistrate that it was necessary to detain the
petitioner with a view to preventing him from acting in a
manner prejudicial to the maintenance of supplies and
services essential to the community and this subjective
satisfaction, according to the grounds of detention
furnished to the petitioner, was founded on a solitary
incident of theft of aluminium wire alleged to have been
committed by the petitioner on April 14, 1973. In respect
of this incident of theft a criminal case was filed inter alia
against the petitioner in the Court of the Sub-Divisional
Magistrate, Asansol, but the criminal case was ultimately
dropped as witnesses were not willing to come forward to
give evidence for fear of danger to their life and the
petitioner was discharged. It appeared clear on record that
the history-sheet of the petitioner which was before the
District Magistrate when he made the order of detention
did not make any reference to the criminal case launched
against the petitioner, much less to the fact that the
prosecution had been dropped or the date when the
petitioner was discharged from that case. In connection
with this aspect this Court observed as follows:

    "We should have thought that the fact that a
    criminal case is pending against the person who is
    sought to be proceeded against by way of
    preventive detention is a very material
    circumstance which ought to be placed before the
    District Magistrate. That circumstance might quite
    possibly have an impact on his decision whether
                                                     1100-25-CWP Jt..odt
                          {17}

    or not to make an order of detention. It is not
    altogether unlikely that the District Magistrate
    may in a given case take the view that since a
    criminal case is pending against the person
    sought to be detained, no order of detention
    should be made for the present, but the criminal
    case should be allowed to run its full course and
    only if it fails to result in conviction, then
    preventive detention should be resorted to. It
    would be most unfair to the person sought to be
    detained not to disclose the pendency of a
    criminal case against him to the District
    Magistrate."


It is true that the detention order in that case was
ultimately set aside on other grounds but the observations
are quite significant. These observations were approved by
this Court in Suresh Mahato v. District Magistrate, Burdwan
[(1975) 3 SCC 554 : 1975 SCC (Cri) 120 : AIR 1975 SC
728] . The principle that could be clearly deduced from the
above observations is that if material or vital facts which
would influence the mind of the detaining authority one
way or the other on the question whether or not to make
the detention order, are not placed before or are not
considered by the detaining authority it would vitiate its
subjective satisfaction rendering the detention order illegal.
After all the detaining authority must exercise due care and
caution and act fairly and justly in exercising the power of
detention and if taking into account matters extraneous to
the scope and purpose of the statute vitiates the subjective
satisfaction and renders the detention order invalid then
failure to take into consideration the most material or vital
facts likely to influence the mind of the authority one way
or the other would equally vitiate the subjective satisfaction
and invalidate the detention order."
                                                             1100-25-CWP Jt..odt
                                  {18}

20.    According to us, this defect of relying upon an unconnected

crime with the petitioners goes to the roots of the subjective satisfaction

and cannot be cured by way of any subsequent explanation much less

with such irresponsible explanation like typographical error or

inadvertent mistake when the authorities are dealing with the personal

liberty of a citizen though he may be facing criminal charges.



21.    Even if we decide to leave aside the C.R. No.127 of 2023, the

remaining material does not justify preventive detention of the

petitioner. The two in-camera statements even taken at their face value

merely refers to isolated incidents which at the most constitute breach

of law and order constitution.



22.    The Hon'ble Supreme Court has provided distinction between

law and order and public order in the judgment of Dr. Ram Manohar

Lohia v. State of Bihar, 1966 SC 740, wherein it is held as under:


       "8.     It is common place that words in a statutory provision
       take their meaning from the context in which they are used. The
       context in the present case is the emergent situation created by
       external aggression. It would, therefore, be legitimate to hold
       that by maintenance of public order what was meant was
       prevention of disorder of a grave nature, a disorder which the
       authorities thought was necessary to prevent in view of the
       emergent situation. It is conceivable that the expression
       "maintenance of law and order" occurring in the detention order
       may not have been used in the sense of prevention of disorder of
                                                               1100-25-CWP Jt..odt
                                   {19}

       a grave nature. The expression may mean prevention of disorder
       of comparatively lesser gravity and of local significance only. To
       take an illustration, if people indulging in the Hindu religious
       festivity of Holi become rowdy, prevention of that disturbance
       may be called the maintenance of law and order. Such
       maintenance of law and order was obviously not in the
       contemplation of the Rules."


23.    Thus, a breach of law and order does not, by itself, amount to a

disturbance of public order. The material placed before the detaining

authority fails to demonstrate that the petitioner's alleged criminal

activities had the effect of disturbing the even tempo of life of the

community or of creating a general atmosphere of fear and insecurity in

the minds of the public at large. The subjective satisfaction that

detention was necessary to prevent disturbance of public order is

completely absent and subjective satisfaction carved out by the

authorities by placing the lines on this in-camera statement is therefore

unsustainable.



24.    We also find yet another violation which cannot be brushed

aside. The petitioner has specifically pleaded that crucial documents

like judicial remand orders and other relied-upon papers were supplied

to the petitioner only in English language though he had studied in

Marathi medium and understands only Marathi. The state has not

shown that these documents were accompanied by Marathi translation.
                                                              1100-25-CWP Jt..odt
                                  {20}

The requirement of article 22(5) of the Constitution of India is that the

grounds of detention and relied-upon documents must be effectively

communicated to the detenue in a language that he understands so as

to enable him to make a purposeful and effective representation. This

principle has been laid down by the Hon'ble Supreme Court in

Lallubhai Jogibhai Patel v. Union of India , (1981) 2 SCC 427, wherein it

is held as under:

       "20.    It is an admitted position that the detenu does not know
       English. The grounds of detention, which were served on the
       detenu, have been drawn up in English. It is true that Shri C.L.
       Antali, Police Inspector, who served the grounds of detention on
       the detenu, has filed an affidavit stating that he had fully
       explained the grounds of detention in Gujarati to the detenu.
       But, that is not a sufficient compliance with the mandate of
       Article 22(5) of the Constitution, which requires that the
       grounds of detention must be "communicated" to the detenu.
       "Communicate" is a strong word. It means that sufficient
       knowledge of the basic facts constituting the "grounds" should
       be imparted effectively and fully to the detenu in writing in a
       language which he understands. The whole purpose of
       communicating the "ground" to the detenu is to enable him to
       make a purposeful and effective representation. If the "grounds"
       are only verbally explained to the detenu and nothing in writing
       is left with him, in a language which he understands, then that
       purpose is not served, and the constitutional mandate in Article
       22(5) is infringed. If any authority is needed on this point,
       which is so obvious from Article 22(5), reference may be made
       to the decisions of this Court in Harikisan v. State of
                                                             1100-25-CWP Jt..odt
                                  {21}

       Maharashtra [1962 Supp 2 SCR 918 : AIR 1962 SC 911 : (1962)
       1 Cri LJ 797] and Hadibandhu Das v. District Magistrate [(1969)
       1 SCR 227 : AIR 1969 SC 43 : 1969 Cri LJ 274]."



25.    In the case of Powanammal v. State of T.N., (1999) 2 SCC 413,

the Hon'ble Supreme Court has held as under:


       "8. The law relating to preventive detention has been
       crystallized and the principles are well-nigh settled. The
       amplitude of the safeguard embodied in Article 22(5) extends
       not merely to oral explanation of the grounds of detention and
       the material in support thereof in the language understood by
       the detenu but also to supplying their translation in script or
       language which is understandable to the detenu. Failure to do
       so would amount to denial of the right of being communicated
       the grounds and of being afforded the opportunity of making a
       representation against the order. (See Hadibandhu Das v.
       District Magistrate, Cuttack [AIR 1969 SC 43 : (1969) 1 SCR
       227]."



26.    Thus, failure to furnish a translation also vitiates the order of

detention. On all of the above counts, we hold that the detention order

dated 18.07.2024, suffers from multiple incurable defects.


27.    Upon perusal of the entire material on record and the impugned

detention order in the present case, we are of the considered view that

this is a fit case for exercise of our jurisdiction under Article 226 of the

Constitution of India to impose exemplary costs on the detaining
                                                            1100-25-CWP Jt..odt
                                 {22}

authority as well as the State Government. This is a case where the

criminal proceedings, on the basis of which the entire detention action

has been initiated against the petitioner, have resulted in the petitioner

being kept in illegal detention for over a year, thereby affecting his

fundamental rights to life and personal liberty guaranteed under the

Constitution of India. The entire course of action demonstrates an

arbitrary exercise of executive power. The detaining authority, in our

considered view, has been absolutely insensitive and careless while

initiated the proceedings against the petitioner. However, because of

this unconstitutional arbitrary behavior of the detaining authority, the

petitioner herein has suffered illegal and unconstitutional detention

which directly violates Articles 21 and article 22(4) and 22(5) of the

Constitution of India. he non-application of mind by the detaining

authority, its reliance on extraneous material, and furthermore, the act

of casual explanation by stating in the affidavit that offence is

mentioned inadvertently and the learned APP orally stating it as

typographical error is absolutely and wholly unacceptable. Because of

these serious infirmity, the fundamental right of the petitioner of

making effective representation is violated. According to us, this is an

excellent case where the authorities have abused the preventive

detention law which is an extraordinary measure and have forgotten

that the powers under this law are to be used sparingly against those
                                                              1100-25-CWP Jt..odt
                                  {23}

criminals who are genuine threats to public order. Keeping the

detention order pending for several months and serving it upon the

petitioner at the moment of his release amounts to a colourable exercise

of power. We, therefore, impose heavy compensation to be paid to the

petitioner by the State Government and direct that the State

Government shall be entitled to recover the same from the salary of

respondent No. 2, who exercised powers under Section 3 of the MPDA

Act in imposing the illegal detention upon the petitioner.


28.    In view of the aforesaid reasons and discussion, the writ petition

deserves to be allowed. Hence, we proceed to pass the following order:

                                 ORDER
I)     The Writ Petition stands allowed.


II)    The     detention     order       dated     18.07.2024         bearing

No.DC/Desk/9C1/641/2025 passed by respondent No.2 - District

Magistrate, Jalgaon as well as the approval order dated 19.07.2025

and the confirmation order dated 15.07.2025 passed by respondent

No.1, are hereby quashed and set aside.

III) Petitioner - Dikshant @ Dadu Devidas Sapkale shall be released

forthwith, if not required in any other offence.

IV) Rule is made absolute in the above terms.

1100-25-CWP Jt..odt {24}

29. We direct that compensation in the sum of Rs.2,00,000/- (Rupees

Two Lakh only) be paid to the petitioner by the State Government. The

State Government shall recover the said amount from the salary of

respondent No. 2 i.e. detaining authority, who passed the illeggal

detention order against the petitioner.

[ HITEN S. VENEGAVKAR, J. ] [ SMT. VIBHA KANKANWADI, J. ]

S P Rane

 
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