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

Kulwant J. Singh vs Union Of India And Ors.
1989 Latest Caselaw 97 Del

Citation : 1989 Latest Caselaw 97 Del
Judgement Date : 16 February, 1989

Delhi High Court
Kulwant J. Singh vs Union Of India And Ors. on 16 February, 1989
Equivalent citations: 38 (1989) DLT 22
Author: C Talwar
Bench: C Talwar, M Sharief-Ud-Din

JUDGMENT

Charanjit Talwar, J.

(1) The Petitioner, Kulwant Singh, challenges the legality of the order passed on July 6, 1988 by Shri K.L.Verma, Joint Secretary to the Government of India under Section 3(1) of the Prevention of Illicit Traffic in Narcotic Drugs and Psychotropic Substances Ordinance, 1988 (in short the Ordinance). The order was made with a view to preventing the petitioner from engaging in possession and sale of narcotic drugs. The grounds of detention also dated the July 6, 1988 were served on the detenu on July 7, 1988 while he was in judicial custody at Central Jail, Tihar.

(2) A number of pleas have been taken in the petition but before us it is the plea urged in the additional affidavit filed on December 20, 1988, Which has been pressed. The argument is that the representation made by the detenu seeking revocation, of the impugned order has been considered and rejected by Shri K.L. Verma. The plea is that it was required under the law to be considered by the appropriate Government, in this case the Central Government. Paragraphs 2 and 3 of the said affidavit may be quoted to highlight the contention:- "2.That is appears from the counter affidavit filed by the respondents that the representation of the petitioner Annexure 'D', dated 25.8.88, addressed to respondent No. I has been considered and rejected by respondent No. I .and that it was not placed by him before the Minister or the officer concerned empowered under the Rules of Business of the Government to deal with such representations.

(3) That the petitioner states and submits that the representation made by him has not been considered and decided by the competent authority and as a consequence thereof the continued detention of the petitioner has become illegal on this ground over and above the grounds set out in the main writ petition."

(4) We may note that the learned counsel for the respondents had no objection in permitting the petitioner to bring on record the above affidavit. He, however, had sought liberty to file a further affidavit in reply to the above averments. An additional affidavit of Shri S.N. Balakrishnan, Under Secretary to the Government of India, Ministry of Finance (Department of Revenue), New Delhi was filed by the respondents to controvert the additional grounds urged in the further affidavit. We may quote paragraphs 4, 5, 6 and 7 of that affidavit. The averments bring out the stand of the Union of India.: "4.That the representation of the petitioner dated 25.888 was addressed to Sbri K.L. Verma, Joint Secretary to the Government of India, Ministry of Finance, Department of Revenue, North Block, New Delhii, being the detaining authority which was dealt with the Department and was considered carefully. The authority applied his mind and rejected the same.

(5) That the representation was made to the specific authority by name who is also competent to deal with the representation. As such, it is apparent on the face of the representation that the petitioner wanted to draw the attention of the specific authority asking him to consider the representation of the petitioner. The specific authority mentioned in the representation is accordingly competent to deal with the representation and the petitioner cannot urge before this Hon'ble Court that the representation has not been considered by the competent authority.

(6) That under the provisions of Rule 3 of the Government of India (Transaction of Business) Rule, 1961, the Government of India has made the provisions that the powers vested in the Central Government under the Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 shall be exercised by the officers. Ministry of Finance, (Department of Revenue), Government of India. A specific notification has been issued for the purpose under the signatures of the Ministry of Finance prescribing the various authorities to exercise the various powers under various sections. A copy of the Notification No. 685/4/84-Cus. Vi Ii dated 14th September. 1984 is annexed herewith as Annexure R-1 to this Affidavit for ready reference.

(7) That the officers of the range of Addl. Secretary -or Joint Secretary in the Ministry of Finance (Department of Revenue), Government of India have been vested with the powers U/S 5, sub section I Of Section 7, Clause F of Section 8, Section 11 and sub-section 1 of Section 12 under Conservation of Foreign Exchange and Prevention of Smuggling Activities of 1974 (52 of 1974). In persuance of the specific provision made under Rule 3 of the Government of India (Transaction of Business) Rule , Shri K.L. Verma, Joint Secretary to the Government of India, to whom representation was addressed by the petitioner, is also competent lo deal with/consider the representation of the petitioner".

4.Along with the above said affidavit, the respondents have filed an order dated the July 11,1988 passed by Shri SB. Chavan, Minister of Finance, Government of India, New Delhi, where by certain powers of the Centra) Government are to be exercised by the officers in the Ministry. The order has been passed in persuance of the provisions of Rule 3 of the Government of India (Transaction of Business) Rules, 1961. That order, inter alia, provides that the Additional Secretary or Joint Secretary in the said Ministry can exercise the powers under Section 5, sub-section ( ) of Section 8.Clause (f) of Section 9, Section 12 and sub-section (1) of Section 13. The said annexure is marked as (R-11).

5.R.L.Mehta, learned counsel for the petitioner, in support of his argument relies Op a recent decision of this Court in Subash Chander v. Union of India and others, (Criminal Writ No. 384/88) decided on January 31, 1989. A similar question had been urged before us in that case also. We followed the decision of the Supreme Court in the case of The State of Maharashtra and another v. Smt. Sushila Mafatlal Shah and others, . We quoted extensively the question posed by their Lordships of the Supreme Court on the scope and the powers of the specially empowered officer to deal with the representations and the answers given by that Court.

6.We held that the specially empowered officer under Section 3(1) of the Cofeposa even if additionally authorised to revoke an order of detention under Section 11 of the Cofeposa was, ipso facto, not authorised to deal and decide the representation made to him challenging the order of detention passed by him. That conclusion of ours is based on the observations in Smt. Sushila Mafatlal Shah's case (supra) wherein the Supreme Court has said in very clear terms that the specific duty of the specially empowered officer under Section 3(1) is to place the representation before the officer concerned or the* Ministry specially empowered under the Rules of Business of the Government of India. The present case is fully covered by that decision. For the same reasons, we allow this petition and make the rule absolute. The continued detention of the detenu is quashed. He shall be set at liberty 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter