Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sher Mohammad @ Seru Vs. The State of West Bengal [1975] INSC 1 (8 January 1975)
1975 Latest Caselaw 1 SC

Citation : 1975 Latest Caselaw 1 SC
Judgement Date : 08 Jan 1975

    
Headnote :
Section 3 of the Maintenance of Internal Security Act, 1971, states that the State Government has the authority to issue a detention order directly, or if issued by a subordinate authority, to approve such an order as stipulated. According to Section 3(4), the State Government is required to inform the Central Government within 7 days of issuing or approving a detention order, providing the reasons and other pertinent details. This procedural requirement is mandatory, and failure to comply may result in the order being invalidated.

In the current situation, the detention order was issued by the District Magistrate on November 21, 1972, and was approved by the State Government on December 2, 1972. However, the order was communicated to the Central Government on December 1, 1972.
 

Sher Mohammad @ Seru Vs. The State Of West Bengal [1975] INSC 1 (8 January 1975)

KRISHNAIYER, V.R.

KRISHNAIYER, V.R.

SARKARIA, RANJIT SINGH

CITATION: 1975 AIR 2049 1975 SCR (3) 154 1975 SCC (2) 2

ACT:

Maintenance of Internal Security Act (26 of 1971), s. 3(4)- Communication of District Magistrate's order by State Government to Central Government before approval by State Government-If sufficient compliance with statutory requirement.

HEADNOTE:

Section 3 of the Maintenance of Internal Security Act, 1971, indicates that the State Government may directly issue an order of detention or, if it is done by a lesser authority, approve of such detention order as provided. Section 3(4) obligates the State Government to communicate, within 7 days of the order of detention it makes or approves that fact to the Central Government, together with the grounds and other relevant particulars. The procedural mandate is inviolable except on peril of the order being avoided.

In the present case, the order of detention was made by the Dt. Magistrate on November 21, 1972 and the order was approved by the State Government on December 2, 1972. The order was however communicated to the Central Government on December 1, 1972.

HELD : There was no strict compliance with statutory formalities and since there has been ail infringement of the procedural safeguard, the order of detention is invalid.

[155H-156A] (a) The communication to the Central Government by the State Government of its approval was not within 7 days after its approval, as required by s. 3(4), because, the approval by the State Government was only a day after the communication to the Central Government. [155G] (b)If what is communicated is only the order of the District Magistrate, this was not sufficient compliance with the statutory requirement, and it further was also beyond the 7 days' period [155 G-H]

ORIGINAL JURISDICTION: Writ Petition No. 522 of 1974.

Petition under Article 32 of the Constitution.

H. S. Marwah for the petitioner.

S. C. Majumdar, G. S. Chatterjee and Sukumar Basu for the respondent.

KRISHNA IYER, J. The detenu petitioner, challenges his detention on various rounds but Shri H. S. Marwah, appearing as amicus curiae, has raised big contentions and small, some of which do not merit consideration and others need not be dealt with since, on a short point, the petition must succeed.

The scheme of the Maintenance of Internal Security Act, 1971 (Act No. 26 of 1971) (hereinafter called the MISA, for short) is in keeping with Art. 27 of the Constitution and emphasizes the various stages at which there will be consideration of the need for the detention by different authorities, such as the District Magistrate, the State Government and, ultimately, the Central Government. For the effective exercise of this power a scheme has been built into the statute.

15 5 We are concerned at present with the power to direct release of the detenu. We may extract the provision here :

14(1) Without prejudice to the provisions of section 21 of the General Clauses Act, 1897, a detention order may, at any time, he revoked or modified= (b)notwithstanding that the order has been made by a State Government, by the Central Government.", With a view to posting the Central Government with the detention and the grounds t here fore, s. 3(4) provides thus :

"3. Power to make orders detaining certain persons.

(4)When any order is made or approved by the State Government Under this section, the State Government shall, within seven days, report the fact to the Central Government together with the grounds on which the order has been made and such other particulars as in the opinion of the State Government have a bearing on the necessity for the order." (emphasis, ours) A fair reading of s. 3 indicates that the State Government may directly issue an order of detention or, if it is done by a lesser authority, approve of such detention order as provided in the statute. Sub-s. (4) of s. 3, which we have extracted, obligates the State Government to communicate, within seven days of the order of detention it makes or it approves, that fact to the Central Government, together with the grounds on which the order has been made and other relevant particulars. Even assuming that the order is made by the District Magistrate and is approved by the State Government, the communication has to be made to the Central Government within the time specified. This procedural mandate is inviolable except on peril of the order being voided.

In the present case it is obvious that the detention order was made on November 21, 1972 by the District Magistrate and approved by the State Government on December 2, 1972. It is curious that on the State's own showing the communication to the Central Government in compliance with s. 3(4) of the MISA has been made on December 1, 1972. This date is beyond seven days of the District Magistrate's order and it could not have been in compliance with the seven days' spell after the approval by the State Government, that having been done only a day after the alleged communication to the Central Government. It is thus plain that the State Government before the approval itself was made. Secondly, if what it communicated was the order of the District Magistrate, it, was not sufficient compliance with the statutory requirement. Moreover, it was beyond the seven, days' period.

156 In short, there has been an infringement of the procedural safeguard. This has, in several rulings, held that the liberty of the citien is a priceless freedom, sedulously secured by the Constitution. Even so, during times of emergency, in compliance with the provisions of the Constitution, the said freedom may be curtailed, but only in strict compliance with statutory formalities which are the vigilant concern of the Courts to enforce.

We have pointed out how in the present case there has been a failure on the part of the State Government to comply with s.3(4). Judicial engineering prevents breaches of constitutional dykes protecting fundamental freedoms.

The order of detention is invalid and the detenu is liable to be ,released. The rule is made absolute.

Petition allowed.

V. P. S. .....

 

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
Latestlaws Newsletter