Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lawrance Alex Mathias vs Union Of India And Ors.
1988 Latest Caselaw 313 Del

Citation : 1988 Latest Caselaw 313 Del
Judgement Date : 12 October, 1988

Delhi High Court
Lawrance Alex Mathias vs Union Of India And Ors. on 12 October, 1988
Equivalent citations: 1989 (16) DRJ 206
Author: M Sharif-Ud-Din
Bench: M Sharief-Ud-Din

JUDGMENT

Malik Sharif-ud-din, J.

(1) The detenu has filed this petition through one Victor Atex Mathias, brother of the detenu, with a view to challenge the validity of the detention order dated 28th of April, 1988 passed by the Govt. of Kerala under Sections 3(l)(ii) and 3(l)(iii) of the Conservation of Foreign Exchange and Prevention of Smuggling of Activities Act, 1974 (for short Cofeposa Act). The order of detention was passed with a view to preventing the detenu from abetting the smuggling of gold and engaging in transporting or concealing or keeping smuggled foreign marked gold into India. The brief facts are that one Shri Ramji Vallabh and one Ramesh and 7 others are stated to have brought 570 foreign marked gold biscuits concealed in a battery case from Gulf in motor launch Mfv Jal TARANG. As they reached the Lakshadweep Island the launch developed some engine trouble and after drifting away for many days in the sea came to the shores of Suheliper Valikara, Lakshadweep where the launch was broken and the engine got struck in between the rocky shores of Valiakara. They are supposed to have removed the battery containing the gold biscuits and after putting it in a gunny bag concealed the same underneath the sand in the island. Thereafter they went back to their places at Cochin. Thereafter, they are said to have engaged one more launch Jai Prasanth from Map with a view to rescue the gold from the place where it had been concealed. The gold had already been recovered by the police and when the detenu along with his other accomplices reached the shores of Valiakara, they were taken into custody by the customs people on 4th of March, 1988. All the conspirators including the detenu were brought to Cochin Customs House and their statements were recorded.

(2) On 5th of March, 1988 the detenu along with others was taken to the court of the Additional Chief Judicial Magistrate (Economic Offences) Ernakulam who remanded them to judicial custody uptill 19th of the March, 1988. It is stated that on 5th of March, 1988 itself the detenu along with others made an application in the aforesaid court in which they stated that their statements were taken under duress and coercion. In short, they retracted from their confessions. On 8th of March, 1988 Lawrance Alex Mathias, the detenu in this petition, made a detailed complaint to the Collector of "Customs in which he again retracted from the confession and gave details as to the manner in which he was dealt with by the customs authorities while investigating this case. On 9th of March, 1988, it is alleged, that the other co-conspirators also moved applications for bail before the Additional Chief Judicial Magistrate (Economic Offences) Ernakulam wherein they again retracted the confessions alleged to have been made by them before the customs authorities.

(3) Now, pursuant to this incident the petitioner was taken into detention by an order of detention, referred to above, passed on 28th of March .1988. The primary and principal contention of Mr. Heijinder Singh, learned counsel for the detenu, is that two representations were made by the detenu to the State Government and Central Government on 18th of April, 1988 which were rejected respectively on 12th ofMay,1988 and 23rd of May, 1988 by the State and Central Government. His grievance is that the retractions made by the detenu and his alleged co-conspirators were not placed for consideration before the detaining authority and that vitiates the order of detention. It is contended by the learned counsel for the detenu that the detaining authority in passing the detention order, has relied on the statement of the detenu and the statements of his alleged co-conspirators, a material which was relevant and went against the detenu and his co-conspirators, but the retractions which constituted also a relevant material as it went in favor of the detenu and his alleged co-conspirators was withheld from the detaining authority which is not permissible in matters such as the one with which this court is now concerned. The law on the subject is well settled. It is not disputed in the counter affidavit of respondents No. 3 and 4 that the retractions of the detenu and his co-conspirators is a material which is relevant and ought to have been placed before the detaining authority.

(4) I need not refer to the several judgments of the Supreme Court and this court wherein time out of numbers it has been held that the sponsoring authority is not competent to suppress the relevant material from the detaining authority and all the relevant material must be placed before the detaining authority for consideration or else the subjective satisfaction of the. detaining authority will stand vitiated. In the case of Sita Ram Somani v. State of Rajasthan and others, , the Supreme Court went to the extent of saying that it is of no consequence that the relevant material was placed before the screening committee but not before the detaining authority. The Supreme Court has in very unambiguous language said that it is the detaining authority who has to consider the relevant material before taking a decision whether it is necessary to detain a person or not. The Supreme Court has further observed that in a case where it is not done the subjective satisfaction will clearly stand vitiated. Even, otherwise, on the basis of common sense it is impossible to hold that the sponsoring authority should bellowed to withhold or suppress the material that goes in favor of the person who is sought to be detained. In the counter affidavit the detaining authority does not state that the retractions were not in existence. All that is stated is that the proposal for the detention of the detenu was submitted on 11th of March, 1988 and the knowledge regarding the retractions came to the sponsoring authority on 14th of March, 1988, that is, about 14 days before the order of detention was made. In respect of the retraction made by the detenu in this particular writ petition before the Collector of Customs, it is stated that it was not received in the customs office. This is a reply which is neither here nor there. There is no reason why the Collector of Customs should not immediately ask for the comments of the officers against whom such allegations were made. In this case, retraction, in the first instance, was made on 5th of March, 1988 when the detenu and his alleged co-conspirators were produced for remand before the court of Additional Chief Judicial Magistrate (Economic Offences) Ernakulam. It cannot be, therefore, said that these were not within the knowledge of the customs authorities who, in fact, had gone to seek remand. Assuming, though not granting, it was not within their knowledge till 14th of March, 1988, it was their duty to place this material before the detaining authority before passing the order of detention which was ultimately passed on 28th of March, 1988.

(5) For the reasons stated above, the subjective satisfaction of the detaining authority stands vitiated. The petition is allowed and the rule is made absolute and the order of detention passed against tle detenu is quashed. He shall be released forthwith unless otherwise required.

 
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