Citation : 2024 Latest Caselaw 4581 Guj
Judgement Date : 11 June, 2024
NEUTRAL CITATION
C/SCA/6708/2024 JUDGMENT DATED: 11/06/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 6708 of 2024
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE ILESH J. VORA
and
HONOURABLE MR. JUSTICE VIMAL K. VYAS
==========================================================
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 ?
==========================================================
ABHIMANYU @ MANNU RAJENDRASINGH BHADORIYA
Versus
COMMISSIONER OF POLICE & ORS.
==========================================================
Appearance:
MR HEMANT B RAVAL(3491) for the Petitioner(s) No. 1
ADVANCE COPY SERVED TO GOVERNMENT PLEADER/PP for the
Respondent(s) No. 2
DS AFF.NOT FILED (R) for the Respondent(s) No. 1,2
LB DABHI APP for the Respondent(s) No. 3
==========================================================
CORAM:HONOURABLE MR. JUSTICE ILESH J. VORA
and
HONOURABLE MR. JUSTICE VIMAL K. VYAS
Date : 11/06/2024
ORAL JUDGMENT
NEUTRAL CITATION
C/SCA/6708/2024 JUDGMENT DATED: 11/06/2024
undefined
(PER : HONOURABLE MR. JUSTICE ILESH J. VORA)
1. This petition has been filed by the petitioner Abhimanyu @ Mannu Rajendrasinh Bhadoriya- detenue, challenging the validity of the order of detention dated 13.12.2023, passed by the Detaining Authority in exercise of powers conferred on him under Sub-Section (1) of Section 3 of the Gujarat Prevention of Anti-social Activities Act, 1985 (herein after referred as 'the Act of 1985).
2. This Court has heard learned counsel Mr. H.B. Raval and Mr. LB Dabhi, learned Additional Public Prosecutor for the respondent State.
3. Learned advocate for the detenue submits that the grounds of detention has no nexus to the "public order", but is a purely a matter of law and order, as registration of the offence cannot be said to have either affected adversely or likely to affect adverse the maintenance of public order as contemplated under the explanation sub-section (4) of Section 3 of the Act, 1985 and therefore, where the offences alleged to have been committed by the detunue have no bearing on the question of maintenance of public order and his activities could be said to be a prejudicial only to the maintenance of law and order and not prejudicial to the maintenance of public order.
NEUTRAL CITATION
C/SCA/6708/2024 JUDGMENT DATED: 11/06/2024
undefined
4. On the other hand, learned State Counsel opposing the application contended that, the detenue is habitual offender and his activities affected at the society at large. In such set of circumstances, the Detaining Authority, considering the antecedents and past activities of the detenue, has passed the impugned order with a view to preventing him from acting in any manner prejudicial to the maintenance of public order in the area of Ahmedabad.
5. Having considered the facts as well as the submissions made by the respective parties, the issue arise as to whether the order of detention passed by the Detaining Authority in exercise of his powers under the provisions of the Act of 1985 is sustainable in law?
6. The grounds of the alleged antisocial activities of the detenue as mentioned in the detention order are that, the detenue himself and his associates causing injuries to the innocent persons of that locality by using weapons, whereby, it creates feeling of insecurity amongst the general public or any section thereof or grave or wide spread danger to life, property or public health. In the facts of the present case, it appears that, six criminal offences under
NEUTRAL CITATION
C/SCA/6708/2024 JUDGMENT DATED: 11/06/2024
undefined
Section 379, 457 and 114 of the Indian Penal Code were registered with different Police Station of Ahmedabad. On registration of the offences, the applicant was arrested and later on, he was enlarged on bail.
7. After careful consideration of the material, we are of the considered view that on the basis of two theft cases, the authority have wrongly arrived at the subjective satisfaction that the activities of the detenue could be termed to be acting in a manner 'prejudicial to the maintenance of public order'. It will be beneficial to refer the dictum of law laid down by the Apex Court in the case of Piyush Kantilal Mehta Vs. Commissioner of Police, Ahmedabad, 1989 Supp (1) SCC 322, wherein, the detention order was made on the basis of the registration of the two prohibition offences. The Apex Court after referring the case of Pushkar Mukherjee Vs. State of Bengal, 1969 (1) SCC 10, made a distinction between 'law and order' and 'public order'. Paras-17 & 18 of decision read thus:
"17. In this connection, we may refer to a decision of this Court in Pushkar Mukherjee v. State of West Bengal, where the distinction between `law and order' and `public order' has been clearly laid down.
NEUTRAL CITATION
C/SCA/6708/2024 JUDGMENT DATED: 11/06/2024
undefined
Ramaswami, J. speaking for 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
NEUTRAL CITATION
C/SCA/6708/2024 JUDGMENT DATED: 11/06/2024
undefined
public order comes within the scope of the Act."
18. In the instant case, the detaining authority, in our opinion, has failed to substantiate that the alleged anti- social activities of the petitioner adversely affect or are likely to affect adversely the maintenance of public order. It is true some incidents of beating by the petitioner had taken place, as alleged by the witnesses. But, such incidents, in our view, do not have any bearing on the maintenance of public order. The petitioner may be punished for the alleged offences committed by him but, surely, the acts constituting the offences cannot be said to have affected the even tempo of the life of the community. It may be that the petitioner is a bootlegger within the meaning of section 2(b) of the Act, but merely because he is a bootlegger he cannot be preventively detained under the provisions of the Act unless, as laid down in sub-section (4) of section 3 of the Act, his activities as a bootlegger affect adversely or are likely to affect adversely the maintenance of public order We have carefully considered the offences alleged against the petitioner in the order of detention and also the allegations made by the witnesses and, in our opinion, these offences or the allegations cannot be said to have created any feeling of insecurity or panic or terror among the
NEUTRAL CITATION
C/SCA/6708/2024 JUDGMENT DATED: 11/06/2024
undefined
members of the public of the area in question giving rise to the question of maintenance of public order. The order of detention cannot, therefore, be upheld."
8. For the reasons recorded, we are of the considered opinion that, the material on record are not sufficient for holding that the alleged activities of the detenue have either affected adversely or likely to affect adversely the maintenance of public order.
9. Accordingly, this application stands allowed. The order impugned dated 13.12.2023 passed by the respondent authority is hereby quashed. We direct the detenue to be set at liberty forthwith, if he is not required in any other case. Rule is made absolute accordingly. Direct service permitted.
(ILESH J. VORA,J)
(VIMAL K. VYAS, J) P.S. JOSHI
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!