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

Arsalaan Mohi-Ud-Din Sheikh vs Ut Of Jammu And Kashmir
2025 Latest Caselaw 1399 J&K/2

Citation : 2025 Latest Caselaw 1399 J&K/2
Judgement Date : 28 August, 2025

Jammu & Kashmir High Court - Srinagar Bench

Arsalaan Mohi-Ud-Din Sheikh vs Ut Of Jammu And Kashmir on 28 August, 2025

Author: Moksha Khajuria Kazmi
Bench: Moksha Khajuria Kazmi
  HCP 102/2024                                               Page |1


    IN THE HIGH COURT 0F JAMMU & KASHMIR AND LADAKH
                       AT SRINAGAR

                              HCP 102/2024

                                           Reserved on:07.08.2025
                                         Pronounced on: 28: 08 :2025

 ARSALAAN      MOHI-UD-DIN SHEIKH, ...Petitioner(s)
 AGED 25 YEARS
 S/O GHULAM MOHI-UD-DIN SHEIKH
 R/O    LACHMANPORA      BATMALOO
 SRINAGAR
 THROUGH HIS FATHER
 GHULAM MOHI-UD-DIN SHEIKH, AGED
 60 YEARS

 Through: Mr. Wajid Haseeb, Advocate

                                   Vs.

 1. UT OF JAMMU AND KASHMIR,                                 ...Respondent(s)
    THORUGH PRINCIPAL SECRETARY,
    HOME DEPARTMENT, J&K GOVT.,
    CIVIL SECTT. SRINAGAR/JAMMU

 2. DISTRICT MAGISTRATE, SRINAGAR
 3. SR. SUPERINTENDENT OF POLICE
    SRINAGAR

 Through: Ms. Nadiya Abdullah, AC vice
          Mr. Mohsin Ul Showkat Qadri, Sr.AAG


 CORAM:
        HON'BLE MS. JUSTICE MOKSHA KHAJURIA KAZMI,JUDGE
                              JUDGMENT

1. The petitioner is assailing Order No.DMS/PSA/02/2024 dated

29.03.2024 hereinafter for short to be referred as "the impugned

order", issued by the District Magistrate Srinagar by virtue of which

Arsalan Mohi-ud-din Sheikh S/o Ghulam Mohid-ud-din Sheikh R/o

Lachmanpora Batamaloo, Srinagar, for short to be referred as "the

detenue", the son of the petitioner, has been detained under the

provisions of the J&K Public Safety Act (PSA) 1978 from acting in HCP 102/2024 Page |2

any manner prejudicial to the maintenance to the security of the state,

on the grounds taken in the memo of the petition.

2. Brief facts of the case, as pleaded in the petition, are that the detenue

is peace loving citizen, having never indulged in any subversive

activity. The detenue has been falsely implicated in a case FIR

38/2023 of Police Station Nowhatta, Srinagar. The detenue though

having been admitted to bail by the competent court of law on

10.02.2024, was not released but was detained under 107 of the Code

of Criminal Procedure and while being in custody the detenue was

shifted to Central Jail Srinagar and was detained in terms of the

impugned order.

3. Feeling aggrieved of the impugned order the petitioner is challenging

the same by the medium of this petition, inter alia, on the grounds

that there is no nexus of the allegations with the detenue being

fabricated; the impugned order appears to have been wrongly issued

against the detenue, as the detenue has never associated himself with

any person or organization as referred to in the grounds of detention;

that the allegations made in the grounds of detention are vague, non-

existent and no prudent man can make a representation against such

an unjustified and unreasonable detention order; that there is no

specific allegation against the detenue in the entire grounds of

detention, therefore the satisfaction recorded by the detaining

authority is vague and the impugned order suffers from non-

application of mind on the part of the detaining authority; that the

allegations alleged against the detenue in the FIR as occurred on

16.10.2023 whereafter the detenue was arrested and released on bail HCP 102/2024 Page |3

and later on bound down under 107 Cr.PC of which there is no

violation alleged and yet the impugned order was issued five months

later against the detenue; that there is no mention of the detenue

having been admitted to bail made in the impugned order; that there

are no compelling reasons spelled out by the detaining authority that

warranted issuance of the impugned order; that the impugned order is

the replica of the Police Dossier which suggests that the detaining

authority has not issued the impugned order by proper application of

mind; that the representation filed by the petitioner against the

impugned order has not been considered in due course of time nor the

detenue was provided the entire material on the basis whereof his

detention was ordered.

4. Upon notice, the respondents appeared and filed their counter

affidavit resisting the claim of the petitioner primarily on the grounds

that the assertions made in the petition are baseless, the detenue was

found involved in various anti-national activities; that he had a

criminal bent of mind, the detaining authority has carefully examined

the evidence and information which points towards the involvement

of the detenue; that the detenue was assessed to be a potential threat

for maintaining the public order; that the grant of bail in the criminal

offence cannot debar the detaining authority to order preventive

detention of an individual; that the safeguards provided in the act have

been judiciously followed which includes the safe guard provided the

Article 22(5) of the Constitution of India; that the entire material

relied upon by the detaining authority has been supplied to the

detenue within the statutory period in terms of section 13 of the Act;

HCP 102/2024 Page |4

that the detenue was informed of his right to make a representation

against his detention order of chooses.

5. I have heard leaned counsel for the parties, perused the impugned

order and considered the submissions made by learned counsel for the

parties.

6. It seems from the detention records that the detenue has been arrested

in connection with his involvement in a case FIR 38/2023 of Police

Station Nowhatta, Srinagar in which he was admitted to bail by the

competent court of law and subsequent thereto he was detained under

preventive detention by the respondent No.2. The preventive

detention of the detenue has been ordered on the same allegations as

contained in the FIR supra in which he was granted bail.

7. The perusal of the detention record would further reveal that the

detenue has not been supplied the material on the basis whereof his

detention has been ordered and there is absolute no mention of the

facts anywhere in the records that the detenue was in fact admitted to

bail. It also transpires from the perusal of the records that the

detaining authority has not mentioned as to what were the

compelling circumstances that weighed with the detaining authority to

order preventive detention of the detenue and as to why the

substantive laws were insufficient to deter the detenue from indulging

in the alleged subversive activities.

8. The non-application of mind on the part of the detaining authority is

writ large on the face of the record as the detaining authority not only

has failed to record as to why the preventive detention of the detenue

is warranted despite his release on bail in the same case in which he HCP 102/2024 Page |5

was sought to be detained, but has also failed to even reflect such a

fact in the record.

9. The Apex Court in case titled "Anant Sakharam Raut and Ors vs.

State of Maharashtra and Anr." reported as AIR 1987 SC 137 has held

that the detention order cannot sustain if the same appears to be an

outcome of non-application of mind. The detaining authority in the

instant case has altogether lost sight of an important fact that the

detenue has been granted bail in respect of the allegations for which

he has been detained under preventive detention inasmuch as the

counter affidavit does not contain any specific averment in this behalf.

All that is reflected therein is that the respondents have the privilege

of power and authority to pass detention order even after the bail has

been granted in favour of the accused. This being a general assertion

proves nothing, but non-application of mind on part of the detaining

authority. The relevant extract of the said judgement is reproduced

hereinbelow:

"We are not satisfied that this is a fit case to resort to preventive detention. We refrain from referring to the other grounds urged before us and from examining them. The petitioner is entitled to succeed on the first ground. We hold that there was clear non-application of mind on the part of the detaining authority about the fact that the petitioner was granted bail when the order of detention was passed. In the result we set aside the Judgment of the Bombay High Court under appeal, quash the order of detention and direct that the petitioner be released forthwith. The Appeal and the Writ Petition are allowed without any order as to costs."

10.The Apex Court in case titled "Jai Singh and Ors. Vs State of Jammu

and Kashmir" reported as AIR1985SC 764 has observed that if the

detention order is verbatim copy of the dossier, it speaks about non-

application of mind by detaining authority. The liberty of a subject is HCP 102/2024 Page |6

a serious matter and it is not to be trifled in this casual, indifferent and

routine manner.

11.The court is convinced that the petitioner has been able to prove that

the detaining authority has not applied its mind while issuing the

impugned order and since the petitioner has succeeded in proving his

case on the factum of non-application of mind, there is no need to go

into other grounds of the challenge.

12.Viewed thus, the petition is allowed and the detention order No.

DMS/PSA/02/2024 dated 29.03.2024 passed by District Magistrate,

Srinagar, whereby the detenue namely, Arsalan Mohi-ud-din Sheikh

S/o Ghulam Mohi-ud-din Sheikh R/o Lachmanpora Batamaloo,

Srinagar, has been detained, is quashed and the respondents are

directed to release the detenue forthwith.

(MOKSHA KHAJURIA KAZMI) JUDGE SRINAGAR:

28-08 -2025 Mubashir

1. Whether the judgment is speaking: Yes/No

2. Whether the judgment 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