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

Anwar Mohd vs Union Territory Of J&K Through ...
2025 Latest Caselaw 512 J&K

Citation : 2025 Latest Caselaw 512 J&K
Judgement Date : 21 July, 2025

Jammu & Kashmir High Court

Anwar Mohd vs Union Territory Of J&K Through ... on 21 July, 2025

Author: Rahul Bharti
Bench: Rahul Bharti
                                                                     2025:JKLHC-JMU:1864




       HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                       AT JAMMU

                                           Reserved on :   03.06.2025.
                                           Pronounced on : 21.07.2025.

HCP No. 54/2025


Anwar Mohd, aged 25 years,
S/o Mohd. Sharief,
R/o Damni, Jhajjar Kotli, Tehsil Dansal,
District Jammu.
                                                              .....Petitioner


                    Through: Mr. Manpreet Singh Saini, Advocate


               Vs


1. Union Territory of J&K through Commissioner/Secretary,
   Home Department, Civil Secretariat, Jammu.

2. District Magistrate, Jammu.
3. Senior Superintendent of Police, Jammu.
4. Incharge Superintendent, District Jail Rajouri.

                                                           ..... Respondents


                    Through: Mr. Pawan Dev Singh, Dy. AG


CORAM:      HON'BLE MR. JUSTICE RAHUL BHARTI, JUDGE

                               JUDGMENT

01. Heard learned counsel for the petitioner as well as

for the respondents. Perused the writ pleadings and the

documents therewith.

2025:JKLHC-JMU:1864

02. The petitioner has come forward with the present

writ petition filed on 19.04.2025, thereby calling in question

his preventive detention effected by an order of the

respondent No. 2 - District Magistrate, Jammu effected

under the Jammu & Kashmir Public Safety Act, 1978 in

connection with which the petitioner is under the preventive

detention custody with effect from 01.01.2025 and which is

meant to last for a period of one year subject to outcome of

this writ petition.

03. The respondent No. 3 - Sr. Superintendent of Police

(SSP), Jammu came to submit a communication No. CRB/

Dossier/2024/68/DPOJ dated 28.12.2024 to the respondent

No. 2 - District Magistrate, Jammu accompanied with 107

pages compilation in the form of a dossier with respect to the

petitioner on the basis whereof the preventive detention of

the petitioner was solicited on account of his purported

activities read and reckoned by the District Police, Jammu to

be prejudicial to the maintenance of Public Order.

04. In said dossier, the petitioner came to be referred as

a notorious and hardcore bovine smuggler indulging in

repeat of activities of bovine transportation in illegal manner

thereby posing a threat to the maintenance of Public Order.

2025:JKLHC-JMU:1864

The petitioner is referred to be a desperate character and

habitual of indulging in acts of bovine smuggling and even

spreading a reign of communal terror.

05. The involvement of the petitioner in the below cited

FIRs and Daily Reports came to be highlighted to carry the

plea for preventive detention of the petitioner under the

Jammu & Kashmir Public Safety Act, 1978:-

a) FIR No. 20/2022 dated 07.03.2022 registered by the Police Station Majalta Udhampur for alleged commission of offences under section 188-IPC read with section 11 of the Prevention of Cruelty to Animals Act, Svt., 1990 (1934 A.D.) involving illegal transportation of 16 bovine animals without District Magistrate's permission in a vehicle No. JK03D-7019.

b) FIR No. 81/2022 dated 19.04.2022 registered by the Police Station Raj Bagh Kathua for alleged commission of offences under section 188-IPC read with section 11 of the Prevention of Cruelty to Animals Act, Svt., 1990 (1934 A.D.) for illegally transporting 16 bovine animals in truck No.JK02AT-4957 without requisite permission.

c) FIR No.02/2023 dated 01.01.2023 registered by the Police Station Nagrota Jammu for alleged commission of offences under section 188-IPC,

2025:JKLHC-JMU:1864

section 11 of the Prevention of Cruelty to Animals Act, Svt., 1990 (1934 A.D.) read with Transport of Animal Rules, 1978 involving illegal transportation of 10 bovine animals in a vehicle No.JK0BT-6357.

d) FIR No. 162/2023 dated 27.11.2023 registered by the Police Station Batote Ramban for alleged commission of offences under section 188-IPC, section 11 of the Prevention of Cruelty to Animals Act, Svt., 1990 (1934 A.D.) read with Transport of Animal Rules, 1978 involving illegal transportation of 17 bovine animals in truck No. JK02AP-8887.

e) FIR No. 291/2023 dated 26.12.2023 registered by the Police Station Jhajjar Kotli Jammu for alleged commission of offences under section 188-IPC read with section 11 of the Prevention of Cruelty to Animals Act, Svt., 1990 (1934 A.D.) for illegal transportation of 22 bovine animals without requisite Magisterial permission in truck No. JK01AP-1871.

f) FIR No.26/2024 dated 09.02.2024 registered by the Police Station Jhajjar Kotli Jammu for alleged commission of offences under section 188-IPC, read with section 11 of the Prevention of Cruelty to Animals Act, Svt., 1990 (1934 A.D.) involving illegal transportation of 9 bovine

2025:JKLHC-JMU:1864

animals in truck No. JK14G-6357 without any Magisterial permission.

g) DDR No. 23 dated 12.11.2024 of Police Station Jhajjar Kotli.

h) DDR No. 16 dated 26.12.2024 of Police Post Manwal.

i) DDR No. 17 dated 27.12.2024 of Police Post Sidhra.

j) DDR No. 18 dated 28.12.2024 of Police Station Jhajjar Kotli.

06. With the aforesaid criminal antecedents of the

petitioner, his preventive detention was solicited so as to

prevent any prejudice to the maintenance of Public Order

taking place on account of illegal activities of the petitioner.

07. The respondent No. 2 - District Magistrate, Jammu

in exercise of power under section 8(2)(ii) of the J&K Public

Safety Act, 1978 came to formulate the grounds of detention

therefrom drawing subjective satisfaction that the case

presented before him relatable to the petitioner by the

respondent No. 3 - Sr. Superintendent of Police (SSP),

Jammu warrants preventive detention of the petitioner under

section 8(1)(a) of the Jammu & Kashmir Public Safety Act,

1978 and, accordingly, passed Order No. PSA 33 of 2024

2025:JKLHC-JMU:1864

dated 30.12.2024 ordering the preventive detention of the

petitioner so as to prevent him from acting in any manner

prejudicial to the maintenance of Public Order and ordered

his detention and confinement in the Central Jail Kot

Bhalwal, Jammu.

08. Pursuant to the detention order so passed by the

respondent No. 2 - District Magistrate, Jammu, the detention

of the petitioner came to take place when PSI Ahsan Khan,

PID No. EXJ-196263 came to detain the petitioner on

01.01.2025 and handed over to him the detention order and

the grounds of detention (14 leaves), comprising of one leaf of

detention order, three leaves of notice of detention and ten

leaves of grounds of detention against receipt taken from the

petitioner.

09. The petitioner has challenged his preventive

detention on the grounds as set out in the writ petition

stating therein that without copies of FIRs, challans,

statements of witnesses in relation to the FIRs mentioned in

the dossier as well as in the grounds of detention, the

petitioner was served only with the detention order which

seriously prejudiced the right of the petitioner to make an

effective representation against his preventive detention

2025:JKLHC-JMU:1864

without being possessed of the essential documents on the

basis of which he is meaning to be pleaded that not only he

was on bail in each and every FIR referred to him.

10. In addition, the petitioner also pleaded that even if

the criminal cases relatable to FIRs as mentioned in the

dossier as well as in the grounds of detention were obtaining

against the petitioner still the petitioner was facing ordinary

criminal law and by that reference was not to be subjected to

punitive punishment under the Public Safety Act, 1978 and

that is where the petitioner is pleading that the indulgence of

a person in commission of offences under section 188-IPC

read with section 11 of the Prevention of Cruelty to Animals

Act, Svt., 1990 (1934 A.D.) do not fall within the scope and

mischief of section 8(1)(a) of the Public Safety Act, 1978.

11. In response to the averments made in the writ

petition, the respondent No. 2 - District Magistrate, Jammu

came forward with a counter affidavit asserting that all the

procedural parameters and safeguards were complied with in

carrying out and subjecting the petitioner to preventive

detention custody and that the petitioner's activities are of

the nature which rendered him to be booked under the

Jammu & Kashmir Public Safety Act, 1978.

2025:JKLHC-JMU:1864

12. It has been asserted in the counter affidavit from

the end of the respondent No. 2 - District Magistrate, Jammu

that the latest booking of the petitioner in an alleged

commission of offences under section 188-IPC read with

section 11 of the Prevention of Cruelty to Animals Act, Svt.,

1990 (1934 A.D.) was on 09.02.2024 whereafter the

petitioner was repeatedly tagged with four DDRs by the

respective Police Stations and that provided a live basis for

the respondent No. 3 - Sr. Superintendent of Police (SSP),

Jammu and also for the respondent No. 2 - District

Magistrate, Jammu to reckon the petitioner to be indulging in

activities prejudicial to the maintenance of public order.

13. In support of his contention that the petitioner was

not to be booked under the Jammu & Kashmir Public Safety

Act, 1978 for his alleged involvement in commission of

offences under section 188-IPC read with section 11 of the

Prevention of Cruelty to Animals Act, Svt., 1990 (1934 A.D.),

the petitioner has referred to a distinction between

maintenance of Public Order and the Law and Order problem

being well settled by the Hon'ble Supreme Court of India in

the matter of imposing preventive detention upon a detenue

by reference to maintenance of Public Order.

2025:JKLHC-JMU:1864

14. In this regard, learned counsel for the petitioner

has referred to the judgments of the Hon'ble Supreme Court

of India in the cases of "Arun Ghosh Vs State of West

Bengal," (1970)1 SCC 1998 & "Sama Aruna Vs State of

Telangana and another," (2018)12 SCC 150.

15. When this Court examines the present case, there

is no doubt about the fact that the petitioner seems to be a

repeat offender in exploit of his occupation as being a driver

and that is the reason that in all the FIRs the petitioner is

being referred to be driving different vehicles at different

points of time alleging carrying the bovine animals without

magisterial permission but to whom said vehicles belonged in

terms of its ownership has not been spelled out in the dossier

submitted by the respondent No. 3 - Sr. Superintendent of

Police (SSP), Jammu and so is same missing in the grounds

of detention of the respondent No. 2 - District Magistrate,

Jammu.

16. Be that as it may, the fact which needs to be

examined is whether the respondent No. 3 - Sr.

Superintendent of Police (SSP), Jammu had supported and

supplemented his dossier with the accompanying documents

relatable to the criminal cases mentioned in the dossier. The

2025:JKLHC-JMU:1864

observation which comes rushing to this Court is that while

SDPO Nagrota had provided to the respondent No. 3 - Sr.

Superintendent of Police (SSP), Jammu with 89 leaves of

dossier with respect to the petitioner, the respondent No. 3 -

Sr. Superintendent of Police (SSP), Jammu from his end

while submitting his dossier to the respondent No. 2 -

District Magistrate, Jammu seems to have withheld the

placement of said 89 leaves of dossier information so served

by the SDPO Nagrota.

17. This Court, when coming with the observation on

the fact that if the dossier submitted by the respondent No. 3

- Sr. Superintendent of Police (SSP), Jammu to the

respondent No. 2 - District Magistrate, Jammu would have

been accompanied with 89 leaves of dossier information so

served by the SDPO Nagrota, then at the time of execution of

detention warrant against the petitioner by PSI Ahsan Khan,

the petitioner would not have been delivered/handed over

with 14 leaves compilation related to his detention

comprising of 01 leaf of detention warrant, 03 leaves of notice

of detention and 10 leaves of grounds of detention.

18. This is where the petitioner has come up with the

plea of being subjected to prejudice that the deficient dossier

2025:JKLHC-JMU:1864

and deficient grounds of detention were supplied to him

seriously prejudicing the right of making an effective

representation on the basis of which he could have been

afforded to plead to the Govt. or the respondent No. 2 -

District Magistrate, Jammu that no case was made out for

effecting the preventive detention.

19. The respondent No. 2 - District Magistrate, Jammu

and the respondent No. 3 - Sr. Superintendent of Police

(SSP), Jammu cannot escape from the burden of being

derelict on this aspect of the case and the reasons are best

known to them as to why they acted in a haste without

exercising due diligence and indulgence that in case if the

petitioner was being contemplated to be subjected to

preventive detention then whatsoever material was being

pressed into consideration for soliciting and ordering the

preventive detention then the same should have been

supplied to him so as to confront him point-blank that on the

basis of the material so served to him his preventive

detention custody has come visiting him. At the best, this

court can only read a sense of casualness and mechanical

mindset approach at the end of the respondent No. 3 - Sr.

Superintendent of Police (SSP), Jammu and the respondent

No. 2 - District Magistrate, Jammu that even in a case which

2025:JKLHC-JMU:1864

essentially is of a good nature in booking a person for

preventive detention under the Jammu & Kashmir Public

Safety Act, 1978, crucial procedural lapses invite the failing

of decision/order of subjecting a detenue to preventive

detention.

20. In the light of the aforesaid, the writ petition

deserves to be allowed and for that the order of detention No.

PSA 33 of 2024 dated 30.12.2024 read with consequent

approval/order passed by the Govt. of UT of Jammu &

Kashmir through its Home Department are hereby quashed.

21. The petitioner is directed to be restored to his

personal liberty by his release from the concerned Jail

detaining him and to that effect the concerned Jail

Superintendent is directed to release the petitioner subject to

the condition that the petitioner would furnish personal as

well as surety bond of Rs. 5 lacs each to the effect that the

petitioner shall not be indulging in repeat of offences for

which he has been booked in the FIRs as mentioned in the

dossier as well as in the grounds of detention for a period of

next three years.

22. Surety bond to be furnished to the District

Magistrate, Jammu, whereas the personal bond to be

2025:JKLHC-JMU:1864

furnished to Superintendent of the concerned Jail who shall

thereupon forward the personal bond to the District

Magistrate, Jammu for the purpose of reference relatable to

the petitioner. In the event of breach of personal bond

furnished by the petitioner as directed, proceedings for

forfeiture of bond, personal as well as surety, to be initiated

by the District Magistrate, Jammu.

23. Disposed of.

(RAHUL BHARTI) JUDGE JAMMU 21.07.2025 Muneesh Whether the judgment is speaking : Yes

 
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