Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendrasinh Ranjitsinh Rathod @ ... vs State Of Gujarat
2023 Latest Caselaw 2320 Guj

Citation : 2023 Latest Caselaw 2320 Guj
Judgement Date : 16 March, 2023

Gujarat High Court
Rajendrasinh Ranjitsinh Rathod @ ... vs State Of Gujarat on 16 March, 2023
Bench: Ashutosh Shastri
     C/SCA/1376/2023                               JUDGMENT DATED: 16/03/2023




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

            R/SPECIAL CIVIL APPLICATION NO. 1376 of 2023


FOR APPROVAL AND SIGNATURE:

HONOURABLE MR. JUSTICE ASHUTOSH SHASTRI
            and
HONOURABLE MS. JUSTICE NISHA M. THAKORE
=============================================

1     Whether Reporters of Local Papers may be allowed to
      see the judgment ?

2     To be referred to the Reporter or not ?

3     Whether their Lordships wish to see the fair copy of the
      judgment ?

4     Whether this case involves a substantial question of law
      as to the interpretation of the Constitution of India or
      any order made thereunder ?

=============================================
         RAJENDRASINH RANJITSINH RATHOD @ RAJU GOLD
                              Versus
                        STATE OF GUJARAT
=============================================
Appearance:
MR. JAY M THAKKAR(6677) for the Petitioner(s) No. 1
MR ROHANKUMAR PATEL ASSISTANT GOVERNMENT PLEADER for the
Respondent(s) No. 3
RULE SERVED for the Respondent(s) No. 1,2
=============================================

    CORAM:HONOURABLE MR. JUSTICE ASHUTOSH SHASTRI
                       and
          HONOURABLE MS. JUSTICE NISHA M. THAKORE

Date : 16/03/2023

ORAL JUDGMENT

(PER : HONOURABLE MR. JUSTICE ASHUTOSH SHASTRI)

C/SCA/1376/2023 JUDGMENT DATED: 16/03/2023

1. Heard learned advocates appearing for the respective

parties.

2. The present petition is directed against the order of

detention dated 11.01.2023 passed by the respondent -

detaining authority in exercise of powers conferred under

section 3(2) of the Gujarat Prevention of Anti Social Activities

Act, 1985 (for short "the Act") by detaining the petitioner -

detenue as defined under section 2(c) of the Act.

3. Learned advocate for the detenue submits that the order

of detention impugned in this petition deserves to be quashed

and set aside, since, only on the ground of registration of the

offences under the provisions of Sections186, 504, 506(2), 114,

143, 147, 186, 435, 379 of the Indian Penal Code and under

Sections 3, 21(1), 21(5) of Gujarat Mineral (Prevention of Illegal

Mining and Transportation and Storage) Rules, 2005, 2016 &

2017 and Section 4(1)(A) of the Mines and Minerals (Regulation

and Development) Act, 1957, by itself cannot bring the case of

the detenue within the purview of definition under section 2(c)

of the Act. Further, learned advocate for the detenue submits

C/SCA/1376/2023 JUDGMENT DATED: 16/03/2023

that illegal activity likely to be carried out or alleged to have

been carried out, as alleged, cannot have any nexus or bearing

with the maintenance of public order and at the most, it can be

said to be breach of law and order. Further, except statement

of witnesses, registration of above FIR/s and Panchnama drawn

in pursuance of the investigation, no other relevant and cogent

material is on record connecting alleged anti-social activity of

the detenue with breach of public order. Learned advocate for

the petitioner further submits that it is not possible to hold on

the basis of the facts of the present case that activity of the

detenue with respect to the criminal cases had affected even

tempo of the society causing threat to the very existence of

normal and routine life of people at large or that on the basis of

criminal cases, the detenue had put the entire social apparatus

in disorder, making it difficult for whole system to exist as a

system governed by rule of law by disturbing public order.

4. Learned AGP for the respondent State supported the

detention order passed by the authority and submitted that

sufficient material and evidence was found during the course of

investigation, which was also supplied to the detenue indicate

C/SCA/1376/2023 JUDGMENT DATED: 16/03/2023

that detenue is in habit of indulging into the activity as defined

under section 2(c) of the Act and considering the facts of the

case, the detaining authority has rightly passed the order of

detention and detention order deserves to be upheld by this

Court.

5. Having heard learned advocates for the parties and

considering the facts and circumstances of the case, it appears

that the subjective satisfaction arrived at by the detaining

authority cannot be said to be legal, valid and in accordance

with law, inasmuch as the offences alleged in the FIR/s cannot

have any baring on the public order as required under the Act

and other relevant penal laws are sufficient enough to take care

of the situation and that the allegations as have been levelled

against the detenue cannot be said to be germane for the

purpose of bringing the detenue within the meaning of section

2(c) of the Act. Unless and until, the material is there to make

out a case that the person has become a threat and menace to

the Society so as to disturb the whole tempo of the society and

that all social apparatus is in peril disturbing public order at the

instance of such person, it cannot be said that the detenue is a

C/SCA/1376/2023 JUDGMENT DATED: 16/03/2023

person within the meaning of section 2(c) of the Act. Except

general statements, there is no material on record which shows

that the detenue is acting in such a manner, which is dangerous

to the public order. In this connection, it will be fruitful to refer

to a decision of the Supreme Court in Pushker Mukherjee v/s.

State of West Bengal [AIR 1970 SC 852], where the

distinction between 'law and order' and 'public order' has been

clearly laid down. The Court observed as follows :

"Does the expression "public order" take in every kind of infraction of order or only some categories thereof ? It is manifest that every act of assault or injury to specific persons does not lead to public disorder. When two people quarrel and fight and assault each other inside a house or in a street, it may be said that there is disorder but not public disorder. Such cases are dealt with under the powers vested in the executive authorities under the provisions of ordinary criminal law but the culprits cannot be detained on the ground that they were disturbing public order. The contravention of any law always affects order but before it can be said to affect public order, it must affect the community or the public at large. In this connection we must draw a line of demarcation between serious and aggravated forms of disorder which directly affect the community or injure the public interest and the relatively minor breaches of peace of a purely local significance which primarily injure specific individuals and only in a secondary sense public interest. A mere disturbance of law and order leading to disorder is thus not necessarily sufficient for action under the Preventive Detention

C/SCA/1376/2023 JUDGMENT DATED: 16/03/2023

Act but a disturbance which will affect public order comes within the scope of the Act."

6. In the recent decision of the Hon'ble Supreme Court in the

case of Shaik Nazeen v/s. State of Telanga and Ors and

Syed Sabeena v/s. State of Telangana and Ors. rendered in

Criminal Appeal No.908 of 2022 (@ SLP (Crl.) No.4260 of 2022

with Criminal Appeal No.909 of 2022 (@ SLP (Crl.) No.4283 of

2022 dated 22.06.2022, the Hon'ble Supreme Court has made

following observations in para 17 and 18 :-

"17. In any case, the State is not without a remedy, as in case the detenu is much a menace to the society as is being alleged, then the prosecution should seek for the cancellation of his bail and/or move an appeal to the Higher Court. But definitely seeking shelter under the preventive detention law is not the proper remedy under the facts and circumstances of the case.

18. In fact, in a recent decision of this Court, the Court had to make an observation regarding the routine and unjustified use of the Preventive Detention Law in the State of Telangana. This has been done in the case of Mallada K. Sri Ram Vs. The State of Telangana & Ors. 2022 6 SCALE 50, it was stated as under: "17.It is also relevant to note, that in the last five years, this Court has quashed over five detention orders under the Telangana Act of 1986 for inter alia incorrectly applying the standard for maintenance of public order and relying on stale materials while passing the orders of detention. At least ten detention orders under the Telangana Act of 1986 have been set aside by the High Court of

C/SCA/1376/2023 JUDGMENT DATED: 16/03/2023

Telangana in the last one year itself. These numbers evince a callous exercise of the exceptional power of preventive detention by the detaining authorities and the respondent-state. We direct the respondents to take stock of challenges to detention orders pending before the Advisory Board, High Court and Supreme Court and evaluate the fairness of the detention order against lawful standards."

7. In view of above, we are inclined to allow this petition,

because simplicitor registration of FIR/s by itself cannot have

any nexus with the breach of maintenance of public order and

the authority cannot have recourse under the Act and no other

relevant and cogent material exists for invoking power under

section 3(2) of the Act.

8. In the result, the present petition is hereby allowed and

the impugned order of detention No. PASA/S.R./01/2023 dated

11.01.2023 passed by the respondent - detaining authority is

hereby quashed and set aside. The detenue is ordered to be set

at liberty forthwith if not required in any other case. Rule is

made absolute accordingly. Direct service is permitted.

(ASHUTOSH SHASTRI, J)

(NISHA M. THAKORE,J) phalguni

 
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 : MAIMS

 
 
Latestlaws Newsletter