Citation : 2023 Latest Caselaw 2321 Guj
Judgement Date : 16 March, 2023
C/SCA/1015/2023 JUDGMENT DATED: 16/03/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 1015 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 ?
=============================================
MANJITSINGH NIHALSINGH TANK (SIKLIGAR)
Versus
STATE OF GUJARAT
=============================================
Appearance:
MR ALAY S SHETH(12022) for the Petitioner(s) No. 1
MR DIPESH D SONI(9996) for the Petitioner(s) No. 1
MR AYAAN PATEL ASSISTANT GOVERNMENT PLEADER for the
Respondent(s) No. 1
DS AFF.NOT FILED (R) for the Respondent(s) No. 1,2
GOVERNMENT PLEADER for the Respondent(s) No. 3
=============================================
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/1015/2023 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 Sections 457, 454, 380 and 114
the Indian Penal Code, 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 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
C/SCA/1015/2023 JUDGMENT DATED: 16/03/2023
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
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
C/SCA/1015/2023 JUDGMENT DATED: 16/03/2023
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
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
C/SCA/1015/2023 JUDGMENT DATED: 16/03/2023
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 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
C/SCA/1015/2023 JUDGMENT DATED: 16/03/2023
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 orderand 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 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
C/SCA/1015/2023 JUDGMENT DATED: 16/03/2023
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. PCB/PASA/DTN/12/2023
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
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!