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

Sorinder Kumar vs Union Of India And Ors.
1988 Latest Caselaw 258 Del

Citation : 1988 Latest Caselaw 258 Del
Judgement Date : 15 September, 1988

Delhi High Court
Sorinder Kumar vs Union Of India And Ors. on 15 September, 1988
Equivalent citations: 1989 (16) DRJ 200
Author: M Sharief-Ud-Din
Bench: M Sharief-Ud-Din

JUDGMENT

Malib Sharief-ud-din, J.

(1) The petitioner has challenged the validity of the detention order dated 7th of March, 1988 passed by the Government of India under Section 3(1) of the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 (as amended) with a view to preventing the petitioner from engaging in transporting the smuggled goods. The detention order was passed on the basis of an incident dated 17th of September, 1987 when the petitioner who as an employee of one Narvinder Singh had gone to take delivery of two boxes from the New Delhi Railway Station where be was apprehended with these two boxes by the customs officers who found 15,000 pieces of Electronic Digital Disco Ladies watches of foreign origin. On investigation ft was found that the petitioner was engaged in transporting smuggled goods.

(2) The petitioner was formally arrested on 18th of September, 1987 and was produced before the Metropolitan Magistrate and was remanded to judicial custody. On 30th of September, 1987 he was, however, admitted tp bail on certain conditions. The case of the petitioner is that on 6th of April, 1988 he was informed that the Advisory Board will be convening its meeting on 8th of April, 1988 for consideration of his case and pursuant to this he was produced before the advisory Board but he could not make any representation as there was no time. The petitioner had thereafter made two representations one to the detaining authority on 6th of May, 1988 and another representation was to the Central Government on 14th of May, 1988.

(3) The main contention of Mr. Herjinder Singh, appearing on behalf of the petitioner, is that his representation made to the Central Government on 14th of May, 1988 has gone unheeded even up to date. Mr. Herjinder Singh contends that the total indifference shown by the Central Government to his representation and in not taking any decision thereon vitiates the detention order. He further contends that since under Section 11 of the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, the Central Government can at any time revoke an order of detention. It has the power to do it on its own or on the papers being forwarded to it by the State Government or even a representation being made to it for revocation of the detention order by the detenu. This ground has been specifically taken as ground No. 13 in the petition. The reply to this ground as submitted in its counter affidavit by the Central Government is that the aforesaid representation was received by the President's Secretariat but the record of the Department of the Revenue does not indicate that it was received by it. It is further contended in the counter affidavit that the petitioner in this, representation had repeated the same points as had been done by him vide: his representation dated 6th of May, 1988 to the detaining authority which points were considered and the decision communicated to the detenu. It is further stated that in this representation to the President the documents asked for were supplied to the detenu on 27th of May, 1988.

(4) The reply submitted by the Union of India is not only vague but is in the form of a general statement which is neither here nor there. The question as to whether the representation made to the President of india by .the detenu was considered or not has been left unanswered. The court is. instead told that since the representation made to the Union of India did not raise any point other than that raised in the representation made to the detaining authority there was no need to consider the representation by the. Central Government. I am saying this because in effect the reply leads to no other inference. This case in the light of the facts mentioned aforesaid is squarely covered by the decision of the Supreme Court in the case of Sabir Ahmed v. Union of India, wherein it has been clearly observed by the Supreme Court that even if the representation made to the Central Government is similar to the one made to the detaining authority, the Central Government is under an obligation to consider it independently and to record a decision thereon. The law laid down by the Supreme Court clearly indicates that this is a statutory duty cast upon the Central Government and that this duty has to be .discharged as envisaged by law and that no indifference can be shown to the representation of a detenu which has to be considered with utmost promptitude as has been laid down in several judgments of the Supreme Court on this point. That the detenu has a right to make a representation to the Central Government and have it considered independently has been recognised in Tara Chaml v. The State of Rajasthan, . In the present case, it is therefore apparent that up to date the representation of the detenu made to the Central Government has gone unheeded. That vitiates the order of detention. The petition is allowed and the order of detention is quashed. The detenu shall be released forthwith unless required in some other case.

 
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