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

Rouf Ahmad Sheikh Aged 26 Years vs Ut Of Jammu & Kashmir Through Principal ...
2025 Latest Caselaw 15 J&K/2

Citation : 2025 Latest Caselaw 15 J&K/2
Judgement Date : 5 May, 2025

Jammu & Kashmir High Court - Srinagar Bench

Rouf Ahmad Sheikh Aged 26 Years vs Ut Of Jammu & Kashmir Through Principal ... on 5 May, 2025

Author: Rahul Bharti
Bench: Rahul Bharti
       HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                      AT SRINAGAR

                                        Reserved on :    03.04.2025.
                                        Pronounced on : 05.05.2025.
HCP No. 125/2024


Rouf Ahmad Sheikh aged 26 years,
S/o Ghulam Nabi Sheikh,
R/o Rampora, Tehsil Qaimoh and District Kulgam, Kashmir
through his wife Rafia Maqbool aged 30 years,
D/o Mohd. Maqbool Sheikh,
R/o Rampora, Tehsil Qaimoh and District Kulgam, Kashmir
                                                              .....Petitioner

                   Through: Mr. Asif Maqbool, Advocate

              Vs

1. UT of Jammu & Kashmir through Principal Secretary to Government,
   Home Department, J&K, Civil Secretariat, Srinagar, Kashmir.
2. District Magistrate, Kulgam Kashmir.
3. Superintendent of Police Central Jail, Srinagar, Kashmir.
                                                          ..... Respondents

                   Through: Mr. Zahid Qais Noor, GA

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

01. Heard learned counsel for the petitioner.

02. Perused the writ pleadings and the documents

therewith. Also perused the detention record produced from the

end of the respondents.

03. The petitioner - Rouf Ahmad Sheikh, a 26 years aged

person, who acting through his wife - Rafia Maqbool came

forward with institution of the present writ petition on 29.04.2024

thereby seeking a writ of habeas corpus to set aside the

preventive detention imposed upon him by virtue of an order

passed by the respondent No. 2 - District Magistrate, Kulgam

acting in jurisdiction under section 8 of the Jammu & Kashmir

Public Safety Act, 1978.

04. The impugned preventive detention order is

No.08/DMK/PSA/2024 dated 29.03.2024 issued by the

respondent No. 2 - District Magistrate, Kulgam thereby directing

the preventive detention of the petitioner and his detainment in

Central Jail, Srinagar in order to prevent the petitioner from

acting and indulging in activities prejudicial to the security of the

State.

05. Pursuant to the preventive detention order so passed,

the petitioner came to be detained on 30.03.2024 and ever since

then the petitioner is serving his preventive detention custody

which has run its period of one year and is now in the second

year of custody.

06. A case for seeking preventive detention of the petitioner

was generated by the Superintendent of Police (SP), Kulgam who

vide his communication No.Legal/PSA/2024/4950-53 dated

26.03.2024 served a dossier against the petitioner to the

respondent No. 2 - District Magistrate, Kulgam thereby reporting

the alleged state of activities of the petitioner reckoned prejudicial

to the security of the State.

07. In the dossier, the petitioner came to be presented in

two aspects in terms of his credentials & character on one hand

and other in terms of his activities & antecedents.

08. One aspect from the point of view of his involvement in

reported criminal activities and his antecedents in the form of FIR

No. 183/2016 u/s 13 of Unlawful Activities (Prevention) Act,

1967 read with 7/25 of Arms Act, 1959 registered by the Police

Station Kulgam; FIR No. 196/2016 u/s 13 of Unlawful Activities

(Prevention) Act, 1967 by the Police Kulgam & FIR No. 313/2017

u/s 302, 307 Ranbir Penal Code read with 7/27 Arms Act, 1959

and 13/18/20/38/39 of Unlawful Activities (Prevention) Act,

1967 by the Police Station Qazigund, Srinagar.

09. In other aspect, the petitioner's credentials and

character came to be referred and highlighted as being one

brother of Shabir Ahmad Sheikh who joined terrorist outfit (Hizb-

ul-Mujahideen) in the year 1999 crossing over to Pakistan to

achieve illegal arms training from Pakistan and till date having

not returned back. The petitioner's brother-in-law Mohd. Abass

Sheikh is said to be an active militant of HM banned terrorist

outfit. The petitioner is alleged to be drawn to and driven by ideal

of his brother and brother-in-law so as to work as an over ground

worker (OGW). The petitioner is said to have reportedly developed

contacts with one Basit Ahmad Dar, a proclaimed terrorist of

LeT/ TRF outfit.

10. For his past objectionable activities, the petitioner is

said to have been detained in the year 2018 under the Jammu &

Kashmir Public Safety Act, 1978 but that detention did not prove

to be reformative for the petitioner to refrain from indulging and

continuing with the alleged objectionable activities thereby

becoming pain in the neck of the security apparatus and system

of UT of Jammu & Kashmir so as to reckon him prejudicial to the

security of the State by his personal liberty available to him.

11. Acting upon the said dossier, the respondent No. 2 -

District Magistrate, Kulgam came to generate and formulate the

grounds of detention so as to entertain a subjective satisfaction to

hold that the petitioner is a case whose personal liberty needs to

be curtailed in order to prevent him from acting and indulging in

activities prejudicial to the security of the State.

12. Thus, the respondent No. 2 - District Magistrate,

Kulgam was left to pass the impugned Order

No.08/DMK/PSA/2024 dated 29.03.2024 which brought the

petitioner in preventive detention custody with effect from

30.03.2024.

13. Vide a communication No. DMK/JC/2023-24/505-10

dated 29.03.2024 issued by the respondent No. 2 - District

Magistrate, Kulgam addressed to the petitioner, the fact about

passing of the preventive detention order against him was meant

to be conveyed to the petitioner with a reminder to him being

entitled to make a representation against his preventive detention

meant to be carried out upon him.

14. Upon his being taken into preventive detention custody

on 30.03.2024, the detention order Executing Officer - ASI Noor

Mohammad, No. 110/IRP, 16th Battalion, ARP-873124 handed

over six (6) leaves compilation of detention order comprised of

detention warrant (one leaf), notice of detention (one leaf) and

grounds of detention (four leaves), all being said to have been

read over to the petitioner to enable him to understand the cause

and basis of his preventive detention and also to be handed over

with the said documents. The petitioner is said to have been

expressly informed that he has a right of filing a representation to

the Govt. against his preventive detention order if he so desires.

15. After the execution of the detention warrant upon the

petitioner resulting in his custody in the Central Jail, Srinagar,

the detention order came to be approved by the Govt. of UT of

Jammu & Kashmir, through its Home Department, vide a Govt.

Order No. Home/PB-V/634 of 2024 dated 04.04.2024 by

forwarding the case to the Advisory Board for its opinion.

16. The Advisory Board, at its end, came forward with its

opinion on file No. Home/PB-V/135/2024 dated 18.04.2024

thereby holding that sufficient cause was available for subjecting

the petitioner to preventive detention custody. The Advisory Board

came to observe that no representation against his preventive

detention has been submitted by the petitioner for its

consideration.

17. The Advisory Board's opinion so tendered led to the

issuance of Govt. Order No. Home/PB-V/880 of 2024 dated

30.04.2024 thereby confirming the detention of the petitioner and

fixing the first spell of detention period with effect from

30.03.2024 to 29.09.2024 and the place of lodgment in the

Central Jail, Srinagar.

18. The petitioner's first detention period is said to have

earned second extension with effect from 30.09.2024 to

29.03.2025 in terms of Govt. Order No. Home/PB-V/1839 of

2024 dated 25.09.2024 and which is now supposed to be in the

third extension meaning thereby the petitioner's detention is

bound to last for full two years lasting upto 29.03.2026.

19. The petitioner has come to challenge his preventive

detention in terms of the grounds set out in para 9(a) to (m). The

petitioner has assailed his prevention detention order on the

ground that it is a repeat and extension of his first preventive

detention effected vide detention Order No. 07/DMK/PSA/2018

dated 26.07.2018 which was questioned by him in a writ petition

HCP No. 245/2018 which resulted in quashment of his preventive

detention order by virtue of a judgment dated 28.11.2018. A copy

of the said judgment dated 28.11.2018 is annexed with the writ

petition as Annexure-II.

20. The petitioner further challenges the preventive

detention on the ground that by using the stale material against

him, second time preventive detention order has been carried out

by repeat reference of FIR No. 196/2016 of Police Station Kulgam

& FIR No.313/2017 of Police Station Qazigund, with mention of

FIR No.183/2016 which otherwise was missing out in relation to

the first preventive detention order of the petitioner.

21. The petitioner, thus, assails his present preventive

detention custody being an outcome of sheer plastic like

application of mind on the part of the respondent No. 2 - District

Magistrate, Kulgam. The petitioner alleges that last adverse

activities alleged and attributed to the petitioner is of 14.11.2017

and thereafter there is no inter-connecting factual material which

could have enabled the second time preventive detention of the

petitioner.

22. The petitioner further assails that his right to

representation against his preventive detention has been

seriously prejudiced as he was not supplied with the material

which was relied upon in passing the preventive detention order

against the petitioner. The fact of grant of bail in favour of the

petitioner by reference to the FIRs mentioned in the grounds of

detention was overlooked with an impunity in processing a case

against the petitioner for his second time preventive detention.

23. The petitioner has denied his connection as an over

ground worker (OGW) with banned organization like

HM/Let/TRF. The petitioner submits that he is a father of three

minor children and, as such, is a lone bread earner of the family

and was meant to provide for his family and by that sense of

responsibility could not conceive of indulging in activities being

prejudicial to the security of the State.

24. In the counter affidavit filed on 13.08.2024, the

respondents have countered the challenge posed by the petitioner

to his preventive detention custody. The averments in the counter

affidavit proceeds bearing the text and texture of the grounds of

detention as well as the dossier.

25. The respondents in their counter affidavit have referred

to the cases of Gautam Jain Vs Union of India and another, AIR

2017 SC 230 & Senthamilselvi Vs State of Tamil Nadu and

another, (2006)5 SCC 676 besides drawing reliance from

Haradhan Saha Vs State of West Bengal, (1975)3 SCC 198 &

Union of India and another Vs Dimple Happy Dhakad, AIR 2019

SC 3428 and, therefore, seek dismissal of the writ petition.

26. Upon hearing learned counsel for both sides, this Court

is left to examine the legality of the preventive detention of the

petitioner by posing a question as to whether post judgment

dated 28.11.2018 in writ petition HCP No.245/2018 which had

resulted in quashment of first preventive detention custody of the

petitioner otherwise effected vide the Order No.07/DMK/PSA/

2018 dated 26.07.2018 under the Jammu & Kashmir Public

Safety Act, 1978 then reckoning the petitioner's reported activities

to be prejudicial to the security of the State, any fresh feed of

facts came to arrest the concern of district law and enforcement

authority/agency to sponsor a case for preventive detention of the

petitioner by reckoning him in terms of his alleged activities to be

prejudicial to the security of the State.

27. There is no escape from the fact that the dossier

submitted by the Superintendent of Police (SP), Kulgam, vide his

letter No. No.Legal/PSA/2024/4950-53 dated 26.03.2024 on the

basis of which the grounds of detention came to be based upon,

borrows mention of two FIRs i.e. FIR No. 196/2016 and FIR No.

313/2017 of the Police Stations Kulgam and Qazi Gund

respectively. These two FIRs formed the basis for first time

preventive detention of the petitioner also which got quashed.

Therefore, the petitioner's alleged indulgence and involvement in

the cognizable activities related to said two FIRs were to be and

are to be taken out from the purview of forming a reference and

basis to effect his second time preventive detention custody and

that meant and leaves only FIR No. 183/2016 also registered by

the Police Station Kulgam, as mentioned in the grounds of

detention to be a purported basis on the basis of which the

Superintendent of Police (SP), Kulgam could be heard to say that

the preventive detention of the petitioner second time is based

upon the petitioner's involvement in said FIR No. 183/2016. This

Court is afraid that if this plea cum excuse can be heard to be

sustained from the respondents' end.

28. FIR No. 183/2016 is prior in time of its registration to

FIR No. 196/2016 and FIR No. 313/2017 both of which came to

be mentioned in the first time preventive detention case of the

petitioner. What led to the omission of mention of FIR No.

183/2016 in the first time preventive detention exercise relatable

to the petitioner was supposed to have been then self explained

by the Superintendent of Police (SP), Kulgam for the facility of

proper and fair application of mind of the respondent No.2 -

District Magistrate, Kulgam but since there is no such whisper of

explanation, as such the respondent No. 2 - District Magistrate,

Kulgam also had no occasion to apply his mind as to why FIR No.

183/2016 was missed out first time to be mentioned against the

petitioner for soliciting his first time preventive detention custody.

29. Therefore, all the three FIRs are to be taken out of the

purview from being counted as the supplier of purported basis for

the respondent No. 2 - District Magistrate, Kulgam to pass the

detention order by drawing a subjective satisfaction there from.

30. The Court is, thus, left to consider by reading of the

dossier as well as the grounds of detention as to what are the left

over reported intervening acts of omission and commission on the

basis of which the petitioner was reckoned to be a case for

preventive detention custody under the Jammu & Kashmir Public

Safety Act, 1978.

31. In this regard, this Court finds that neither in the

dossier nor in the grounds of detention it has been stated as a

matter of fact that the petitioner, as being an under trial in

relation to the criminal cases related to the three FIRs, has

indulged in breach of terms and conditions of bail granted in each

of three criminal cases in his favour by the competent criminal

court of law and that by indulging in such breaches of bail

condition/s, the petitioner ventured in his objectionable activities

posing an ongoing threat to the security of the State fed by his

alleged ideology.

32. Upon examination of the detention record, this Court

has come across with a fact that Station House Officer (SHO)

Police Station Qaimoh, who had actually generated the case for

seeking the preventive detention of the petitioner, in his report to

the Superintendent of Police (SP), district Kulgam had referred to

an aspect that the petitioner had come to be detained on

20.02.2024 in terms of proceedings initiated under section 107

read with section 151 of the Code of Criminal Procedure, 1973 in

which connection by virtue of an order of the Executive

Magistrate Ist Class, before whom the case was submitted, the

petitioner came to be released on 21.02.2024. In fact, on two later

occasions also i.e. on 26.02.2024 & 27.02.2024 the petitioner is

said to have been detained by recourse to section 107 read with

section 151 of the Code of Criminal Procedure, 1973 and on both

occasions the petitioner had come to be granted bail as averred in

his report by SHO Police Station Qiamoh.

33. For the reasons best known to the Superintendent of

Police (SP), Kulgam, he came to omit making reference in his

dossier to said preventive proceedings effected on three occasions

against the petitioner in terms of section 107 of the Code of

Criminal Procedure, 1973.

34. Section 107 figures under chapter VIII of the Code of

Criminal Procedure, 1973 which provides for provision and

proceedings for security for keeping the peace in other cases. For

the facility of reference, section 107 is reproduced herein under:-

107. Security for keeping the peace in other cases

(1) When an Executive Magistrate receives information that any person is likely to commit a breach of the peace or disturb the public tranquility or to do any wrongful act that may probably occasion a breach of

the peace or disturb the public tranquility and is of opinion that there is sufficient ground for proceeding, he may, in the manner hereinafter provided, require such person to show cause why he should not be ordered to execute a bond [with or without sureties] for keeping the place for such period, not exceeding one year, as the Magistrate thinks fit.

(2) Proceedings under this section may be taken before any Executive Magistrate when either the place where the breach of the peace or disturbance is apprehended is within his local jurisdiction or there is within such jurisdiction a person who is likely to commit a breach of the peace or disturb the public tranquility or to do any wrongful act as aforesaid beyond such jurisdiction.

35. Section 151 of the Code of Criminal Procedure, 1973

figures in chapter XI under heading "Preventive Action of the

Police" which enables a police officer knowing of a design to

commit any cognizable offence may arrest, without orders from a

Magistrate and without a warrant, the person so designing the

commission of a cognizable offence. Section 151 of the Code of

Criminal Procedure, 1973 is also reproduced herein under:-

151. Arrest to prevent the commission of cognizable offence.

(1) A police officer, knowing of a design to commit any cognizable offence may arrest, without orders from the Magistrate and without a warrant, the person so designing, if it appears to such officer that the commission of the offence cannot be otherwise prevented.

(2) No person arrested under sub-section (1) shall be detained in custody for a period exceeding twenty-

four hours from the time of his arrest unless his further detention is required or authorized under any other provisions of this Code or of any other law for the time being in force.

36. Since the Superintendent of Police (SP), Kulgam himself

took away a possible live-link basis related to the preventive

detention custody case of the petitioner from being mentioned in

his dossier as against the reference so made by Station House

Officer (SHO) Police Station Qaimoh with respect to booking the

petitioner on three occassions for proceedings under section 107

read with section 151 of the Code of Criminal Procedure, 1973,

therefore, from the very inception the dossier submitted by the

Superintendent of Police (SP), Kulgam vide communication No.

Legal/PSA/2024/4950-53 dated 26.03.2024 was nothing but a

ritual like repeat of diluted dossier against the petitioner which

had led to the first time preventive detention of the petitioner and

same became the nature of second time grounds of detention

generated in relation to passing of impugned preventive detention

Order No.08/DMK/PSA/2024 dated 29.03.2024.

37. Therefore, the outcome of the first writ petition HCP No.

245/2018 ending in quashment of the then imposed preventive

detention custody upon the petitioner, is going to have its

determining effect on the outcome of the second time preventive

detention custody of the petitioner under challenge.

38. In judgment dated 28.11.2018 passed by this Court in

writ petition HCP No. 245/2018, the quashment of preventive

detention of the petitioner had proceeded on the basis that the

writ respondents in the said writ petition despite opportunity

chose not to produce the detention record before the Court so as

to show as to whether the relevant material had been supplied to

the petitioner for enabling him to make an effective representation

against his detention and that vitiated his first time detention

resulting in its quashment.

39. In the present writ petition, the petitioner may not be

heard to say that he has not been supplied the material for

enabling him to make an effective representation on the count

that the petitioner is admitting that he has been served with the

order of detention and the grounds of detention which enabled

him to submit written representation dated 29.04.2024 to the

respondent No. 2 - District Magistrate, Kulgam and submitted

through registered postal service on 29.04.2024 addressed to the

District Magistrate, Kulgam against RLA RE831401411IN.

40. In the detention record produced from the respondents'

end pursuant to an order dated 04.10.2024 for the perusal of this

Court on 03.04.2025, this Court is not coming across with a copy

of the said representation of the petitioner so sent through

registered postal service mode.

41. The reasons for submission of a representation on

behalf of the petitioner for seeking revocation of the petitioner's

preventive detention through registered postal service mode is

because the representation was sent on behalf of the petitioner by

his wife Rafia Maqbool, otherwise if sent from the confines of the

Central Jail, Srinagar through its Superintendent, then there

would have been no scope for suspense as to whether the

representation related to the petitioner addressed to the detention

order making authority or to the Govt., has actually been received

or not and, therefore, the suspense in the present case stays with

this Court as to whether the registered postal letter sent

representation by the petitioner's wife actually landed in the

hands of/office of the respondent No. 2 - District Magistrate,

Kulgam or not.

42. It has not been averred in the writ petition, particularly

when the writ petition has been filed by the petitioner through his

wife, as to whether she had enquired from the office of the District

Magistrate, Kulgam about receipt of representation so sent by her

through registered postal service mode.

43. Therefore, there is a miss on the part of the petitioner

as well in the matter of his exercise of right of filing a

representation which cannot be reckoned to have created any

scope for vitiating the preventive detention of the petitioner.

44. Be that as it may, still this Court finds that the

petitioner's second time preventive detention was rendered bad by

the omission on the part of the Superintendent of Police (SP),

Kulgam in omitting out the live-link which infact was intended to

form the basis for second time preventive detention of the

petitioner in terms of endeavour of the SHO Police Station

Qaimoh in reporting that the petitioner has been subjected to

preventive measure proceedings under section 107 of the Code of

Criminal Procedure, 1973 on three occasions though it has not

been reported as to what was the final outcome thereof.

45. Since the live-link came to go missing in the dossier of

the Superintendent of Police (SP), Kulgam against the petitioner,

so the second time impugned detention of the petitioner in the

eyes of law becomes just a repeat of the first time detention of the

petitioner as an extension thereof.

46. Therefore, the petitioner's detention in terms of the

impugned detention Order No. 08/DMK/PSA/2024 dated

29.03.2024 issued by the respondent No. 2-District Magistrate,

Kulgam read with consequent approval and confirmation orders

vitiated with an illegality and the petitioner to be released from

the preventive custody.

47. This Court, therefore, sets aside the preventive

detention custody of the petitioner by quashing the aforesaid

detention order. However, the respondent No. 2 - District

Magistrate, Kulgam is directed to revive the proceedings set into

effect under section 107 of the Code of Criminal Procedure, 1973

as reported in his report by the SHO Police Station Qaimoh before

the Executive Magistrate concerned and to take the said

proceedings to its logical conclusion on merits be it in calling

upon the petitioner to furnish the security bond for keeping peace

or to relieve him from said proceedings.

48. The revival of the proceedings under section 107 of the

Code of Criminal Procedure, 1973 (now in terms of corresponding

sections of Bharatiya Nagrik Sureksha Sanhita BNSS 2023) in

terms of the directions of this Court to be carried out by the

District Magistrate, Kulgam to take effect within a period of four

weeks from the passing of this judgment and the petitioner is

directed to furnish the personal bond as well as the surety bond

to the amount of Rs. One lac each to the satisfaction of the

Superintendent Central Jail, Srinagar to the effect that the

petitioner shall report himself in person before the District

Magistrate, Kulgam as and when called upon during the next four

weeks' period with respect to revival of proceedings under section

107 of the Code of Criminal Procedure, 1973 directed to be

revived in terms of the directions of this Court hereby given.

49. The furnishing of personal bond as well as the surety

bond by the petitioner is a sine-qua-non for his release from the

custody/confine of the Central Jail, Srinagar. The Superintendent

Central Jail, Srinagar to ensure that the requisite bonds are

submitted to him whereupon the same shall be forwarded to the

District Magistrate, Kulgam for being taken on record.

50. The detention record submitted by the respondents is a

scanned copy, as such, is to be retained on the file of this Court.

51. Disposed of.

(RAHUL BHARTI) JUDGE SRINAGAR 05 .05.2025 Muneesh Whether the judgment is speaking : Yes Whether the judgment is reportable : 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