1975 INSC 0018 Abdul Gaffer Vs State of West Bengal Writ Petition No. 538 of 1974 (V. R. Krishna Iyer, R. S. Sarkaria JJ ) 20.01.1975 JUDGMENT SARKARIA, J. - 1. Abdul Gaffer, petitioner challenges the order dated May 18, 1972, of his detention made under Section 3 of the Maintenance of Internal Security Act, 1971. The detention order states that the detention was necessary to prevent the petitioner from acting in any manner prejudicial to the maintenance of supplies and services essential to the life of the community. The impugned order was passed on these grounds : 1. On July 18, 1971 at 02/15 hrs. you along with associates being armed with deadly weapons like daggers etc. committed theft in respect of D.O. plates from the Rly. Yard near Tikiapara Fly Over Bridge. Being challenged by the (person) on duty R.P.F. party you and your associates attacked them by pelting stones causing injury to the R.P.F. party. The R.P.F. had to open fire when you and your associates fied away leaving behind 3 (three) pieces of D. O. plates. In consequence of theft of Rly. property running of the train services were disrupted. 2. On November 25, 1971 at 14/15 hrs. in between Chandmari Bridge and Tikiapara Foot overbridge you along with your associates being armed with deadly weapons committed theft in respect of batteries from empty rakes standing on the Rly. track. Being challenged by the R.P.F. party you and your associates attacked them by pelting stones in order to take away the stolen batteries by terrorising them. The R.P.F. party in exercise of right of private defence fired two rounds and one of your associates being injured was arrested at the spot; while you along with your other associates filed away leaving behind six pieces of batteries one implement of battery opener and iron rod etc. which were recovered by the R.P.F. party. As a result of this act train services in Howrah Burdwan Line was seriously disrupted. 3. On February 20, 1972 at 09/25 hrs. at Howrah Goods-yard near Oriapara Quarters you along with your associates being armed with deadly weapons viz., bombs, iron rods etc. committed theft of wheat bags from a wagon No. ER-86018 standing on line No. 28. Being challenged by the R.P.F. party you and your associates attacked them by pelting stones and hurling bombs. As a result one R.P.F. Sub-Inspector was injured. The R.P.F. party in exercise of right of private defence fired one round and you and your associates fled away leaving behind 2 bags of wheat, one iron rod which were recovered by the R.P.F. party. One of your associates as a result of firing sustained injury who was subsequently arrested at Howrah General Hospital. As a result of this act train services on Howrah Burdwan Line was suspended for a considerable period. 2. In respect of these incidents, three cases were registered with the police in regard to offences under Sections 147, 148, 337, 307 and 379, Penal Code. The petitioner was arrested in respect of those offences on March 10, 1972 and forwarded to the Judicial Magistrate who released him on bail on the same day. It was on May 18, 1972 that the impugned order was made and the petitioner preventively detained. 3. The District Magistrate who had passed the impugned order has not filed any affidavit. Instead, his successor-in-office has, in response to the rule nisi, filed the counter. 4. Mr. Inder Sen Sawhney, learned Counsel appearing as amicus curiae for the petitioner contends that in the circumstances of the case, the detaining authority could not be possibly satisfied with regard to the tendency of the petitioner to act prejudicial in the manner referred to in the detention order. The order, proceeds the argument, has been passed mechanically without applying the mind. It is added that the power has been misused and exercised in a colourable manner. Stress has been laid on the fact that the detaining authority has not filed the counter-affidavit and the return filed in his place by another officer does not satisfactorily explain why the prosecution of the petitioner for the substantive offence in respect of which he was arrested and named in the F.I.R. was not proceeded with. According to Counsel the so called explanation given in the counter that the witnesses being afraid were not coming forward to give evidence was to ridiculous to be believed by any reasonable person. 5. It appears to us that there is a good deal of force in these contentions. 6. The petitioner was named as culprit in the F.I.R. It is common ground that he was seriously wounded as a result of bullet fired by the R.P.F. The counter-affidavit is mysteriously silent as to who had removed him from the spot to the hospital from where he is alleged to have been arrested. One of his companions was admittedly shot dead at the spot. In the absence of anything to the contrary in the affidavit, it will not be unreasonable to presume that he was removed from the scene to the hospital by the R.P.F. or by somebody else at their instance. In Such a situation the only material witnesses who could give evidence for the prosecution would be members of the Railway Protection Force. It is a para police organisation. The bald but sweeping allegation in the counter that these witnesses were also afraid of giving evidence in court against the petitioner is a version which is too incredulous to be swallowed even by an ultra-credulous person without straining his credulity to the utmost. In Sri Lal Shaw v. State of W. B. ((1975) 1 SCC 336 : 1975 SCC (Cri) 172.) This Court was dealing with a similar assertion. Chandrachud, J. who spoke for the Court refused to accept such an ipse dixit in the counter with these observations : [SCC p. 338 : SCC (CRI) p. 174, Para 5] .... If the facts stated in the ground are true, this was an easy case to take to a successful termination. We find it impossible to accept that the prosecution could not be proceeded with as the witnesses were afraid to depose in the public against the petitioner. The Sub-Inspector of Police who made the Panchnama, we hope, could certainly not be afraid of giving evidence against the petitioner. He had made the Panchanama of seizure openly and to the knowledge of the petitioner. Besides, if the petitioner's statement was recorded during the course of investigation under the Act of 1966, that itself could be relied upon by the prosecution in order to establish the charge that the petitioner was in unlawful possession of railway property. 7. In Noor Chand Sheikh v. State of W. B. ((1975) 3 SCC 306 : 1974 SCC (Cri) 914.), It was pointed out by this Court that the circumstances in which the prosecution of the detenu was dropped and he was discharged, are not irrelevant and must be explained. Recently this point was again stressed by this Court in Dulal Roy v. State of W. B. ((1975) 1 SCC 837 : 1975 SCC (Cri) 329.). 8. The conclusion therefore is inescapable that the petitioner has been preventively detained without application of mind as to whether the prosecution against him was foredoomed to failure on the ground of witnesses being afraid to depose against the detenu in court. The impugned order has been made in a casual and cavalier manner. 9. Mr. Chatterjee, learned Counsel for the State cited Nandlal Roy v. State of W. B. ((1972) 2 SCC 524 : 1972 SCC (Cri) 809.). The ratio of that decision is not material for determination of the point before us. There the Court was concerned whether a certain incident was related to law and order or public order while we are concerned whether the power has been exercised in the present case in a colourable manner as a cloak for subverting the process of criminal law and irksome court procedure. Our answer, as already indicated above, is that a the power in the present case has been so exercised and the impugned order is an act of colourable exercise of jurisdiction. 10. We therefore allow this petition, quash the impugned order and direct that the petitioner by released forthwith.