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

Aashiq Hussain Mir vs Ut Of J&K Through Principal Secretary
2025 Latest Caselaw 978 J&K/2

Citation : 2025 Latest Caselaw 978 J&K/2
Judgement Date : 20 March, 2025

Jammu & Kashmir High Court - Srinagar Bench

Aashiq Hussain Mir vs Ut Of J&K Through Principal Secretary on 20 March, 2025

Author: Vinod Chatterji Koul
Bench: Vinod Chatterji Koul
     HIGH COURT OF JAMMU &KASHMIR AND LADAKH
                    AT SRINAGAR
                        ......

                             HCP No.290/2024

                                                       Reserved on: 13.03.2025
                                                    Pronounced on: 20 .03.2025

Aashiq Hussain Mir, Aged 36 yrs S/o Gulzar Ahmad Mir R/o Shirpora,
Anantnag through his brother Zubair Ahmad Mir Aged 30 years

                                                           ....... Petitioner(s)

                                Through: Mr. Wajid M. Haseeb, Advocate

                                   Versus

1. UT of J&K through Principal Secretary, Home Deptt. J&K Govt. Civil
   Sectt. Srinagar/Jammu
2. District Magistrate, Anantnag
3. Sr. Superintendent of Police, Anantnag
                                                       .....Respondent(s)

                                Through: Mrs. Jahingeer Ahmad Dar, GA

CORAM:
     HON'BLE MR JUSTICE VINOD CHATTERJI KOUL, JUDGE

                               JUDGEMENT

1. Order No.16/DMA/PSA/DET/2024 dated 20.04.2024, passed by District Magistrate, Anantnag, respondent no.2 herein, (for brevity "detaining authority") vide which detenu, namely, Aashiq Hussain Mir S/o Gulzar Ahmad Mir R/o Shirpora Anantnag, has been placed under preventive detention under and in terms of Section 8 of J&K Public Safety Act, 1978, to prevent him from acting in any manner prejudicial to security of State/ UT of J&K, is being challenged by detenu through his brother.

2. Reply has been filed by respondents, averring therein that detenu has been found indulging in various activities that attempt at use of force in such proportion, using and inciting that is aimed at or is likely to disturb peace and public order. His felonious acts have not only made life of general masses miserable but also there is every chance that detenu's activities are highly prejudicial to maintenance of public order. He was hardcore trouble

Page 1

monger and staunch stone pelter in the area. Detenu is stated to be involved in luring local youth for criminal/unlawful activities and provoking them for destabilization and subversion of public order in society. The material relied upon by detaining authority is stated to have been given to detenu to enable him to make a representation against his detention. It is also stated that representation made by petitioner has been rejected vide no.Home/PB- V/298/2024(7459846) dated 21.08.2024.

3. Petitioner's narration in instant petition is that it was in the month of April 2024 when detenu was arrested and taken to JIC Anantnag. He was then shifted to Central Jail Jammu, Kothbhalwal so as to detain him on the edifice of impugned order of detention.

4. I have heard learned counsel for parties and considered the matter.

5. First ground of challenge, that has also been iterated by Mr. Wajid M. Haseeb, who is appearing as learned counsel for petitioner/detenu, is that grounds of detention have no nexus with detenu, more particularly when there is no de jure justification coming forth from grounds of detention to slap preventive detention upon detenu. He then avers that allegations contained in grounds of detention are so vague and absurd that no prudent man can make a representation against such allegations.

6. Mr. Wajid M. Haseeb's next contention is that grounds of detention are replica of police dossier. Nevertheless, petitioner is stated to have made a representation to respondent no.1, which has not been considered in due course of law, rendering impugned order of detention illegal and unconstitutional. He would also assert that respondent no.2 was constitutionally duty bound to furnish relevant material to detenu, like connected documents which, as per grounds of detention, had been furnished to detaining authority by police and after relying thereupon, detention order has been passed. The material regarding cases as mentioned in grounds of detention, material including seizure memo, recovery memo, material regarding 107 proceedings and bound down given thereof, the material on the basis whereof allegations mentioned in para third onwards of grounds of detention, so as to enable detenu to make an effective representation by giving his version of facts attributed to him and make an attempt to dispel apprehensions nursed by detaining authority concerning alleged prejudicial activities, against the order to competent authority.

Page 2

7. The submission that has been strenuously urged by the learned counsel for detenu is that although representation filed by detenu post detention through his father, which according to respondents has been rejected on 21.08.2024, yet the rejection order has not been conveyed to him, thereby infringing his constitutional and statutory rights.

8. In the context of Reply filed by respondents, it is worth to go through detention record, more particularly Report of Advisory Board. Perusal of Report of Advisory Board dated 08.05.2023, interestingly, mentions, "No representation seems to have been made by the Detenue as no such representation is lying on the material placed before us".

9. It is well settled that detaining authority must provide detenu a very early opportunity to make a representation. The detaining authority is also required to consider the representation as soon as possible and this preferably must be before the representation is forwarded to Advisory Board. The representation must be forwarded to Advisory Board before the Board makes its report. The consideration by detaining authority of representation must be entirely independent of the hearing by the Board or its report, expedition being essential at every stage. The appropriate Government/detaining authority is to exercise its opinion and decision on the representation of detenu before sending the case along with detenu's representation to Advisory Board. Reference in this regard is made to Jayanarayan Sukul v. State of W.B. (1970) 1 SCC 219; Pankaj Kumar Chakraborty v. State of W.B. (1969) 3 SCC; Frances Corallie Mullin v. W.C.Khambra (1980) 2 SCC 275; and Ankit Ashok Jalan v. Union of India and others, (2020) 16 SCC 127.

10.Right to make a representation is an enshrined right guaranteed under Article 22(5) of the Constitution of India. It incorporates a dual requirement: first, it requires detaining authority to communicate grounds of detention as soon as may be; and second, it requires to afford detenu an earliest opportunity to make a representation. Both these procedural requirements are mutually reinforcing. The communication, as soon as may be, of the grounds of detention is intended to inform the detenu of the basis on which the order of detention has been made. The expression "as soon as may be" imports a requirement of immediacy. The communication of grounds is in aid of facilitating right of detenu to submit a representation against order of detention. In absence of grounds being communicated, detenu would be left in the dark about the reasons which have led to issuance of order of detention. The importance which the constitutional

Page 3

provision ascribes to communication of grounds as well as affording of an opportunity to make a representation is evident from the use of the expression "as soon as may be" in the first part in relation to communicating the grounds and allowing the detenu "the earliest opportunity" of availing of the right to submit a representation. Thus, the significance of Article 22 of the Constitution is that representation submitted by detenu must be disposed of at an early date. The communication of grounds of detention, as soon as may be, and the affording of earliest opportunity to submit a representation against the order of detention will have no constitutional significance unless detaining authority deals with representation and communicates its decision with expedition.

11.The provisions of J&K Public Safety Act subscribe to the mandate of Article 22(5). Section 13 thereof contains a requirement that when a person is detained in pursuance of a detention order, the authority making the order shall, as soon as may be, but ordinarily not later than five days and in exceptional circumstances and for reasons to be recorded in writing, not later than ten days from the date of detention communicate to him, in the language which is understandable to him the grounds on which the order has been made, and shall afford him the earliest opportunity of making a representation, against the order to the Government.

12.Article 22(5) of the Constitution provides for communication of grounds on which order of detention is made by detaining authority "as soon as may be". Section 13 (1) of the Act uses the expression "as soon as may be", qualifying it with the requirement that the communication of grounds should ordinarily not be later than five days and, in exceptional circumstances, for reasons to be recorded in writing not later than ten days from the date of detention. Section 8(1) of the Act, thus, also embodies the second requirement of Article 22(5) of affording to detenu the earliest opportunity of making a representation against the order to the appropriate government.

13.Section 15 of the Act mandates a reference to the Advisory Board constituted under Section 14 of the Act. What Section 15 says is profitable to be reproduced hereunder:

"Section 15. Reference to Advisory Board.

In every case where a detention order has been made under this Act, the Government shall, within four weeks from the date of detention under the order place before the Advisory Board constituted by it under section 14, the grounds on which the order has been made, the representation, if any, made by the person affected by the order and in case where the order has been made by an officer, also report by such officer under sub-section (4) of section 8."

Page 4

14.Under Section 15 of the Act, the appropriate government has to place the grounds on which the order of detention has been made within four weeks from the date of detention of the person together with a representation, if any, made by the person affected by the order of detention before the Advisory Board constituted under the provisions of Section 14 of the Act. The Advisory Board, under the provisions of Section 16 of the Act, after considering the material placed before it and after calling for such further information as it may deem necessary from the Government or from the person called for the purpose through the Government or from the person concerned and if in any particular case it considers it essential so to do or, if the person concerned desires to be heard, after hearing him in person, submit its report to the Government within six weeks from the date of detention.

15.Article 22(5) of the Constitution reflects keen awareness of the framers of the Constitution that preventive detention leads to the detention of a person without trial and, therefore, it incorporates procedural safeguards which mandate immediacy in terms of time. The significance of Article 22 is that the representation which has been submitted by detenu must be disposed of at an early date. The communication of grounds of detention, as soon as may be, and affording of earliest opportunity to submit a representation against order of detention will have no Constitutional significance unless detaining authority deals with representation and communicates its decision with expedition.

16.The Supreme Court in the case of Jayanarayan Sukul (supra) laid emphasis on the expeditious consideration of the representation by the appropriate government. The Supreme Court held that there was an inordinate delay in considering representation of petitioner. It was observed:

"18. It is established beyond any measure of doubt that the appropriate authority is bound to consider the representation of the detenu as early as possible. The appropriate Government itself is bound to consider the representation as expeditiously as possible. The reason for immediate consideration of the representation is too obvious to be stressed. The personal liberty of a person is at stake. Any delay would not only be an irresponsible act on the part of the appropriate authority but also unconstitutional because the Constitution enshrines the fundamental right of a detenu to have his representation considered and it is imperative that when the liberty of a person is in peril immediate action should be taken by the relevant authorities.

Page 5

[...]

20. Broadly stated, four principles are to be followed in regard to representation of detenus. First, the appropriate authority is bound to give an opportunity to the detenu to make a representation and to consider the representation of the detenu as early as possible. Secondly, the consideration of the representation of the detenu by the appropriate authority is entirely independent of any action by the Advisory Board including the consideration of the representation of the detenu by the Advisory Board. Thirdly, there should not be any delay in the matter of consideration. It is true that no hard and fast rule can be laid down as to the measure of time taken by the appropriate authority for consideration but it has to be remembered that the Government has to be vigilant in the governance of the citizens. A citizen's right raises a correlative duty of the State. Fourthly, the appropriate Government is to exercise its opinion and judgment on the representation before sending the case along with the detenu's representation to the Advisory Board." (emphasis supplied)

17.As has been held by the Supreme Court in Jayanarayan Sukul (supra), four principles are required to be followed with respect to representation of a detenu. First, appropriate authority is bound to give an opportunity to detenu to make a representation and to consider it as early as possible. Secondly, consideration of detenu's representation by appropriate authority is entirely independent of any action by Advisory Board including consideration of representation of detenu by Advisory Board. Thirdly, there should not be any delay in the matter of consideration and it has to be remembered that Government has to be vigilant in governance of citizens. A citizen's right raises a correlative duty of the State. Fourthly, appropriate Government is to exercise its opinion and judgment on the representation before sending the case along with the detenu's representation to Advisory Board.

18.In the case of Ankit Ashok Jalan (supra) it was observed by the Supreme Court that consideration of representation(s) by appropriate Government and by Advisory Board would always be qualitatively different and the power of consideration by appropriate Government must be completely independent of any action by Advisory Board. In the case of Pankaj Kumar Chakrabarty (supra) it was stated by the Supreme Court that the obligation on the part of the Government to consider representation would be irrespective of whether the representation was made before or after the case was referred to the Advisory Board. Any delay in consideration of representation would not only be an irresponsible act on the part of

Page 6

appropriate authority but also unconstitutional.

19.In Sarabjeet Singh Mokha v. District Magistrate Jabalpur and others reported in (2021) 20 SCC 98, the Supreme Court has reproduced certain observations made by the Supreme Court on the consideration of representation by appropriate government and by the Advisory Board in Ankit Ashok Jalan (supra), which are reproduced hereunder:

"39 In a recent decision of a three judge Bench of this Court in Ankit Ashok Jalan v. Union of India51, Justice UU Lalit revisited the body of precedent on the subject and noticed the qualitative difference between the consideration of a representation by the appropriate government on the one hand and by the Advisory Board on the other. Justice UU Lalit, speaking for himself and Justice Indu Malhotra (with Justice Hemant Gupta dissenting52) observed:

"16. These decisions clearly laid down that the consideration of representations by the appropriate Government and by the Board would always be qualitatively different and the power of consideration by the appropriate Government must be completely independent of any action by the Advisory Board. In para 12 of the decision in Pankaj Kumar Chakrabarty [Pankaj Kumar Chakrabarty v. State of W.B., (1969) 3 SCC 400 : (1970) 1 SCR 543] it was stated that the obligation on the part of the Government to consider representation would be irrespective of whether the representation was made before or after the case was referred to the Advisory Board. As stated in para 18, this was stated so, as any delay in consideration of the representation would not only be an irresponsible act on the part of the appropriate authority but also unconstitutional. The contingency whether the representations were received before or after was again considered in para 29 of the decision in Haradhan Saha [Haradhan Saha v. State of W.B., (1975) 3 SCC 198 : 1974 SCC (Cri) 816] ."

Justice UU Lalit categorized the different stages for when a representation is received and disposed, with the underlying principle that the representation must be expeditiously disposed of, at every stage:

"17. In terms of these principles, the matter of consideration of representation in the context of reference to the Advisory Board, can be put in the following four categories:

17.1. If the representation is received well before the reference is made to the Advisory Board and can be considered by the appropriate Government, the representation must be considered with expedition.

Thereafter the representation along with the decision taken on the representation shall be forwarded to and must form part of the documents to be placed before the Advisory Board.

17.2. If the representation is received just before the reference is made to the Advisory Board and there is not sufficient time to decide the representation, in terms of law laid down in Jayanarayan Sukul [Jayanarayan Sukul v. State of W.B., (1970) 1 SCC 219 : 1970 SCC (Cri) 92] and Haradhan Saha [Haradhan Saha v. State of W.B., (1975) 3 SCC 198 : 1974 SCC (Cri) 816] the representation must be decided first and thereafter the representation and the decision must be sent to the Advisory Board. This is premised on the principle that the consideration by the appropriate Government is completely independent and also that there ought not to be any delay in consideration of the representation. 17.3. If the representation is received after the reference is made but before the matter is decided by the Advisory Board, according to the principles laid down in Haradhan Saha [Haradhan Saha v. State of W.B., (1975) 3 SCC 198 : 1974 SCC (Cri) 816], the representation must be

Page 7

decided. The decision as well as the representation must thereafter be immediately sent to the Advisory Board.

17.4. If the representation is received after the decision of the Advisory Board, the decisions are clear that in such cases there is no requirement to send the representation to the Advisory Board. The representation in such cases must be considered with expedition.

20.In the case in hand, it is an admitted position that representation had been made by detenu through his father, which, according to respondents, was rejected. The detention record includes report of the Advisory Board. It mentions that although detenu was informed about his right of making representation against his detention to detaining authority as also government, but no such representation seems to have been made by detenu because no such representation was lying on the material before the Advisory Board. This would show and suggest that respondents have not placed copy of representation as also decision taken by detaining authority thereon before the Advisory Board as was required of respondents under and in terms of Section 15 of J&K Public Safety Act. In that view of matter all other grounds raised against impugned order of detention need not be discussed and deliberated upon and as a consequence of which impugned order of detention is vitiated.

21.For the afore-stated reasons, impugned detention order No.16/DMA/ PSA/DET/2024 dated 20.04.2024, passed by District Magistrate, Anantnag, is quashed. Accordingly, the respondents are directed to release the detenu from the custody forthwith, if he is not required in any other case.

22.Disposed of.

23.Detention record be returned to counsel for respondents.

(VINOD CHATTERJI KOUL) JUDGE SRINAGAR 20.03.2025 'Qazi Amjad, Secy'

Whether approved for reporting? No

Page 8

 
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