Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Parveen Akhter Age 24 Years vs Union Territory Of Jammu & Kashmir
2025 Latest Caselaw 1375 J&K

Citation : 2025 Latest Caselaw 1375 J&K
Judgement Date : 19 August, 2025

Jammu & Kashmir High Court

Parveen Akhter Age 24 Years vs Union Territory Of Jammu & Kashmir on 19 August, 2025

                                                           Serial No. 100
     HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                     AT JAMMU

HCP No. 52/2025
CM No. 2176/2025

                                                      Reserved on:- 07.08.2025
                                                    Pronounced on:- 19.08.2025


Parveen Akhter Age 24 years
W/O Haroon Rashid
R/O Ward No.2, Tehsil & District Rajouri
at present lodged in District Jail, Jammu
                                                               .....Petitioner

                      Through: Mr. Prince Khanna, Advocate.

                        Vs.

1.     Union Territory of Jammu & Kashmir
       Through Commissioner/Secretary (Home)
       Civil Secretariat, Jammu/Srinagar.
2.     The Divisional Commissioner,
       Jammu.
3.     The Senior Superintendent of Police,
       Rajouri.
4.     The Superintendent District Jail,
       Jammu.
                                                            ..... Respondents

                      Through: Mrs. Monika Kohli, Sr. AAG.

CORAM: HON'BLE MR. JUSTICE M A CHOWDHARY, JUDGE

                               JUDGMENT

01. Petitioner has challenged the Detention Order No. PITNDPS-41

of 2024 dated 12.11.2024 (impugned order), passed by respondent No.2-

Divisional Commissioner, Jammu ("the detaining authority"), in exercise of

powers under Section 3 the Prevention of Illicit Traffic in Narcotic Drugs and

Psychotropic Substance Act 1988 (PIT NDPS Act) read with SRO 247 of

1998 dated 27.07.1998, whereby, the petitioner, namely, Parveen Akhter

W/O Haroon Rashid R/O W.No.2 Rajouri Tehsil and District Rajouri

('the detenue') has been detained in order to prevent her from acting in any

manner prejudicial to the safety/security of the public at large.

02. The impugned detention order has been challenged through the

medium of the instant petition, being in breach of the provisions of Article

22(5) of the Constitution of India read with provisions of PIT NDPS Act. It

has also been assailed on the grounds that the impugned order has been

passed without application of mind, there being no compelling reason as the

detenue was facing trial in all the cases, though being admitted to bail, to

invoke preventive detention; that the impugned order was based on stale

cases, registered against detenue in the years 2019 to 2024; that in all the

cases, small quantities of contraband was alleged to have been recovered and

she was not a notorious criminal as alleged; that impugned order is not

reasoned, without holding subjective satisfaction.

03. Respondents have filed the counter affidavit, reasoning that the

detenue was ordered to be detained under the provisions of Prevention of

Illicit Traffic in Narcotics Drugs and Psychotropic Substances Act, 1988, as

had she been let free there would have been every likelihood of her re-

indulging in criminal activities; that the detenue is involved in numerous

criminal activities of drug peddling as a habitual smuggler, engaged in the

illicit traffic in narcotic drugs and psychotropic substances, which poses a

serious threat to the lives of young generation of the country and even to the

economy of the Union Territory of Jammu and Kashmir. It is further

submitted that the repeated and continuous involvement of the detenue, in the

illicit trafficking of drugs and psychotropic substances and her disrespectful

attitude towards the substantive law, it has become inevitable to detain her

preventively.

04. Mr. Prince Khanna, learned counsel for the detenue, while being

heard, making reference to the grounds of detention, would argue that on a

cursory look on the same it is manifest that same are vague, besides replica of

the dossier. It is also submitted that the Detaining Authority, on the basis of

dossier submitted by Senior Superintendent of Police, Rajouri without

application of mind; and without evaluating the allegations made against the

detenue in the said dossier, proceeded to pass impugned detention order,

whereby the detenue has been detained and directed to be lodged at District

Jail, Jammu. It is further argued that there was delay of 34 days in execution

of the detention order, which suggests that there was neither any urgency nor

any justification for preventive detention. It is also submitted that the

Detaining Authority has not mentioned in the detention order that the detenue

has right to make representation against the order of detention and she was

supplied the copies of the documents/FIRs and material relied upon by the

Detaining Authority which were neither legible nor readable documents, so

the detenue was prevented from making effective and meaningful

representation against the detention order to the government, as such, the

detention order is liable to be quashed.

05. Mrs. Monika Kohli, learned Sr. AAG for the respondents,

ex adverso, submits that the record reveals that there is no vagueness in the

grounds of detention. All the procedural safeguards prescribed under Act and

the rights guaranteed to the detenue under the Constitution have strictly been

followed in the instant case. The detenue has been furnished all the material,

as was required, and was also made aware in the language understandable to

the detenue, of her right to make representation to the detaining authority as

well as government, against her detention. Learned Sr. AAG further submits

that though the detenue has been granted bail in three cases registered against

her by the competent court of law, however, based on DDR No.11 dated

08.09.2024 as well as the Dossier dated 02.11.2024 issued by the SSP, the

detention order has been passed by respondent No.2. She further submits that

the delay of 34 days in execution of warrant is due to procedural movement of

file from one office to another.

06. Heard learned counsel for both the sides at length, considered their

submissions and perused the detention record.

07. The right of personal liberty is most precious right guaranteed

under the Constitution. It has been held to be transcendental, inalienable

and available to a person. A person is not to be deprived of his/her personal

liberty except in accordance with procedures established under law and the

procedure as laid down in Maneka Gandhi v. Union of India (1978 AIR SC

597), is to be just and fair. The personal liberty may be curtailed, where a

person faces a criminal charge or has been convicted of an offence and

sentenced to imprisonment. Where a person is facing trial on a criminal

charge and is temporarily deprived of his/her personal liberty because of the

criminal charge framed against him/her, has an opportunity to defend

himself/herself and to be acquitted of the charges in case the prosecution fails

to bring home his/her guilt. Where such a person is convicted of the offence,

he/she still has the satisfaction of having been given adequate opportunity to

contest the charge and also adduce evidence in his/her defence.

08. Nevertheless, framers of the Constitution have, by

incorporating Article 22 (5) in the Constitution, left room for detention of a

person without a formal charge and trial and without such person having been

held guilty of an offence and sentenced to imprisonment by a competent

court. The object is to save the society from activities that are likely to

deprive a large number of people of their right to life and personal liberty. In

such a case it would be dangerous for the people at large, to wait and watch

as, by the time ordinary law is set into motion, the person having dangerous

designs, would execute his/her plans, exposing the general public to risk and

cause colossal damage to life and property. It is, therefore, necessary to take

preventive measures and prevent the person bent upon perpetrating mischief

from translating his/her ideas into action. Article 22(5) Constitution of India

therefore leaves scope for enactment of preventive detention law.

09. The detention record, as produced, reveals that the detenue was

involved in following cases registered at Police Stations Rajouri and Bahu

Fort, Jammu vide:-

(i) FIR No.567/2019; U/S 8/21/22 NDPS Act, PS Rajouri;

(ii) FIR No. 36/2022; U/S 8(a)/21/29 NDPS Act, PS Rajouri.

(iii) FIR No. 69/2024; U/S 8/21/22/29 NDPS Act PS Bahu Fort, Jammu.

Besides, above mentioned case FIRs, one DDR No.11 dated 08.09.2024

recorded at Police Station Rajouri against the detenue, has also

been based to pass the impugned order. Involvement of the detenue in the

aforementioned cases appears to have heavily weighed with by the

detaining authority while passing detention order. Even in aforementioned

three FIRs, the charge sheets are presented before the court of competent

Court of law, however, bail was granted to the detenue by the court(s) in all

the cases.

10. Perusal of detention record reveals that detenue at the time of

execution of detention i.e., on 16.12.2024 was provided copy of the detention

order along with grounds of detention, dossier and other relevant material.

The detenue, as record would reveal, was also informed as regards making of

representation against the detention order if she so desired, both to detaining

authority and Government.

11. The grounds of detention are definite, proximate and free from any

ambiguity. The detenue has been informed with sufficient clarity what

actually weighed with the detaining authority while passing detention order.

The detaining authority has narrated facts and figures that persuaded it, to

exercise its powers under Section 3 of the Prevention of Illicit Traffic in

Narcotic Drugs and Psychotropic Substance Act, 1988, and record subjective

satisfaction that detenue was required to be placed under preventive detention

in order to prevent her from committing any of the acts within the meaning of

illicit traffic. The detaining authority has informed detenue that she is an

accused in three cases, involving illegal trafficking of narcotic substances,

which poses serious and great threat to the society particularly/especially

young generation. So viewed, the detenue is not to be heard saying that any of

her Constitutional and Statutory rights have been violated while detention

order in question was served on her and thereafter executed.

12. The contention that the impugned order is vitiated as it was

executed after a period of one month, is not tenable as the detenue is resident

of Rajouri district, whereas impugned order was passed by the detaining

authority-Divisional Commissioner as Secretary to Government in Jammu

and time would have been taken in communicating the order to the executing

authorities. Otherwise also, the order impugned had not been passed to

prevent the detenue from activities prejudicial to the security of UT of J&K,

so as to attract its urgent execution.

13. The Hon'ble Apex Court in the judgment rendered in the case of

"Hardhan Saha v. State of W.B" [(1975) 3 SCC 198], has succinctly

pointed out difference between preventive and punitive detention in the

following words:

"The essential concept of preventive detention is that the

detention of a person is not to punish him for something

he has done but to prevent him from doing it. The, basis

of detention is the satisfaction of the executive of a

reasonable probability of the likelihood of the detenu

acting in a manner similar to his past acts and preventing

him by detention from doing the same. A criminal

conviction on the other hand is for an act already done

which can only be possible by a trial and legal evidence.

There is no parallel between prosecution in a Court of

law and a detention order under the Act. One is a

punitive action and the other is a preventive act. In one,

case a person is punished to prove his guilt and the

standard is proof beyond reasonable doubt whereas in

preventive detention a man is prevented from doing

something which it is necessary for reasons mentioned in

section 3 of the Act to prevent."

14. The conceptual framework of preventive detention has been

reiterated in "Khudiram Das v. State of W.B", [(1975) 2 SCR 832], as under:

"The power of detention is clearly a preventive measure.

It does not partake in any manner of the nature of

punishment. It is taken by way of precaution to prevent

mischief to the community. Since every preventive

measure is based on the principle that a person should

be prevented from doing something which, if left free and

unfettered, it is reasonably probable he would do, it must

necessarily proceed in all cases, to some extent, on

suspicion or anticipation as distinct from proof."

15. In "Naresh Kumar Goyal v. Union of India", [(2005) 8 SCC 276], the

Court observed:

"It is trite law that an order of detention is not a curative

or reformative or punitive action, but a preventive

action, avowed object of which being to prevent the anti-

social and subversive elements from imperilling the

welfare of the country or the security of the nation or

from disturbing the public tranquillity or from indulging

in smuggling activities or from engaging in illicit traffic

in narcotic drugs and psychotropic substances etc.

Preventive detention is devised to afford protection to

society. The authorities on the subject have consistently

taken the view that preventive detention is devised to

afford protection to society. The object is not to punish a

man for having done something but to intercept before he

does it, and to prevent him from doing so."

16. The instant case relates to illicit trafficking of narcotic drugs and

psychotropic substances. The drug problem is a serious threat to public health,

economy and growth of humanity. Our global community is facing serious

consequences of drug abuse and it undermines the socio-economic and

political stability and sustainable development. Besides, it also distorts the

health and fabric of the society and it is considered to be the originator for

petty offences as well as heinous crimes like smuggling of arms &

ammunition and money laundering. The involvement of various terrorist

groups and syndicates in drug trafficking leads to threat to the national

security and sovereignty of States by the way of Narco-terrorism. The drug

trafficking and abuse has continued its significant toll on valuable human

lives and productive years of many persons around the globe. With the growth

and development of world economy, drug traffickers are also seamlessly

trafficking various type of drugs from one corner to other ensuring the

availability of the contrabands for vulnerable segment of the society who fall

into the trap of drug peddlers and traffickers. Due to India's close proximity

with major opium growing areas of the region, India is facing serious menace

of drug trafficking and as a spill-over effect, drug abuse especially among the

youth, is a matter of concern for us.

17. In view of the foregoing discussion, it is clearly disclosed that it is

not the number of acts that are to be determined for detention of an individual

but it is impact of the acts which is material and determinative. In the instant

case the acts of detenue relates to drug trafficking, which has posed serious

threat, apart from health and welfare of the people, to youth, most particularly

unemployed youth, to indulge in such acts, ramifications thereof would be

disastrously irreversible and unimaginable. Her repeated acts of illicit

trafficking in narcotics and psychotropic substances, smuggling the same in

Rajouri and Jammu, are sufficient which had weighed with the detaining

authority to draw its subjective satisfaction to pass the impugned detention

order. The detenue has not been able to convincingly point out violation of

any statutory or constitutional provisions.

18. Having regard to the facts and circumstances of the case and

discussion made hereinabove, the petition is found to be devoid of any merit

and substance and is liable to be rejected. The petition is, thus, dismissed and

the impugned order relating to preventive detention of the petitioner is

upheld. No order to costs.

19. Detention record, as produced, be returned to learned Sr. AAG.

(M A CHOWDHARY) JUDGE JAMMU 19.08.2025 Surinder Whether the order is speaking? Yes/No

Whether the order is reportable? Yes/No

 
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