Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Baugur Rehman vs Union Of India And Ors.
1985 Latest Caselaw 330 Del

Citation : 1985 Latest Caselaw 330 Del
Judgement Date : 12 August, 1985

Delhi High Court
Baugur Rehman vs Union Of India And Ors. on 12 August, 1985
Equivalent citations: 1987 CriLJ 23, 30 (1986) DLT 395
Author: N Goswamy
Bench: N Goswamy, C Talwar

JUDGMENT

N.N. Goswamy, J.

(1) This judgment will also dispose of criminal writ No. 78 of 1985 as both these cases involve similar point. The petitioners in these two petitioners were detained by virtue of orders passed on 17th November, 1984 by Shri K.K. Dwivedi, Joint Secretary to the Government of India under section 3(1) of the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 with a view to preventing them from dealing in smuggled goods otherwise than by transporting or concealing or keeping smuggled goods. The petitioners were detained along with two other detenus namely Sumer Chand and Ravi Sharma. The orders of detention in respect of all the four detenus were revoked by a common note put up by Senior Technical Officer on 14th January, 1985. The suggestion by the Senior Technical Officer, was that since the detaining Authority had failed to furnish copies of relevant documents within the time prescribed the orders had become invalid and were liable to be quashed. Acting on the note put up by the Senior Technical Officer, Shri K.K. Dwivedi agreed to revoke the detention orders in respect of all the four detenus by merely putting his signatures on the said note. Thus the orders of detention in respect of the two detenus were revoked by Mr. K.K. Dwivedi himself. On the same date i.e. on the 14th January, 1985 fresh orders of detention were passed in respect of the two petitioners in the present petitions. Those orders have been challenged on diverse grounds.

(2) During the course of arguments it was contended that the orders of detention are liable to be quashed for the reasons stated in our judgment delivered in criminal writ No. 92 of 1985 on August 9, 1985. That writ petition related to the detention of Sumer Chand. We have held in that case that the orders of revocation passed by Shri K.K. Dwivedi could not be considered to bs one under section 11(1) of the Act and as such no fresh detention orders could be made under section 11(2) of the Act. Reliance was placed by us on the judgment of their lordships of the Supreme Court in Ibrahim Bachu Bafan v. State of Gujarat, 1985 Supreme Court 697.

(3) The learned counsel for the parties agree that the present petitions are squarely covered by the decision in criminal writ No. 92 of 1985. therefore the reasons recorded in the said judgment, we quash the impugned orders of detention and direct that the petitioners be set at liberty forth with unless are required to be detained by any other valid order of competent Court or Authority.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter