1974 INSC 0281 Narayan Debnath Vs The State of West Bengal Writ Petition No. 305 of 1974 (P. Jagmohan Reddy, P. K. Goswami JJ) 13.09.1974 JUDGMENT GOSWAMI, J. - 1. The petitioner has been detained under Section 3 of the Maintenance of Internal Security Act. 1971 (briefly the Act), in order to prevent from acting in a manner prejudicial to the maintenance of the public order. The order was passed by the district Magistrate, Nadia, on April 11, 1973. The ground on which the order was founded is as follows : That on February 16, 1973 in between 10.08 hours and 10.14 hours you along with your other associates being armed with gun and other weapons committed a dacoity in a 3rd class compartment of running train S. 110 Dn. between Habibpur R.S. and Lakinarayanpur junction R.S. in Ranaghat Santipur section and snatched away cash of Rs. 30,000 from Shri Ashutosh Pal of Calcutta causing bullet injuries to him and putting all passengers to fear of death. Your action caused confusion, panic and disturbed public order there. You have thus acted in a manner prejudicial to the maintenance of public order. 2. The order was served upon the detenu who made a representation which was considered by the Government and rejected. We have been taken through the time schedule of various orders passed by the different authorities and we do not find any illegality in that behalf. As a matter of fact, the learned advocate, Mr. Narayan Rao, appearing as amicus curiae for the petitioner, has not raised any ground of illegality in that connection. 3. Since, however, the District Magistrate in his affidavit (Para graph 6) has stated that he based his subjective satisfaction only on the ground mentioned in the detention order although other materials were placed before him, we examined the records of the case history of the detenu. After a careful examination of the record and the history sheet, we find that the District Magistrate, having regard to the grave nature of the act committed by the detenu, was bona fide satisfied that the said act was sufficient for making the detention order. Mr. Narayan Rao, however, submits that unless the facts stated in the ground are proved to the satisfaction of this Court, no action can be taken under the Act. We are unable to accede to this submission. It is because that the act complained of cannot perhaps be satisfactorily proved in a court of law or that the witnesses are unwilling to come forward being already terrified by the enormity of the act perpetrated that action some times has to be taken under the Act to prevent further commission of offences of similar nature. Besides, it is not the function of the Court to examine the truth or otherwise of the allegations mentioned in the grounds. The grounds are assumed by the Court to be true and it is well settled that the scope of inquiry in a case of this nature is very limited. 4. The learned Counsel next contends that this is at the worst a matter affecting law and order but not public order. We are unable to accept this submission. When an armed robbery or dacoity like this is alleged to be committed by the petitioner armed with guns with his associates similarly armed, in a running train, it no longer remains a matter of simple law and order as the peaceful tempo in life of the community at large is also affected thereby. It is not only puts the passengers from various places and walks of life in the particular third class compartment in fear but the passengers of the entire-train and even of other running train panic. Public order and life of the community is hereby clearly disturbed. That amounts to public disorder which has to be prevented by action under the Act. Besides, the news of this type of daring dacoity in a running train is even likely to prevent the travailing public from availing of communication by train. Such consequences and effects are bound to affect public order which is the opposite of public disorder. If any authority is needed, we have one in Subal Chandra Ghosh v. State of West Bengal (AIR 1972 SC 2146) wherin one of us (Jaganmohan Reddy, J.) observed as follows : The facts set out in ground No. 1 clearly show that offence alleged against him (detenu) is committed in daring manner in travailing train in the presence of passengers which must have created panic or which is likely to create panic and disturb public order. Again in Arun Ghosh v. State of Bengal ((1970) 3 SCR 288 : (1970) 1 SCC 98 : 1970 SCC (Cri) 67) this Court dealing with the question of public order observed as follows : [scc p. 100 : scc (Cri) p. 70, para 3] The question whether a man has only committed a breach of law and order, or has acted in a manner likely to cause a disturbance of the public order, is a question of degree and the extent of the reach of the act upon society. The test is : Does it lead to a disturbance of the even tempo and current of life of the community so as to amount to a disturbance of the public order, or, does it affect merely an individual without affecting the tranquillity of society ?. 5. In yet another decision of this Court in Ram Manohar Lohia's case (Ram Manohar Lohia v. State of Bihar, AIR 1966 SC 740 : 1966 Cri LJ 608) Hidayatullha, J. as he then was, speaking for the majority, put in a picturesque language the whole concept of public order thus : It will thus appear that just as "public order" in the rulings of this Court was said to be comprehend disorders of less gravity that those affecting "security of State" "Law and order" also comprehends disorders of less gravity than those affecting "public order". One has to imagine three concentric circles. Law and order represents the largest circle within which is the next circle representing public order and the smallest circle represents security of State. It is then easy to see that an act may affect public order but not of the State. 6. We are clearly of the view that the ground on which the detention order has been made in this case would reasonably give rise to a bona fide satisfaction in the mind of the detaining authority that such incidents were likely to be repeated in the same manner and that those who alleged to have taken part in even a single incident of this magnitude had to be detained in order that the tempo of peace in public life was not jeopardised. We have, therefore, no hesitation in holding that there is no infirmity in the impugned order. The petition fails and is dismissed. The rule is discharged.