Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aslam Mohammed @ Godadi Gulam ... vs State Of Gujarat
2021 Latest Caselaw 5346 Guj

Citation : 2021 Latest Caselaw 5346 Guj
Judgement Date : 5 May, 2021

Gujarat High Court
Aslam Mohammed @ Godadi Gulam ... vs State Of Gujarat on 5 May, 2021
Bench: R.M.Chhaya
          C/LPA/286/2021                                        JUDGMENT




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                R/LETTERS PATENT APPEAL NO. 286 of 2021

           In R/SPECIAL CIVIL APPLICATION NO. 10259 of 2020


FOR APPROVAL AND SIGNATURE:


HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH

and
HONOURABLE MR. JUSTICE R.M.CHHAYA

==========================================================

1     Whether Reporters of Local Papers may be allowed to                   No
      see the judgment ?

2     To be referred to the Reporter or not ?                               No

3     Whether their Lordships wish to see the fair copy of the              No
      judgment ?

4     Whether this case involves a substantial question of law              No
      as to the interpretation of the Constitution of India or any
      order made thereunder ?

==========================================================
       ASLAM MOHAMMED @ GODADI GULAM MOHAMMED SHAIKH
                           Versus
                     STATE OF GUJARAT
==========================================================
Appearance:
MR.HASMUKH S SOLANKI(6778) for the Appellant(s) No. 1
for the Respondent(s) No. 2,3
MS SHRUTI PATHAK, ASST. GOVERNMENT PLEADER for Respondent No. 1
==========================================================
    CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM
           NATH
           and
           HONOURABLE MR. JUSTICE R.M.CHHAYA

                               Date : 05/05/2021
                               ORAL JUDGMENT

(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)

C/LPA/286/2021 JUDGMENT

1. Heard Shri Hasmukh Solanki, learned counsel for

the appellant and Ms.Shruti Pathak, learned Assistant

Government Pleader for the State respondent.

2. The present Letters Patent Appeal has been

preferred under Clause 15 of the Letters Patent

assailing the correctness of the judgment and order

dated 03.12.2020 passed by the learned Single Judge

in Special Civil Application No.10259 of 2020,

whereby the writ petition challenging the order of

preventive detention was dismissed.

3. Learned counsel for the appellant submitted that

there are only two cases registered against the

appellant. First being a case under Sections 379 and

114 of Indian Penal Code based on an First

Information Report dated 24.06.2020 and the second is

about an offence under Section 324, 323, 294(B),

506(2) and 114 of Indian Penal Code and Section

135(1) of the Gujarat Police Act wherein the First

Information Report had been lodged on 14.07.2020.

Apart from it there is no other material against the

appellant. The invoking of jurisdiction under the

preventive detention law is totally unjustified as

C/LPA/286/2021 JUDGMENT

there was neither any disturbance of public order nor

the appellant can be said to be a dangerous person.

It is also submitted by the learned counsel that the

appellant had been falsely implicated in the said two

cases and he is already on bail in both the cases. It

is also submitted that the appellant is in custody

since 29.07.2020. It is next submitted that a recent

Division Bench judgment of this Court dated

31.08.2020 passed in the case of Vijay Alias Ballu

Bharatbhai Ramanbhai Patni vs. State of Gujarat,

being Letters Patent Appeal No.454 of 2020, squarely

covers the case of the present appellant.

4. On the other hand, Ms.Shruti Pathak, learned

Assistant Government Pleader submitted that the order

of detention is fully justified and the detaining

authority after due satisfaction has passed the said

order. It is also submitted by Ms.Pathak that apart

from the two First Information Reports, there were

two other statements recorded in camera and as such

the order of the learned Single Judge does not suffer

from any infirmity in dismissing the petition. The

learned Single Judge after dealing with the entire

C/LPA/286/2021 JUDGMENT

material on record declined to interfere with the

subjective satisfaction of the detaining authority in

holding that the appellant was a dangerous person.

This Court as such may not interfere with the order

of the learned Single Judge and dismiss the appeal.

5. In the judgment dated 31.08.2020 in the case of

Vijay alias Ballu (supra), the issue relating to

public order and law and order problem had been dealt

with in detail. Law of preventive detention has to be

construed not as in an ordinary criminal proceedings

of detaining or arresting a person who is said to

have committed crime where the procedure is provided

and the remedy is available. However, the law of

preventive detention is to be strictly followed as

per the statute and the settled law on the point. In

the present case we find that the First Information

Report related to a theft under Section 379 of Indian

Penal Code. In the other case the role attributed to

the present appellant is of giving kick and fist

blows. By no stretch of imagination can we hold that

such two incidents could describe a person as a

dangerous person.

          C/LPA/286/2021                                           JUDGMENT



6.     The     other       two    statements         recorded         in      camera

could     be      of      help    to       the   detaining      authority             in

passing the detention order where at least prima­

facie the detenue could be said to be a dangerous

person on account of his known criminal activities.

The said view has been discussed and ratio laid down

in the judgment of this Court in the case of Vijay

alias Ballu (supra), after considering in detail the

law on the point.

7. We are accordingly of the view that the order of

detention cannot be sustained. Accordingly, the

appeal succeeds and is allowed. The judgment and

order of the learned Single Judge dated 03.12.2020

passed in Special Civil Application No.10259 of 2020

is set aside. The detention order dated 29.07.2020 is

quashed. The appellant be set at liberty forthwith if

not required in any other case.

(VIKRAM NATH, CJ)

(R.M.CHHAYA, J) GAURAV J THAKER

 
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