1974 INSC 0129 Biram Chand Vs State of Uttar Pradesh and Others Writ Petition No. 23 of 1974 and Criminal Appeal No. 281 of 1973 (P. K. Goswami, H. R. Khanna JJ) 28.03.1974 JUDGMENT GOSWAMI, J. - 1. This habeas corpus petition under Article 32 of the Constitution of India is directed against the order of the District Magistrate, Varanasi, of September 3, 1973, whereby the petitioner was detained under sub-section (iii) of clause (a) of sub-section (1) of Section 3 of the Maintenance of Internal-Security Act, 1971 (briefly the Act). The order has been passed "with a view to preventing him from acting in any manner prejudicial to the maintenance of supplies and services essential to the community." The grounds of detention were served on the petitioner on September 7, 1963. Leaving out the prefatory and descriptive portions, the grounds of detention may be set out as under : Ground No. 3. - That you and your other associates have been chargesheeted by Mohania Police on November 28, 1966 for the offence punishable under Section 7, E.C. Act and Section 125, DIR, 1963 and the case is still pending in the Court Magistrate of Bhabhua (Bihar) as the proceeding have been stayed by the orders of the High Court, Patna. Ground No. 4. - That with a view to continue your anti-social activities and to save yourself from the clutches of law you have started a firm under the name and style of M/s. Shyam Sunder Ashok Kumar, in Mohalla Machchodari, P. S. Kotwali, Varanasi City some time in the year 1966 or 1967 and you have purposely associated your minor son Ashok Kumar, your brother Shyam Sunder and a lady of your family as partners in the said firm only in name while, in fact, you are actively transacting the entire business of the said firm to carry on the illegal activities. Ground No. 5. - That taking undue advantage of the acute shortage of the foodgrains in the state due to the failure of the rains disrupt the fair and equitable distribution amongst the public you have succeeded in getting large quantity of maize, bajra and jwar and smuggled to and stored in your godown at Mohania (Bihar) a non- producing area of these foodgrains in the State of Bihar, just on the border of U.P. through your said firm which will be evidenced by the facts given below : 2. Then follows a detailed list of sales of bajra, jwar and maize to numerous persons as per cash memos mentioned therein showing sales on June 21, 1973, June 26, 1973, July 7, 1973, June 16, 1973 and July 16, 1973. Ground No. 6. - That the persons named above are neither foodgrains 'Arhatias' nor retail shopkeepers either at Chandauli Bazar or in Chandauli village. Ground No. 7. - That the aforesaid sales are fictitious and have been shown with a view to smuggle bajra, jwar and maize to Bihar from where enough quantities of bajra and jwar have been booked by rail to Delhi and Poona as shown below : 3. Then is given a list of various bookings of 225 bags of jwar to Delhi, 116 bags of to Poona, 150 bags of bajra to Poona, 220 bags of bajra to Poona and 229 bags of jwar to Poona and even railway wagon numbers are mentioned. 4. The 7th ground ends as under : "All these consignments were booked to self. The consigners of all these consignments, were searched at Mohania on the address given in the railway records but no such persons or Bhandar were available on that address. Enquiries show that you were the person behind these transactions". Ground No. 8. - That five trucks bearing registration No. UPF 2039, USF 3253, UPF 2927, USS 7745 and UPF 2015 loaded with jwar and bajra were apprehended by Mohania Police on March 2, 1973 (July 2/3, 1973 ?) on the ground that all the trucks belonged to Uttar Pradesh and the jwar and bajra loaded on them were being smuggled from U.P. to Bihar at your instance. Ground No. 9. - That 3 bags of rice No. 2, 499 bags gram, 70 bags of 'Matar' and 90 bags of 'Dal matar' were found short on the actual verification of the stock of firm Shyam Sundar Ashok Kumar on July 17, 1973 by Deputy Regional Marketing Officer, Varanasi (Enforcement). Ground No. 10. - That the firm Shyam Sundar Ashok Kumar have not maintained any stock register and satta Bahi since 1970 of oil-seeds and oil-seeds product but at the time of checking on July 17, 1973, 305 bags of 'Tisi' and 10 bags of 'Sarson' were found. Ground No. 11. - That In view of the aforesaid mentioned grounds I am satisfied that the activities carried on by you are such as to interfere with the scheme underlying the Essential Commodities Act and the Movement Orders promulgated by Government under the above Act in a manner prejudicial to the maintenance of supplies and services essential to the community and it is necessary to detain you. 5. The petitioner applied to the High Court of Allahabad under Article 226 of the Constitution read with Section 491 of the Code of Criminal Procedure for quashing the order of detention and the same was dismissed by the Division Bench on November 26, 1973. The petitioner obtained special leave to appeal against the judgment on December 19, 1973 and the same has been registered as Criminal Appeal No. 281 of 1973. The petitioner also filed writ petition No. 23 of 1974 before this Court under Article 32 of the Constitution on December 20, 1973, against the order of the State Government of November 21, 1973, confirming the aforesaid order of detention under Section 12(1) of the Act and rule nisi was issued on January 31, 1974. Both the matters are heard together and are disposed of by this common judgment. 6. On behalf of the petitioner, the following submissions are made by Mr. Frank Anthony : (1) There was considerable delay in the Government disposing of the representation of the detenu and hence the detention is illegal. (2) Ground No. 8 is non-existent and irrelevant and hence it vitiates the detention order. (3) Some grounds furnished by the detaining authority are the subject matters of criminal cases which are still sub judice. (4) Two remote past incidents of the detenu are made the basis of some grounds of detention. 7. Although Mr. Anthony made a strong plea on the first ground regarding delay in forwarding the representation of the detenu to the Government and in its ultimate disposal, we will first take up his third submission. 8. It is admitted by Mr. Uniyal, learned counsel for the State, that the Mohania Police Station case referred to in ground No. 3 is still pending in the criminal court in Bihar. He, however, submits that ground No. 3 is merely descriptive and is not a ground in itself upon which the detention order has been based. We may, therefore, scrutinise the aforesaid submission of Mr. Uniyal. What is referred to in ground No. 3 is the criminal case under Section 7 of the Essential Commodities Act and Rule 125 of the Defence of India Rules, 1962. This has reference to the first information report lodged by the Inspector of Police, Karm Nasha Check Post, Camp Mohania Arrah, Bihar, on October 11, 1964 (Annexure-P at page 137 of the writ petition). The relative charge-sheet, dated November 29, 1966 (November 28, 1966 ?) is at Annexure Q at page 140 of the writ petition. The charge-sheet itself mentions about the said order of the Patna High Court. It is, therefore, clear that the 3rd ground forms the subject matter of a criminal trial which is still sub judice. The charge-sheet indicates manifold inter-state illegal activities of the firm of M/s. Shyam Sunder Ashok Kumar of Mohania attracting the penal provisions of the Essential Commodities Act and the Defence of India Rules besides other sections of the Indian penal Code. It is because of this 3rd ground that the 4th ground has been worded in the way it has been done, namely, "that with a view to continue your anti-social activities and to save yourself from the clutches of law you have started a firm under the name and style of M/s. Shyam Sundar Ashok Kumar ............." We are, therefore, unable to accept the submission of Mr. Uniyal that ground No. 3 is merely descriptive and is not germane with regard to the order of detention. On the other hand, there is great force in the submission of Mr. Anthony that ground No. 3 is the corner-stone of ground No. 4. It is clear that ground No. 3 is covered by a prosecution in the criminal court which is pending trial in Bihar. 9. It should be mentioned here that the High Court of Patna in Criminal Writ Jurisdiction cases Nos. 39 and 40 of 1965 by order, dated August 21, 1965, quashed an order of detention of the petitioner made on July 19, 1965, based on the allegations in the same first information report of October 11, 1964, of Mohania Police Station under Section 7 of the Essential Commodities Act, 1955 and various other sections of the Indian Penal Code. The identical facts are now relied upon in ground No. 3. 10. Again ground No. 8 is also the subject matter of a criminal case with reference to the first information report of July 3, 1973 (Annexure 12 at page 288 of the writ petition). There is no controversy that the said criminal case is still pending. 11. Similarly grounds Nos. 9 and 10 are covered by a criminal case with reference to first information report, dated August 5, 1973 and the relative charge-sheet, dated September 19, 1973 under Section 3/7 of the Essential Commodities Act pending in the criminal court at Varanasi (U.P.) 12. We are informed that there is no direct authority of this Court on the point. Mr. Uniyal has, however, drawn our attention to a decision of this Court in Mohd. Salim Khan v. Shri C. C. Bose, Deputy Secretary to the Government of W. B., ((1972) 2 SCC 607, 609 : 1973 SCC (Cri) 35, 37) to which one of us (Brother Khanna) was a party. The decision is clearly distinguishable as will be clear from the following excerpt from the same : [at SCC page 609, SCC (CRI) page 37]. The mere fact, however, that criminal proceedings in connection with the same incidents had been adopted against the petitioner and he had been discharged by the trying Magistrate does not mean that no valid order of detention could be passed against him in connection with those very incidents, or that such an order can for that reason be characterised as mala fide. It might well be that a Magistrate trying a particular person under the Code of Criminal Procedure has insufficient evidence before him, and, therefore, has to discharge such a person. But the detaining authorities might well feel that though there was not sufficient evidence admissible under the Evidence Act for a conviction, the activities of that person, which they had been watching, were of such a nature as to justify an order of detention. Form the mere fact, therefore, that the Magistrate discharge the petitioner from the criminal case lodged against him it cannot be said that the impugned order was incompetent, nor can it be inferred that it was without a basis or mala fide. See Sahib Dugal v. Union of India. ((1966) 1 SCR 313 : AIR 1966 SC 340 : (1966) 1 SCJ 221, quoted in (1972) 2 SCC 607, 609 : 1973 SCC (Cri) 35, 37) 13. In the above premises, more than one question may arise for consideration with regard to the third submission of Mr. Anthony. 14. Firstly whether the detenu can be said to be reasonably able to make an effective representation against this ground when he has been facing a trial in the criminal courts. By disclosing his defence and certain facts, can he not complain that he will be handicapped in defending himself in the criminal courts ? It is well settled that in a case of preventive detention the grounds must be clear and definite to enable the detenu to make an effective representation to the Government to induce authorities to take a view in his favour. He must, therefore, have a real and effective opportunity to make his representation to establish his innocence. Being faced with a criminal prosecution which is pending against him all through, we are clearly of the view that the detenu has not got a proper and reasonable opportunity in accordance with law to make an effective representation against the impugned order of detention covered by the said proceeding. 15. Secondly, the question is whether it is open to the detaining authority to choose two parallel proceedings against the detenu as in this case. The fact that the ground of detention could be a subject matter of criminal prosecution is not enough to vitiate a detention order if the detaining authority does not choose to prosecute him and only passes an order of detention in accordance with law. In that case it will be no answer that the detenu must be prosecuted in the criminal court in an open trial. The choice of the authority concerned for the mode of tackling the illegal activity cannot per se be illegal and the order of detention will be judged on its merits in accordance with the law laid down by this Court. The position will be, however, entirely different if the authority concerned makes an order of detention under the Act and also prosecutes him in a criminal case on the self- same facts. This, in our view, is totally barred. The detaining authority cannot take recourse to two parallel and simultaneous proceedings nor can take recourse to a ground which is the subject matter of a criminal trail as in the case of the first information report, dated August 5, 1973 furnishing the grounds 9 and 10 of the detention order. That fact itself introduces a serious infirmity in the order of detention for which the same must be said to be invalid. 16. Similarly it is obvious that two of the cases are pending in the criminal courts in Bihar. But it is also clear, as noted above, that the Patna High Court had quashed the order of detention of the Government of Bihar based on facts relating to the first information report of October 11, 1964, although on grounds different from those which we are now considering. If the District Magistrate in the instant case had not at all taken recourse to the facts of the criminal cases pending against the detenu in Bihar in coming to the conclusion about his reasonable satisfaction for making an order of detention, the matter would have been different. It is clear that the District Magistrate has been influenced by the existence of the criminal prosecutions in Bihar and he has chosen those grounds to furnish as aids to his satisfaction in order to make the order of detention. We are clearly of the view that the grounds with reference to the pending criminal prosecutions in Bihar could not provide a valid basis for making the impugned order of detention, particularly because those cases are pending trial in the criminal courts in Bihar and in view of the decision of the Patna High Court in connection with one of these cases. Since the detention order is based on these grounds, the same must be held to be invalid. The third submission of the learned counsel, is, therefore, accepted. 17. It is well settled that in an order under the present Act the decision of the authority is a subjective one and if one of the grounds is non-existent or irrelevant or is not available under the law, the entire detention order will fall since it is not possible to predicate as to whether the detaining authority would have made an order for detention even in the absence of non-existent or irrelevant ground. The conclusion is, therefore, irresistible in this case that the impugned order is invalid and the detention in this case must be held to be illegal. 18. As too many cooks spoil the broth so also too many grounds may vitiate an order of detention if any one of them is irrelevant or non-existent. The authority, therefore, has to be careful enough to see that only relevant and valid grounds are selected having a nexus with the object of the order of detention. Although the aim and object of the order of detention be laudable and the antecedents of a detenu be extremely reproachable yet it is essential that if it is desired to detain a person without trial, the authorities concerned should conform to the requirements of the law. The shady antecedents of the detenu cannot provide a justification for non-compliance with the mandatory provisions. The scope of the inquiry in the case of preventive detention based upon subjective satisfaction being necessarily narrow and limited, the scrutiny of the court has to be even stricter than in a normal case of punitive trial. 19. Since we have held that the order of detention as invalid for the reasons given above, it is not necessary to deal with the other grounds submitted by Mr. Anthony. The writ petition and the appeal are allowed. The judgment of the Allahabad High Court is not aside and in the view we have taken we do not feel called upon to pronounce upon the various reasons given by the High Court in rejecting the petition. The rule nisi is made absolute. The petitioner shall be released forthwith from the jail unless he is required in any other case. Criminal Miscellaneous Petition No. 315 of 1974 is allowed. The application for taking additional papers on record is rejected.