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

Banarsi Dass Bhandari vs Union Of India And Ors.
1988 Latest Caselaw 130 Del

Citation : 1988 Latest Caselaw 130 Del
Judgement Date : 17 May, 1988

Delhi High Court
Banarsi Dass Bhandari vs Union Of India And Ors. on 17 May, 1988
Equivalent citations: 35 (1988) DLT 25, 1988 RLR 445
Author: H Goel
Bench: H Goel

JUDGMENT

H.C. Goel, J.

(1) By this petition Banarsi Dass Bhandari. petitioner, prays for the quashing of the order of detention and the continued detention of his brother. Sat Pal Bhandari, who has been detained by the order of detention dated January 19, 1988 passed by the Administrator, Union Territory of Delhi, respondent No. 2, under S. 3(1) read with S. 2(f) of the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 (for short 'the Act'). As per the grounds of detention on October 15, 1987 an information was received that the detenu, Sat Pal Bhandari, and his son Devinder Kumar had arranged to take delivery of some foreign marked gold at the premises No. 56, State Bank Colony, G.T. Road, Delhi. Officers of the Directorate of Revenue Intelligence conducted a search of that premises. Nothing incriminating was, however, recovered. Soon thereafter one Hira Lal was found to have come there in a Maruti car. It was found that Hira Lal had concealed 220 foreign marked gold biscuits of 10 tolas each in a special davits of the car. These gold biscuits were believed to have been illegally imported in India. A search of the residential premises of the petitioner resulted in the recovery and seizure of Indian currency amounting to Rs. 11,07,000 believed to be the sale proceeds of the smuggled gold. It was noticed that the gold was to be sold in the Indian market through Ravinder Kumar Bhandari, son of the detenu. The statements of Ravinder Kumar Bhandari and the detenu, Sat Pal Bhandari, were recorded under S. 108 of the Customs Act. The detenu, among others, stated that the said 220 gold biscuits were brought by Hira Lal for him and his son Ravinder Kumar who used to distribute foreign marked gold biscuits according to the instructions received from one Puran Singh Pehalwan or. telephone. The detenu was arrested on October 15, 1987 itself and was later remanded to judicial custody under S. 135 of the Customs Act. The detention order passed on January 19, 1988 was served on the detenu in the Central Jail, Tihar, Delhi on January 21, 1988. The declaration under S. 9(1) of the Act was made against the detenu by respondent No. 3 on February 4,1988.

(2) The order of detention, the continued detention and the declaration under S. 9(1) are challenged on a number of grounds as taken in the petition. I may say at the very outset that the petition is bound to be accepted on the ground that .there has been a violation of the mandatory requirement of Art. 22(5) of the Constitution of India 'communicating' the order of detention, the grounds of detention and the documents accompanying the same. The admitted position is that the order of detention, the grounds of detention and the documents v/ere supplied to the detenu in English and in Hindi. According to the detenu he knows only Urdu language and can read and write the same. The order of detention Along with the grounds of detention and the documents were not supplied to him in Urdu language despite the detenu having informed the detaining authority that he did not know either of the two languages, namely English and Hindi and that he knows only Urdu language, which he can read and write and that the grounds of detention and the documents should be supplied to him in Urdu language and script. It has been stated in the petition that the detenu wrote a letter to the detaining authority on February 9, 1988 requesting that he may be supplied the detention order, the grounds of detention and the accompanying documents in Urdu language only, which he knew and which he could read and write to enable him to make an effective and purposeful representation (Annexure 'C'), but that no reply to the same was received from the detaining authority till February 19, 1988, where on the detenu made an ineffective representation to the detaining authority being handicapped in making the same for want of due communication of the grounds of detention and the accompanying documents. In this representation also the detenu stated that he did not know English or Hindi, but knew Urdu; that he had submitted an application dated February 9, 1988 to the detaining authority requesting for the supply of the order of detention, the grounds of detention and the documents in Urdu language which he can read and write to the knowledge of the Dri Officer; but that they have not been supplied to him till then. It was stated that he was thus very much handicapped in making an effective representation. He, however, also made therein his submissions against the order of detention and his continued detention. The detenu then by the letter dated March 1, 1988 (Annexure 'F') of the Deputy Secretary (Home), Delhi Administration, Delhi was informed that his representation dated February 22, 1988 has been considered by the Administrator, but the same was rejected. The detenu thereafter filed the present petition in the Court on March 14, 1988.

(3) Mr. Harjinder Singh, learned counsel for the petitioner, submitted that the detenu knew only Urdu language and he did not know either English or Hindi and therefore, the only way to communicate the order of detention, the grounds of detention and the documents accompanying them was to supply them in Urdu language and script within five days of the date of service of the order of detention, or, in any case, within fifteen days of the service of the order of detention for reasons to be recorded therefore and that the failure to supply the order of detention etc. in Urdu language and script within the aforesaid period amounted to a violation of the mandatory provisions of Art. 22(5) of the Constitution. It was next submitted by Mr. Harjinder Singh that, in any case, when the detenu brought to the notice of the detaining authority by his letter dated February 9, 1988 that he knew only Urdu language and that the order of detention be supplied to him in Urdu language and script) the detaining authority then ought to have supplied the same to the detenu within a reasonable time thereof; but that the detaining authority did not supply them even then or even till the date on which final arguments were heard in this petition. It is contended that there has thus been a clear violation of the requirements of the mandatory provisions of Art. 22(5) of the Constitution.

(4) The case of the respondents, on the other hand, is and which was reiterated by Mr. R. P. Lao, learned counsel for respondent No. 2, that in his statement recorded under S. 108 of the Customs Act, 1962, the detenu had categorically staled that he did not know any language, but could understand Hindi; that the grounds of detention were explained to the detenu by his own son in Hindi language and the detenu signed (in lunde) in token of that, and that thus the aforesaid plea of the detenu was merely an after-thought and the detaining authority was justified in not supplying the order of detention, the grounds of detention and the documents to the detenu in Urdu and that it could not be said that there was no proper communication of the order of detention and the grounds of detention to the detenu.

 (5) The Supreme Court in the case of Harikisan v. The State of Maharashtra & Others, (1962) Suppi. 2 Scr 918(1) observed as below :-    "WE do not agree with the High Court in its conclusion that in every case communication of the grounds of detention in English, so long as it continues to be the official language of the State, is enough compliance with the requirements of the Constitution. If the detained person is conversant with the English language, he will naturally be in a position to understand the gravamen of the charge against him and the facts and circumstances on which the order of detention is based. But to a person who is not so conversant with the English language, in order to satisfy the requirements of the Constitution, the detenu must be given the grounds in a language which he can understand, and in a script which he can read, if he is a literate person.  

 (Underlining done to provide emphasis) In the case of Hadibandhu Das v. District Magistrate, Cuttack and another, , the Supreme Court observed as under :-     

 "ANY oral translation or explanation given by the police officer serving those on the detenu would not amount to communicating the grounds. Communication, in this context must mean bringing home to the detenu effective knowledge of the facts and circumstances, on which the Order of Detention is based.  

 THE grounds in support of the order served on the appellant ran into fourteen typed pages and referred to his activities over a period of thirteen years, beside referring to a large number of court proceedings concerning him and other persons who were alleged to be his associates. More oral explanation of a complicated order of the nature made against the appellant without supplying him the translation in script and language which he understood would in our judgment, amount to denial of the right of .being communicated the grounds and of being afforded the opportunity of making a representation against the order"   

In the case of Mohd. Akram v. Union of India & Others, (Cr. Writ No. 13186) decided by a Single Judge of this Court on March 4, 1986(3), the detenu was illiterate. The documents accompanying the grounds of detention were in English, Hindi or in Punjabi script. The detenu requested the detaining authority to supply Urdu translation of the documents on which the detaining authority had relied to enable him to make a representation against the order of detention. This request of the detenu was declined by the detaining authority. Charanjit Talwar, J. relying on a decision of the Supreme Court in the case of lbrahim Ahmad Batti v. State of Gujarat and others. . held that the non-supply of translated copies of documents in Urdu as asked for by the detenu prevented him from making an effective representation. The detention order was accordingly quashed. In the case of Sat Pal Shah v. Union of India and others, (Cr. Writ No. 236187), decided by a Single Judge of this Court on September 2, 1987(5), the grounds of detention were served on the detenu in Hindi language. The detenu represented to the detaining authority that he was conversant with only one language i.e. Lunge and could write accounts in broken Urdu and requested the detaining authority to supply the order and the grounds of detention in the said language. It was held by M, K. Chawla J. that the detaining authority having failed to supply the documents in the said language which alone was known to the detenu, there was no proper communication of the grounds of detention. The order of detention was accordingly quashed In Shri Parakadavathu Mohamed Kunji v. Union of India & Others, (Cr. Writ No. 524187), decided by a Single Judge of this Court on April 12, 1988(6), the detenu made a representation to the detaining authority that he did not know English in which language a large number of documents accompanying the grounds of detention were supplied to him and asked for copies of' those documents to be supplied to him in Malayalam language which only he knew. The representation of the detenu was turned down. On these facts Malik-Sharief-ud-din J. quashed the order of detention on the view that there was a failure on the part of the detaining authority by not supplying the transliteration of the documents in Malyalam language.

(6) On examining the case of the deteni in the light of the aforesaid decisions of the Supreme Court as also of this Court, I find force in the alternative contention of Mr. Harjinder Singh. The petitioner admittedly could not read or write either English or Hindi i.e. Devnagri script. According to the respondents the petitioner die not know any language, but could understand Hindi language. The petitioner, on the other hand. in his representation dated February 9,1988 (Annexure "C') informed the detaining authority that he knew Urdu language and could read and write in that language and requested it to supply the grounds of detention etc in that language and script. The grounds of detention and the documents supplied by the detaining authority are quite voluminous. It could certainly not be possible for the defend to reasonably memories the contents of the grounds as also of the documents. Thus, when he made a representation to the defaming authority informing it that he could read and write in Urdu, the detaining authority ought to have supplied the order. the grounds of detention as also the copies of documents to the detenu in Urdu as requested by him in order that the detenu was able to make a purposeful and effective representation. The burden was obviously on the respondents to show that the plea raised by the detenu in his representation and reiterated in 614 the writ petition that he could read and write Urdu was wrong. The respondents have, however, failed to discharge this burden. Reliance of the respondents on the alleged statement of the detenu recorded under S. 108 of the Customs Act wherein he stated that he did not know any language but could understand Hindi, there was obviously no cogent material on which it could be held hat the said averments made by the petitioner in his representation which were reiterated in the writ petition filed by his brother on his behalf were incorrect. It may also be stated here that the petitioner in his rejoinder affidavit had stated that the alleged statement of the detenu under S. 108 of the Customs Act was not voluntary and the detenu denied having made such a statement. It was further stated in his affidavit that the detenu had sent retractions of his said statement. It may be stated here that the representation of the detenu dated February 9, 1988 was sent in Urdu script and the same purports to be signed by Sat Pal Bhandari, detenu, in Urdu script. It was open to the respondents to test the statement of the detenu that he could read and write Urdu script by asking him to do so in the presence of some officer authorised in that behalf. No attempt was, however, made on behalf of the respondents. Mr. Harjinder Singh submitted at the hearing of the petition that if the respondents still dispute this fact, he was prepared to produce the detenu before the Court for that purpose. Mr. Lao, learned counsel for respondent No. 2, did not have anything to say in this behalf. In conclusion, in view of what has been said above I accept the writ petition. The continued detention of the petitioner is quashed. The detenu be set at liberty forthwith unless required to be detained under any lawful order.

 
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